Citation : 2025 Latest Caselaw 8641 Raj
Judgement Date : 10 March, 2025
[2025:RJ-JD:13257]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 4288/2025
Bhavana Lohar D/o Shri Abhay Kumar Lohar, Aged About 32
Years, R/o 2/20, Rhb Colony, Sector-09, Girva, Udaipur,
Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Its Additional Chief Secretary,
Medical And Health Services, State Secretariat, Government
Of Rajasthan, Jaipur- 302005, Rajasthan.
2. Director (Public Health), Mukhymantri Nishulk Janch Yojana,
Medical And Health Department, Swasthya Bhawan, Tilak
Marg, C-Scheme, Jaipur.
3. Director (Non-Gazatted), Medical, Health And Family Welfare
Department, Swasthaya Bhawan, Jaipur, Rajasthan.
4. Director, State Institute Of Health And Family Welfare
(Sihfw), Jhlana Doongri Colony, Ghat Ki Guni, Jaipur.
5. The Superintendent, Maharan Bhoopal Government Hospital,
Udaipur.
6. The Principal, R.n.t. Medical College, Udaipur.
----Respondents
For Petitioner(s) : Mr. Mohit Choudhary.
For Respondent(s) :
HON'BLE MR. JUSTICE ARUN MONGA
Order
10/03/2025
1. The petitioner herein is before this Court seeking a direction
to the respondents to accord her 20-30 bonus marks pursuant to
her work during COVID, and thereafter, if found merit-worthy, to
grant her appointment on the post of Lab Technician in OBC
category pursuant to advertisement dated 31.05.2024 (Annex.5).
2. At the outset, learned counsel for the petitioner states that
the issue raised in the present writ petition is covered by an order
passed by a coordinate Bench of this Court in case of Arjun Sain
Vs. State of Rajasthan & Ors.: S.B. Civil Writ Petition
No.10256/2024), decided on 27.09.2024. He submits that the
[2025:RJ-JD:13257] (2 of 2) [CW-4288/2025]
respondents be asked to consider the representation of the
petitioner in light of the judgment, ibid.
3. In view of the submissions made, without commenting on
the merits of the case, the petition filed by the petitioner is
disposed of with a direction to the competent authority to decide
the representation of the petitioner, in accordance with law,
keeping in view the observations made in the case of Arjun Sain
(supra), as expeditiously as possible.
4. It is made clear that, in case it is found that the petitioner is
indeed eligible as claimed by him, then, subject to the availability
of vacant posts as on today, she shall be given benefit of her
performance at par with those other candidates who were held
eligible on the basis of same credentials which the petitioner
holds.
5. Pending application(s), if any, stand disposed of.
(ARUN MONGA),J 1-Sumit/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!