Citation : 2025 Latest Caselaw 15153 Raj
Judgement Date : 11 November, 2025
[2025:RJ-JD:48430]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 20597/2025
Dr. Brij Mohan Vairagi S/o Laxmi Narayan Vairagi, Aged About 62
Years, (Dob- 08/08/1963), R/o S-2/373 Housing Board Colony,
Hiran Mangari, Sector 14, Goverdhan Vilas (Rural), Udaipur
(Rajasthan).
----Petitioner
Versus
1. State Of Rajasthan, Trough The Principal Secretary,
Department Of Finance, Government Of Rajasthan,
Secretariat, Jaipur (Rajasthan)
2. The Principal Secretary, Department Of Ayurved And
Bhartiya Chikitsa Vibhag, Government Of Rajasthan,
Secretariat, Jaipur (Rajasthan)
3. The Deputy Secretary, Department Of Ayurved, Yoga And
Naturopathy Medicine, Unani, Siddha And Homeopathy
(Ayush), Government Of Rajasthan, Secretariat, Jaipur
(Rajasthan)
4. The Director, Department Of Ayurved, Ashok Marg,
Lohagal Road, Savitri College Circle, Ajmer (Rajasthan)
5. The Deputy Director, Department Of Ayurved,
Government Of Rajasthan, Pratapgarh (Rajasthan)
6. The Director, Pension Department, Government Of
Rajasthan, Jyoti Nagar, Jaipur (Rajasthan)
----Respondents
For Petitioner(s) : Mr. Naresh Singh
For Respondent(s) : Mr. Narendra Singh Rajpurohit, AAG
Mr. Deepak Bora, DGC
HON'BLE MR. JUSTICE MUNNURI LAXMAN
Order 11/11/2025
1. Learned counsel for the petitioner submits that the petitioner
seeks relief similar to the relief granted in D.B. Civil Writ
Petitioner No.13496/2021 titled as 'Dr. Mahesh Chandra
Sharma & Ors. Vs. State of Rajasthan & Ors.' giving the
benefit of relaxing the age of superannuation vis-a-vis MBBS
doctors.
(Uploaded on 11/11/2025 at 05:49:26 PM)
[2025:RJ-JD:48430] (2 of 5) [CW-20597/2025]
2. Learned counsel for the respondents submits that
subsequently the Hon'ble Supreme Court has considered the
similar issue in Special Leave Petition (C) No.9563/2024
titled as 'State of Rajasthan & Ors. Vs. Anisur Rahman' and
batch of petitions by giving modified directions. He further submits
that in the present case, petitioner is already superannuated even
if, the age of superannuation is extended to the petitioner; his
claim is only to avail the pay benefits, allowances and revision of
pension, in the event he succeeds, basing on the decision of
Larger Bench of the Hon'ble Supreme Court of India.
3. In the background of the above contentions and the decision
referred of Dr. Mahesh Chandra Sharma & Ors. (supra) case,
wherein the operative portion of said case reads as follows:
"It is not necessary for us to dwelve deep in the matter because this issue is no longer res integra and stands concluded by the decision of the Hon'ble Supreme Court in the case of North Delhi Municipal Corporation Vs. Dr. Ram Naresh Sharma & Ors (supra) and batch of cases where this issue was examined. While enhancing the age of retirement of Allopathic Doctors from 60 to 62 years, this enhancement had not taken place in respect of the class of Ayurvedic Doctors which resulted in filing of petitions before the Tribunal. The Tribunal held the classification unreasonable and the petitions were allowed. The matter was taken to the Hon'ble Supreme Court by the employer namely North Delhi Municipal Corporation. Their Lordships in the Hon'ble Supreme Court held as below:-
"22. The common contention of the appellants before us is that classification of AYUSH doctors and doctors under CHS in different categories is reasonable and permissible in law. This however does not appeal to us and
(Uploaded on 11/11/2025 at 05:49:26 PM)
[2025:RJ-JD:48430] (3 of 5) [CW-20597/2025]
we are inclined to agree with the findings of the Tribunal and the Delhi High Court that the classification is discriminatory and unreasonable since doctors under both segments are performing the same function of treating and healing their patients. The only difference is that AYUSH doctors are using indigenous systems of medicine like Ayurveda, Unani, etc. and CHS doctors are using Allopathy for tending to their patients. In our understanding, the mode of treatment by itself under the prevalent scheme of things, does not qualify as an intelligible differentia. Therefore, such unreasonable classification and discrimination based on it would surely being consistent with Article 14 of the Constitution. The order of AYUSH Ministry dated 24.11.2017 extending the age of superannuation to 65 Years also endorses such a view. This extension is in tune with the notification of Ministry of Health and Family Welfare dated 31.05.2016.
23. The doctors, both under AYUSH and CHS, render service to patients and on this core aspect, there is nothing to distinguish them. Therefore, no rational justification is seen for having different dates for bestowing the benefit of extended age of superannuation to these two categories of doctors. Hence, the order of AYUSH Ministry (F. No. D.14019/4/2016EI (AYUSH)) dated 24.11.2017must be retrospectively applied from31.05.2016 to all concerned respondent doctors, in the present appeals. All consequences must follow from this conclusion."
The aforesaid authoritative pronouncement of Hon'ble Supreme Court leaves no scope for arguments on the part of the respondents to defend their action of discrimination
(Uploaded on 11/11/2025 at 05:49:26 PM)
[2025:RJ-JD:48430] (4 of 5) [CW-20597/2025]
in the matter of fixing age of superannuation of Ayurvedic Doctors and it has to be consequently held that they are also entitled to continue in service till completion of age of 62 years, which is applicable in the case of Allopathic Doctors.
It is brought to our notice and also placed on record that the age of superannuation of Allopathic Doctors was enhanced from 60 to 62 years w.e.f. 31.03.2016.
While some of the petitioners are still working, some of the petitioners have retired after attaining the age of 60 years after the issuance of notification enhancing age of retirement from 60 to 62 years in respect of Allopathic Doctors. All those petitioners, who have so retired after 31.03.2016, shall be deemed to have continued in service upto 62 years. This will require the respondents authority to pass necessary orders treating them in service till attaining the age of 62 years in individual cases with consequential benefits of continuity of service. All other consequential action would also be required to be taken which include refixation of pension and other benefits. Those, who have been superannuated on attaining the age of 60 years, but have not completed 62 years of age, be reinstated in service forth with.
The petitions are accordingly allowed."
4. It is also relevant to refer to the decision of the Hon'ble
Supreme Court in case of State of Rajasthan & Ors. Vs. Anisur
Rahman wherein the operative portion of the said case reads as
follows:
"10. In the meanwhile, the States and the authorities would be entitled to either continue the practitioners of indigenous systems of medicine, even after the age of superannuation specified for them till the age of superannuation provided for MBBS doctors, without the benefit of regular pay and allowances. Eventually, if the larger Bench holds in favour of the AYUSH doctors, entitling them for enhancement in retirement age, the practitioners would be entitled to avail pay and allowances
(Uploaded on 11/11/2025 at 05:49:26 PM)
[2025:RJ-JD:48430] (5 of 5) [CW-20597/2025]
during the period they were continued. However, if they are not allowed to continue by virtue of this order, still they would be entitled to avail the pay and allowances for the enhanced period, if the issue is held in their favour. If the State Government permits such continuance and the individual doctors do not take up such assignment without regular pay and allowances, they would be treated as retired and the fate of this reference will be inconsequential to them.
11. Considering the fact that if the AYUSH doctors are continued, they will not be entitled to pension also, it is directed that they shall be paid half of the pay and allowances, which, if the reference does not yield any favourable orders will be adjusted in their pension or otherwise against the regular pay and allowances."
5. Going by the judgment of the Hon'ble Supreme Court, the
petitioner is entitled only to pay revision including allowance as
well as pensionary revision, as he has already superannuated,
even if the age of superannuation is extended in terms of the
Dr. Mahesh Chandra Sharma & Ors. (supra) case. Such
entitlement depends upon the outcome of the decision of the
Hon'ble Supreme Court by the Larger Bench.
6. In view of the aforesaid, the present writ petition is
disposed of, while giving liberty to the petitioner to renew his
request depending upon the outcome of the decision of the
Hon'ble Supreme Court in terms of the decision in State of
Rajasthan & Ors. vs. Anisur Rahman.
(MUNNURI LAXMAN),J 397-BhumikaP/-
(Uploaded on 11/11/2025 at 05:49:26 PM)
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!