Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Anil Goyal vs State Of Rajasthan And Ors. ...
2025 Latest Caselaw 13955 Raj

Citation : 2025 Latest Caselaw 13955 Raj
Judgement Date : 7 October, 2025

Rajasthan High Court - Jodhpur

Dr. Anil Goyal vs State Of Rajasthan And Ors. ... on 7 October, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:44164]
[2025:RJ-JD:43953]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
               (1) S.B. Civil Writ Petition No. 12179/2017

Veer Singh Rathore S/o Shri Hanwant Singh Rathore, Resident Of
120, Zsb, Bjs Colony, Jodhpur.
                                                                      ----Petitioner
                                     Versus
1.       The State Of Rajasthan Through The Secretary To The
         Medical     And   Health       Department,           Secretariat,   Jaipur
         Rajasthan.
2.       The Director, Medical And Health Department, Jaipur
         Rajasthan
3.       The Chief Medical And Health Officer, Jodhpur Rajasthan.
4.       The    Superintendent,         Mathura         Das       Mathur   Hospital,
         Department Of Medical And Health, Jodhpur.
                                                                   ----Respondents

               (2) S.B. Civil Writ Petition No. 1641/2018

 Dr. Poonam Agrawal W/o Dr. Vinod Goyal, Resident Of C/o. Dr.
 Rajendra Singh, Plot No. 157, Zsa, Bjs Colony, Jodhpur.
                                                                     ----Petitioner
                                     Versus
 1.       The State Of Rajasthan Through The Secretary To The
          Medical And Health Department, Secretariat, Jaipur
          Rajasthan.
 2.       The Director, Medical And Health Department, Jaipur
          Rajasthan.
 3.       The Chief Medical And Health Officer, Sri Ganganagar
                                                                  ----Respondents


                (3) S.B. Civil Writ Petition No. 13/2018
 Dr. Anil Goyal S/o Shr B.d. Goyal, Resident Of 42, Baba Shyam
 Singh Colony, Hanumangarh Junction.
                                                                     ----Petitioner
                                     Versus
 1.       The State Of Rajasthan Through The Secretary To The
          Medical And Health Department, Secretariat, Jaipur
          Rajasthan.
 2.       The Director, Medical And Health Department, Jaipur
          Rajasthan.
 3.       The Chief Medical And Health Officer, Hanumangarh.


                       (Uploaded on 09/10/2025 at 02:35:25 PM)
                      (Downloaded on 09/10/2025 at 09:50:59 PM)
 [2025:RJ-JD:43952]                   (2 of 3)                        [CW-12179/2017]


                                                                 ----Respondents
              (4) S.B. Civil Writ Petition No. 1636/2018
 Dr. Neeraj Saxena S/o Shri Virendar Kumar Saxena, Resident
 Of "takshila", 213, Amar Singh Pura, Behind Rajasthan Patrika
 Press, Bikaner, Presently Add Government Hospital, Chhapar
 Churu.
                                                                    ----Petitioner
                                    Versus
 1.       The State Of Rajasthan Through The Secretary To The
          Medical And Health Department, Secretariat, Jaipur
          Rajasthan.
 2.       The Director, Medical And Health Department, Jaipur
          Rajasthan.
 3.       The Chief Medical And Health Officer, Ratangarh, District
          Churu.
                                                                 ----Respondents


For Petitioner(s)         :     Mr. Ojas Gupta
For Respondent(s)         :     Mr. Tanuj Jain



                HON'BLE MR. JUSTICE FARJAND ALI

Order

07/10/2025

1. All these writ petitions involve identical issue, therefore, the

same are being decided by this common order.

2. The present writ petitions have been filed with a prayer for

grant of service benefits keeping into account the entire period of

service of the petitioners, i.e. with effect from the date of their

initial appointment on temporary/adhoc/urgent basis.

3. Learned counsel for the petitioners submits that the issue

involved in these petitions is squarely covered by an order dated

01.09.2025 passed by co-ordinate Bench of this court in a batch of

(Uploaded on 09/10/2025 at 02:35:25 PM)

[2025:RJ-JD:43952] (3 of 3) [CW-12179/2017]

writ petitions led by S.B. Civil Writ Petition No.17918/2018

(Shanker Lal Gupta Vs. State of Rajasthan & Ors.). The said

order has been passed based on the judgment rendered by the

Division Bench of this court in the case of State of Rajasthan

Vs. Dr. Paritosh Ujjwal (D.B. Civil Special Appeal (Writ)

No.532/2016 decided on 09.07.2025) affirming the order

passed by the Single Bench, whereby the State Government was

directed to grant the benefit of continuity of service to the

petitioner and the period of services rendered earlier reckoning

from the intiail date of appointment for all purposes.

4. Learned counsel for the respondents is not in a position to

refute the position of law as laid down in the case referred above.

5. In this background, these writ petitions are allowed in view

of the ratio laid down in the case of Dr. Paritosh Ujjwal (supra).

6. The respondents are directed to compute the services of

petitioners from the date of their intial appointment on tempoary/

adhoc/urgent basis and after the said computation, grant them

the benefit of continuity of service for all purposes. Appropriate

orders be passed within a period of eight weeks from now.

7. Stay petitions and all pending application are disposed of.

(FARJAND ALI),J 12-Pramod/-

(Uploaded on 09/10/2025 at 02:35:25 PM)

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter