Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Prakash vs The State Of Rajasthan ...
2026 Latest Caselaw 5408 Raj

Citation : 2026 Latest Caselaw 5408 Raj
Judgement Date : 8 April, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Shri Prakash vs The State Of Rajasthan ... on 8 April, 2026

Author: Anand Sharma
Bench: Anand Sharma
[2026:RJ-JD:16342]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  S.B. Civil Writ Petition No. 4361/2026

Shri Prakash S/o Shri Sharwan Kumar Sharma, Aged About 60
Years, Resident Of Ward No. 3 Nohar, Tehsil Nohar District
Hanumangarh, Presently Posted Ayurved Officer, Block Chief
Medical Officer, Pilibanga District Hanumangarh
                                                                            ----Petitioner
                                         Versus
1.       The      State      Of     Rajasthan,          Through          Its   Secretary,
         Department           Of      Ayurved          And        Indian       Medicines,
         Government Of Rajasthan, Secretariat, Jaipur
2.       The Mission Director, National Health Mission, Department
         Of Medical, Health, Family Welfare, Swasthya Bhawan,
         Jaipur
3.       The Joint Director, Medical Health Services Bikaner
4.       The Chief Medical Officer, Hanumangarh
5.       The    Block       Chief      Medical       Officer,         Pilibanga,   District
         Hanumangarh
                                                                        ----Respondents


For Petitioner(s)              :     Mr. Ganga Ram, Adv.
For Respondent(s)              :     Mr. Tananjay Parmar, Adv. for
                                     Mr. Deepak Bora, Adv.



               HON'BLE MR. JUSTICE ANAND SHARMA

Judgment

08/04/2026

1. By way of filing this writ petition, petitioner has prayed

for a direction to continue his services while treating his age of

superannuation as 62 years with consequential benefits and he

may not be retired w.e.f. 24.02.2026 treating his age of

superannuation as 60 years.

2. Facts in brief are that the petitioner was initially

appointed on contract basis as Ayush Doctor in the year 2017,

(Uploaded on 09/04/2026 at 02:46:28 PM)

[2026:RJ-JD:16342] (2 of 4) [CW-4361/2026]

thereafter, on enactment of Rajasthan Contractual Hiring to Civil

Post Rules, 2022 (for short 'the Rules of 2022'), the petitioner was

appointed vide order dated 02.05.2023 on the post of Ayurved

Officer. In the appointment order itself, it was shown that the

contractual appointment shall stand terminated on 24.02.2026.

3. Learned counsel for the petitioner submits that Division

Bench of this Court at Jaipur in D.B. Civil Writ Petition

No.13496/2021 (Dr. Mahesh Chandra Sharma & Ors. Vs.

State of Rajasthan & Ors.) has directed that the notification

enhancing the age of retirement from 60 to 62 years in respect of

Allopathic Doctor shall also be applicable in respect of Ayurvedic

Doctors also and they shall also be retired only on attaining age of

62 years. As per learned counsel, judgment of Dr. Mahesh

Chandra Sharma (supra) is applicable in his case also.

4. Learned counsel also relied upon notification dated

31.03.2016, which was issued by the respondent-Government in

respect of Allopathic Doctors, which has been considered by the

Division Bench of this Court in the case of Dr. Mahesh Chandra

Sharma (supra).

5. Learned counsel for the respondents opposed the writ

petition and submitted that in appointment order of the petitioner

dated 02.05.2023 itself, it was mentioned that the appointment is

contractual in nature and shall stand terminated on 24.02.2026.

Petitioner has consciously accepted such appointment with the

conditions mentioned therein, therefore, at this stage, petitioner

can not be allowed to take a different stand. Judgment of Dr.

Mahesh Chandra Sharma (supra) is not applicable in the case

(Uploaded on 09/04/2026 at 02:46:28 PM)

[2026:RJ-JD:16342] (3 of 4) [CW-4361/2026]

of the petitioner, nor can the petitioner claim any benefit out of

notification dated 31.03.2016.

6. Heard learned counsel for the parties and perused the

record.

7. This Court perused the order dated 02.05.2023,

whereby the petitioner was appointed on the post of Ayurved

Officer on contractual basis under the Rules of 2022. The order

clearly reflects that such contractual appointment were only upto

24.02.2026, and it was specifically mentioned that on that day the

contractual appointment shall stand terminated.

8. Contention of learned counsel for the petitioner that

since, in the case of Dr. Mahesh Chandra Sharma (supra) the

Division Bench of this Court has directed that age of retirement of

Ayurvedic Doctor shall also be 62 years, therefore, the petitioner

cannot be retired on attaining 60 years of age, is totally

misconceived, for the reasons that the above judgment was

delivered by the Division Bench in all together different context

and on the basis of different facts. The Division Bench was

considering the cases, where the petitioner in that case was

appointed on substantive basis as per the recruitment Rules and

was not considering the cases of contractual appointment under

the Rules of 2022.

9. It is settled proposition of law that contractual

appointment is governed by the terms and conditions of the

appointment order and since, in the instant case, in the

appointment order itself, it was shown that the appointment was

only upto 24.02.2026, therefore, no mistake whatsoever has been

(Uploaded on 09/04/2026 at 02:46:28 PM)

[2026:RJ-JD:16342] (4 of 4) [CW-4361/2026]

committed by the respondents in terminating the contractual

appointment w.e.f 24.02.2026.

10. As regards notification dated 31.03.2016 relied upon by

the petitioner is concerned, same is applicable only in respect of

MBBS degree holders who were governed by Rajasthan Medical

Service (Collegiate Branch) Rules, Rajasthan Medical and Health

Service Rules as well as by Rajasthan Service Rules, 1951.

Admittedly, the petitioner is not governed by any of the aforesaid

Rules.

11. In the light of above discussion, this Court does not find

any scope of interference in the instant writ petition and same is

hereby dismissed.

12. Pending application(s), if any, stand(s) disposed of.

(ANAND SHARMA),J 73-Jatin

(Uploaded on 09/04/2026 at 02:46:28 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