Citation : 2026 Latest Caselaw 3265 Raj
Judgement Date : 26 February, 2026
[2026:RJ-JD:10570-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Spl. Appl. Writ No. 58/2026
M/s Believe Solution Services, Through Its Authorized Signatory
- Mr. Sunil Rathi, Aged About 48 Years, Having Its Registered
Office At Z-1A, Sec-110-A, New Palam Vishar, Gurgaon, Haryana
C/o Superintendent, Government Mdm Hospital, Jodhpur.
----Appellant
Versus
1. Vinita Solanki D/o Shri Ghanshyam Singh, R/o 109,
Mahaveer Nagar, Sangriya Fanta, Salawas Road, Jodhpur
(Raj.).
2. Divya Sharma S/o Shri Ashok Kumar Sharma, R/o
Badrinarayan Ji Ki Gali, Gundi Mohalla, Navchokia,
Jodhpur (Raj.).
3. Magh Singh S/o Shri Ela Singh, R/o Aginshah Ki Dhani,
Barmer, District Barmer (Raj.).
4. Rajesh Vishnoi S/o Shri Chaina Ram Vishnoi, R/o 75,
Shankar Nagar, Sangriya Fanta, Main Salawas Road,
Jodhpur (Raj.).
5. Santosh Kumari Solanki D/o Shri Mohan Kishan, R/o
Jatiyon Ki Gali, Khanda Falsa, Kumhariyon Kua, Jodhpur
(Raj.).
6. Nischal Sharma D/o Shri Prem Sukh Sharma, R/o 21/539,
Chopasani Housing Board, Jodhpur (Raj.).
7. Sunil Kumar Jawa S/o Shri Suraj Mal Jawa, R/o Main
Bazar, Asarlai, District Pali (Raj.).
8. Naveen Sharma S/o Shri Vasudev Sharma, R/o Jatha
Pada, Jaisalmer (Raj.).
9. Nirmal Bishnoi S/o Shri Sohan Singh Bishnoi, R/o 3,
Opposite Sardar, Hakim Bagh, Jodhpur (Raj.).
10. Bilal Hasan S/o Shri Mazahar Hasan, R/o Vyapariyon Ka
Bas, Pipar City, District Jodhpur (Raj.).
11. Mohammed Juned S/o Shri Mustak Ahmad, R/o
Kharadiyon Kabas, Bagri Nagar, Pali (Raj.).
12. Devender Singh Godara S/o Shri Urja Ram Godara, R/o
Baganiyon Ka Dhani, Chainpura, Jaisalmer (Raj.).
13. Vimala Patel D/o Shri Ashok Ram Patel, R/o Bhuriyon Ka
Bas, Jajiwal Gehlota, District Jodhpur (Raj.).
14. Bhagavana Ram S/o Shri Rughnath Ram, R/o Amli,
Chitalwana,district Jalore (Raj.).
15. Rafat Ali S/o Shri Inayat Ali, R/o Vyapariyon Ka Bas, Pipar
City, District Jodhpur (Raj.).
16. Asif S/o Shri Ali Hasan, R/o Vyapariyon Ka Bas, Pipar City,
District Jodhpur (Raj.).
17. Laxmi Bishnoi D/o Shri Ram Prakash, R/o B-4/2, Saint
Kheteshwar Nagar, Kuri Bhagtasani Housing Board,
(Uploaded on 05/03/2026 at 11:40:49 AM)
(Downloaded on 05/03/2026 at 08:34:22 PM)
[2026:RJ-JD:10570-DB] (2 of 6) [SAW-58/2026]
Jodhpur (Raj.).
18. Moola Ram S/o Shri Tila Ram, R/o Pabu Nagar, Janadesar,
District Jodhpur (Raj.).
19. Virendra Kumar S/o Shri Bhera Ram, R/o Aakhariya Bas,
Wandar, District Pali (Raj.).
20. Ravindra Patel S/o Shri Nemi Chand, R/o Malkosni Road,
Bera Sangaro Ki Uchhal, Bilara, District Jodhpur (Raj.).
21. Laxman Saini S/o Shri Kailash Chand Saini, R/o Ward
No.12, Nawa, District Nagaur (Raj.).
22. Needa Khan D/o Shri Mohammad Khan, R/o Behind
Chopasani School, Chopasani Road, Jodhpur (Raj.).
23. Mohit Parihar S/o Shri Satya Narayan, R/o 172/b, Gali No.
2, Lal Sagar, Jodhpur (Raj.).
24. Varsha Bishnoi D/o Shri Tulcha Ram, R/o 1-B-446, Kuri
Bhagtasani Housing Board, Jodhpur (Raj.).
25. Vimla Shakhee D/o Shri Bhanwar Lal, R/o 111, Uit
Quarter, Shobhawaton Ki Dhani, Pal Road, Jodhpur (Raj.).
26. Chandra Kanta Soni D/o Shri Gena Ram Soni, R/o
Jogmaya Mandir Road, Maderna Colony, Jodhpur (Raj.).
27. Deepak S/o Shri Kalu Ram, R/o Maliyon Ka Bada Bas,
Inside Jaitaraniyon Gate, Sojat City, District Pali (Raj.).
28. Kiran Patel D/o Shri Amara Ram Patel, R/o 22, Golf
Course Road, Aanjana Patel Nagar, Jodhpur (Raj.).
29. Barish S/o Shri Santosh Das, R/o 216, Adarsh Nagar,
Khejarla Marg, Ward No.8, Pipar City, District Jodhpur
(Raj.).
30. Mukesh Meghwal S/o Shri Hukma Ram, R/o Gali No. 2,
Ashok Colony, Mandor Road, Jodhpur (Raj.).
31. Sapana Garg D/o Shri Poora Ram Garg, R/o Guruon Ki
Dhani, Sindari Charanan, District Barmer (Raj.).
32. Gopesh S/o Shri Arun Kumar, R/o Indra Colony, Opposite
Mahamandir Railway Station, Jodhpur (Raj.).
33. Mridul Chouhan S/o Shri Nandkishore Chouhan, R/o
Jaloriyon Ka Bas, Ram Chouk, Nagori Gate, Jodhpur
(Raj.).
34. Manju D/o Shri Bhika Ram, R/o Tankla, District Nagaur
(Raj.).
35. Manish Kumar S/o Shri Jageshwar Bhargav, R/o
Dishantariyon Ka Bas, Asop, District Jodhpur (Raj.).
36. Lokendra Singh Inda S/o Shri Panne Singh, R/o Jagdamba
Colony, Behind Mahesh Hostel, Near Bombay Motor Circle,
Jodhpur (Raj.).
37. Maina Choudhary D/o Shri Shriram Choudhary, R/o 20,
Meera Nagar, Dhand, Jhalamand, Jodhpur (Raj.).
38. Mahaveer Bangara S/o Shri Ramniwas Bangara, R/o Vpo
Chua, District Nagaur (Raj.).
(Uploaded on 05/03/2026 at 11:40:49 AM)
(Downloaded on 05/03/2026 at 08:34:22 PM)
[2026:RJ-JD:10570-DB] (3 of 6) [SAW-58/2026]
39. Ravindra Kumar S/o Shri Heera Ram, R/o Bhojasar, Po
Aau, District Jodhpur (Raj.).
40. Narsi Ram S/o Shri Mula Ram, R/o Vpo Phagotra, Tehsil
Bhinmal, District Jalore (Raj.).
41. Umar Farooque S/o Shri Mohd Hussain, R/o Gali No.14,
Taxi Stand Circle, Pratap Nagar, Jodhpur (Raj.).
42. Sumitra Patel D/o Shri Amara Ram, R/o Mogra Kallan, Pali
Road, District Jodhpur (Raj.).
43. Mohammed Vahid Arsad S/o Shri Mohammed Afzal, R/o
219, Loharo Ki Gali, Near Cycle Market, Ghantaghar,
Jodhpur (Raj.).
44. Virendra Singh S/o Shri Tej Singh, R/o 78, Kh No.340/1,
Achaleshwar Nagar, Punjala, Jodhpur (Raj.).
45. Yogesh Gehlot S/o Shri Inder Singh Gehlot, R/o Gopi Ka
Bera, Mandor, Jodhpur (Raj.).
46. Virendra Kumar Saraswat S/o Shri S.m. Sharma, R/o 35-
B, Sultan Nagar, Bjs Colony, Jodhpur (Raj.).
47. Pusa Ram S/o Shri Chena Ram, R/o Jakharo Ki Dhaniyan,
Mornawara, District Jodhpur (Raj.).
48. State Of Rajasthan, Through Its Principal Secretary,
Medical, Health And Family Welfare Services, Govt. Of
Rajasthan, Secretariat, Jaipur.
49. Director (Public Health), Medical And Health Services,
Health Bhawan, Tilak Marg, C-Scheme, Jaipur.
50. Director (Non-Gazetted), Medical, Health And Family
Welfare Department, Health Bhawan, Rajasthan, Jaipur.
51. The Principal And Controller, Dr. S.n. Medical College
Associate Group Of Hospitals, Shastri Nagar, Jodhpur.
52. The Superintendent, Govt. Mdm Hospital, Jodhpur.
53. Chief Medical And Health Officer, Jodhpur.
54. M/s Rajdeep Enterprise, Through Its Authorized
Signatory, R/o 601, 6Th Floor, Shalin Complex, Sector-11,
Gandhinagar (Gujarat), C/o Superintendent, Govt. Mdm
Hospital, Jodhpur.
55. M/s Gajendra Enterprises, Through Its Authorized
Signatory, Add. Maler House, Indra Colony, Bikaner C/o
Superintendent, Govt. Mdm Hospital, Jodhpur
56. M/s Sri Sainath Associates Private Limited, Through Its
Authorized Signatory, R/o L-1542, Sector-I, Lda Colony,
Kanpur Road, Lucknow (U.p.), C/o Superintendent, Govt.
Mdm Hospital, Jodhpur.
57. The Nursing Superintendent, Govt. Mdm Hospital, R/o
Shastri Nagar, Jodhpur.
----Respondents
For Appellant(s) : Ms. Pratyushi Mehta, through VC
(Uploaded on 05/03/2026 at 11:40:49 AM)
(Downloaded on 05/03/2026 at 08:34:22 PM)
[2026:RJ-JD:10570-DB] (4 of 6) [SAW-58/2026]
Mr. Pranjul Mehta
For Respondent(s) : Mr. Ravinder Singh Champawat
Mr. Yash Pal Khileree
HON'BLE THE ACTING CHIEF JUSTICE MR. SANJEEV PRAKASH SHARMA
HON'BLE MR. JUSTICE BALJINDER SINGH SANDHU
Order
26/02/2026
1. The matter comes upon an application for vacating ad
interim stay order passed by this Court dated 22.01.2026.
2. Learned counsel appearing on behalf of the respondent-writ
petitioners submits that an interim order was passed in their
favour by the learned Single Judge on 21.11.2025 and the writ
petitioners-applicants were allowed to continue as contractual
employees as they were working prior to the appointment of the
new placement agency. Learned counsel further points out that an
application was moved by the appellant to vacate the interim
order before the learned Single Judge by moving an application
under Article 226(3) of the Constitution of India. However, without
awaiting the result of the said application, the present appeal has
been filed before this Court and an interim order has been passed
on 22.01.2026 by the Division Bench without noticing the
aforesaid fact and pendency of the application under Article
226(3) of the Constitution.
3. Learned counsel further submits that it is a well settled law
that contractual employees cannot be replaced by another set of
contractual employees. He submits that the State has also framed
Rajasthan Contractual Hiring to Civil Posts Rules, 2022 under
(Uploaded on 05/03/2026 at 11:40:49 AM)
[2026:RJ-JD:10570-DB] (5 of 6) [SAW-58/2026]
Article 309 of the Constitution of India, which would govern the
field. However, the learned Division Bench while passing the order
of stay has not considered these aspects. Learned counsel submits
that the order passed by this Court dated 22.01.2026 deserves to
be set aside and the appeal also deserves to be dismissed as it
has been filed against an ad interim stay order while the
application for vacation was pending before it.
4. Per contra learned counsel appearing on behalf of the
appellant submits that since the interim order was passed without
giving an opportunity of hearing and the stay vacation application
was not being heard, the present appeal has been filed. Learned
counsel further submits that the placement agency has been
chosen by the Government to provide the contractual employees
and a placement agency cannot be forced to engage the same
contractual employees, who were working in another placement
agency. Learned counsel submits that the judgments were cited
before the Division Bench, which would be applicable to the case
and the stay order passed by the Division Bench, therefore, does
not warrant any interference.
5. We have considered the submissions.
6. It is a case where a writ petition has been pending and
ex-parte interim order was passed and an application was moved
by the respondents for vacating the ex-parte interim order in
terms of provisions contained under Article 226(3) of the
Constitution. However, without waiting for the decision of the said
application, appeal has been filed before this Court challenging the
original ex-parte order. In the opinion of this Court, such approach
(Uploaded on 05/03/2026 at 11:40:49 AM)
[2026:RJ-JD:10570-DB] (6 of 6) [SAW-58/2026]
deserves to be deprecated. One cannot choose two forums at one
point of time, if an application was already pending. It was
required for the appellant to first pursue the same and get a
decision from the learned Single Judge. Thereafter, of-course, if so
advised, this appeal could have been filed and the Court would
have examined the case again on merits, but jumping a queue
and choosing both the forums at the same time is found to be
unjustified.
7. We, therefore, hold the present appeal not to be
maintainable while application for vacation under Article 226(3) of
the Constitution is pending before the learned Single Judge.
8. The appeal is accordingly dismissed. The interim order
passed by this Court also stands vacated. However, our order
passed would not, in any manner, deprive the appellant from
pursuing the application already moved before the learned Single
Judge under Article 226(3) of the Constitution. It would be
decided independently and would not be influenced by the
decision made by in this appeal.
9. All the pending applications stand disposed of accordingly.
(BALJINDER SINGH SANDHU),J (SANJEEV PRAKASH SHARMA),ACJ
153-poojadubey/-
(Uploaded on 05/03/2026 at 11:40:49 AM)
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!