Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prahlad Ram vs State Of Rajasthan
2026 Latest Caselaw 3919 Raj

Citation : 2026 Latest Caselaw 3919 Raj
Judgement Date : 16 March, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Prahlad Ram vs State Of Rajasthan on 16 March, 2026

Author: Nupur Bhati
Bench: Nupur Bhati
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
             S.B. Civil Writ Petition No. 5044/2026

1.    Prahlad Ram S/o Shri Tannaram, Aged About 65 Years,
      President, Village Fuleji, Resident Of Village Arjun Sar,
      Tehsil Lunkaransar, District Bikaner, Rajasthan.
2.    Nanuram S/o Shri Tola Ram, Aged About 34 Years,
      Resident     Of    Ward      No.      6,    Village        Gusaina,   Tehsil
      Lunkaransar, District Bikaner, Rajasthan.
3.    Rupa Ram S/o Shri Tolar Ram, Aged About 31 Years,
      Resident     Of    Ward      No.      6,    Village        Gusaina,   Tehsil
      Lunkaransar, District Bikaner, Rajasthan.
4.    Jetha Ram S/o Shri Tola Ram, Aged About 40 Years,
      Resident     Of    Ward      No.      6,    Village        Gusaina,   Tehsil
      Lunkaransar, District Bikaner, Rajasthan.
5.    Suresh S/o Shri Sundar Lal, Aged About 29 Years,
      Resident Of Ward No. 2, Village Arjansar Station, Tehsil
      Lunkaransar, District Bikaner, Rajasthan.
6.    Kangra S/o Shri Premgar Ji Gosai, Aged About 52 Years,
      Resident     Of    Dhani     Khoda,        Village       Sherpura,    Tehsil
      Lunkaransar, District Bikaner, Rajasthan.
7.    Gopichand S/o Ana Ram, Aged About 36 Years, R/o
      Arjunsar District Bikaner, Rajasthan.
                                                                   ----Petitioners
                                  Versus
1.    State Of Rajasthan, Through The Principal Secretary,
      Public Health Engineering Department, Government Of
      Rajasthan, Secretariat, Jaipur.
2.    The    Chief       Engineer,         Public       Health        Engineering
      Department, Jaipur, Rajasthan.
3.    The   Assistant       Engineer,        Public      Health       Engineering
      Department, Sub Division Lunkaransar, District Bikaner,
      Rajasthan.
4.    Panchayat         Samiti,      Lunkaransar,              District   Bikaner,
      Rajasthan, Through Its Block Development Officer.
                                                                 ----Respondents




                    (Uploaded on 17/03/2026 at 11:41:09 AM)
                   (Downloaded on 17/03/2026 at 08:44:29 PM)
                                     (2 of 3)                         [CW-5044/2026]



For Petitioner(s)         :    Mr. Vikram Singh Bhawla



           HON'BLE MR. JUSTICE SANJEET PUROHIT

Order

16/03/2026

1. This writ petition has been filed by petitioners seeking reliefs

as indicated in the writ petition.

2. Learned counsel for the petitioners prayed that his

representation may be considered by the respondents in light of

the judgment passed by the Hon'ble Apex Court in the matter of

State of Punjab & Ors. Vs. Jagjit Singh & Ors. reported in[(2017) 1

Supreme Court Cases 148]. The relevant portion of the judgment

reads as under:

"60. Having traversed the legal parameters with reference to the application of the principle of 'equal pay for equal work', in relation to temporary employees (daily-wage employees, ad-hoc appointees, employees appointed on casual basis, contractual employees and the like), the sole fact or that requires our determination is, whether the concerned employees (before this Court), were rendering similar duties and responsibilities, aswere being discharged by regular employees, holding the same/corresponding posts. This exercise would require the application of the parameters of the principle of 'equal pay for equal work' Page 101101 summarized by us in paragraph 42 above. However, insofar as the instant aspect of the matter is concerned, it is not difficult for us to record the factual position. We say so, because it was fairly acknowledged by the learned counsel representing the State of Punjab, that all the temporary employees in the present bunch of appeals, were appointed against posts which were also available in the regular cadre/ establishment. It was also accepted, that during the course of their employment, the concerned temporary employees were being randomly deputed to discharge duties and responsibilities, which at some point in time,were assigned to regular employees. Likewise,regular employees holding substantive posts, were also posted to discharge the same work, which was assigned to temporary employees, from time to time. There is, therefore, no room for any doubt,that

(Uploaded on 17/03/2026 at 11:41:09 AM)

(3 of 3) [CW-5044/2026]

the duties and responsibilities discharged by the temporary employees in the present set of appeals, were the same as were being discharged by regular employees. It is not the case of the appellants, that the respondent-employees did not possess the qualifications prescribed for appointment on regular basis. Furthermore, it is not the case of the State, that any of the temporary employees would not be entitled to pay parity, on any of the principles summarized by us in paragraph 42 hereinabove. There can be no doubt, that the principle of 'equal pay for equal work' would be applicable to all the concerned temporary employees, so as to vest in them the right to claim( wages, at par with the minimum of the pay-scale of regularly engaged Government employees, holding the same post.

61. In view of the position expressed by us in the foregoing paragraph, we have no hesitation in holding, that all the concerned temporary employees, in the present bunch of cases, would been titled to draw wages at the minimum of the pay-scale (- at the lowest grade, in the regular pay- scale), extended to regular employees, holding the same post."

3. Consequently, the present writ petition is disposed of with

direction to the respondents to consider the representation of the

petitioners in terms of aforesaid judgment. The needful be done

within a period of 60 days from today.

4. The stay application and all other pending application(s) are

also disposed of.

(SANJEET PUROHIT),J 55-A.Arora/-

(Uploaded on 17/03/2026 at 11:41:09 AM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter