Rajasthan High Court – Jodhpur
Kesha Ram Patel vs State & Ors on 18 February, 2009
SBCWP No.3598/97 1 S.B.C.W.P. No.3598/1997 Kesha Ram Patel v. State of Rajasthan & others Date of Order: 18th February, 2009 HON'BLE MR JUSTICE GOVIND MATHUR None present for the petitioner None present for respondents After completing training relating to multi-purpose workers, petitioner was employed as Multi-purpose Worker under an order dated 19th January, 1991 passed by the Chief Medical & Health Officer, Jodhpur. By the same order, posting was given to the petitioner at Primary Health Center, Kakelao (Salawas), Jodhpur. As per averments made in the petition for writ, petitioner remained absent from duties somewhere in 1991 due to acute illness and after getting fit, he reported on 15th June, 1994 to resume the duties. However, he was not allowed to do so. No action was taken by the respondents for pretty long time, therefore, a notice for demand of justice was also given by the petitioner to respondents through his counsel on 18th November, 1996. On failing to get any favour from the respondents' corner, this petition for writ was preferred by the petitioner seeking a direction for respondents to allow him to resume the duties. SBCWP No.3598/97 2 In reply to the writ petition, it is stated by the respondents that the petitioner, after drawing salary on 05th August, 1991 with respect to period from January, 1991 to June, 1991; did not choose to report on duties though a bond was executed by him at the time of initial appointment that he will work with the respondents for a period of five years. As per respondents, the petitioner never applied for any medical leave and no joining report was submitted by him on 15th June, 1994 as stated in the petition. The respondents, in quite unambiguous terms stated that the document dated 15th June, 1994 (Annx.1) is a forged one. The stand of the respondents is that, as a matter of fact, petitioner abandoned the service and as such, the instant one is not a case of absence but of abandonment from service. No rejoinder to the reply filed on behalf of respondents is submitted by the petitioner. Precisely, the question that requires adjudication is that whether the petitioner remained absent from duties due to his ailment or he abandoned the service? The petitioner has not placed any document on record to substantiate the fact averred in the writ petition that he remained absent from duties due to illness and for that he submitted an application. In entire petition for writ, not a single SBCWP No.3598/97 3 word regarding nature of petitioner's ailment is referred. The petitioner has placed on record copy of joining report dated 15th June, 1994, genuineness of which is disputed by the respondents. Even after receiving reply to the writ petition, petitioner did not choose to place on record any evidence to substantiate the contention that he was suffering from such an ailment that prevented him from report on duties for years together. Nothing is stated by the petitioner regarding allegation of the respondents that the document Annx.1 dated 15th June, 1994 is forged one. In the factual background above, a valid inference can be drawn that the petitioner abandoned the service and after lapse of substantial period, he want to convert the same as absence for the reasons beyond his control. I do not find any bona fide on the part of petitioner to claim his absence from duties as genuine one. The petitioner, as a matter of fact, abandoned the service. Therefore, respondents rightly did not allow him to resume duties as claimed in the notice for demand of justice submitted on behalf of petitioner. For the reasons stated above, I do not find any merit in this petition for writ. Same is, therefore, dismissed. [GOVIND MATHUR],J.
mma