Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WP(C)/11801/2021
2021 Latest Caselaw 5736 Ori

Citation : 2021 Latest Caselaw 5736 Ori
Judgement Date : 30 April, 2021

Orissa High Court
WP(C)/11801/2021 on 30 April, 2021
                                W.P.(C) No. 11801 of 2021




02.   30.04.2021         The matter is taken up by video conferencing mode.
                         Heard Mr. S.C. Samantray, learned counsel for the
                   petitioner and Mr. B. Mohanty, learned Standing Counsel
                   for School and Mass Education Department.
                        The petitioner has filed this application seeking
                   direction to the opposite parties to allow the petitioner to
                   avail the leave benefits under the Orissa Education (Leave
                   of Teachers and other Members of the Staff of Aided
                   Educational         Institutions)   Rules,      1977,    retrial    and
                   pensionary benefit under the Orissa Aided Educational
                   Institutions' Employees Retirement Benefit Rules, 1981
                   and GPF benefit under the Orissa Aided Educational
                   Institutions Employees' General Provident Funds Rules,
                   1983,   as     he     is   employee   of   an    aided   educational
                   institution.
                        Mr.     S.C.      Samantray,     learned     counsel     for   the
                   petitioner contended that since the petitioner is working in
                   an educational institution receiving block grant, in view of
                   the judgment passed in Ritanjali Giri @ Paul v. State of
                   Odisha (School & M.E. Deptt.) & others, 2016 (I) ILR-
                   1162 wherein this Court has already held that the legal
                   heirs of deceased employees of educational institutions
                   receiving block grant are entitled to get compassionate
                   appointment, pursuant to which the Government of
                   Odisha in the Department of School & Mass Education
                   has issued a circular on 01.08.2019 granting benefit of
                   compassionate appointment to the legal heirs of the
 deceased employees working in fully aided educational
institutions and educational institutions receiving grant-
in-aid (New)/block grant, therefore, other benefits as
claimed in the writ application should be extended to the
petitioner.
       Mr. B. Mohanty, learned Standing Counsel for School
and Mass Education Department contended that in view of
law laid down in Ritanjali Giri @ Paul (supra) although
benefit of compassionate appointment to the legal heirs of
the    deceased    employees   of   educational   institutions
receiving block grant has already been extended by the
State Government, pursuant to letter dated 01.08.2019,
but so far as other claims as made in this writ application,
the petitioner is not entitled to get the same, as because
the benefit of Grant-in-Aid Order, 1994 was denied by this
Court in State of Odisha v. Sri Lokanath Behera, 2018
(II) OLR 932, which has been confirmed by the apex Court
in Civil Appeal No. 7295 of 2019 arising out of SLP(C) No.
8343 of 2019 disposed of on 16.09.2019.
       Considering   the   contentions   raised   by   learned
counsel for the parties and after going through the record,
this Court is of the considered view that since the benefit
of compassionate appointment to the legal heirs of
deceased employees of educational institutions receiving
block grant has already been extended by the authority,
vide    circular   dated   01.08.2019,   therefore,    without
expressing any opinion on the merits of the case, the
matter is remitted back to the authority concerned for
         consideration with regard to extension of other benefits as
        claimed in the writ application taking into account the
        ratio decided in Ritanjali Giri @ Paul (supra) within a
        period of four months from the date of communication of
        this order.    Needless to mention, if it is found that the
        petitioner is entitled to get all the benefits, as claimed in
        the writ application in consonance with the law laid down
        in Ritanjali Giri @ Paul (supra), the same shall be
        granted within the time stipulated.
             The writ petition is thus disposed of.
             As the restrictions due to resurgence of COVID-19
        situation are continuing, learned counsel for the parties
        may utilize a printout of the order available in the High
        Court's website, at par with certified copy, subject to
        attestation by the concerned advocate, in the manner
        prescribed vide Court's Notice No.4587, dated 25th March,
        2020 as modified by Court's Notice No. 4798 dated 15th
        April, 2021.


                                              ....................................

(DR. B.R. SARANGI, J) Ashok

 
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 Newsletter