Citation : 2021 Latest Caselaw 8196 Ori
Judgement Date : 5 August, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 22185 of 2021
Arati Sethy ..... Petitioner
Mr. B. Ray, Advocate
- Versus-
State of Odisha & others .. Opp. Parties
Mr. A.K. Mishra, AGA
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
05.08.2021
Order No. This matter is taken up through hybrid mode.
Heard learned counsel for the petitioner.
The petitioner has filed this writ petition seeking direction to opposite parties to opposite parties to consider the candidate of the petitioner and to issue necessary engagement order by taking into account the vacancies available in ST/SC category as well as in terms of the observation made by this Court in judgment dated 23.10.2017 within a reasonable time and further seeks direction to opposite parties to issue necessary engagement order in favour of the petitioner under untrained category considering her qualification and OTE & T certificate and reasonable time may be given to undergo the training i.e. C.T./B.Ed.
In course of hearing, learned counsel for the petitioner states that highlighting the grievances, the petitioner has made representation to opposite party no.1 vide Annexure-5 series and the same may be directed to be disposed of within a stipulated time.
Considering the limited grievance of the petitioner, this Court without expressing any opinion on the merits of the case, disposes of the writ petition directing opposite party no.1 to consider the representation filed by the petitioner vide Annexure-5 series and pass appropriate order in accordance with law within a period of three months from the date of production of authenticated/certified copy of this order.
Urgent certified copy of this order be granted on proper application.
(DR. B.R. SARANGI)
A.K. Rana JUDGE
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!