Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Biswa Ranjan Pradhan vs The Principal Secretary To Govt. ...
2021 Latest Caselaw 8228 Ori

Citation : 2021 Latest Caselaw 8228 Ori
Judgement Date : 6 August, 2021

Orissa High Court
Biswa Ranjan Pradhan vs The Principal Secretary To Govt. ... on 6 August, 2021
                             IN THE HIGH COURT OF ORISSA AT CUTTACK

                                         W.P.(C) No. 22305 of 2021

             Biswa Ranjan Pradhan                     .....                             Petitioner
                                                                              Mr. N.S. Panda, Adv.
                                                     -Versus-

             The Principal Secretary to Govt. of      %..                        Opposite Parties
             Odisha, Department of Social Security
             & Empowerment of Persons with
             Disability & Others
                                                                                    State Counsel
                            CORAM:
                                DR. JUSTICE B.R. SARANGI
                                                  ORDER

06.08.2021 Order No. This matter is taken up through hybrid mode.

01. Heard Mr. N.S. Panda, learned counsel for the petitioner. The petitioner has filed this writ petition seeking direction to the opposite parties to grant Grade Pay of Rs.4600/- at the state of 1st Financial up-gradation under ACP on completion of 10 years of continuous service with all consequential service and financial benefits.

In course of hearing, Mr. N.S. Panda, learned counsel for the petitioner states that the petitioner may be permitted to move a fresh representation highlighting his grievances before the authority so that the same can be considered in the light of the ratio decided by this Court in State of Odisha and another v. Bihari Lal and others (W.P.(C) No.2831 of 2016 disposed of on 27.06.2006).

Considering the limited nature of grievance of the petitioner, this Court directs the petitioner to file a fresh representation within a period of fifteen days from today ventilating his grievances before the authority. In the event the petitioner files such representation along with the judgment passed by this Court in Bihari Lal (supra), the authority shall consider and pass appropriate order taking into consideration the ratio decided in Bihari Lal (supra) within a period of two months thereafter.

With the aforesaid observation and direction, the writ petition is disposed of.

Issue urgent certified copy as per rules.


                                                              (DR. B.R. SARANGI)
Ashok                                                                JUDGE
  

 
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