Citation : 2021 Latest Caselaw 8317 Ori
Judgement Date : 9 August, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.22753 of 2021
Santosh Kumar Das .... Petitioner
Mr. D.N. Rath,
Advocate
-versus-
State of Odisha & Ors. .... Opposite Parties
Mr. B. Mohanty,
Standing Counsel for
the School & Mass Education Department
CORAM:
JUSTICE BISWANATH RATH
ORDER
9.08.2021 Order No.
02. 1. The Petitioner has filed this application seeking a direction to the
Opposite Parties to treat the Petitioner at par with the employees of
other aided educational institutions, who have been extended with
Grant-in-Aid in accordance with Grant-in-Aid Order, 1994, and
accordingly extend all benefits as applicable to the aided educational
institutions within the meaning of Section 3(b) of the Orissa
Education Act, such as earned leaves as prescribed under Rule 9 of
1977 Rules, extra ordinary leaves as prescribed under Rule 12 of
1977 Rules, as well as study leaves as prescribed under Rule 13 of
1977 Rules and other benefits as provided under 1977 Rules,
// 2 //
Pension Rules, GPF Rules, though the same facilities and benefits
were given to the employees of other institutions, which were
notified under Section 3(b) of the Orissa Education Act, 1969
pursuant to Grant-in-Aid Order, 1994.
2. Learned counsel for the Petitioner has 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.
3. Learned Standing Counsel for School and Mass Education
Department contended that in view of the law laid down in Ritanjali
// 3 //
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 is concerned, 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 the State of
Odisha v. Sri Lokanath Behera, 2018 (II) OLR 932, which has been
confirmed by the Hon'ble apex Court in Civil Appeal No. 7295 of
2019 arising out of SLP(C) No. 8343 of 2019 disposed of on
16.09.2019.
4. Considering the contentions raised by the 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 the 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 to the authority concerned for consideration with regard to
extension of other benefits as claimed in the writ application taking
// 4 //
into account the ratio decided in Ritanjali Giri @ Paul (supra),
within a period of four months from the date of communication of an
authenticated copy 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.
5. With the aforesaid direction the writ petition stands disposed of.
(Biswanath Rath) Judge
Ayas Kanta Jena
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!