Citation : 2021 Latest Caselaw 12630 Ori
Judgement Date : 8 December, 2021
1
IN THE HIGH COURT OF ORISSA AT CUTTACK
WPC (OAC) No. 3219 of 2003
Kartika Chandra Rout ..... Petitioner
Mr.S.K. Das, Advocate
Vs.
State of Orissa ..... Opposite party
State Counsel
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
08.12.2021 Order No. This matter is taken up through hybrid mode.
2. Heard.
3. The petitioner has filed this writ petition seeking direction to the opposite parties to regularize the service of the petitioner keeping in view the decision of the Orissa Administrative Tribunal, Cuttack Bench, Cuttack in O.A. No. 2894 (C) of 1995 (Srikanta Mohapatra Vs. State of Orissa) and batch of cases, decided on 02.05.1997.
4. In course of hearing, learned counsel for the petitioner states that the petitioner may be permitted to file a fresh representation before authority concerned, highlighting his grievances and direction may be given to consider the same, taking into consideration the ratio decided in Srikanta Mohapatra (supra), within a stipulated time, to which learned counsel for the State has no objection.
5. As agreed to by learned counsel for both the parties, but, however, without expressing any opinion on the merits of the case, this writ petition stands disposed of with the direction that in case the petitioner, with regard to the grievance made in this
petition, files a fresh comprehensive representation before authority concerned along with the copy of the aforesaid judgment, within 15 days hence, the same shall be considered by the said authority, taking into consideration the ratio decided in Srikanta Mohapatra (supra), and a reasoned and speaking order is to be passed as expeditiously as possible, preferably within a period of three months from the date of receipt of such representation along with the certified copy of this order.
Issue urgent certified copy as per rules.
(DR. B.R. SARANGI)
Arun 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!