Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Judhisthira Pradhan vs State Of Odisha And Others
2021 Latest Caselaw 12881 Ori

Citation : 2021 Latest Caselaw 12881 Ori
Judgement Date : 15 December, 2021

Orissa High Court
Judhisthira Pradhan vs State Of Odisha And Others on 15 December, 2021
             IN THE HIGH COURT OF ORISSA AT CUTTACK

                           W.P.(C) No. 39132 of 2021

            Judhisthira Pradhan                ....                                Petitioner
                                                                   Mr. P.K. Dash, Adv.
                                                -Versus -
            State of Odisha and others         ....                      Opposite Parties
                                                                         State Counsel


                    CORAM:
                     DR. JUSTICE B.R. SARANGI
                                      ORDER

15.12.2021

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

2. The petitioner has filed this writ petition seeking direction to the opposite parties to regularize his service against the post of Peon presently held by him on completion of 6 years of contractual service in the said post with all other consequential service and financial benefits since similarly situated persons have availed the same benefit at Annexure-7 within a stipulated time.

3. In course of hearing, learned counsel for the petitioner states that the case of the petitioner has already been recommended vide Annexures-4, 5, 6, 9, 10 and 11 and, therefore, direction may be given to the authority to take a decision on the same within a stipulated time taking into consideration the judgment of this Court in the case of Manas Ranjan Pattnaik v. State of Odisha, 2021 (II) OLR 109, to

which learned State Counsel has raised no objection.

4. As agreed by learned counsel for the parties, this Court disposes of the writ petition directing opposite party no.2 to take a decision on the recommendation vide Annexures-4, 5, 6, 9, 10 and 11 taking into consideration the judgment of this Court in the case of Manas Ranjan Pattnaik v. State of Odisha, 2021 (II) OLR 109, and pass appropriate order in accordance with law, as expeditiously as possible, preferably within a period of three months from the date of receipt of a certified copy of this order.

Issue urgent certified copy as per rules.

Ashok                                                (Dr. B.R. Sarangi)
                                                          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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter