Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sisira Pandey vs State Of Odisha And Others
2021 Latest Caselaw 12917 Ori

Citation : 2021 Latest Caselaw 12917 Ori
Judgement Date : 16 December, 2021

Orissa High Court
Sisira Pandey vs State Of Odisha And Others on 16 December, 2021
       IN THE HIGH COURT OF ORISSA AT CUTTACK
                            W.P.(C) No.38801 of 2021

Sisira Pandey                                    .....                         Petitioner

                                                         Mr. A.K. Mohanty, Advocate

                                           Vs.

State of Odisha and others                       .....                  Opposite party

                                                                         State Counsel


            CORAM:
                DR. JUSTICE B.R. SARANGI

                                              ORDER

16.12.2021

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

2. Heard learned counsel for the parties.

3. The petitioner has filed this writ petition seeking direction to the opposite parties to regularize his service taking into account his continuous service, as expeditiously as possible.

3. Mr. A.K. Mohanty, learned counsel for the petitioner states that the petitioner has been continuing in his posts in Sambalpur Municipal Corporation in DLR basis. In the meantime, as his post has been sanctioned, the services of the petitioner should be regularized against the said post. He has referred to the case of State of Karnataka v. Umadevi, 2006(4) SCC 1, wherein in paragraph 53 the apex Court has held that the State Governments and their instrumentalities should take steps to regularize as a one-time measure the services of such irregularly appointed who have worked for ten years or more in duly sanctioned posts. Similar view has also been taken by the apex Court in State of Karnataka and others v. M.L.Keshari and others, 2010(II) OLR (SC) 982, wherein in paragraph 7 the apex Court has held as follows :

"7. It is evident from the above that there is an exception to the general principles against 'regularization' enunciated in Umadevi if the following conditions are fulfilled:

(i) The employee concerned should have worked for 10 years or more in duly sanctioned post without the benefit or protection of the interim order of any court or tribunal. In other words, the State Government or its instrumentality should have employed the employee and continued him in service voluntarily and continuously for more than ten years.

(ii) The appointment of such employee should not be illegal even if irregular. Where the appointments are not made or continued against sanctioned posts or where the persons appointed do not possesses the prescribed minimum qualifications, the appointments will be considered to be illegal. But where the person employed possessed the prescribed qualifications and was working against sanctioned posts, but had been selected without undergoing the process of open competitive-selection, such appointments are considered to be irregular."

4. In that view of the matter, since the petitioner is continuing against a sanctioned post and completed 24 years of service in the meantime and even though his appointment is irregular he should be regularized in service in view of the judgments of the apex Court in Umadevi, M.L.Keshari (supra), as well as Amarkanti Rai v. State of Bihar and others, (2015) 8 SCC 265.

5. It is of relevance to note that in a similar case, in respect of Angul Municipality, this Court vide order dated 27.11.2014 in W.P.(C) No. 26860 of 2013 directed the opposite parties to regularize the services of the petitioner therein in view of the judgments of the apex Court in Umadevi (supra) and M.L.Keshari (supra). Against the said order dated 27.11.2014 the State of Odisha, as well as Angul Municipality preferred W.A. No. 407 of 2015 which was dismissed on 19.01.2016. Against the order dated 19.01.2016 passed in W.A. No. 407 of 2015, the State as well as Angul Municipality filed S.L.P. before the apex Court and by a common order dated 13.05.2016 the S.LP. was dismissed. Consequentially, the State authorities issued office order dated 06.06.2016 for regularizing the petitioner in the said writ application. Furthermore, in W.P.(C) No.10100 of 2010 filed by Dhruba Charan Nayak of Paradeep Municipality this Couort passed similar order on 07.07.2017 and pursuant thereto the benefit has already been extended to the petitioner therein

6. In view of such position, the opposite parties are directed to consider the case of the petitioner for regularization of his service within a period of three months from the date of passing of this order.

7. With the aforesaid observation and direction the writ petition is allowed.

Issue urgent certified copy as per rules.

(DR. B.R. SARANGI) JUDGE Alok

 
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