Citation : 2021 Latest Caselaw 1124 Ori
Judgement Date : 1 February, 2021
W.P.( C.M.P.
W.P.(C)
No.1360
No.3312
of 2015of 2021
2 01.02.2021 This matter is taken up through Video conferencing.
Heard Sri Panda, learned counsel appearing for
the petitioner and Sri Ghose, learned Additional
Standing Counsel for the State.
This writ petition involves the following prayer:
"Under the aforesaid facts and circumstances of
the case, it is therefore, prayed that this Hon'ble Court
may graciously be pleased to issue Rule NISI calling
upon the opp. parties to show cause as to why a writ
in the nature of mandamus shall not be issued
directing the opp. parties to regularize the service of
the petitioner in the post of peon as per the judgment
passed by this Hon'ble Court in W.P.(C) No.3921 of
2006 decided on 16.07.2019 vide Annexure-5 which
has been confirmed by the Hon'ble Supreme Court
vide its order dated 17.11.2020 passed in SLP
No.9599 of 2020.
And further be pleased to direct the opp. parties to
give all consequential service benefits from the initial
date of appointment within a stipulated period and
upon perusal of causes shown if any or upon sufficient
causes shown make the said Rule absolute.
And pass any other order(s) or issue direction(s)
as may be deemed fit and proper in the bonafide
interest of justice.
And for which act of kindness, the petitioner as in
duty bound shall ever pray."
It is claimed by Sri Panda, learned counsel for the
petitioner that present case is squarely covered by the
judgment of this Court dated 16.7.2019 vide W.P.(C) No.3921
of 2006. State counsel submits that let the authority be directed
to look into the case of the petitioner in the light of the
judgment involving W.P.(C) No.3921 of 2006.
As the petitioner claims parity of the judgment/ order of
this Court in W.P.(C).No.3921 of 2006 disposed of on
16.07.2019, the case of the petitioner for regularization be
considered taking into applicability of the judgment/order
referred to hereinabove by taking decision, as appropriate,
within a period of six weeks from the date of communication of
-2-
a copy of this order along with copy of the writ petition by the
petitioner.
The writ petition stands disposed of with the observation
made hereinabove.
As restrictions are continuing for Covid-19, petitioner may
utilize the soft copy of this order available in the High Court's
Website or print out thereof at par with certified copies in the
manner prescribed vide Court's Notification No.4587 dated
25.3.2020.
..................................
sks BISWANATH RATH,J
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!