Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WP(C)/3560/2021
2021 Latest Caselaw 1257 Ori

Citation : 2021 Latest Caselaw 1257 Ori
Judgement Date : 3 February, 2021

Orissa High Court
WP(C)/3560/2021 on 3 February, 2021
                                 W.P.(C) No. 3560 of 2021




02.   03.02.2021          The matter is taken up through video conferencing.
                          Heard Mr. S. Swain, learned counsel for the petitioner and Mr. B.
                   Mohanty, learned Standing Counsel for School & Mass Education
                   Department.
                          The petitioner has filed this application seeking 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, 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.
                          Mr. S. Swain, 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.
                          Mr. B. Mohanty, learned Standing Counsel for School & Mass
                   Education Department contended that in view of law laid down in
                   Ritanjali 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, 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 State of Odisha v. Sri Lokanath Behera, 2018
       (II) OLR 932, which has been confirmed by the apex Court in Civil Appeal
       No. 7295 of 2019 arising out of SLP(C) No. 8343 of 2019 disposed of on
       16.09.2019.
              Considering the contentions raised by learned counsel for the
       parties and after going through the records, this Court is of the
       considered view that since the benefit of compassionate appointment to
       the legal heirs of 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 back to the authority concerned
       for consideration with regard to extension of other benefits as claimed in
       the writ application taking into account the ratio decided in Ritanjali
       Giri @ Paul (supra) within a period of four months from the date of
       communication 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.
              The writ petition is thus disposed of.
              As COVID-19 pandemic situation is continuing, learned counsel
       for the parties may utilize the soft copy of this order available in the High
       Court's official website or print out thereof at par with certified copies in
       the manner prescribed vide Court's Notice No.4587 dated 25.03.2020.


                                                       ...............................

Alok (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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter