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

WP(C)/804/2021
2021 Latest Caselaw 1056 Ori

Citation : 2021 Latest Caselaw 1056 Ori
Judgement Date : 29 January, 2021

Orissa High Court
WP(C)/804/2021 on 29 January, 2021
                                    W.P.(C) No. 804 OF 2021




02.   29.01.2021          The matter is taken up through video conferencing.
                          Heard Mr. S. Swain, learned counsel for the petitioners and
                   Mr. B. Mohanty, learned Standing Counsel for School and Mass
                   Education Department.
                         The petitioners have filed this application seeking direction to
                   the opposite parties to allow the petitioners to avail the leave benefits
                   under the Orissa Education (Leave of Teachers and other Members
                   of the Staff of Aided Educational Institutions) Rules, 1977, retrial
                   and   pensionary benefit     under   the    Orissa      Aided   Educational
                   Institutions' Employees Retirement Benefit Rules, 1981 and GPF
                   benefit under the Orissa Aided Educational Institutions Employees'
                   General Provident Funds Rules, 1983, as they are employees of an
                   aided educational institution.
                         Mr. S. Swain, learned counsel for the petitioners has
                   contended that since the petitioners are 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 petitioners.
                         Mr. B. Mohanty, learned Standing Counsel for School and
                   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
                                           2




        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 petitioners are 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 record, 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 petitioners are 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 the restrictions due to the COVID-19 situation are
        continuing, learned counsel for the parties 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
        Notice No.4587, dated 25th March, 2020.


                                              ................................
                                                Dr. B.R. Sarangi, J.

Ajaya

 
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