Citation : 2021 Latest Caselaw 513 Ori
Judgement Date : 13 January, 2021
W.P.(C) No.36833 of 2020
02. 13.01.2021 This matter is taken up through Video
Conferencing.
Heard learned counsel for the parties.
Petitioner has represented vide Annexure-3 on
selfsame issue. Thus this writ petition is not entertainable at
this stage. However, in disposal of the writ petition as not
entertainable at the stage, this Court directs the Director,
Higher Education Odisha, Bhubaneswar, opposite party no.2
to consider the request of the petitioner vide Annexure-3
taking into account the plea in the writ petition, the provision
in Odisha Aided Educational Institutions Employees
Retirement Benefit Rules, 1981 and also the applicability of
the judgment in the case of Sarat Chandra Parida Vrs.
State of Odisha and others, reported in 120 (2015) CLT
813. The entire exercise be concluded within two months from
the date of communication of copy of this order, copy of the
writ petition as well as the citation relied on by the petitioner.
As restrictions are continuing for COVID-19,
learned counsel 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 25.03.2020.
.....................................
Biswanath Rath, J.
uks
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!