Citation : 2021 Latest Caselaw 614 Ori
Judgement Date : 19 January, 2021
W.P.(C) No.1578 of 2021
02. 19.01.2021 This matter is taken up through Video
Conferencing.
Heard Mr.K.K.Swain, learned counsel for the
petitioners and learned Standing Counsel for School and
Mass Education Department.
This writ petition involves the following
prayer:
"Under the above circumstances, it is
humbly prayed that the writ application be allowed;
And
a) a writ of mandamus or an appropriate writ may
be issued commanding the O.Ps. to allow the
petitioners to avail the benefit of G.P.F. and
pension under the Odisha Civil Services
(Pension) Rules, 1992; and further a declaration
may be made making them covered under the
said Pension Rules of 1992 prior to its
amendment in the year 2005 and to treat the
petitioners as Sikshya Sahayak by taking into
account the date of advertisement instead of
date of joining, as per the ratio decided in the
case of Union of India and others. Vrs. N.R.
Parmar and Ors, reported in 2012 (13) SCC
340 and Harbans Lal V. the State of Punjab
and Ors., (CWP No.2371 of 2010, decided
on 31.08.2010) by the High Court of Punjab
and Haryana, which has been upheld by the
Hon'ble Supreme Court of India in SLP©
NO.23578 of 2012 [SLP(C) No.18901 of 2011,
disposed of on 30.07.2012 (State of Punjab
and Ors. Vrs. Harbans Lal) and also taking
into account in the case of Jeewan Lata Vs.
State of Punjab and Ors. (CWP No.10238 of
2017 (O&M), decided on 10.05.2019), with
all consequential benefits.
And
b) any other order/orders or direction/directions be
issued so as to give complete relief to the
petitioners;
sks And for this act of kindness, the
2
petitioner shall as in duty bound ever pray."
For the nature of relief sought for and for
pendency of the representation at the instance of the
petitioners, vide Annexure-3 on the selfsame grounds,
this writ petition is not entertainable at this stage and
the same stands disposed of directing opposite party
no.1 to look into the request of the petitioners, vide
Annexure-3 and take a lawful decision thereon and also
the applicability of the judgment cited hereinabove, as
expeditiously as possible preferably within a period of
one and half months from the date of communication of
this order so also copy of the writ petition by the
petitioners.
As restrictions are continuing for COVID-19,
petitioners 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.
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!