Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WP(C)/1822/2021
2021 Latest Caselaw 681 Ori

Citation : 2021 Latest Caselaw 681 Ori
Judgement Date : 21 January, 2021

Orissa High Court
WP(C)/1822/2021 on 21 January, 2021
                                       W.P.(C) No.1822 of 2021




02. 21.01.2021                 This    matter   is   taken   up   through      Video
                 conferencing.
                               Heard Mr. P.K. Mohanty, learned counsel for
                 the petitioner and learned Additional Government Advocate
                 for the State.
                               The petitioner has filed this writ application
                 seeking for a direction to the opposite parties to allow the
                 petitioner 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 G.P.F. benefit
                 under the Orissa Aided Educational Institutions Employees'
                 General Provident Funds Rules, 1983, as she is employee of an
                 aided educational institution.
                               Learned counsel for the petitioner has contended
                 that since the petitioner is working in the 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 employee 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 Department 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.
               Learned Additional Government Advocate for the
State 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 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 3 account
the ratio decided in Ritanjali Giri @ Paul (supra) within a
period of two months from the date of communication of this
order by the petitioner. 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 but however taking care of the
direction of this Court dated 03.11.2020, passed in W.P.(C)
       No.22706 of 2020. In the event payment involving petitioner is
      not released within two months, it shall carry interest @7% per
      annum for the period of delay and the interest component shall
      be recovered from the person responsible for such delay.
                   Petitioner may utilize the soft copy of this order
      available in the High Court's website or print out thereof at par
      with certified copy in the manner prescribed, vide Court's
      Notification No.4587 dated 25.3.2020.


                                              ..................................
                                               Biswanath Rath, J.

kcb

 
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