Citation : 2021 Latest Caselaw 77 Ori
Judgement Date : 5 January, 2021
W.P.(C) No.38452 of 2020
02. 05.01.2021 This matter is taken up through Video Conferencing
mode.
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 30.12.2004, 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 Vrs. 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 may be issued so as to give
complete relief to the petitioners;
And for this act of kindness, the
uks petitioners shall as in duty bound ever pray."
2
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,
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.
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!