Citation : 2021 Latest Caselaw 893 Ori
Judgement Date : 27 January, 2021
W.P.(C) No. 38858 OF 2020
of 2020
02. 27.01.2021 The matter is taken up through video conferencing.
Heard Mr. D.K. Mohapatra, learned counsel for the petitioner and
learned Standing Counsel for School & Mass Education Department.
The petitioner has filed this application seeking direction to
the opposite parties to release the pension and pensionary benefits
in the light of the judgment rendered in Sarat Chandra Parida v.
State of Odisha, 2015 (II) ILR-CUT 94.
As it appears, the issue involved in this case is analogous to
W.P. (C) No.22316 of 2018. Therefore, in view of the reasons
assigned in order dated 20.08.2019 passed in W.P.(C) No.22316 of
2018, this writ petition stands disposed of.
The petitioner having stood in the same footing is also
entitled to the benefits at par with Sarat Chandra Parida (supra).
Consequentially, the opposite parties are directed to extend the
pensionary and other retiral benefits to the petitioner within a period
of four months from the date of communication/production of a
certified copy of this order by the petitioner.
With the aforesaid observation and direction, the writ petition
stands disposed of.
As COVID-19 pandemic situation is continuing, learned
counsel for the parties may utilize the soft copy of this order
available in the High Court's official website or print out thereof at
par with certified copies in the manner prescribed vide Court's Notice
No.4587 dated 25.03.2020.
..............................
Dr. B.R. Sarangi, J.
Alok
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!