Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WP(C)/15859/2021
2021 Latest Caselaw 6050 Ori

Citation : 2021 Latest Caselaw 6050 Ori
Judgement Date : 2 June, 2021

Orissa High Court
WP(C)/15859/2021 on 2 June, 2021
                           W.P.(C) No.15859 of 2021




02.   02.06.2021                    This matter is taken up through Video
                   Conferencing mode.
                                    Heard learned counsel for the petitioner and
                   learned counsel for the School and Mass Education
                   Department.
                                    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
                   Odisha     Education       (Leave     of     Teachers    and     other
                   members of the Staff of Aided Educational Institution)
                   Rules, 1977, retrial and pensionary benefits under the
                   Orissa     Aided        Educational    Institutions      Employees
                   Retirement Benefits Rules, 1981 and G.P.F. under the
                   Orissa Aided Educational Institutions Employees General
                   Provident Funds Rules, 1983, as he is an 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 and
                   Mass Education Department has issued a circular on
uks                01.08.2019          granting    benefit        of   compassionate
                        2




appointment to the legal heirs of the decease employees
working in the 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 Standing Counsel for School and
Mass Education Department 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
                         3




the authority concerned for consideration with regard to
extension of other benefits as claimed in the writ
application taking into 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.
               The writ petition stands disposed of.
               As the restrictions due to resurgence of
COVID-19 situation are continuing, learned counsel for
the parties may utilize a print out of the order available
in the High Court's website, at par with certified copy,
subject to attestation by the concerned Advocate, in the
manner prescribed vide Court's Notice No.4587, dated
25th March, 2020 as modified by Court's notice No.4798,
dated 15th April, 2021.


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

(Vacation Judge)

 
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