Citation : 2021 Latest Caselaw 6308 Ori
Judgement Date : 10 June, 2021
W.P.(C) No. 15410 of 2021
2. 10.06.2021 The matter is taken up by video conferencing mode.
Heard learned counsel for the parties.
The petitioner has filed this application seeking
direction to release the pension and pensionary benefits in
the light of the judgment rendered in the case of 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.
With the aforesaid observation and direction, 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 printout 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.
....................................
Ajaya (DR. B.R. SARANGI, 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!