Citation : 2021 Latest Caselaw 6395 Ori
Judgement Date : 21 June, 2021
W.P. (C) No. 17862 of 2021
2 21.06.2021 The matter is taken up through video
conferencing mode.
Heard Mr. N.S. Panda, learned counsel for the
petitioners.
The petitioner has filed this writ petition seeking
direction to the opposite parties to modify the order
impugned dated 17.01.2015 in Annexure-4 by
granting him Grade Pay of Rs.5400/- instead of
Rs.4800/- at the state of 2nd Financial up-gradation
under RACPS on completion of 20 years of continuous
service with all other consequential service and
financial benefits. She further seeks direction to the
opposite parties to refix her subsequent pay
incorporating the modified Grade Pay of Rs.5400/-
and draw and disbursement of arrear dues incurred
out of such re-fixation within a stipulated time.
In course of hearing, Mr. N.S. Panda, learned
counsel for the petitioner states that the petitioner
may be permitted to move a fresh representation
highlighting her grievances before the authority so
that the same can be considered in the light of the
ratio decided by this Court in State of Odisha v.
Bihari Lal (W.P.(C) No.2831 of 2016 disposed of on
27.06.2006).
Considering the limited nature of grievance of
the petitioner, this Court directs the petitioner to file a
fresh representation within a period of fifteen days
from today ventilating her grievances before the
authority. In the event the petitioner files such
representation along with the judgment passed by
this Court in Bihari Lal (supra), the authority shall
consider and pass appropriate order taking into
consideration the ratio decided in Bihari Lal (supra)
within a period of two months thereafter.
With the aforesaid observation and direction,
the writ petition is 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.
Dr. B.R. Sarangi,J.
Alok 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!