Citation : 2021 Latest Caselaw 3648 Ori
Judgement Date : 16 March, 2021
W.P.(C) No. 6612 of 2021
02. 16.03.2021 This matter is taken up through hybrid arrangement
(virtual/physical mode).
Heard Mr. A. Sahoo, learned counsel for the
petitioners.
The petitioners have filed this writ petition seeking to
quash the resolution dated 22.12.2017 under Annexure-2
regarding fixation of pay in Accordance with O.R.S.P. Rule,
2017 on notional basis with effect from 01.01.2016 and
actual financial benefit with effect from 01.10.2017 and
further seek for a direction to opposite parties to avail the
financial benefit with effect from 01.01.2016 instead of
01.10.2017 as per Odisha Revised Scale of Pay Rules, 2017
and the differential arrears may be calculated and paid to
them within a time to be stipulated by this Court.
Mr. A. Sahoo, learned counsel for the petitioners
submits that as per the aforesaid resolution though benefits
have been extended to the petitioners from 01.10.2017, but
they are entitled to such benefits with effect from
01.01.2016 to September, 2017, since the scale of pay has
been fixed notionally for the said period. In course of
hearing, learned counsel for the petitioners states that
highlighting the grievance, the petitioners have made
representation to opposite party no.1 vide Annexure-3, but
no decision has yet been taken. Therefore, the same may be
considered in the light of the judgment passed by this Court
in Smt. Dipti Roy v. State of Orissa and others, 2004 (II)
OLR 718 and Bijay Ketan Khatua v. State of Orissa and
2
others, 2015(I) OLR 452.
Considering the limited grievance of the petitioners,
without expressing any opinion on the merits of the case,
this Court disposes of this writ petition directing opposite
party no.1 to take a decision on the representation filed by
the petitioners vide Annexure-3 in the light of the
judgments in Smt. Dipti Roy and Bijay Ketan Khatua
(supra) and pass appropriate order in accordance with law
within a period of three months from the date of production
of certified copy this order.
Issue urgent certified copy as per Rules.
..................................
(Dr. B.R. Sarangi, J)
Ajaya
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!