Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Himanshu Kumar Nath vs State Of Odisha And Others
2021 Latest Caselaw 11168 Ori

Citation : 2021 Latest Caselaw 11168 Ori
Judgement Date : 1 November, 2021

Orissa High Court
Himanshu Kumar Nath vs State Of Odisha And Others on 1 November, 2021
            IN THE HIGH COURT OF ORISSA AT CUTTACK
                         W.P.(C) No. 31898 of 2021

Himanshu Kumar Nath                   .....                            Petitioner
                                                       Mr. S.B. Jena, Advocate
                                      Vs.
State of Odisha and others            .....                     Opposite Parties

                                                                 State Counsel

             CORAM:
                 DR. JUSTICE B.R. SARANGI

                                          ORDER

01.11.2021

Order No. This matter is taken up through hybrid mode.

2. Heard.

3. The petitioner has filed this writ petition seeking direction to the opposite parties to regularize the service of the petitioner under establishment of opposite party no.4 as per the resolution dated 17.09.2013 and resolution dated 16.01.2014 by taking into account the regularization orders issued in favour of similarly circumstanced persons under Annexure-10, keeping in view the judgments of the apex Court in Secretary State of Karnataka and Others v. Umadevi (3) and Others (2006) 4 SCC 1; State of Karnataka and others v. M.L.Keshari and others, (2010) 9 SCC 247 and Amarkanti Rai v. State of Bihar and others, (2015) 8 SCC 265.

4. In course of hearing, learned counsel for the petitioner states that highlighting the grievances, the petitioner has made representation to opposite party no.1 vide Annexure-9 and the same may be directed to be disposed of keeping in view the ratio decided by the apex Court in Umadevi, M.L. Keshari and Amarkanti Rai (supra) within a stipulated time, to which learned counsel for the State has no objection.

5. As agreed by learned counsel for the parties, this Court, without expressing any opinion on the merits of the case, disposes of the writ petition directing opposite party no.1 to consider the representation filed by the petitioner vide Annexure-9 and pass appropriate order in accordance with law keeping in view the ratio decided by the apex Court in Umadevi & M.L. Keshari (supra) as well as Amarkanti Rai (supra) 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) Alok 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter