Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dayanidhi Burudi vs State Of Odisha And Others
2021 Latest Caselaw 11283 Ori

Citation : 2021 Latest Caselaw 11283 Ori
Judgement Date : 3 November, 2021

Orissa High Court
Dayanidhi Burudi vs State Of Odisha And Others on 3 November, 2021
       IN THE HIGH COURT OF ORISSA AT CUTTACK
                      W.P.(C) No. 32189 of 2021

 Dayanidhi Burudi                      .....                   Petitioner
                                                Mr. S. Nanda, Advocate
                                    Vs.
 State of Odisha and others           .....               Opposite parties
                                                          State Counsel


            CORAM:
               DR. JUSTICE B.R. SARANGI

                                      ORDER

03.11.2021

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

2. The petitioner has filed this writ petition seeking direction to the opposite parties to regularize his service in the post of Cook-cum-Attendant and grant all consequential service and financial benefits within a stipulated time

3. Learned counsel for the petitioner states that though the petitioner has already rendered for more than 35 years of service, till date his service has not been regularized. It is stated that the petitioner may be permitted to file a fresh representation before the authority, and the same may be directed to be disposed of within a stipulated time taking into consideration the judgments of the apex Court in the cases of State of Karnataka v. Umadevi, 2006(4) SCC 1, State of Karnataka and others v. M.L.Keshari and others, 2010(II) OLR (SC) 982 and Amarkanti Rai v. State of Bihar and others, (2015) 8 SCC 265.

4. Considering the facts and circumstances of this case, but, however, without expressing any opinion on the merits

of the case, this writ petition stands disposed of with the direction that in case the petitioner, with regard to the grievance made in this petition, files a fresh comprehensive representation before the opposite parties-authority within 15 days hence, the same shall be considered by the said authority taking into consideration the judgments of the apex Court State of Karnataka v. Umadevi, 2006(4) SCC 1, State of Karnataka and others v. M.L.Keshari and others, 2010(II) OLR (SC) 982 and Amarkanti Rai v. State of Bihar and others, (2015) 8 SCC 265, and pass a reasoned and speaking order as expeditiously as possible, preferably within a period of three months from the date of receipt of such representation along with the certified copy of this order.

Issue urgent certified copy as per rules.

Ashok (DR. B.R. SARANGI) 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