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

Abhisek Mohapatra vs Chairman-Cum-Managing Director
2021 Latest Caselaw 11543 Ori

Citation : 2021 Latest Caselaw 11543 Ori
Judgement Date : 10 November, 2021

Orissa High Court
Abhisek Mohapatra vs Chairman-Cum-Managing Director on 10 November, 2021
               IN THE HIGH COURT OF ORISSA AT CUTTACK

                                W.P.(C) No.8162 of 2021

       Abhisek Mohapatra                           ......              Petitioner
                                                    Mr. A. Pattanaik, Advocate

                                       -versus-

       Chairman-cum-Managing Director,
       The Odisha State Police Housing and
       Welfare Corporation Ltd. and Ors.           ......           Opposite Parties

                                CORAM:
                                JUSTICE C.R. DASH
                                JUSTICE BISWANATH RATH

                                       ORDER

10.11.2021 Order No.

02. 1. This matter is taken up through hybrid mode.

2. Heard.

3. The petitioner vide Annexure-5 claiming additional wages on the basis of Government Notification is stated to have filed representation before the Chief Engineer, Odisha State Police Housing and Welfare Corporation Ltd.-Opposite Party No.2.

4. Regard being had to the facts and submissions and the nature of relief sought for, the writ petition is disposed of directing the Opposite Party No.2 to dispose of the representation of the petitioner vide Annexure-5 on the basis of the Government Notification and taking into consideration

the judgment of this Court in Annexure-4 by passing a reasoned order in accordance with law, within a period of three months from the date of receipt of the certified copy of this order.

5. The petitioner is directed to supply the copy of the writ petition containing all the annexures along with certified copy of this order to Opposite Party No.2 for convenience and reference to Annexure-5.

6. The writ petition is accordingly disposed of.

7. Urgent certified copy of this order be granted as per rules.

(C.R. Dash) Judge

(Biswanath Rath) Judge

Murmu

 
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