Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Manoj Kumar Rao vs State Of Odisha &Ors
2021 Latest Caselaw 11861 Ori

Citation : 2021 Latest Caselaw 11861 Ori
Judgement Date : 17 November, 2021

Orissa High Court
B.Manoj Kumar Rao vs State Of Odisha &Ors on 17 November, 2021
                   IN THE HIGH COURT OF ORISSA AT CUTTACK

                                W.P.(C) No.34568 OF 2021


       B.Manoj Kumar Rao                              .........         Petitioner
                                                      Mr. Achyutananda Pattanaik,
                                                      Advocate

                                           -versus-

       State of Odisha &Ors.                          .........         Opposite Parties
                                                      Mr. S.P. Panda, AGA

                               CORAM:
                               JUSTICE C.R. DASH
                               JUSTICE BISWANATH RATH

                                         ORDER

17.11.2021 Order No.

01. 1. This matter is taken up through Hybrid Arrangement (Virtual/Physical 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 Executive Engineer, Rural Works Division-II, Ganjam, Berhampur-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 )
Balaram                                                    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