Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Kumar Nayak vs State Of Odisha & Ors
2021 Latest Caselaw 12265 Ori

Citation : 2021 Latest Caselaw 12265 Ori
Judgement Date : 30 November, 2021

Orissa High Court
Santosh Kumar Nayak vs State Of Odisha & Ors on 30 November, 2021
                                          1




            IN THE HIGH COURT OF ORISSA AT CUTTACK
                           WPC (OA) No.1632 OF 2018

Santosh Kumar Nayak                           .....                    Petitioner
                                                           Mr. P.K. Mahapatra,
                                                                      Advocate
                                    Vs.
State of Odisha & Ors.                        .....                Opposite parties
                                                                   State Counsel


             CORAM:
                 DR. JUSTICE B.R. SARANGI

                                               ORDER

30.11.2021

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

2. Heard Mr. P.K. Mahapatra, learned counsel for the petitioner.

3. The petitioner has filed this writ petition seeking direction to opposite parties to extend him Grade pay of Rs.6600/- with corresponding Pay band consequent upon grant of 2nd Up- gradation under RACPs in modification of the order at Annexure- 3 and grant all consequential financial benefits.

4. Mr. P.K. Mahapatra, learned counsel for the petitioner contended that the reasons for non-extension of such benefit has been considered in the case State of Odisha and another v. Bihari Lal and others (W.P.(C) No.2831 of 2016 disposed of on 27.06.2016), to which learned State Counsel has no objection.

5. In course of hearing, learned counsel for the petitioner states that the petitioner may be permitted to move a fresh representation highlighting his grievances before the authority so that the same can be considered in the light of the ratio decided by

this Court in Bihari Lal (supra).

6. Considering the limited nature of grievance of the petitioner, this Court directs the petitioner to file a fresh representation within a period of fifteen days from today ventilating his grievances before the authority. In the event the petitioner files such representation along with the judgment passed by this Court in Bihari Lal (supra), the authority shall consider and pass appropriate order taking into consideration the ratio decided in Bihari Lal (supra) within a period of two months thereafter.

7. With the aforesaid observation and direction, the writ petition is disposed of.

Issue urgent certified copy as per rules.



                                           (DR. B.R. SARANGI)
Arun                                             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