Citation : 2021 Latest Caselaw 9298 Ori
Judgement Date : 6 September, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
WP(C) No. 26229 of 2021
Kedarnath Mahanta & .... Petitioners
others
Mr. S. Routray, Advocate
-Versus -
State of Odisha and others .... Opposite Parties
State Counsel
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
06.09.2021
Order No.
1. This matter is taken up through hybrid mode.
2. Heard learned counsel for the parties.
3. The petitioners, who are working as Gram Rojgar Sevaks of different Blocks in the district of Keonjhar, have filed this writ petition seeking for regularization of their services.
4. Mr. S. Routray, learned counsel for the petitioners contended that the petitioners were appointed in substantive posts. In view of the circular dated 3rd March, 2021 of Government of Odisha General Administration and Public Grievance Department, though similarly situated employees, i.e., Computer Programmers vide notification dated 21.08.2018 and Gram Panchayat Technical Assistants (GPTAs) working in different districts vide office order dated 22.09.2018 of Government of Odisha, Panchayati Raj & D.W. Department have been regularized, but the petitioners' services have not been regularized. It is contended that in view of letter issued on 03.03.2021 in Annexure-15, regularization of contractual employees
are being provided, but the petitioners are coming under Clause-B, since they have been appointed prior to commencement of 2013 Rules. Consequentially, their services are to be regularized as per note-(2) of the said decision taken by the Government. More so, if the similarly situated persons have been regularized, there is no valid justifiable reasons not to regularize the services of the petitioners. To substantiate his case, he has relied upon the judgment of the Bombay High Court, in Writ Petition No. 2046 of 2018 (Sachin Ambadas Dawale and others vs. The State of Maharashtra, Principal Secretary Higher and Technical Education and others), which has been confirmed by the apex Court in SLP(C) No. 39014 of 2013 vide order dated 06.01.2015. In view of such position, the petitioners having stood similar footing are entitled to be regularized in terms of the above judgment.
5. Issue notice.
6. Seven extra copies of the writ petition be served on learned State Counsel, who appears for opposite parties no.1, 2 and 4 to 8 within three days enabling him to obtain instruction or file counter affidavit.
7. Steps to serve notice on opposite party no.3 by registered post with A.D. be taken within three days. Office shall send notice to the said opposite party fixing a short returnable date.
8. Put up this matter on the date fixed connecting with W.P.(C) No.25882 of 2021.
Issue urgent certified copy as per rules.
(Dr. B.R. Sarangi) Judge Alok
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!