Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nalini Malik vs State Of Odisha & Ors
2021 Latest Caselaw 9452 Ori

Citation : 2021 Latest Caselaw 9452 Ori
Judgement Date : 9 September, 2021

Orissa High Court
Nalini Malik vs State Of Odisha & Ors on 9 September, 2021
                 IN THE HIGH COURT OF ORISSA AT CUTTACK

                                 WP(C) No. 27159 of 2021

            Nalini Malik                         ....                     Petitioner
                                                          Mr. D.N. Rath, Advocate
                                              -Versus -
            State of Odisha & Ors.                ....           Opposite Parties
                                                   Standing Counsel for S & ME
                                                                   Department.

                         CORAM:
                          DR. JUSTICE B.R. SARANGI

ORDER_ 09.09.2021

Order No. The matter is taken up by video conferencing mode.

2. Heard Mr. D.N. Rath, learned counsel for the petitioner and learned Standing Counsel for School and Mass Education Department.

3. The petitioner has filed this writ petition seeking direction to the opposite parties to treat her to be absorbed as Sikhya Sahayaks with effect from 25.06.2008 since the petitioner is engaged in the vacant post of Sikhya Sahayaks and is having same qualification as that of the Sikhya Sahayak and is performing the same duty in a primary school as per the policy decision of the State Government and accordingly treat the petitioner as Junior Teacher w.e.f. 08.07.2008 and Regular Primary School Teacher w.e.f. 08.07.2011 in terms of the resolution dated 16.02.2008 of the Government.

4. In course of hearing, learned counsel for the petitioner submits that highlighting the grievance, the petitioner has made representation to opposite party no.1 vide Annexure-10 and the same may be directed to

be disposed of within a stipulated time in the light of the judgment dated 05.03.2020 passed by this Court in W.P.(C) No.31679 of 2011, to which learned Standing Counsel for School and Mass Education Department has raised no objection.

5. In view of the aforesaid limited grievance of the petitioner, without expressing any opinion on the merits of the case, this Court disposes of the writ petition directing opposite party no.1 to consider and dispose of the representation of the petitioner in Annexure-10 in the light of the judgment dated 05.03.2020 passed by this Court in W.P.(C) No.31679 of 2011 and pass appropriate order in accordance with law within a period of three months from the date of production of authenticated/certified copy this order.

6. Issue urgent certified copy as per rules.

(Dr. B.R. Sarangi) Judge A.K. Rana

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter