Citation : 2022 Latest Caselaw 7358 Ori
Judgement Date : 13 December, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.A. No.482 of 2017
Prasanta Kumar Nayak and others .... Appellants
M/s. Dr. K. Tripathy and associates, Advocates
-versus-
State of Odisha and others .... Respondents
None
CORAM:
THE CHIEF JUSTICE
JUSTICE M.S. RAMAN
ORDER
Order No. 13.12.2022
08. Learned Single Judge has in the impugned judgment dealt with a batch of writ petitions, including that filed by the present Appellants seeking a direction to the State to relax the maximum age for engagement a Sikhya Sahayak. Although the maximum age was restricted by the Government to 32 years, the direction sought was to fix the upper age limit as 42 years. This clearly was a policy matter in which the Court could not have interfered and accordingly, the prayer was rightly rejected by the learned Single Judge. No case is made out for interference, the writ appeal is dismissed.
(Dr. S. Muralidhar) Chief Justice
(M.S. Raman) Judge M. Panda
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!