Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Akhila Kumar Acharya & Ors vs State Of Odisha And Others
2022 Latest Caselaw 7505 Ori

Citation : 2022 Latest Caselaw 7505 Ori
Judgement Date : 16 December, 2022

Orissa High Court
Akhila Kumar Acharya & Ors vs State Of Odisha And Others on 16 December, 2022
                     IN THE HIGH COURT OF ORISSA AT CUTTACK

                                  W.P.(C) No. 32000 of 2021

                Akhila Kumar Acharya & Ors.                ....                   Petitioners
                                                                 Mr. S. Mishra, Advocate
                                                     -Versus -
                State of Odisha and others                 ....                Opp. Parties
                                                                  Mr. S. Jena, SC, S&ME
                          CORAM:
                           DR. JUSTICE B.R. SARANGI
                                              ORDER

16.12.2022 Order No. This matter is taken up through hybrid mode. 02 2. Against rejection of claim for grant of benefit in terms of the judgment of this Court in the case of Ritanjali Giri @ Paul vrs. State of Odisha (School & M.E. Deptt.) & Ors : 2016(I) ILR 1162, vide order dated 31.12.2020 under Annexure-3, the petitioners have approached this Court by filing the present writ petition.

3. Learned counsel for the petitioners states that this question has already been decided by this Court in the case of Prasanta Kumar Mohapatra & others (W.P.(C) No.23312 of 2020 disposed of on 28.09.2021). Therefore, this writ petition may be disposed of in terms of the said order.

4. Considering the contention raised by learned counsel for the petitioners and after going through the records, the order impugned under Annexure-3 dated 31.12.2020 is hereby quashed. The matter is remitted back to the authority to consider the case of the petitioners in the light of the order passed by this Court in the case of Prasanta Kumar Mohapatra (supra) as expeditiously as possible.

5. The writ petition is accordingly disposed of.

(Dr. B.R. Sarangi) Judge Ashok

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter