Citation : 2022 Latest Caselaw 1268 Ori
Judgement Date : 11 February, 2022
1
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.3601 OF 2022
Nihar Ranjan Das ..... Petitioner
Mr. M.M. Patnaik, Advocate
Vs.
State of Odisha & Ors. ..... Opposite parties
State Counsel
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
11.02.2022
Order No. This matter is taken up through hybrid mode.
2. Heard learned counsel for the petitioner.
3. The petitioner has filed this writ petition seeking direction to the opposite parties to regularize his services taking into account his length of service.
4. In course of hearing, learned counsel for the petitioner stated that highlighting the grievances, the petitioner has made representation to opposite party no.1 vide Annexure-7 and the same may be directed to be disposed of keeping in view the judgments of the apex Court in Secretary State of Karnataka and Others v. Umadevi (3) and Others (2006) 4 SCC 1 and State of Karnataka and others v. M.L.Keshari and others, (2010) 9 SCC 247.
5. Considering the limited grievance of the petitioner, this Court disposes of the writ petition directing opposite
party no.1 to consider the representation filed by the petitioner vide Annexure-7 and pass appropriate order in accordance with law keeping in view the ratio decided by the apex Court in Umadevi & M.L. Keshari (supra) as well as Amarkanti Rai v. State of Bihar and others, (2015) 8 SCC 265 within a period of three months from the date of production of certified copy this order.
Alok DR. B.R. SARANGI, J.
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!