Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Umesh Kumar Das vs State Of Odisha & Ors
2022 Latest Caselaw 1419 Ori

Citation : 2022 Latest Caselaw 1419 Ori
Judgement Date : 17 February, 2022

Orissa High Court
Umesh Kumar Das vs State Of Odisha & Ors on 17 February, 2022
       IN THE HIGH COURT OF ORISSA AT CUTTACK


                   W.P.(C) No.4733 OF 2022

Umesh Kumar Das                          .....                 Petitioner

                                                     Miss S. Mohapatra,
                                                              Advocate
                                 Vs.
State of Odisha & Ors.                   .....          Opposite parties

                                                          State Counsel



            CORAM:
                DR. JUSTICE B.R. SARANGI

                                         ORDER

17.02.2022

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 opposite party no.2 to regularize his service w.e.f. 28.11.2020 on completion of six years of contractual service and grant all consequential and monetary benefits in his favour.

4. In course of hearing, learned counsel for the petitioner states that highlighting the grievances, the petitioner has made representation to the authority vide Annexure-3 and the same may be directed to be considered keeping in view the judgment passed by this Court in W.P.(C) No.19951 of 2020 (Patitapaban Dutta Dash v. State of Odisha), which has been disposed of on 09.09.2021.

5. Considering the limited grievance of the petitioner, this Court, without expressing any opinion on the merits of the case, disposes of the writ petition directing the authority to consider the representation filed by the petitioner vide Annexure-3 and pass appropriate order in accordance with law keeping in view judgment dated 09.09.2021 passed by this Court in W.P.(C) No.19951 of 2020 (Patitapaban Dutta Dash v. State of Odisha) within a period of three months from the date of production of certified copy this order.

Issue urgent certified copy as per rules.

Alok (DR. B.R. SARANGI) JUDGE

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter