Citation : 2022 Latest Caselaw 722 Ori
Judgement Date : 27 January, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 2437 of 2022
Duryodhan Panigrahi ..... Petitioners
Mr. S.K. Mishra,
Advocate
Vs.
State of Odisha and others ..... Opposite parties
State Counsel
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
27.01.2022
Order No. This matter is taken up by video conferencing mode.
2. The petitioner has filed this writ petition seeking direction to the opposite party no.1 to issue engagement order in his favour by engaging him as Sikshya Sahayak in respect of Bolangir district in terms of the direction rendered by this Court in W.A. No.701 of 2019 and batch within a stipulated time.
3. In course of hearing, learned counsel for the petitioner states that the petitioners have already made representation before opposite party no.1 vide Annexure-7, and the same may be directed to be disposed of within a stipulated time taking into consideration the judgment of this Court in the case of Babita Satpathy v. State of Odisha (W.A. No. 701 of 2019 and batch disposed on 23.12.2020) within a stipulated time.
4. Considering the facts and circumstances of this case, but, however, without expressing any opinion on the merits
of the case, this writ petition stands disposed of directing opposite party no.1 to consider the representation filed by the petitioner under Annexure-7 taking into consideration the judgment of this Court in the case of Babita Satpathy v. State of Odisha (W.A. No. 701 of 2019 and batch disposed on 23.12.2020), and pass a reasoned and speaking order as expeditiously as possible, preferably within a period of three months from the date of receipt of the certified/authenticated copy of this order.
As the restrictions due to resurgence of COVID-19 situation are continuing, learned counsel for the parties may utilize a print out of the order available in the High Court's website, at par with certified copy, subject to attestation by the concerned advocate, in the manner prescribed, vide Court's Notice No.4587 dated 25th March, 2020, as modified by Court's notice no. 4798 dated 15th April, 2021, and Court's Office Order circulated vide Memo Nos.514 and 515 dated 7th January, 2022.
Ashok (DR. B.R. SARANGI) JUDGE
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!