Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Asutosh Rath vs State Of Odisha And Others
2022 Latest Caselaw 3542 Ori

Citation : 2022 Latest Caselaw 3542 Ori
Judgement Date : 28 July, 2022

Orissa High Court
Asutosh Rath vs State Of Odisha And Others on 28 July, 2022
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                           WPC(OA) No.2957 OF 2014

            Asutosh Rath                              ....          Petitioner(s)
                                                               Mr.P.Mohapatra,
                                                                     Advocate

                                         -versus-

            State of Odisha and others                ....      Opposite Party(s)
                                                                 Mr. S.Mishra,
                                                                          ASC


                     CORAM:
                     JUSTICE BISWANATH RATH
                                        ORDER

28.07.2022 Order No.

04. 1. Heard learned counsel for the Parties.

2. The Writ Petition involves the following prayer:-

"It is, therefore, most humbly prayed that this Hon'ble Tribunal be graciously pleased to admit this Original Application, issue notices to the Respondents to show cause, and upon insufficient/no cause shown be further pleased to quash the letter dated 18.12.2014 (Annexure-4) and further direct the Respondent to continue the Applicant as GPF Account holder and extent all pensionary benefits under OCS Pension Rules, 1992 and GPF (Orissa), Rules, 1938.

And further be pleased to pass such other order(s) as may deem just and proper.

And for this act of kindness the Applicant as in duty bound shall ever pray."

3. There is no dispute at Bar that considering similar nature of case, there has been disposal of number of Original Applications being transferred to this Court registered as Writ Petitions, vide WPC(OA) Nos.901 of 2017 and 335/2015. It appears, the matter even at some level visisted the Hon'ble Supreme Court and there has been dismissal of the State's plea involving SLP(C) No.23578 of 2012 in confirmation

// 2 //

of the order of the Tribunal involved. Reading through series of judgments/orders produced herein, this Court finds, the question involves herein has long been settled thereby declaring to maintain the position of the Petitioner like that of the present Petitioner, so far it relates to continuance in the GPF Scheme from the date of her regularization.

4. Considering the rival contentions of the Parties, this Court ultimately finds, there is no dispute with regard to settled position of law on the question involved herein. In the process, allowing the Writ Petition, this Court directs treatment of the Petitioner in the GPF Scheme from the date of her regularization. Direction of this Court be worked out within a period of eight weeks of service of copy of this order.

5. Writ Petition succeeds.

(Biswanath Rath) Judge

Swarna

 
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