Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prahallad Kumar Gochhait vs State Of Odisha & Others
2022 Latest Caselaw 2822 Ori

Citation : 2022 Latest Caselaw 2822 Ori
Judgement Date : 10 June, 2022

Orissa High Court
Prahallad Kumar Gochhait vs State Of Odisha & Others on 10 June, 2022
                     IN THE HIGH COURT OF ORISSA AT CUTTACK
                                   W.P.(C) No. 14422 of 2022
                 Prahallad Kumar Gochhait                        .... Petitioner
                                                  Mr. Satyajit Samal, Advocate
                                            -versus-
                 State of Odisha & Others             ....      Opposite Parties
                                                    Mr. Dipti Ranjan Mohapatra,
                                                        Standing Counsel for the
                                            School & Mass Education Department
                       CORAM:
                       JUSTICE K.R.MOHAPATRA
                                      ORDER

10.06.2022 Order No.

01. 1. This matter is taken up through hybrid mode.

2. The Petitioner has filed this Writ Petition seeking for direction to Opposite Party Nos.1 to 3 to take immediate steps to disburse the differential arrear salary as well as current monthly salary in Trained Graduate scale of pay to the Petitioner from the date of attaining the age of 48 years, on the basis of the School and Mass Education Department Resolution dated 18th February, 2008 and Letter No.6259 dated 16th April, 2010 as well as the Letter No.1772 dated 11th January, 2011 of the Director of Secondary Education, Odisha as well as the ratio decided in the case of Radharani Samal Vs. State of Odisha & others, reported in 2017 (I) ILR-CUT-546, within a stipulated period.

3. Learned counsel for Petitioner contended that similar question has already been adjudicated by the learned Co- ordinate Bench in Radharani Samal (supra), which has been affirmed by the Hon'ble Division Bench of this Court by

// 2 //

dismissing Writ Appeal No.176 of 2017 preferred by the State vide order dated 30th April, 2019. Therefore, the case of the Petitioner deserves to be considered in the light of the judgment passed by this Court in Radharani Samal(supra).

4. Learned Standing Counsel for School and Mass Education Department admits the contentions raised by the learned counsel for the Petitioner. He submits that direction may be issued to consider the case of the Petitioner in the light of judgment passed by this Court in Radharani Samal (supra), which has been affirmed by the Hon'ble Division Bench of this Court vide order dated 30.04.2019 by dismissing Writ Appeal No.176 of 2017 preferred by the State.

5. Considering the submissions made by learned counsel for the parties and on going through the case record, this Court observes that the case of the Petitioner requires consideration by the authority.

5.1 Hence, the writ petition is disposed of directing the opposite parties to consider the case of the Petitioner in the light of the ratio decided by this Court in Radharani Samal(supra) as expeditiously as possible preferably within a period of four months from the date of production of certified copy of this order and a decision thereof shall be communicated to the Petitioner.

6. The Writ Petition thus stands disposed of.

Issue urgent certified copy of this order on proper application.

s.s.satapathy (K.R.Mohapatra) Vacation 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