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

Gourilata Dash And Ors vs State Of Odisha And Ors
2022 Latest Caselaw 1884 Ori

Citation : 2022 Latest Caselaw 1884 Ori
Judgement Date : 17 March, 2022

Orissa High Court
Gourilata Dash And Ors vs State Of Odisha And Ors on 17 March, 2022
              IN THE HIGH COURT OF ORISSA AT CUTTACK
                        W.P.(C) No.4544 of 2022
            Gourilata Dash and Ors                ....           Petitioners
                                             Mr. Kunal Kumar Swain, Adv.
                                        -versus-
            State of Odisha and Ors.              ....     Opposite Parties
                                                 Mr. Biswajit Mohanty, SC
                                                      (for S & ME Deptt.)
                        CORAM:
                        MR. JUSTICE S.K. PANIGRAHI
                                    ORDER

Order No. 17.03.2022

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

2. Heard.

3. The present petitioners (3 in numbers), who were initially engaged as Non-Formal Education Facilitators/ Non-Formal Education Instructors and thereafter, as Education Volunteers and Gana Sikhyaks and, subsequently, as regular Primary School Teachers in the district of Dhenkanal, have filed the instant writ petition, seeking direction to the opposite parties to count their initial services rendered as Non-Formal Education Facilitators/ Non-Formal Education Instructors and Education Volunteers for the purpose of bringing them under the Orissa Civil Services (Pension) Rules, 1992 and under the General Provident Fund (Orissa) Rules, 1938. Though the date of their engagement was prior to cutoff date i.e. 01.01.2005, but their services were regularized after 01.01.2005. Learned counsel for the petitioners relies upon some judgments of the Hon'ble Supreme Court, namely, Parmeshwar Nanda and others -vrs.- State of Jharkhand and others (Civil Appeal Nos.505-531 of 2020 arising out of S.L.P. (Civil) Nos.27922-27948 of 2017, dismissed

// 2 //

on 07.02.2020) and State of Himachal Pradesh -vrs.- Joga Singh (S.L.P.(C) No.183 of 2016, dismissed of on 04.01.2016) and subsequent Review Petition No.274 of 2017, dismissed on 02.03.2017. He further contends that the authorities are counting the service period of the petitioners after regularization of their services as Primary School Teachers i.e. post 1st January, 2005, though they are governed under the Orissa Civil Services (Pension) Rules, 1992 and the General Provident Fund (Orissa) Rules, 1938. Hence, the petitioners are constrained to approach this Court for redressal of their grievances.

4. In such view of the matter, notice needs to be issued to the opposite parties.

5. Hence, issue notice.

6. Mr. Biswajit Mohanty, learned Standing Counsel for the Department of School and Mass Education waives of notice on behalf of the opposite parties. Required number of copies of the writ petition be served on him within three working days hence, who shall obtain instructions in the matter.

7. List this matter on 30th of March, 2022 along with W.P.(C) No.1301 of 2022.

( S.K. Panigrahi) Judge BJ

 
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