Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Duryodhan Bagha vs State Of Odisha & Ors
2022 Latest Caselaw 1988 Ori

Citation : 2022 Latest Caselaw 1988 Ori
Judgement Date : 28 March, 2022

Orissa High Court
Duryodhan Bagha vs State Of Odisha & Ors on 28 March, 2022
              IN THE HIGH COURT OF ORISSA AT CUTTACK

                            WPC (OAC) No.1295 of 2014
            Duryodhan Bagha               ....          Petitioner(s)
                                                                   Mr.S.Rath, Advocate

                                            -versus-

            State of Odisha & Ors.                      ....         Opposite Party(s)
                                                                  Mr.S.Ghose, ASC.



                     CORAM:
                     JUSTICE BISWANATH RATH
                                          ORDER

28.03.2022 Order No. 1 1. Heard learned counsel appearing for the parties.

2. This Original Application involves the following relief:

"In view of the facts mentioned in para-6 above, the applicant prays for the following reliefs:

I) Respondents be directed to regularize the services of the applicant in view of the circular under Annexure-2. II) Respondents be directed to sanction the benefits including pension to the applicant and release the same after his retirement.

III) And pass any other order/orders as would be deemed fit and proper."

3. Learned counsel appearing for the petitioner bringing to the notice of the judgment of this Court by a coordinate Bench claims application of the same to the case at hand. This Court finds there is no counter affidavit as of now. As the application is pending since last 8 years to avoid from loss of time, this Court directs the competent authority to consider the applicability of the judgment in WPC (OAC) No.865 of 2018 to the case at hand and pass appropriate order involving the petitioner's claim by completing the entire exercise within

// 2 //

a period of two months from the date of communication of certified copy of this order. In the event the petitioner will be entitled to arrear on salary as well as pensional arrear, he may also be entitled to interest @ 6% all through.

4. The WPC (OAC) stands disposed of with the observation and direction made hereinabove.

(Biswanath Rath) Judge

Sks

 
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