Citation : 2022 Latest Caselaw 6273 Ori
Judgement Date : 2 November, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 28896 of 2022
Shiba Charan Pradhan ..... Petitioner
Mr. S.K.Mishra , Advocate
Vs.
State of Odisha and others ..... Opposite parties
Mr. S.Jena, SC S&ME Deptt
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
02.11.2022
Order No. This matter is taken up through hybrid mode.
2. Defect pointed out by S.R. be removed and a copy of this writ petition be served on learned Standing Counsel for S&ME Deptt within a week.
3. Heard learned counsel for the parties.
4. The petitioner has filed this application seeking direction to the opposite parties to grant pension and other retiral benefits in the light of the judgment rendered in Sarat Chandra Parida v. State of Odisha, 2015 (II) ILR-CUT 94.
5. As it appears, the issue involved in this case is analogous to W.P. (C) No.22316 of 2018. Therefore, in view of the reasons assigned in order dated 20.08.2019 passed in W.P.(C) No.22316 of 2018, this writ petition stands disposed of.
6. The petitioner having stood in the same footing is also entitled to the benefits at par with Sarat Chandra Parida (supra). Consequentially, the opposite parties are directed to extend the pensionary and other retiral benefits to the petitioner within a period of four months from the date of communication/ production of a certified/authenticated copy of this order by the petitioner.
7. With the aforesaid observation and direction, the writ petition stands disposed of.
8. Issue urgent certified copy as per rules.
Arun (DR. B.R. SARANGI, J.)
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!