Citation : 2022 Latest Caselaw 5939 Ori
Judgement Date : 27 October, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P (C) No. 27931 of 2022
Asit Kumar Nayak ..... Petitioner
Mr. R. Samal Adv.
Vs.
State of Odisha and others ..... Opposite Parties
Mr. S. Jena, Standing Counsel S&ME
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
27.10.2022 Order No. This matter is taken up through hybrid mode.
01. 2. Heard learned counsel for the parties.
3. Mr. R. Samal, learned counsel for the petitioner contended that the case of the petitioner is covered by the judgment of the apex Court in the case of Malaya Nanda Sethy v. State of Orissa, Civil Appeal No. 4103 of 2022 disposed of on 20.05.2022. Therefore, this writ petition may be disposed of in the light of the aforesaid order.
4. Mr. S. Jena, learned Standing Counsel for School and Mass Education Department does not dispute the position.
5. In the above view of the matter, this writ petition stands disposed of directing the opposite parties-authority to consider the case of the petitioner in the light of the judgment passed by the apex Court in the case of Malaya Nanda Sethy (supra) and pass appropriate order in accordance with law within a period of three months from the date of production of certified copy of this order.
Issue urgent certified copy as per rules.
(DR. B.R. SARANGI) Ashok JUDGE
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!