Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bideshi Sethi And Ors vs State Of Odisha And Ors
2022 Latest Caselaw 4825 Ori

Citation : 2022 Latest Caselaw 4825 Ori
Judgement Date : 19 September, 2022

Orissa High Court
Bideshi Sethi And Ors vs State Of Odisha And Ors on 19 September, 2022
                                     // 1 //




          IN THE HIGH COURT OF ORISSA AT CUTTACK

                     W.P.(C) No.23568 of 2022
        Bideshi Sethi and Ors.                    ....         Petitioners
                                                  Ms. Sarita Panda, Adv.
                                   -versus-
        State of Odisha and Ors.               ....      Opposite Parties
                                               Mr. Debasis Mohapatra, SC
                                                     (for S & ME Deptt.)

                CORAM:
                DR. JUSTICE S.K. PANIGRAHI
Order                             ORDER
No.                              19.09.2022

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

2. Heard learned counsel for the parties.

3. In this Writ Petition, the Petitioners seek a direction

from this Court to the Opposite Parties to extend the

Revised Assured Career Progression Scheme (RACPS)

benefit to them and allow them the grade pay of the

promotional post i.e. Rs.4,200/- as per the common

judgment dated 24.06.2022 passed by the Division Bench

of this Court in W.P.(C) Nos.7281 of 2018 (State of

Odisha and Ors. -vrs.- Saraswati Bhoi and Others) and

in W.P.(C)No.4848 of 2021 (State of Odisha and Others -

vrs.- Nilamani Behera and others).

// 2 //

4. Learned counsel for the Petitioners submits that the

present case is covered by the aforesaid common

judgment dated 24.06.2022 passed in the cases of

Saraswati Bhoi and Nilamani Behera (supra). He further

submits that the present Petitioners and the Opposite

Parties therein the cases of Saraswati Bhoi and Nilamani

Behera (supra) and similarly placed other Assistant

Teachers, being aggrieved by the action of the present

Opposite Parties, had approached the Odisha

Administrative Tribunal, Principal Bench, Bhubaneswar

(hereinafter referred to as "the Tribunal" for brevity) in

batch of Original Applications. The Tribunal held that the

Petitioners are entitled to the grade pay of Rs.4,200/- after

completion of 20 years in a single cadre towards 2nd

RACPs and quashed the impugned orders therein the

Original Applications, by which the grade pay of the

Petitioners had been reduced to Rs.2,800/-. Thereafter,

W.P.(C) Nos.7281 of 2018 and W.P.(C)No.4848 of 2021

were filed before this Court at the instance of the State

with a prayer to quash the order dated 24.10.2017 passed

in O.A. No.2576 of 2016 and batch of cases and order

dated 09.11.2017 passed in O.A. No.2499 of 2016 and

batch of cases by the Tribunal. However, the Division

// 3 //

Bench of this Court vide the aforesaid common judgment

did not find any error in the orders of the Tribunal

impugned therein and dismissed the Writ Petitions filed

by the State thereby confirming the orders of the

Tribunal. Hence, he submits that this Writ Petition may

be disposed of taking into account the common judgment

dated 24.06.2022 passed in the cases of Saraswati Bhoi

and Nilamani Behera (supra).

5. Learned Standing Counsel for the Department of

School and Mass Education submits that he has no

objection, if this matter is disposed of taking into account

the common judgment dated 24.06.2022 passed in the

cases of Saraswati Bhoi and Nilamani Behera (supra).

6. On perusal of the records and the common judgment

dated 24.06.2022 passed in the cases of Saraswati Bhoi

and Nilamani Behera (supra), it appears that the present

petitioners are the similarly placed Assistant Teachers to

the Opposite Parties in the cases of Saraswati Bhoi and

Nilamani Behera (supra).

7. In such view of the matter, the Opposite Parties/

authorities shall examine the facts and circumstances of

the present Writ Petition in the light of the common

judgment dated 24.06.2022 passed in the cases of

// 4 //

Saraswati Bhoi and Nilamani Behera (supra) and if the

issue involved therein is squarely covered in the present

case, the authorities shall consider the Petitioners' case in

accordance with law as expeditiously as possible

preferably within a period of three months from the date

of production of a copy of this order.

8. Accordingly, the Writ Petition is disposed of.

9. Urgent certified copy of this order be granted on

proper application.

(Dr. S.K. Panigrahi) Judge B.Jhankar

 
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