Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rabindranath Sahoo vs State Of Odisha And Others
2023 Latest Caselaw 3660 Ori

Citation : 2023 Latest Caselaw 3660 Ori
Judgement Date : 18 April, 2023

Orissa High Court
Rabindranath Sahoo vs State Of Odisha And Others on 18 April, 2023
                  IN THE HIGH COURT OF ORISSA AT CUTTACK

                                W.P.(C) No.10704 of 2023

                 Rabindranath Sahoo                    ....            Petitioner
                                            Mr.Bijaya Kumar Behera, Advocate
                                            -versus-
                 State of Odisha and others            ....      Opposite Parties
                                                       Mr. Saswat Das, A.G.A.
                                                Mr.S.K.Patra, Standing Counsel
                                                               For A.G. Odisha
                                         CORAM:

                             JUSTICE A.K. MOHAPATRA

                                            ORDER
Order No.                                  18.04.2023
    01.     1.      This matter is taken up through Hybrid Arrangement (Virtual
            /Physical Mode).

2. Heard learned counsel for the petitioner as well as leaned Additional Government Advocate and Mr.S.K.Patra, learned Standing Counsel for A.G.Odisha.

3. The petitioner has filed this writ petition seeking direction to the opposite parties to count his past service rendered in the Job- Contract Establishment for the purpose of pension and pensionary benefit within a stipulated period.

4. Learned counsel for the petitioner contended that similar matter had come up before this Court in O.J.C. No. 2405 of 1985 and after constitution of the Odisha Administrative Tribunal the same was transferred to the Tribunal and registered as T.A. No. 11 of 1993. The said case was disposed of on 21.10.1994 by the learned Tribunal by following the decisions of the Apex Court and by giving // 2 //

direction to the competent authority to count the past service rendered by the petitioner in Job Contract Establishment towards pension and pensionary benefit and after such orders were passed, pension of the petitioner was directed to be calculated, drawn and disbursed in his favour within two months from the date of receipt of the copy of the judgment. The order passed in T.A. No. 11 of 1993 was challenged before the Apex Court by the State, which was dismissed vide order dated 17.07.1995.

5. It is further contended that similar matter had also come up before this Court in O.J.C. No. 2147 of 1991, which was decided on 24.03.1992 and this Court has considered the case of Job Contract employees for regularization of service and for pension and pensionary benefits. In O.A. No. 3020 (C) of 2003 (Nityananda Biswal v. State of Orissa and others), the Tribunal vide 2 order dated 04.01.2004 also directed that the period of the engagement of the petitioner in job contract establishment should be taken into account as qualifying service and accordingly his pension and other pensionary benefits be revised and paid to the petitioner therein. The order passed in O.A. No. 3020 (C) of 2003 was also challenged by the State before this Court in W.P.(C) No. 14244 of 2006. This Court vide order dated 09.04.2014 dismissed the writ application preferred by the state against the order passed by the Tribunal. The State also preferred Special Leave to Appeal (C) CC No. 12573 of 2015 against the order passed by this Court in W.P.(C) No. 14244 of 2006, which was dismissed by the apex Court vide order dated 13.07.2015.

6. In view of the above settled position of law, nothing remains to be reconsidered by this Court. Accordingly the opposite parties are directed to consider the case of the Petitioner and in the event it // 3 //

is found that the Petitioner stands in similar footing, then extend all such benefits in favour of the petitioner in terms of the directions given by the Courts as mentioned above, as expeditiously as possible, preferably within a period of three months from the date of communication of the certified copy/authenticated copy of the order.

7. With the above observation/direction, the writ petition stands disposed of.

Urgent certified copy of this order be granted on proper application.

( A.K. Mohapatra ) Judge RKS

 
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