Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarat Chandra Sahoo vs State Of Odisha And
2023 Latest Caselaw 8824 Ori

Citation : 2023 Latest Caselaw 8824 Ori
Judgement Date : 8 August, 2023

Orissa High Court
Sarat Chandra Sahoo vs State Of Odisha And on 8 August, 2023
          IN THE HIGH COURT OF ORISSA AT CUTTACK

                        W.P.(C) No.24765 of 2023

        Sarat Chandra Sahoo                 ....                   Petitioner
                                                   Mr. M.K. Sahoo, Advocate


                                        -versus-
        State of Odisha and
        Others                              ....              Opposite Parties
                                                               State Counsel
                               CORAM:
               JUSTICE BIRAJA PRASANNA SATAPATHY

                                        ORDER
Order No.                             08.08.2023
      01. 1.     This    matter     is taken up         through      Hybrid

Arrangement (Virtual/Physical) Mode.

2. Heard learned counsel for the Petitioner and learned State Counsel for the Opposite Parties.

3. The Petitioner has filed the present Writ Petition with the following prayer: -

" Under the above facts and circumstances of the case, it is humbly prayed that this Hon'ble Court may graciously be pleased to issue Rule Nisi asking show cause as to why this writ application shall not be allowed by directing the Opp.Parties to release pensionary and other retiral benefits in favour of the petitioner following the principles of law laid down by this Hon'ble High Court in the case of Sarat Chandra Parida vrs. State of Odisha and others reported in 2015(II) ILR-CUT-94 confirmed in the SLP (C) 761 of 2016 and subsequent judgment dtd.20.8.2019 passed in W.P.(C) No.22316 / 2018, within a stipulated time".

4. However, taking into account the claim raised in the present Writ Petition, liberty is granted to the Petitioner to // 2 //

make a detailed representation before Opp. Party No.1 by enclosing all the relevant documents and citations in support of his claim, if any, within a period three weeks hence.

5. It is observed that if such a representation is filed within the aforesaid period, Opp. Party No.1 shall do well to take a lawful decision on the same in the light of the order passed in the case of Sarat Chandra Parida Vrs. State of Odisha and Others, reported in 2015 (II) ILR-CUT-94 within

a period of three (3) months from the date of receipt of such representation. The order so passed by the Opp. Party No.1 be communicated to the petitioner.

6. With the aforesaid observation and direction, the Writ Petition stands disposed of.

(Biraja Prasanna Satapathy) Judge

Subrat

Signature Not Verified Digitally Signed Signed by: SUBRAT KUMAR BARIK Reason: ...

Location: HIGH COURT OF ORISSA, CUTTACK Date: 09-Aug-2023 11:29:06

 
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