Citation : 2023 Latest Caselaw 7459 Ori
Judgement Date : 6 July, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.11085 of 2023
Budhiram Bindhani .... Petitioner
Ms. Pami Rath, Senior Advocate
-versus-
Collector, Mayurbhanj and others .... Opposite Parties
Mr. A.K. Sharma, AGA
CORAM: JUSTICE ARINDAM SINHA
ORDER
Order 06.07.2023 No. 2. 1. Ms. Rath, learned senior advocate appears on behalf of
petitioner and Mr. Sharma, learned advocate, Additional Government Advocate for State.
2. The writ petition was moved on 21st June, 2023. Text of order made that day is reproduced below.
"1. Ms. Rath, learned advocate appears on behalf of petitioner and submits, impugned is decision dated 29th December, 2022 of the Collector, whereby the authority did not interfere with order passed by the Tahsildar refusing to issue caste certificate to her client. She submits, the decision was based on Odisha Scheduled Castes, Scheduled Tribes and Backward Classes (Regulation of Issuance and Verification of the Caste Certificate) Rules, 2019. She submits, the rules have not yet been notified.
2. Mr. Nanda, learned advocate, Additional Government Advocate appears on behalf of State and submits, there be direction for issuance of notice to all opposite parties for instructions to be had on official basis. Mr. Nanda submits further, judgments of this
// 2 //
Bench regarding notification of the Act and rules are pending in the writ appeal Court.
3. Opposite parties are functionaries of State. Copy of the petition has been served to office of learned Advocate General and Additional Government Advocate appears. In the circumstances, Court requires instructions to be issued and submissions made on whether or not the rules had been notified as on date of impugned decision. Court expects clear submissions to be made on adjourned date, failing which there will be adverse inference.
4. List on 5th July, 2023 for State to produce the notification."
3. Mr. Sharma hands up instruction letter dated 5th July, 2023 which says, inter alia, final publication of 2019 Rules was not completed. The instruction be kept in the file.
4. Petitioner has prayed for quashing of order dated 29th December, 2022. Second prayer is for direction for issuance of caste certificate. There not being any dispute that impugned order was passed with reference to the 2019 draft Rules, not yet notified, the order is liable to be and is set aside and quashed. Petitioner is left to find his remedy for obtaining the caste certificate from the appropriate authority.
5. The writ petition is disposed of.
(Arindam Sinha) Judge
Jyoti/RKS
Signature Not Verified Digitally Signed Signed by: JYOTIPRAVA BHOL Reason: Authentication Location: HIGH COURT OF ORISSA Date: 06-Jul-2023 18:22:38
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!