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

Bhuvan Chhetry vs State Of Odisha And Others
2023 Latest Caselaw 7539 Ori

Citation : 2023 Latest Caselaw 7539 Ori
Judgement Date : 13 July, 2023

Orissa High Court
Bhuvan Chhetry vs State Of Odisha And Others on 13 July, 2023
                  IN THE HIGH COURT OF ORISSA AT CUTTACK

                                 W.P.(C) No.21530 of 2023

                 Bhuvan Chhetry                           ....              Petitioner
                                                     Mr. Manoranjan Padhi, Advocate
                                              -versus-
                 State of Odisha and others               ....           Opp. Parties
                                                             Mr. N.K.Praharaj, A.G.A.
                                          CORAM:

                             JUSTICE A.K. MOHAPATRA
                                         ORDER
Order No.                               13.07.2023
    01.     1.      This matter is taken up through Hybrid Arrangement (Virtual
            /Physical Mode).

2. Heard learned counsel for the petitioner as well as learned Additional Government Advocate appearing for the State. Perused the writ petition as well as documents annexed in the Writ Petition.

3. The present writ petition has been filed by the petitioner with a prayer to quash the letter dated 28.06.2023 under Annexure-7 and to reconsider the application of the Petitioner for appointment under Rehabilitation Assistance Scheme under the OCS(R.A.) Rules, 1990.

4. It is submitted by learned counsel for the petitioner that the father of the petitioner, Late Chandra Bahadu Chhetry, who was working as Police Havildar under the Administrative Control of Commandant 5th BN, O.S.A.P., Baripada, Mayurbhanj died in harness on 09.06.2003. Thereafter, the Petitioner being the son of the deceased Government employee submitted application on 09.06.2023 along with all documents for compassionate appointment under OCS (RA) Rule, 1990 with the consent of no objection of his mother & elder sister. Further, it is submitted by learned counsel for the petitioner that the application of the petitioner has been rejected by the authorities by the impugned letter // 2 //

dated 28.06.2023 under Annexure-7. In this context, learned counsel for the petitioner relies upon the judgment rendered by the Hon'ble Supreme Court in the case of Malaya Nanda Sethy vrs. State of Orissa and others : reported in 2022(II) OLR(SC)-1 and State of West Bengal-v.-Debabrata Tiwri passed in Civil Appeal No.8842 of 2022 decided on 3rd of March, 2023 reported in (2023 (3) SCALE-

557. Relying the aforesaid judgments, learned counsel for the petitioner submits that the application of the petitioner needs to be considered in the light of the judgment rendered by the Hon'ble Supreme Court.

5. Learned Additional Government Advocate appearing for the State, on the other hand, submits that during the pendency of the application submitted by the petitioner for appointment on compassionate ground, a new rule was enacted in the year 2020. Therefore, the authorities, by referring to the new rules, have rejected the application of the petitioner. He further submits that he has no objection, if a direction is given to the authorities to consider the grievance petition of the petitioner in accordance with law within a stipulated period of time.

6. Considering the submissions made by the respective parties, this Court deems it proper to dispose of the application at the stage of admission by setting aside the impugned order dated 28.06.2023 of Opposite Party No.3 under Annexure-7 and further remand the matter back to the Director General of Police to consider the application of the petitioner afresh in the light of the law laid down of the Hon'ble Supreme Court in the case of Malaya Nanda Sethy and Debabrata Tiwari (supra) and the petitioner is directed to approach the Opposite Party No.2 along with certified copy of this order within a period of two weeks from today. On appearance of the petitioner, Opposite // 3 //

party No.2 shall do well to consider the case of the petitioner and dispose of the matter by passing a speaking and reasoned order in accordance with law within a period of two months. Any decision so taken on the same shall be communicated to the petitioner within a period of ten days thereafter.

7. With the aforesaid observation/direction, the writ petition is disposed of.

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

( A.K. Mohapatra) Judge Anil

Signature Not Verified Digitally Signed Signed by: ANIL KUMAR SAHOO Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa Date: 14-Jul-2023 12:17:19

 
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