Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Damodar Mishra vs State Of Odisha And
2023 Latest Caselaw 13671 Ori

Citation : 2023 Latest Caselaw 13671 Ori
Judgement Date : 6 November, 2023

Orissa High Court
Damodar Mishra vs State Of Odisha And on 6 November, 2023
          IN THE HIGH COURT OF ORISSA AT CUTTACK

                        W.P.(C) No.35860 of 2023

        Damodar Mishra                        ....                       Petitioner
                                                        Mr. S.K. Mishra, Advocate


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

                                            ORDER

06.11.2023 Order No.

01. 1. This matter is taken up through Hybrid Arrangement (Virtual/Physical) Mode.

2. Heard learned counsel for the parties.

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

<It is therefore, most humbly prayed that this Hon'ble court may be graciously pleased to:-

(i) Admit the writ application.

(ii) Call for the records.

(iii) Direct to the Opp. Parties to release the differential arrear salary of the petitioners w.e.f. 01.01.2016 to 30.09.2017 under ORSP Rule-2017 came into force 01.01.2016 pursuant to the Finance Department Notification dt. 20.09.2017 under Annexure-2 as well as pay fixation made by the Opp. Parties under Annexure-3 to the writ application within a stipulated period.

// 2 //

(iv) Direct to the Opp. Parties to consider the case of the petitioner as per the decision of this Hon'ble Court in the case of Smt. Dipti Ray and others Vrs. State of Odisha and Others reported in 2004(II)OLR718 and the State the State Government (School & Mass Education Department challenged the judgment of this Hon'ble Court before the Hon'ble Supreme Court bearing Civil Appeal No.2685/2007 (State of Orissa and Others Vrs. Smt. Dipti Roy) and that is also dismissed by the Hon'ble Supreme Court of India, on dated 18.08.2010 under Annexure-4.=

4. Learned counsel for the Petitioner submits that through highlighting her grievances, the petitioner has filed a representation vide Annexure-5 to the Writ Petition, but till date nothing has been done in the matter. In such background, she prays that a direction be issued to opposite party No.2 to take a decision on the above noted petition within a specific time period.

5. Considering the submissions made and without expressing any opinion on the merits of the case, this Court directs opposite party No.2 to take a decision on the above noted petition in accordance with law, within a period of three months from the date of production of certified copy of this order and communicate the result of such exercise to the petitioner.

6. The Writ Petition is disposed of accordingly.

(Biraja Prasanna Satapathy) Signature Not Verified Digitally Signed Judge Signed by: SANGITA PATRA Reason: authentication of order sangita Location: high court of orissa, cuttack Date: 11-Nov-2023 13:42:32

 
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