Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepak Kumar Nayak vs State Of Odisha & Others
2023 Latest Caselaw 13679 Ori

Citation : 2023 Latest Caselaw 13679 Ori
Judgement Date : 6 November, 2023

Orissa High Court
Deepak Kumar Nayak vs State Of Odisha & Others on 6 November, 2023
            IN THE HIGH COURT OF ORISSA AT CUTTACK
                           W.P.(C) No.34977 of 2023
Deepak Kumar Nayak                  .....                               Petitioner
                                                       Mr. B.C. Patra, Advocate
                                    Vs.
State of Odisha & others            .....                        Opposite Parties

                                                        Mr. P.P. Mohanty, AGA
            CORAM:
                ACTING CHIEF JUSTICE DR. B.R. SARANGI
                MR. JUSTICE MURAHARI SRI RAMAN

                                           ORDER

06.11.2023 Order No. This matter is taken up through hybrid mode.

01.

2. Heard Mr. B. C. Patra, learned counsel appearing for the Petitioner and Mr. P.P. Mohanty, learned Additional Government Advocate appearing for the State-Opposite Parties.

3. The Petitioner has filed this writ petition challenging the imposition of penalty @ 0.25% of left over work for completion of work of "Construction of Asura to Khodiasahi Road under OMBADC during the year 2018-19 in the district of Mayurbhanj in respect of Agreement No.12 P-1 of 2019-20", communicated vide letter No.3397-RD-E-Karanjia-12/2022-23 dated 02.02.2023 of the Chief Engineer (Plan Road) under Annexure-2.

4. Mr. B. C. Patra, learned counsel appearing for the Petitioner submitted that once the authorities have allowed the extension to complete the left over work beyond the stipulated time and in the present case such extension of time has been given up to 22.07.2022, there was no scope to levy of penalty as per Clause- (V) of paragraph 3.5.5 of the OPWD Code Vol.1. He also placed reliance on the case of Radheshyam Agrawal v. State of Odisha & Others (W.P.(C) No.14922 of 2019, disposed of on 08.04.2021), wherein accepting the contention that since the contract was not terminated but extension of time had been

granted without any price escalation and without any monetary compensation, this Court referring to Clause (V) of paragraph 3.5.5 of the OPWD Code, Vol.I held that the levy of the penalty @ 0.25% appears to be unjustified and, accordingly, quashed such imposition. The said case was carried before the Apex Court in Civil Appeal No.4934 of 2022 by the State Government. The Apex Court upheld the view expressed by this Court vide State of Odisha & Others v. Radheshyam Agrawal, 2023 SCC OnLine SC

331. Therefore, it is submitted that the imposition of penalty @ 0.25% cannot be sustained. Learned counsel appearing for the Petitioner further submitted that the present writ petition may be disposed of in terms of the aforesaid judgment, to which Mr. P.P. Mohanty, learned Additional Government Advocate appearing for the State-Opposite parties has raised no objection.

5. In view of the above submission, the question of imposition of penalty as has already been decided in the case of Radheshyam Agrawal (supra), the imposition of penalty @ 0.25% as per letter dated 02.02.2023 of Chief Engineer (Plan Road) under Annexure- 2 cannot be sustained and the same is, therefore, quashed.

6. Accordingly, the writ petition stands disposed of.




                                                                    (DR. B.R. SARANGI)
                                                                 ACTING CHIEF JUSTICE


                                                                         (M.S. RAMAN)
          Laxmikant                                                         JUDGE


Signature Not Verified
Digitally Signed
Signed by: LAXMIKANT MOHAPATRA
Designation: Senior Stenographer
Reason: Authentication
Location: HIGH COURT OF ORISSA, CUTTACK
Date: 07-Nov-2023 10:39:16





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter