Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Murari Prasad Jena vs State Of Odisha And Others
2023 Latest Caselaw 14861 Ori

Citation : 2023 Latest Caselaw 14861 Ori
Judgement Date : 17 November, 2023

Orissa High Court
Murari Prasad Jena vs State Of Odisha And Others on 17 November, 2023
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                             W.P.(C) No. 37216 of 2023

            Murari Prasad Jena                        ....                Petitioner
                                                           Mr. A.K. Das, Advocate
                                           -versus-
            State of Odisha and others                ....        Opposite Parties
                                                              Mr. P.K.Muduli, A.G.A.
                                                              Mr.S.K.Patra, Standing
                                                              Counsel for A.G.Odisha


                      CORAM:
                      JUSTICE A.K.MOHAPATRA

                                          ORDER
Order No.                                17.11.2023
   01.      1.      This matter is taken up through Hybrid Arrangement
            (Virtual/Physical Mode).

2. Heard Mr. A.K. Das, learned counsel appearing for the petitioner as well as Mr. P.K.Muduli, learned Addl. Government Advocate for the State-Opposite Parties. Perused the writ petition as well as the documents annexed thereto.

3. The present writ application has been filed by the Petitioner with the following prayer:-

"It is, therefore, prayed that your Lordships may be pleased to direct the State/O.P.No.1 to modify the order under Annexure-5 and sanction and disburse grade pay in 3rd RACP @ Rs/4800/- from 01.01.2013 to 18.06.2014 and grade pay of Rs.5400/- from 19.06.2014 till the date of retirement on 31.05.2018 in view of Panchayati Raj Deptt. Notification dated 19.06.2014 under Annexure-3 and in the light of the Principle decided in Bihari Lal case and accordingly, the pension of the Petitioner be revised and pension papers be resubmitted to A.G.(A&E) Odisha along // 2 //

with the compliance report in response to A.G.(A&E) Odisha letter under Annexure-8 for finalisation of pension with all consequential financial benefits to the Petitioner.

And pass any other order/orders as deemed fit and proper in the ends of justice."

4. Learned counsel for the Petitioner submitted that being aggrieved by the conduct of the Opposite Parties particularly the Office of the Accountant General in returning the pension papers of the Petitioner with an endorsement that the same is being reserved for want of documents/ incomplete information the Petitioner has approached this Court by filing the present writ application. It is further contended that due to the inaction of the Opposite Parties, the Petitioner is deprived of him the pensionary benefits along with the grade pay which is entitled to of division of his pay scale under the RACP scheme. Learned counsel for the petitioner states that similar question had come up for consideration before a Division Bench of this Court in W.P.(C) No. 2831 of 2016 disposed of on 27.06.2016 (State of Odisha and another vrs. Bihari Lal and others), which was arising out of an order dated 12.03.2015 passed by the State Administrative Tribunal in O.A. No. 520 of 2014 and this Court quashed the order dated 21.12.2013 (wrongly mentioned as 21.12.2012 in the judgment) and held that the applicants are eligible to get financial upgradation in the posts of GPEO/PA, ABDO/SDPO and DPO on completion of 10/20/30 years of service in the post of VLW under the RACP scheme. Therefore,

// 3 //

the petitioner's case may be considered in the light of the said judgment.

5. It is also submitted by the learned counsel for the Petitioner that the Opposite Parties be directed to consider the case of the Petitioner as per the settled law decided in the case of State of Odisha vrs. Biharilal Barik decided by this Court in SLP Diary No.20358 of 2017 decided on 23.08.2017.

6. Considering the submissions made, this Court disposes of the writ petition at the stage of admission by directing the Principal Secretary to Government, Panchayati Raj & D.W. Department, Odisha, Bhubaneswar (Opposite Party No.1) to consider the case of the petitioner within a period of two months from the date of receipt of certified copy of this order. The decision so taken shall be communicated to the Petitioner within a period of two weeks from the date of such decision. The case of the Petitioner shall be considered by the Opposite Party No.1 in the light of the judgment in the case of State of Odisha-vrs.- Biharilal Barik decided by the Hon'ble apex Court in SLP Diary No.20358 of 2017 on 23.08.2017. The Competent Authority is directed to complete the entire exercise within a period of two months from the date of communication of this order.

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

(A.K. Mohapatra) Judge RKS Signature Not Verified Digitally Signed

Reason: Authentication Location: High Court of Orissa Date: 21-Nov-2023 15:41:32

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter