Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukesini Nayak vs State Of Odisha & Anr
2023 Latest Caselaw 13340 Ori

Citation : 2023 Latest Caselaw 13340 Ori
Judgement Date : 30 October, 2023

Orissa High Court
Sukesini Nayak vs State Of Odisha & Anr on 30 October, 2023
            IN THE HIGH COURT OF ORISSA AT CUTTACK

                           W.P.(C) No.34694 of 2023

        Sukesini Nayak                          ....                  Petitioner
                                                              Er. D. Hota, Advocate

                                                 -versus-

        State of Odisha & Anr.                  ....                 Opposite Parties
                                                                   Mr. S.K. Samal, AGA


                            CORAM:
               JUSTICE BIRAJA PRASANNA SATAPATHY

                                        ORDER

30.10.2023 Order No

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

2. Heard learned counsel for the Petitioner and learned counsel for the Opposite 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 be graciously pleased to

i) Admit the writ application.

                            ii)     Call for the record.
                            iii)    Issue a writ in the nature of mandamus
                                    or        any        other      writ/writs,

to rectify its resolution No. 20336/ SME Dt.22.08.2023 for 20,000 (Twenty Thousand) Junior Teacher (Schematic) posts to absorb NIOS D.EI.Ed. 2017-19 Session Passed In-service, already proved, well Experienced, qualified PDS School Teachers like the petitioner before In-Experienced Freshers and to stay all the procedures mentioned in above Resolution and Notice till Judgment of this Writ Application.

// 2 //

iv) And/or pass such other order/orders, direction/directions as this Hon'ble Court may deem fit and proper for the ends of justice.

And for the said act of kindness, the petitioner as in duty bound shall ever pray.=

4. Learned counsel for the Petitioner submits that through highlighting her grievances, the Petitioner has filed a representation at Annexure-9 to the Writ Petition before the O.P. No. 1, but till date nothing has been done in the matter. In such background, learned counsel for the Petitioner prays that a direction be issued to Opposite Party No. 1 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. 1 to take a decision on the above noted petition in accordance with law within a period of four (4) weeks from the date of receipt of this order and communicate the result of such exercise to the Petitioner. Petitioner is directed to provide a copy of this order before Opp. Party No. 1 for compliance.

6. The Writ Petition is disposed of accordingly.

(Biraja Prasanna Satapathy) Judge Basudev

Signature Not Verified

Signed by: BASUDEV SWAIN Designation: Senior Stenographer Reason: Authentication of order Location: High Court of Orissa, Cuttack Date: 31-Oct-2023 14:46:22

 
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 Newsletter