Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajkishor Padhan vs State Of Odisha & Others
2023 Latest Caselaw 11499 Ori

Citation : 2023 Latest Caselaw 11499 Ori
Judgement Date : 21 September, 2023

Orissa High Court
Rajkishor Padhan vs State Of Odisha & Others on 21 September, 2023
              IN THE HIGH COURT OF ORISSA AT CUTTACK

                            W.P.(C) No.30223 of 2023

        Rajkishor Padhan                        ....                    Petitioner
                                                              Mr. A. Sahoo, Adv.


                                         -versus-

        State of Odisha & Others                ....          Opposite Parties
                                                                   State Counsel

                            COROM:
              JUSTICE BIRAJA PRASANNA SATAPATHY


                                        ORDER

21.09.2023 Order No

1. 1. This matter is taken up through Hybrid Mode.

2. Heard learned counsel for Petitioner and learned counsel for the State-Opposite Parties.

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

< Issue a writ in the nature of Mandamus/Certiorari or any other appropriate Writ/Writs, order/orders, direction/directions by directing the opposite parties more particularly the opposite parties to take immediate steps to disburse the differential arrear salary as well as the current monthly salary in Trained Graduate Scale of Pay from the date of attaining the age of 48 years by the petitioner in his/her favour, within a reasonable time to be stipulated by this Hon'ble court, by taking into account the judgment law pronounced by this Hon'ble Court in case of Radharani Samal Vrs. State of Orissa and others, reported in 2017 (I) ILR-CUT-546 and subsequent judgment dt. 04.08.2022 passed in W.P.(C) No.5480 of 2021 (Akshya Kumar Nayak Vrs. State of Odisha and Others).=

4. In course of hearing, learned counsel for the Petitioner states that highlighting his grievances, the Petitioner has made a representation to Opposite Party No.2 vide Annexure-5 and the same may be directed to be considered within a stipulated time, to which learned Counsel for the State has no objection.

// 2 //

5. As agreed by learned counsel for the parties and after going through the records, this Court, without expressing any opinion on the merits of the case, disposes of the Writ Petition directing Opposite Party No.2 to consider the representation filed by the petitioner vide Annexure-5, and pass appropriate order in accordance with law within a period of three (3) months from the date of production of certified copy of this order.

Issue urgent certified copy as per Rules.

(Biraja Prasanna Satapathy) Judge

Basudev

Signature Not Verified

Signed by: BASUDEV SWAIN Reason: Authentication of order Location: High Court of Orissa, Cuttack Date: 22-Sep-2023 10:41:24

 
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