Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bahadul Das vs State Of Odisha And Others ..... ...
2024 Latest Caselaw 8483 Ori

Citation : 2024 Latest Caselaw 8483 Ori
Judgement Date : 6 May, 2024

Orissa High Court

Bahadul Das vs State Of Odisha And Others ..... ... on 6 May, 2024

Author: Aditya Kumar Mohapatra

Bench: Aditya Kumar Mohapatra

                   IN THE HIGH COURT OF ORISSA AT CUTTACK

                                 WP(C) No.11043 of 2024

            Bahadul Das                            .....                Petitioner
                                                            Represented By Adv. -
                                                            Basudev Barik

                                           -versus-

            State Of Odisha and others            .....          Opposite Parties
                                                            Represented By Adv. -
                                                            Mr. D. Nayak, AGA


                                     CORAM:
                       THE HON'BLE MR. JUSTICE ADITYA KUMAR
                                   MOHAPATRA


                                          ORDER

06.05.2024 Order No.

01. 1. This matter is taken up through Hybrid mode.

2. Heard learned counsel for the Petitioner as well as learned Additional Government Advocate appearing for the State-Opposite Parties.

3. The Petitioner, who is working in the work charge establishment, has filed this writ petition to be brought over to regular establishment after completion of five years of service and he should be appointed in regular post and granted all benefits as due and admissible to him in accordance with law, including pension/pensionary benefits taking into account his entire period of

service.

4. Mr. B. Barik, learned counsel for the Petitioner contended that the Petitioner has already been served more than forty years in the work charged establishment, but he has not yet been brought over to the regular establishment though stand at par with his counterparts who had filed O.A. No. 2559(C) of 1999 (Kasidev Maharana v. State of Orissa & Ors.) and batch disposed of vide order dated 16.11.1999, which has been confirmed by this Court vide order dated 08.01.2018 passed in WP(C) No. 7246 of 2016 and re-affirmed by the apex Court vide order dated 30.07.2018 passed in Diary No.23207 of 2018, and that the said order of the tribunal has been implemented pursuant to the common judgment dated 27.07.2021 passed by this Court in CONTC (CPC) No. 305 of 2000 and batch. It is also further contended that in the above eventuality, let the Petitioner files an application before the authority concerned seeking relief which has already been granted to similarly situated persons, so that the authority can consider the same in the light of the order passed by the tribunal, as mentioned above.

5. Mr. D. Nayak, learned Additional Government Advocate appearing for the State-Opposite Parties contended that if the Petitioner is working in the work charge establishment and he wants to be brought over to the regular establishment and such question has already been considered by the tribunal in the cases, referred to above, then his grievance can be considered by the authority concerned in the light of the order passed by the tribunal.

6. Having heard learned counsel for the parties and after going through the records, this Court is of the considered view that since

the Petitioner is working in the work charge establishment and he wants to come over to regular establishment, his case requires consideration in the light of the orders dated 16.11.1999 passed by the tribunal in O.A. No. 2559(C) of 1999 and batch, which has been confirmed by this Court vide order dated 08.01.2018 passed in WP(C) No. 7246 of 2016 and re-affirmed by the apex Court vide order dated 30.07.2018 passed in Diary No.23207 of 2018, in view of implementation of the order of the tribunal pursuant to the common judgment dated 27.07.2021 passed by this Court in CONTC (CPC) No. 305 of 2000 and batch. Consequentially, this Court directs that if the Petitioner files an application/representation before the authority concerned within two weeks hence, the same shall be considered in the light of the order passed by the tribunal, referred to above, as expeditiously as possible preferably within a period of three months from the date of receipt of the application/representation.

7. With the above observation and direction, the writ petition stands disposed of.

Issue urgent certified copy as per rules.




                                                       ( A.K. Mohapatra)
                                                              Judge
S.K. Rout








            Location: High Court of Orissa, Cuttack
            Date: 07-May-2024 20:04:46                                      Page 3 of 3.
 

 
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 : MAIMS

 
 
Latestlaws Newsletter