Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashish Kumar Dash vs State Of Odisha And Others ... Opposite ...
2025 Latest Caselaw 6519 Ori

Citation : 2025 Latest Caselaw 6519 Ori
Judgement Date : 2 April, 2025

Orissa High Court

Ashish Kumar Dash vs State Of Odisha And Others ... Opposite ... on 2 April, 2025

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
     IN THE HIGH COURT OF ORISSA AT CUTTACK

                            W.P.(C) No.6925 of 2024

   In the matter of the application under Articles 226 and 227 of the
   Constitution of India.

          Ashish Kumar Dash                      ...             Petitioner

                                          - Versus -



          State of Odisha and others ...                         Opposite Parties

   Advocate(s) appeared in this case:-
   ---------------------------------------------------------------------------------------
                  For Petitioner                 ...      M/s.Prasanta Kumar Mishra,
                                                        K.L. Kar, S. Mishra.

                  For Opposite Parties           ...      Smt. Siva Mohanty,
                                                        Additional Standing Counsel.
                                                        (For O.P. Nos.1 to 3)

---------------------------------------------------------------------------------------

PRESENT:

THE HONOURABLE SHRI JUSTICE ADITYA KUMAR MOHAPATRA

Date of hearing -19.03.2025 : Date of judgment - 02.04.2025

Aditya Kumar Mohapatra, J. The above named Petitioner has filed

the present writ petition with a prayer to quash the impugned

order dated 26.07.2023 passed by the Joint Secretary to

Government of Odisha, Home Department, under Annexue-8,

and further for a direction to the Opposite Parties to consider and

promote him to the post of Administrative Officer w.e.f.

11.07.2022, i.e. the date on which his immediate junior i.e.

Opposite Party No.4 got such promotion under Annexure-4 in

terms of G.A. & P.G. Department O.M. dated 04.03.2020 under

Annexure-11, keeping in view the fact that the Petitioner has

already been exonerated from the disciplinary proceeding vide

order dated 15.03.2021 under Annexure-2 to the writ petition.

Further, the Petitioner has prayed for all consequential service

and financial benefits consequent upon his promotion to the post

of Administrative Officer.

2. Bereft of all unnecessary details, the case of the Petitioner

is a condensed form, is that the Petitioner on being selected

through a regular process of selection, was appointed as a Junior

Assistant on 27.11.1987. Accordingly, he joined in duty on the

very same day. While working as such, the Petitioner got

promotion to the post of Senior Assistant and subsequently to the

post of Section Officer. While working as a Section Officer, a

disciplinary proceeding was initiated against the present

Petitioner vide Memorandum dated 04.12.2018. While the

Petitioner was facing Disciplinary Proceeding, a D.P.C. was

convened to consider promotion of Section Officers to the post of

Establishment Officer. Since the Petitioner was entangled in the

Disciplinary Proceeding, the case of the Petitioner was

considered by the DPC along with other employees, including his

junior like Opposite Party No.4, and the fate of the Petitioner was

kept in a sealed cover. As a result, due to the pendency of the

aforesaid Disciplinary Proceeding, the Petitioner was not given

promotion by opening the sealed cover whereas his junior like

the Opposite Party No.4 has been given promotion in the

meanwhile on the recommendation of the D.P.C.

3. While the matter stood thus, the Disciplinary Proceeding,

which was initiated against the Petitioner, was dropped vide

order dated 15.03.2021 under Annexure-2 to the writ petition.

Thereafter, vide order dated 10.12.2021, the Petitioner was given

promotion to the post of E.O. prospectively. Being aggrieved by

such conduct of the Opposite Parties, the Petitioner submitted his

representation before the authorities to give him promotion w.e.f.

09.09.2020 when his junior got such promotion.

4. Learned counsel for the Petitioner, at the outset, contended

that while the representation of the Petitioner was pending for

consideration, the Opposite Party No.4, who is admittedly junior

to the Petitioner, was given promotion to the post of

Administrative Officer w.e.f. 11.07.2022 under Annexure-4 to

the writ petition. Being aggrieved by such conduct of the

Opposite Party No.4, the Petitioner once again submitted another

representation before the authorities. He further submitted that

after considering the representation of the Petitioner, the

Opposite Party No.1 vide Notification dated 20.02.2023 modified

the earlier Notification dated 10.12.2021 promoting the Petitioner

to the post of Establishment Officer and the promotion of the

Petitioner to the post of Establishment Officer was antedated and

the same was given effect from 09.09.2020.

5. In course of his argument, learned counsel for the Petitioner

referred to the Notification dated 20.02.2023 under Annexure-6

to the writ petition. He further contended that the Government of

Odisha determined the seniority of the Petitioner and the

Petitioner was placed above his immediate junior, namely, Sri

Jeebanananda Panda, who is Opposite Party No.4 to the present

writ petition. Further, the fixation of seniority under Annexure-6

has remained unassailed. Therefore, learned counsel for the

Petitioner submitted that the seniority of the Petitioner is not

disputed by the Opposite Party No.4 or for that matter by any

other employee in that cadre. Learned counsel for the Petitioner,

at this juncture, further contended that the grievance of the

Petitioner in the present writ petition revolves around the inaction

of the Opposite Parties in not giving him promotion to the next

promotional post of Administrative Officer.

6. In the aforesaid context, learned counsel for the Petitioner

further contended that although the Opposite Party No.4, who is

admittedly junior to the Petitioner which is evident from the

Notification under Annexure-6 to the writ application, has

already been given promotion to the post of Administrative

Officer w.e.f. 11.07.2022, however, the case of the Petitioner has

not been considered and he has not been given promotion to the

post of Administrative Officer. He further contended that being

aggrieved by the aforesaid conduct of the Opposite Parties in not

given the Petitioner promotion to the post of Administrative

Officer, the Petitioner has approached this Court by filing the

present writ petition.

7. Learned counsel for the Petitioner further submitted that

although the Petitioner, being aggrieved by such inaction, had

approached the Opposite Parties to consider the case of the

Petitioner for promotion to the post of Administrative Officer, the

Opposite Parties rejected his prayer for promotion to the post of

Administrative Officer and thereby rejected his representation

dated 13.03.2023 with the observation that the promotion of the

Petitioner to the post of Administrative Officer is not feasible at

present without obtaining leave of the Hon'ble High Court in

view of the orders passed in I.A. No.1168 of 2023, arising out of

W.P.(C) No.2156 of 2023. With regard to the above noted writ

petition, learned counsel for the Petitioner, referring to the order

dated 31.01.2023 passed in W.P.(C) No.2156 of 2023 (which has

been filed under Annexure-9 to the writ application), contended

that the said writ petition was filed by one Sri Jagabandhu

Senapati and others and the dispute involved in the said writ

petition was with regard to the inter se seniority between a group

of officers.

8. Learned counsel for the Petitioner further contended that

the Petitioner is neither a party to the aforesaid writ petition nor

is he in anyway bound by the order passed in the above noted

writ petition. Further, referring to para-6 of the order dated

31.01.2023, he also contended that this Court has categorically

observed that the gradation list which reflects the inter se

seniority shall remain unaffected and liberty was given to the

Opposite Parties to select the candidates for promotion to the post

of Establishment Officer. Thus, the dispute involved in the

aforesaid writ petition was with regard to the selection and

appointment of Establishment Officer. In the previous writ

petition, the gradation list in respect of the Establishment Officer

was under challenge. However, neither the Petitioner nor the

Opposite Party No.4 are parties to the aforesaid writ petition.

Thus, they are not bound by the outcome of such writ petition.

9. Moreover, the interim order passed in the above noted writ

petition was in respect of the regular DPC for selection and

appointment to the post of Administrative Officer. In such view

of the matter, learned counsel for the Petitioner submitted that in

the absence of any genuine dispute with regard to the seniority of

the present Petitioner in the gradation list and the junior to the

Petitioner having been given promotion to the post of

Administrative Officer, which also remains unassailed, the case

of the Petitioner should have been considered for promotion to

the post of Administrative Officer by convening a review DPC.

There exists no other legal impediment to convene a review DPC

meeting to consider the case of the Petitioner for promotion to

the post of Administrative Officer as the Petitioner fulfills all the

criteria fixed for such promotion including his seniority in the

gradation list.

10. Learned counsel for the State, on the other hand, referring

to the counter affidavit filed by the Opposite Party No.1,

contended that the case of the Petitioner was duly considered

after the Disciplinary Proceeding was dropped against him. She

further contended that the Petitioner has been given promotion to

the post of Establishment Officer from the post of Section Officer

w.e.f. the date his immediate junior i.e. Opposite Party No.4 was

given such promotion. Therefore, the Opposite Parties tried to

justify their action by stating that they have not committed any

illegality and that they have not denied the legitimate promotion

as is due to the Petitioner.

11. With regard to the promotion of the Petitioner to the post of

Administrative Officer, learned counsel for the State raised

basically two grounds basing upon the stand taken in the counter

affidavit. The first ground is that in view of the interim order

dated 31.01.2023 passed in the pending writ application bearing

W.P.(C) No.2156 of 2023 dated 31.01.2023, the case of the

Petitioner has not been considered as this Court had restrained

the Opposite Parties from taking any final decision. The second

ground that has been taken in the counter affidavit is that the

select list which was prepared in the year 2013 from among the

Establishment Officer for promotion to the post of

Administrative Officer has expired in the meantime as the same

was valid only for a period of one year in view of Rule-11(2) of

the Odisha Heads of Department (Method of Recruitment and

Condition of Service of Establishment Officer, Administrative

Officer and Senior Administrative Officer of Heads of

Department) Common Cadre Rules, 2019. By citing the

aforesaid two hurdles, learned counsel for the State contended

that the Opposite Parties have not committed any illegality in

rejecting the prayer of the Petitioner vide order dated 26.07.2023

under Annexure-8 to the writ petition.

12. Heard Mr. P.K. Mishra, learned counsel for the Petitioner

as well as Smt. Siva Mohanty, learned Additional Standing

Counsel appearing for the State-Opposite Parties No.1 to 3.

Perused the pleadings of the respective parties as well as the

materials placed on record for consideration by this Court.

13. On a careful analysis of the factual background of the

present case on the basis of the pleadings of the respective

parties, this Court observes that the pivotal issue that is required

to be adjudicated in the present writ petition is as to whether the

Petitioner is eligible to be promoted to the post of Administrative

Officer?. In the event this Court arrives at a conclusion that the

Petitioner was eligible for promotion to the post of

Administrative Officer, then this Court is bound to hold that the

conduct of the Opposite Parties in rejecting the prayer of the

Petitioner vide impugned order under Annexure-8 is illegal and

arbitrary.

14. To determine the aforesaid issue, this Court, while

examining the factual background of the present case, observes

that there is no dispute with regard to the fact that the Petitioner

was working as a Section Officer when the disciplinary

proceeding was initiated in the year 2018. Although the DPC

was convened in the year 2020 and the case of the Petitioner and

other eligible candidates were considered, however, since the

departmental proceeding was pending against the Petitioner, the

Opposite Parties followed the correct procedure of sealed cover

method, in so far as the present Petitioner is concerned.

However, other eligible officers were given promotion to the post

of Establishment Officer. When finally the departmental

proceeding against the Petitioner was dropped, the Petitioner was

initially given promotion to the post of Establishment Officer,

however, such promotion was given with prospective effect.

15. Subsequently, on the representation of the Petitioner, the

Opposite Parties corrected the aforesaid error by antedating his

promotion to the post of Establishment Officer at par with his

immediate junior, i.e. Opposite Party No.4 w.e.f. the date

09.09.2020. While this was the position, the Opposite Parties

again gave promotion to the Opposite Party No.4 to the post of

Administrative Officer w.e.f. 11.07.2022 under Annexure-4 to

the writ petition. Obviously, the grievance of the Petitioner in

the present writ petition is with regard to the fact that he was not

given promotion to the post of Administrative Officer although

his immediate junior i.e. Opposite Party No.4 was given such

promotion w.e.f. 11.07.2022.

16. With regard to the eligibility of the present Petitioner, this

Court observed that the Opposite Parties have categorically stated

in paragraph-5 of the counter affidavit that although the

Petitioner was entitled for promotion to the rank of

Administrative Officer w.e.f. 15.07.2022, i.e. the date on which

his immediate junior was given such promotion, however, the

same was not acted upon or was possible in view of the interim

order passed in the writ petition bearing W.P.(C) No.2156 of

2023 dated 31.01.2023.

17. In view of the aforesaid stand taken by the State-Opposite

Parties in the counter affidavit, this Court has no hesitation in

coming to a conclusion that the Petitioner was eligible for

promotion to post of Administrative Officer. Therefore, the only

hurdle for the Petitioner to be promoted to the post of

Administrative Officer was the interim order passed by this Court

in the above noted writ petition.

18. On perusal of the record of W.P.(C) No.2156 of 2023, this

Court observes that two sets of officers had quarrel over the inter

se seniority and, accordingly, a set of officers approached this

Court by filing the above noted writ petition arraying the officers

over whom they were claiming seniority to the said writ petition.

On a careful scrutiny of the said writ petition, it appears that

neither the present Petitioner and the present Opposite Party No.4

have been arrayed as parties to the said writ petition, nor any

specific prayer has been made against them by the Petitioner in

the above noted writ petition.

19. In the aforesaid context, this Court would like to observe

that since the Petitioner is not a party to the aforesaid writ

petition, he will neither be affected nor be bound by the final

outcome of the above noted writ petition. It further implies that

the Petitioners in the said writ petition had no grievance against

the present Petitioner and that they do not dispute the seniority of

the present Petitioner. Moreover, the Notification dated

20.02.2023 under Annexure-6 clearly reveals that the Petitioner

has been placed in the gradation list immediately above the

Opposite Party No.4 and such placement of the Petitioner in the

gradation list having not been assailed by any of the parties, the

Notification under Annexure-6 has attained finality.

20. Taking into consideration the aforesaid analysis of the

factual position as well as the materials on record, this Court is of

the considered view that it is not disputed that the Opposite Party

No.4 is the immediate junior of the present Petitioner. Moreover,

the seniority of the Petitioner over the Opposite Party No.4 is

supported by Notification under Annexure-6 which remains

unassailed. The State-Opposite Parties having given promotion

to the private Opposite Party No.4 to the post of Administrative

Officer w.e.f. 11.7.2022, the Petitioner, having been found

eligible in view of the specific admission in the counter affidavit,

is also eligible to be promoted to the post of Administrative

Officer along with his batchmates and juniors.

21. In such view of the matter, this Court has no hesitation in

quashing the impugned rejection order dated 26.07.2023 under

Annexure-8 to the writ petition. Accordingly, the same is hereby

quashed. Further, the Opposite Party No.1 is directed to give

promotion to the Petitioner, by convening a review DPC

immediately within a period of six weeks, to the post of

Administrative Officer from the date such promotion was given

to the private Opposite Party No.4, who is admittedly junior to

the present Petitioner. It is needless to mention here that upon

such promotion, the Petitioner shall be entitled to all service and

consequential benefits as is due and admissible to him.

22. Accordingly, the writ petition stands allowed. However,

there shall be no order as to costs.




                                                         (Aditya Kumar Mohapatra)
                                                                   Judge





Digitally Signed           Orissa High Court, Cuttack
                                nd

Signed by: DEBASIS AECH The 2 April, 2025/Debasis Aech, Secretary Reason: Authentication Location: ORISSA HIGH COURT Date: 02-Apr-2025 19:49:07

 
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