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

Afr Malati Sahoo vs State Of Odisha & Others ....... Opp. ...
2025 Latest Caselaw 6687 Ori

Citation : 2025 Latest Caselaw 6687 Ori
Judgement Date : 5 April, 2025

Orissa High Court

Afr Malati Sahoo vs State Of Odisha & Others ....... Opp. ... on 5 April, 2025

Author: Sashikanta Mishra
Bench: Sashikanta Mishra
                  IN THE HIGH COURT OF ORISSA AT CUTTACK

                            W.P.(C) No. 31313 of 2024

        (Application under Articles 226 & 227 of Constitution of India)
                                      ---------------
AFR     Malati Sahoo                                 ......         Petitioner

                              - Versus -

        State of Odisha & Others                  .......         Opp. Parties

        Advocate(s) appeared in this case:-
        ________________________________________________________
           For Petitioner    : M/s. Akshaya Kumar Pandey, D.N. Mishra,
                               N. Acharya, Advocates.

             For Opp. Parties : Mr. S.N. Pattnaik,
                                Addl. Government Advocate
        _________________________________________________________
        CORAM:
             JUSTICE SASHIKANTA MISHRA

                                     JUDGMENT

5th April, 2025

SASHIKANTA MISHRA, J. Non-renewal of agency under Mahila

Pradhan Khetriya Bachat Yojana (MPKBY) is the grievance of

the petitioner.

2. The petitioner was appointed as an authorized agent

under the MPKBY as per certificate issued by the Collector,

Rayagada on 15.05.2000. Her work as an agent was to collect

money from persons of the area for investment in

P.O.C.T.D./P.O. Recurring Deposits Account. She was also

authorized to issue receipts for the money received and to

obtain Pass Books on behalf of investors from the Post Office to

deliver to them. Her area of work was within Therubali and she

was attached with Rayagada S.F.S.P.O., Therubali S.P.O. Her

agency was renewed each year since 2000, the last such

renewal being due to expire on 26.06.2024. Basing on her

application for renewal, the District Small Savings and

Financial Inclusion Officer, Rayagada (opposite party No.4)

wrote to the Sub-Postmaster, Sugar Factory, S.O., Rayagada to

allow the petitioner to transact her business at the Sub-Office

till 15.07.2023 on the ground that her application for renewal

was under process. The petitioner claims to have submitted

further application on 06.05.2024 for renewal of her agency but

it was not accepted by opposite party No.4 on the ground that

her husband was found to be working as GDS Packer in the

Postal Department and his name had been provided as

„Ramesh Chandra Sahoo‟ instead of „Ramakanta Sahoo‟. She

therefore, submitted a representation to the Collector,

Rayagada on 05.07.2024 ventilating her grievance. Since no

action was taken, she again submitted a representation before

the opposite party Nos. 2, 3 & 4 by registered post on

06.09.2024. Upon receiving such representation, the ADM,

Rayagada, vide letter dated 27.09.2024 intimated her that

clarification regarding renewal of her agency is pending with

the Government and renewal would be considered upon receipt

of clarification. The petitioner further claims to have submitted

affidavit long time ago regarding mismatch of her husband‟s

name in the certificate and again submitted an affidavit sworn

before the Executive Magistrate, Rayagada stating that the

names „Ramesh Chandra Sahoo‟ and „Ramakanta Sahoo‟ refer

to one and the same person, i.e., her husband.

2.1 The petitioner, thereafter approached this Court in

W.P.(C) No. 27465 of 2024. During pendency of the writ

application, the Collector, vide order dated 25.11.2024

terminated her agency on the ground that near relatives of the

GDS are not eligible for appointment as Small Saving Agents

under MPKBY, there was deliberate suppression of facts in the

affidavit submitted before the appointing authority since

initiation of agency regarding name of the husband of the

petitioner and she had not applied for renewal of her agency 45

days prior to expiry of the agency. In view of the above

intimation, the petitioner withdrew the above mentioned writ

application with liberty to file better application. Hence, the

present writ application.

3. According to the petitioner, as per the MPKBY Rules,

near relatives of the employees of the Department are not

eligible to be engaged as agents but the petitioner‟s husband,

being a Packer on adhoc basis, cannot be treated as a regular

employee. As such, said clause is not applicable to the

petitioner. That apart, the petitioner has collected huge amount

to the tune of Rs.11,77,50,000/- for the Department of Posts

during the period from July, 2023 to June, 2024. Because of

non-renewal of agency from June, 2024 to September, 2024

she has failed to deposit Rs.32,90,000/- which is a direct loss

to the State exchequer. On such facts, the petitioner has filed

this writ application with prayer to quash the order of

termination and for a direction to the authorities to restore her

licence.

4. Counter affidavit has been filed by the opposite party

No.4 reiterating the facts mentioned in the impugned order of

termination. It is specifically stated that the husband of the

petitioner, Ramakanta Sahoo is employed as GDS in the same

Post Office which is against the Rule as well as vitiates the

principles of fairness among agents. Further, the petitioner had

not applied for renewal of her agency 45 days prior to its

expiry. She had deliberately suppressed the fact that her

husband‟s name of Ramakanta Sahoo and instead she had

been providing his name is Ramesh Chandra Sahoo, which is

not an inadvertent error. It is further stated that MPKBY

agency is subject to renewal based on proper conduct and

performance to the satisfaction of the appointing authority. The

petitioner, by deliberate suppression of facts has breached the

trust of the Government. The petitioner never submitted the

application on 06.05.2024 and in any case, it was addressed to

the DSSO and not the appointing authority. On the other hand,

her grievance submitted before the Collector on 05.08.2024

was disposed of appropriately. The petitioner further misquoted

the letter dated 27.09.2024 of the ADM which was not a

clarification regarding renewal of her agency but was a case of

renewal of her certificate of authority. Subsequently, the

Finance Department in its letter dated 01.11.2024 has issued

clarification that her certificate was valid till 26.06.2024 and in

view of absence of any application for renewal it is presumed

that said certificate has lapsed w.e.f. 27.06.2024. That apart,

repeated mention of fake name of her husband in relevant

papers including affidavit continuously for last 23 years is an

act of deliberate suppression of facts. The petitioner also

submitted another affidavit purportedly by her husband but by

jumbling the words therein. With regard to the amount of

money collected from the investors it is stated that the same

was without any authority and she has not deposited the said

amount, which is again a breach of duty. As regards the

contention that her husband not being a regular employee it is

stated that the same is inconsequential as he is in a position to

influence the depositors which violates the principle of fairness.

5. Heard Mr. A.K. Pandey, learned counsel for the

petitioner and Mr. S.S. Routray, learned Addl. Standing

Counsel for the State.

6. Mr. Pandey would argue that the stand taken by the

State that the petitioner never applied for renewal is completely

wrong and contrary to letter dated 26.06.2023 of the opposite

party No.4 as well as letter dated 27.09.2024. He further

argues that as per the MPKBY Rules, clause-3 specifically

mentions about near relatives of the employees of Department

of Posts as being ineligible for appointment as agents or

renewal of their existing agency, but the same is not applicable

to the petitioner as her husband is not a permanent/regular

employee of the Department of Posts but is a GDS (Packer). As

regards the allegation of suppression of facts, Mr. Pandey

would submit that after one year of engagement as agent the

petitioner having come to know about the mistake regarding

her husband‟s name, which was a typographical error, she

submitted repeated representations to the authorities to correct

the name and finally submitted an affidavit. Her husband also

submitted such affidavit. Mr. Pandey further relies upon a

judgment of the High Court of Kerala in the case of Union of

India vs. K. Valsala Kumari1, wherein it was held that GDS is

O.P. (CAT) No. 9 of 2015 : 2020:KER:15815

outside the Civil Service of the Union. Mr. Pandey therefore,

submits that the grounds taken by the authorities not renewing

her agency is therefore, bad in law.

7. Mr. Routray, learned State Counsel would argue that

the petitioner never submitted her application for renewal

before expiry of the certificate. She submitted application after

expiry of the period, i.e. on 05.09.2024, which was replied to.

Secondly, she is guilty of suppression of facts at the time of

appointment as agent and never submitted any application to

correct the so called mistake. The affidavit being self-serving in

nature cannot be considered. According to Mr. Routray, this

amounts to playing fraud with the Government. He further

argues that the deliberate suppression of name of her husband

was apparently because of the restriction imposed by the Rules

for engagement of agents of near relatives of employees of the

Department of Posts. The plea that the petitioner‟s husband is

not a regular employee is immaterial.

8. The petitioner‟s application for renewal having been

rejected, inter alia, on the ground of deliberate suppression of

facts, it would be apposite to deal with the same at first. The

petitioner was appointed as an Agent and a certificate was

issued in her favour on 15.05.2000. Perusal of the certificate,

copy of which is enclosed as Annexure-1 to the writ application,

reveals that she has described herself as „w/o- Ramesh Ch.

Sahoo‟. It has not been disputed that her husband‟s name is in

fact „Ramakanta Sahoo‟, though the petitioner claims that

„Ramesh‟ is the nick name of Ramakanta. The petitioner claims

to have brought the above mistake, which is said to be

typographical in nature, to the notice of the authorities on

multiple occasions. Not a single such

letter/application/affidavit is enclosed to the writ application

nor the dates on which the same were submitted have been

stated. An affidavit sworn before the Executive Magistrate,

Rayagada on 08.10.2024 which is after the dispute arose, is

pressed into service. Perusal of the affidavit, copy of which has

been enclosed as Annexure-7, reveals that as per the Aadhar

Card and PAN Card of her husband, his name is „Ramakanta

Sahoo‟ but both „Ramesh Chandra Sahoo‟ and „Ramakanta

Sahoo‟ refer to the same person. This affidavit, as already

stated, was sworn on 08.10.2024 for the purpose of being

submitted before the concerned authorities as conclusive proof

of both names of her husband. There being no other proof of

submission of application by the petitioner in this regard or to

correct the name of her husband in the certificate, it is difficult

to accept the affidavit sworn before the Executive Magistrate.

Significantly, the original certificate bears an endorsement by

the Collector that it is renewed up to 19.06.2010. Said

endorsement was made on 23.06.2009. Thus, even on

23.06.2009 the same certificate was renewed containing the

name „Ramesh Chandra Sahoo‟. The petitioner‟s claim of

seeking correction of the name is not acceptable. Save and

except the affidavit no other material is placed to show that

Ramakanta Sahoo is also known by the name Ramesh Chandra

Sahoo. Once it is held that the name was wrongly portrayed, it

would obviously amount to misrepresentation, if not

suppression per se, but then, as argued by learned State

Counsel, the petitioner had deliberately done so keeping in view

the bar in the Rules for near relatives of Department of Posts

to be appointed as agents. Her husband was working as GDS

(Packer). In the judgment cited by Mr. Pandey it has been held

that GDS does not hold a civil post under the Union. On facts,

this Court finds the cited case inapplicable to the present case

for the reason that whether the person is a regular employee or

not cannot have any bearing as the very purpose of inserting

such clause is obviously to ensure complete transparency and

fairness and to place all the agents on a level playing field. A

person already employed, even if temporarily can still be in a

position to influence the investors at the behest of his or her

relatives, who is appointed as an agent. Rule 3(h) of the

Department of Posts, Gramin Dak Sevaks (Conduct and

Engagement) Rules, 2020 defines "Members of the family" and

is reproduced herein below:

"(h) "Members of the family in relation to a Gramin Dak Sevak includes

(i) the wife, child or step child of such Sevak, whether residing with him or not, and in relation to a Sevak who is a woman, the husband residing with her and dependent on her; and

(ii) any other person related, whether by blood or by marriage to such Sevak or to such Sevaks' wife or husband and wholly dependent on such Sevak, but does not, include a wife or husband legally separated from such Sevak or a child or step child who is no longer in any way dependent upon such Sevak or of whose custody the Sevak has been deprived by any law; only widow and dependent Daughter-in law"

9. Rule-3.A(v) provides that a Sevak shall be outside the

Civil Service of the Union and Rule 3.A(vi) provides that a Sevak

shall not claim to be at par with the Central Government

employees. Coming to MPKBY Rules, the provision relating to

eligibility provides that near relatives of the employees of

Department of Posts and National Savings Institute are not

eligible for appointment as agents or renewal of their existing

agency under MPKBY. On a conjoint reading of aforequoted

Rules, it is evident that GDS, though not holding a Civil post,

yet is to be treated as an employee of the Department as long

as his engagement as such subsists. Reference in this regard

may be had to the judgment of the Supreme Court in the case

of UPSC v. Dr. Jamuna Kurup, (2008) 11 SCC 10, wherein it

was observed as follows:

"14. The term "employee" is not defined in the Delhi Municipal Corporation Act, 1957, nor is it defined in the advertisement of upsc. The ordinary meaning of "employee" is any person employed on salary or wage by an employer. When there is a contract of employment, the person employed is the employee and the person employing is the employer. In the absence of any restrictive definition, the word "employee" would include both permanent or temporary, regular or short term, contractual or ad hoc. Therefore, all persons employed by MCD, whether permanent or contractual will be "employees of MCD." [ Emphasis added]

10. The word „employee‟ used in the MPKBY Rules does

not qualify the same as permanent employee only. According to

the considered view of this Court, the term is of wide import

and amplitude to include all persons engaged by the

Department for its work for the time being. The argument

advanced by Mr. Pandey to the contrary is therefore, not

tenable.

11. In view of the above finding, the other finding that

there is no proof of the petitioner having sought correction of

the name of her husband in the certificate assumes great

significance and persuades this Court to hold that the same

amounts to deliberate suppression of facts.

12. Under such circumstances, it would be treated as an

act of fraud and in view of the oft-repeated proposition that

„fraud and justice never dwell together‟, she would be not

entitled to any relief whatsoever. The affidavit sworn by her

before the Executive Magistrate belatedly is nothing but a self-

serving document that cannot undo the wrong committed for as

long as 23 years.

13. Another aspect that needs consideration is that the

petitioner‟s application for renewal, which was responded to by

the opposite party No.4 by letter dated 26.06.2023 was for the

previous period i.e. 27.06.2023 to 26.06.2024. This period

appears to have been renewed. There is no material to show

that any application for renewal was submitted 45 days prior to

the date of expiry i.e., 26.06.2024. The petitioner appears to

have applied on 05.09.2024, by which time the agency had

already lapsed for non-renewal. By letter dated 27.09.2024, the

ADM simply informed that the question of renewal of her

agency would be considered upon receipt of clarification from

the Finance Department. Under such circumstances, if the

Finance Department would have clarified in her favour, then

the agency may have been deemed to be renewed from

27.06.2024. However, the Finance Department, taking note of

the suppression of facts, decided otherwise.

14. From what has been narrated hereinabove, the

Finance Department cannot be faulted with for taking the

decision not to accept the application for renewal of the

petitioner.

15. Another aspect that needs consideration of this

Court and that too with some concern, is that despite non-

renewal of the agency, the petitioner on her own admission has

held on to huge amount of money i.e., to the tune of

Rs.32,90,000 of the depositors without depositing the same in

the Department. The petitioner claims to have been prevented

in this regard by the Department, which is hardly believable.

16. From a conspectus of the analysis of facts, law and

discussion made, this Court finds no reason to be persuaded to

interfere with the impugned order of the Collector in not

renewing the agency of the petitioner.

17. In the result, the writ application fails and is

therefore, dismissed.

.................................

Sashikanta Mishra, Judge Orissa High Court, Cuttack.

The 5th April, 2025/ A.K. Rana, P.A.

Designation: Personal Assistant

Location: HIGH COURT OF ORISSA, CUTTACK Date: 05-Apr-2025 14:54:05

 
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