Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrunalini Mallick vs State Of Odisha And Others .... Opposite ...
2025 Latest Caselaw 6689 Ori

Citation : 2025 Latest Caselaw 6689 Ori
Judgement Date : 5 April, 2025

Orissa High Court

Mrunalini Mallick vs State Of Odisha And Others .... Opposite ... on 5 April, 2025

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


   W.P.(C). Nos. 18708, 23381, 18777,18902 of 2024

(An Application under Articles 226 & 227 of the Constitution
of India)

In W.P.(C).No. 18708 of 2024

Mrunalini Mallick                         ...... Petitioner

                              -Versus-

State of Odisha and Others                .... Opposite Parties


In W.P.(C).No. 23381 of 2024

Sandhyarani Das                          ...... Petitioner

                              -Versus-

State of Odisha and Others               .... Opposite Parties


In W.P.(C).No. 18777 of 2024
                         ---------------
Ullash Chandra Mallik                    ...... Petitioner

                              -Versus-

State of Odisha and Others               .... Opposite Parties


In W.P.(C).No. 18902 of 2024

Suchitra Mallick                         ...... Petitioner

                              -Versus-

State of Odisha and Others               .... Opposite Parties




                                          Page 1 of 8
       _____________________________________________

        For Petitioner   : Mr. S.Nath, Advocate,

         For Opp. Party : Mr. S.N.Pattnaik,
                          Additional Government Advocate for
                          the State.

      _______________________________________________________
      CORAM:
           JUSTICE SASHIKANTA MISHRA

                             JUDGMENT

05.04.2025

SASHIKANTA MISHRA, J.

All these writ applications involve identical facts

and being together, are disposed of by this common

judgment.

2. All these petitioners had applied for engagement as

Swechasevi Sikhya Sahayak (SSS) pursuant to

advertisement issued on 25.03.2003. Their names did

not figure in the merit list published on 31.07.2003 and

13.08.2003 for which they could not be engaged.

2.1 On 26.09.2003, as per instructions issued by the

Secretary to Government in the Department of School

and Mass Education, the District Collectors, prepared

list of eligible candidates for recruitment of 15682 SSS,

out of the pending applications received pursuant to the

advertisement dated 25.03.2003. The petitioners' names

found place in the merit list and accordingly, they were

selected. Subsequently, engagement orders being

issued, all of them joined as Sikhya Sahayaks (SS) in

different schools.

2.2 The decision of the Government taken on

26.09.2003 was challenged before this Court in W.P.(C).

No. 11748 of 2003 (Hrushikesh Bindhani and others

Vrs. State of Odisha). This Court, by order dated

29.04.2004 quashed the order dated 26.09.2003 by

holding that engagement of SSS without advertisement

was null and void and further direction was issued to

make fresh advertisement. Accordingly, the Government

took steps for disengagement of the petitioners and

other similarly placed persons.

2.3 The petitioners approached this Court in writ

applications as also before the erstwhile Odisha

Administrative Tribunal and were protected by interim

orders. As such, they have continued till date. In the

meantime, the judgment of this Court in Hrushikesh

Bindhani (supra) was confirmed by the Supreme Court

by order dated 16.08.2013 in SLP(C) No. 4741 of 2007.

2.4 The petitioners submitted representations

ventilating their grievance before the Secretary,

Department of School and Mass Education. The original

applications filed by the petitioners being subsequently

transferred to this Court were disposed of with direction

to the Secretary of the Department to consider their

representations.

2.5 By order dated 04.07.2024, the Secretary, after

taking note of all the relevant facts rejected the

representations on the ground that engagement of the

petitioners being after 26.09.2003 has already been

declared null and void by this Court in Hrushikesh

Bindhani (supra) as well as Sushil Mohapatra v. State

of Odisha and Others (W.P(C). No. 1751 of 2012).

2.6 Being aggrieved the petitioners have filed these writ

applications basically with prayer to direct the Opposite

Party authorities to regularize their services.

3. The stand of the State is that the petitioners

admittedly having been appointed in the second phase

selection pursuant to order dated 26.09.2003 of the

Government cannot be said to have accrued any right as

such engagement was held null and void by this Court

in Hrushikesh Bindhani (supra). Further, in case of

Sushil Mohapatra (supra), the same principle was

reiterated. As regards the claim of the petitioners of

having rendered service for more than 20 years. It is

stated that the same being on the strength of interim

orders passed by this Court as well as the erstwhile

Odisha Administrative Tribunal cannot enure to their

benefit.

4. Heard Mr. S.K.Nath, learned counsel appearing for all

the petitioners and Mr. S.N.Pattnaik, learned AGA for

the State.

5. Undisputedly, the petitioners could not come out

successful in the selection held pursuant to the

advertisement dated 25.03.2003. They were selected in

the second phase on the basis of the order dated

26.09.2003. Said order was quashed by this Court in

Hrushikesh Bindhani (supra) and the engagements

made in pursuance thereof were held to be null and void

as no advertisement had been issued by the authorities

before such selection. This Court, in Hrushikesh

Bindhani (supra) though permitted persons like the

petitioners to participate in the fresh selection process

yet they could not be successful. Thus, their initial

engagement cannot be treated as valid in any manner.

They have continued for more twenty years on the

strength of interim orders passed by this Court as well

as the erstwhile Odisha Administrative Tribunal.

Notwithstanding, such continuance, in view of the ratio

decided in Hrushikesh Bindhani (supra) and as followed

in subsequent decisions, the engagement of the

petitioners cannot be treated as valid in any manner.

Under such circumstances, rejection of their

representations by the Secretary of the department

cannot be faulted with in any manner.

6. Be that as it may, fact remains that the petitioners

have rendered continuous service for more than 20

years to the State. Viewed differently, the State has

utilized the services of the petitioners for all these years.

It is stated at the bar that almost all the petitioners have

become age-barred for any public employment.

Therefore, throwing them out of employment at this

stage of their lives would seriously prejudice them. It is

also stated at the bar that large number of vacancies

still exist in equivalent posts such as Junior Teacher

(schematic). Persons engaged in the first phase

pursuant to the original advertisement have in the

meantime, become regular teachers. This Court is fully

conscious that the petitioners' cannot claim parity with

them but then, the fact that their services have been

utilized by the State for more than two decades, their

plight cannot be ignored altogether. It must be

remembered that in a welfare State like India, the State

being a benevolent and model employer can always

come forward to protect the rights of its citizens

particularly, those affecting their right to livelihood.

Thus, while this Court refrains from issuing any

mandamus directing the authorities to regularize the

services of the petitioner, it can certainly direct the

authorities to take a sympathetic view in respect of

these persons by considering to regularize their services

against the available vacancies, at least prospectively.

7. For the foregoing reasons therefore, the writ

application is disposed of by directing the State

authorities to sympathetically consider the cases of the

petitioners and to take a decision regarding

regularization of their services at least prospectively

without any financial benefits for the past period of

engagement. A decision in this regard shall be taken

within two months from the date of production of

certified copy of this order by the petitioner.

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

Sashikanta Mishra, Judge Deepak

 
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