Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aparajita Satapathy vs Revenue Divisional Commissioner.... ...
2025 Latest Caselaw 3272 Ori

Citation : 2025 Latest Caselaw 3272 Ori
Judgement Date : 8 August, 2025

Orissa High Court

Aparajita Satapathy vs Revenue Divisional Commissioner.... ... on 8 August, 2025

Author: Sashikanta Mishra
Bench: Sashikanta Mishra
          IN THE HIGH COURT OF ORISSA AT CUTTACK
                   W.P.(C) No. 19236 of 2025

      Application under Articles 226 and 227 of Constitution of
      India.
                             ---------------
      Aparajita Satapathy                      ....              Petitioner

                              -versus-

      Revenue Divisional Commissioner....                   Opp. Parties
      (RDC), Central Zone, and Others

      Advocate(s) appeared in this case:-
      _______________________________________________________
      For Petitioner    : M/s. J. K. Lenka &
                           J. Pani, Advocates

                                      Vs.

      For Opp. Parties : Mr. A. Sethy,
                         [Addl. Standing Counsel]

                           M/s. B. Mohanty,
                           D. Chhotray &
                           B. Moharana, Advocates
      __________________________________________________________
      CORAM:
           JUSTICE SASHIKANTA MISHRA

                             JUDGMENT

08.08.2025 SASHIKANTA MISHRA, J.

The petitioner in the present writ petition questions

the correctness of order dated 04.07.2025 passed by the

Revenue Divisional Commissioner (Central Division),

Cuttack in AWW Misc. Appeal No. 4 of 2024 whereby the

selection of Opposite Party No.5 as Anganwadi Worker of

Senanda Anganwadi center was upheld.

2. The facts of the case, briefly stated, are that an

advertisement was issued on 25.09.2023 by the CDPO,

Dasarathpur in the district of Jajpur inviting applications

from intending candidates for engagement as Anganwadi

worker of different Anganwadi centers including Senanda

Center under Biruhan Gram Panchayat. It was stipulated

in the advertisement that the minimum educational

qualification of the candidates must be 12th pass and that

the merit list is to be prepared on the basis of marks

secured in the said examination.

3. Pursuant to such advertisement, the petitioner

submitted her application along with other applicants

including Opposite Party No. 5. On 13.10.2023, a

verification was conducted wherein the petitioner appeared

and produced all necessary documents and accordingly a

list of eligible candidates was prepared and objections were

invited.

4. The petitioner claims that at the time of

verification, she had produced all her educational

certificates including +2 and +3 mark sheets and

certificates. No objection was filed submitted from any

quarter. Out of 16 applicants, the petitioner and 5 others

were found eligible.

5. According to the petitioner, the Opposite Party

No.5 does not belong to the service area of the Anganwadi

center, which is evident from the fact that the name of her

husband is Santosh Kumar Nanda, who is a resident of

Nandipur. By wrongly mentioning the name of her husband

as Santosh Debata, she had filed the application, though

there is no such person named, Sasmita Debata, wife of

Santosh Debata residing within the service area. As such,

Opposite Party No.5 was ineligible.

6. In the merit list published on 03.11.2023 by the

Selection Committee, the petitioner though secured the 1st

position with 60.83 points and Opposite Party No.5 secured

the 2nd position with 52.33 points, the petitioner was not

considered on the ground that she had not uploaded the +2

mark sheet in the engagement portal and the Opposite

Party No.5 was thus appointed vide order dated

04.11.2023.

7. The petitioner challenged the selection and

engagement of Opposite Party No.5 by filing appeal before

the 1st Appellate Authority (ADM, Jajpur) being Anganwadi

Misc. Appeal Case No.4 of 2023. The Appellate Authority,

after considering the rival contentions held that the

petitioner had submitted all the original documents during

verification and no objection had been received against her

candidature. She stood in the 1st position and therefore

cancelling her candidature was illegal. Accordingly, the

appointment of Opposite Party No.5 was set aside and the

concerned authority was directed to disengage her and

appoint the petitioner in her place. The petitioner was

appointed on 24.06.2024 and is continuing till date.

8. Opposite No.5 approached this Court in W.P.(C)

No. 12288 of 2024 challenging the order of the Appellate

Authority but by order dated 17.05.2024, this Court

granted liberty to her to prefer Second Appeal. Pursuant to

such order, Opposite Party No.5 preferred Second Appeal

before the RDC, (Central Division), Cuttack.

9. The Second Appellate Authority after considering

the rival contentions and the documents held that the

petitioner had not uploaded her intermediate mark sheet in

the online portal, which was contrary to the stipulation in

the advertisement. As such, the finding of the 1st Appellate

Authority was held to be not correct and that the Selection

Committee had committed no error in selecting the

Opposite Party No.5. The appeal was thus allowed and the

order of the 1st Appellate Authority was set aside and the

selection of Opposite Party No.5 was upheld.

10. Being aggrieved, the petitioner has preferred this

writ petition with the following prayer:-

"The Petitioner, therefore, most humbly prays that your Lordship would be graciously pleased to stay the impugned the order dated 04/07/2025 under Annexure-13 to the writ petition passed by RDC, (Central Division)*, Cuttack in Anganwadi Misc. Appeal No. 4/2024, till disposal of the Writ Petition.

And for this act of kindness the Petitioner shall as in duty bound ever pray."

11. The Opposite Parties did not file any counter but

preferred to make oral submissions. Additionally Opposite

Party No.5 filed her written note of submissions enclosing

certain relevant documents. Be it noted that Opposite Party

No.5 had filed a Caveat.

12. Heard Dr. J.K. Lenka, learned counsel for the

petitioner, Mr. A. Sethy, learned Addl. Standing Counsel

for the State and Mr. B. Mohanty, learned counsel

appearing for the Opposite Party No. 5.

13. Dr. Lenka assails the impugned order by

submitting that the Selection Committee held the petitioner

eligible and accordingly her name was included in the list

of eligible candidates and objections were invited but no

objection was received from any quarter. Further, the

petitioner produced her original educational certificates at

the time of verification of documents. Therefore, the

Selection Committee could not have cancelled her

candidature on the ground of not uploading the +2

certificate. The Opposite Party No.5 had never objected to

the candidature of the petitioner. On the contrary, she

herself not being a resident of the service area was wrongly

selected by the Selection Committee. The 1st Appellate

Authority therefore, rightly held that the petitioner being

the more meritorious candidate should have been selected.

The Second Appellate Authority, acting purely on

technicalities set aside the order of the 1st Appellate

Authority. Dr. Lenka has relied upon the judgments of this

Court in Bandita Rout v. State of Odisha and Others

[W.A.No.1122 of 2022] and Sarojini Sahoo v. State of

Odisha and others [W.P.(C) No. 4456 of 2024] in support

of his contentions.

14. Mr. Sethy, learned State Counsel would argue

that there was clear stipulation in the advertisement that

the candidates should upload their educational certificates

along with other documents. The petitioner had not

uploaded her +2 and +3 certificates and did so during

verification of documents. The Selection Committee

therefore did not consider her candidature as the same was

contrary to the condition in the advertisement.

15. Mr. B. Mohanty, learned counsel appearing for

Opposite Party No. 5 would argue that the petitioner had

not submitted her +2 mark sheet along with her online

application even on the last date of submitting the

application. On the other hand, Opposite Party No.5 had

uploaded all necessary documents. As per information

obtained by Opposite Party No.5, under the RTI Act, the

petitioner had submitted an application on 13.10.2023 to

the CDPO stating that she had mistakenly not uploaded

the required mark sheets along with her online application

and requested for accepting her original mark sheet at the

time of verification. This, according to Mr. Mohanty is in

violation of the conditions laid down in the advertisement

for which the Second Appellate Authority rightly held that

the Selection Committee had committed no error in

selecting Opposite Party No.5. Mr. Mohanty has relied upon

a judgment of this Court in the case of Suravi Bisi v. Sub-

Collector, Sonepur and Others, 2024 (II) ILR -CUT-234.

16. Having heard learned counsel for the parties at

length and upon going through the materials on record

including the impugned order as well as the order passed

by the 1st Appellate Authority, this Court finds that the

first issue that falls for consideration is, whether the

petitioner had uploaded her educational certificates along

with her online application. In this regard the petitioner

claims to have uploaded all her certificates along with the

online application. A copy of the online application of the

petitioner enclosed as Annexure-2 does not support such

contention. The 1st Appellate Authority somehow

ascertained 'that the petitioner had uploaded all the

documents along with her online application. This finding

has been reversed by the Second Appellate Authority.

17. Learned counsel for the Opposite Party No.5 has

enclosed copy of the information obtained by Opposite

Party No.5 on 28.02.2025 under the RTI Act, which

contains application dated 13.10.2023 supposedly

submitted by the petitioner admitting that she had not

submitted the documents in question mistakenly along

with her online application and requested for accepting the

same at the time of verification. The authenticity of the

aforesaid information under RTI Act has not been

established to satisfaction before this Court. Be that as it

may, fact remains that the petitioner has not been able to

establish with concrete evidence that she had uploaded the

education qualification along with her online application.

The finding of the 1st Appellate Authority in this regard

cannot therefore be sustained. Consequently, the finding

of the 2nd Appellate Authority in this context cannot be

faulted with.

18. Having held as above, the next question that

falls for consideration is, whether failure of the petitioner to

upload the relevant documents along with her online

application can be treated as fatal to her candidature.

There is no dispute that as between the petitioner and the

Opposite Party No. 5, the former is more meritorious

having secured 60.83 points as compared to 52.33 points

secured by the Opposite Party No.5. There is also no

dispute that despite her failure to upload her documents

along with her online application the petitioner's

candidature was accepted as evident from the list of eligible

candidates furnished by the CDPO inviting objections. It is

common ground that the petitioner had produced the

original certificates/documents at the time of verification

whereupon the list of eligible candidates was published.

So, it is not a case of non-production of the certificates at

all. It has not been disputed by any party that the

petitioner has +2 and +3 qualifications. The marks

obtained by her in the said examination are also not

disputed. So, the petitioner fulfills all eligibility conditions

stipulated in the guidelines as reflected in the

advertisement. The only fault that can be attributed to her

is her failure to upload the documents along with her

online application. This, even according to Opposite Party

No.5, was a mistake and not a deliberate act. Had it been a

case of a person not possessing the requisites qualification

and making a false claim, the matter would have been

different. But this is a case where the petitioner fully

satisfies the eligibility criteria for selection as Anganwadi

worker as per the guidelines. The only violation, as already

stated, is non-compliance of the condition of the

advertisement. Moreover, had the certificates not been

produced during verification but thereafter, the matter

would also have been different. So, as on the date of

verification the petitioner had produced her original

documents/certificates. In the considered view of this

Court, this omission cannot be treated as fatal to the

candidature of the petitioner as it would run against the

spirit of guidelines dated 15.03.2023 which stipulate that a

candidate, to be eligible for engagement as Anganwadi

worker must have +2 qualification. In the instant case, the

petitioner not only has +2 qualification but also the higher

+3 qualification for which she was awarded extra weightage

of marks as per the guidelines. Thus, having fulfilled the

basic eligibility criteria, the petitioner being the most

meritorious among all candidates, deserves to be selected.

The technicalities such as those pointed out by the 2nd

Appellate Authority in the impugned order cannot come in

the way as the same is simply a matter of procedure and

does not affect and cannot nullify the fact of eligibility of

the petitioner.

19. In the case of Surav Bisi (supra), the facts were

totally different inasmuch as the same relate to submission

of a valid residential certificate by the petitioner therein. It

is said case the petitioner had submitted a four year old

residential certificate along with her application and

obtained another certificate during the selection process.

Thus, she could not prove that she had satisfied the basic

requirement of being a resident of the service area of the

center in question for which this Court did not accept the

contention that she was eligible. The present case is on an

entirely different footing inasmuch as the fact that the

petitioner had the required qualification is not disputed at

all and the only objection raised is with regard to non-

uploading of her certificate along with her application. She

having submitted the original certificates during

verification and being included in the list of eligible

candidates, there is no reason to reject her candidature,

more so as she is the most meritorious candidate among

all.

20. From the foregoing narration, it is evident that

the reasoning adopted by the Second Appellate Authority to

find fault with the candidature of the petitioner, being

based on technicality is untenable. The impugned order is

therefore, rendered unsustainable in the eye of law.

21. In the result, the writ petition is allowed, the

impugned order is set aside. The Opposite Party-authorities

are directed to act in terms of the order passed by the 1st

Appellate Authority by treating the petitioner as the

selected candidate and by allowing her to continue as such.

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

Sashikanta Mishra, Judge

Orissa High Court, Cuttack, The 8th August, 2025/ B.C. Tudu, Sr.Steno

Signed by: BHIGAL CHANDRA TUDU

Location: Orissa High Court, Cuttack Date: 10-Aug-2025 11:54:46

 
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