Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhu Sudan Mandal And Others vs State Of Odisha And Others .... Opposite ...
2025 Latest Caselaw 11321 Ori

Citation : 2025 Latest Caselaw 11321 Ori
Judgement Date : 15 December, 2025

[Cites 1, Cited by 0]

Orissa High Court

Madhu Sudan Mandal And Others vs State Of Odisha And Others .... Opposite ... on 15 December, 2025

               IN THE HIGH COURT OF ORISSA AT CUTTACK
                               W.P.(C) No.25886 of 2025

            Madhu Sudan Mandal and others               ....              Petitioners
                                                        Mr. K.K. Swain, Advocate
                                           -Versus-
            State of Odisha and others                  ....       Opposite Parties
                                                      Mr. J.K. Khandayatray, ASC
             CORAM:
                           JUSTICE DIXIT KRISHNA SHRIPAD
                                           ORDER
Order No.                                 15.12.2025
   02.

The short grievance of all these Petitioners in these connected petitions is for an order to direct the consideration of their representations, wherein they have sought for counting of their pre- regularization service for the purpose of pension and other terminal benefits.

2. Learned counsel for the Petitioners submits that in the light of latest decision of the Apex Court reported in S.D. Jayaprakash v. Union Of India, 2025 INSC 594 vividly expressed in favour of the contention of the Petitioners and therefore, the subject representations have to meet their fate at the hands of OP No.1 keeping in view the law declared by the Apex Court in the said decision. In all fairness, counsel also submits that the other decisions cited in the representations are pending before the Apex Court for consideration in SLP(C). Be that as it may.

3. Learned ASC appearing for the OPs agrees with the proposal of this Court that OP No.1 shall consider the subject representations

of the Petitioners keeping in view the Apex Court decision in S.D. Jayaprakash (supra) and also the other decisions mentioned in the representations. He caveats that all contentions should be kept open and reasonable period be accorded for undertaking this exercise. With this stand of the State, counsel for the Petitioner is also agreeable.

In the above circumstances, writ petition is disposed off. Time for consideration of the subject representation and informing result of such consideration to the Petitioner in writing, is three months. It is desirable that Petitioners shall file comprehensive fresh representations, so that taking decisions on them becomes easy in the light of Apex Court judgment. All contentions are kept open.

It is open to the answering OPs to solicit any information or documents from the side of the Petitioner, as required for taking a decision on the subject representation. However, in that guise delay shall not be brooked.

Now, no costs.

Web copy of this order to be acted upon by all concerned.

( Dixit Krishna Shripad ) Judge

Anisha

 
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