Citation : 2025 Latest Caselaw 11535 Ori
Judgement Date : 19 December, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) Nos.32208/2023, 27325/2023, 30969/2023,
30974/2023, 30977/2023, 31468/2023, 31471/2023,
31476/2023,32199/2023,32201/2023,32205/2023,33
078/2023 & 25894/2024
In W.P.(C) No.32208/2023
Dhaneswar Das & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. J.K.Rath,
Senior Advocate,
Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N.Patnaik, A.G.A
In W.P.(C) No.27325/2023
Jayanta Kumar Biswal & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioner : Mr. S.B.Jena, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.30969/2023
Jayaram Sahu & Ors ... Petitioners
Page 1 of 28
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.30974/2023
Bhaskar Chandra Sahoo & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners :Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.30977/2023
Sashikanta Jena & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.31468/2023
Bijaya Kumar Choudhury & Ors ... Petitioners
Page 2 of 28
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners :Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.31471/2023
Akshaya Kumar Mohapatra & Ors... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. S.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.31476/2023
Janaki Pradhan & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
Page 3 of 28
In W.P.(C) No.32199/2023
Debendranath Pradhan & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.32201/2023
Purna Chandra Dash & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.32205/2023
Managobinda Dash & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. B.Satapathy, Advocate
Page 4 of 28
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.33078/2023
Jnanendra Kumar Das & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. B.Dash, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
In W.P.(C) No.25894/2024
Prashant Kumar Sahoo & Ors ... Petitioners
-versus-
State of Odisha & others ... Opposite Parties
For Petitioners : Mr. B.Satapathy, Advocate
For Opposite Parties : Mr. S.N. Patnaik, A.G.A.
---------------------------------------------------------------------------
CORAM:
JUSTICE SASHIKANTA MISHRA
JUDGMENT
19.12.2025
Sashikanta Mishra,J. All these Writ Petitions involve common
questions of fact and law and being heard together, are
disposed of by this common judgment.
2. For convenience and brevity, WP (C) no.-
32208/2023 is treated as the lead case for
consideration and discussion of the facts involved.
3. The petitioners have approached this Court seeking
the following relief:
"In the facts and circumstances of the case, the humble petitioners fervently pray this Hon'ble Court to be graciously pleased to issue notice to the opp. parties, call for relevant records and after hearing the counsel of parties, issue a writ in the nature of Mandamus or any other appropriate writ quashing the impugned order No. 19613/SME dtd. 11.08.2023 under Annexure-1 and the Hon'ble Court be pleased to quash the Resolution bearing No. 25605 dtd. 26.12.2016 vide Annexure-4 to the writ application and the advertisement bearing No. 12511 dtd.26.12.2016 vide Annexure-10 issued by the Opp.party No.3, basing on such Resolution prescribing the upper age limit as 32 years in the place of 42 years and to extend the benefit of upper age limit to 42 years as one time measures to the petitioners and to issue engagement order in favour of the petitioners as Sikhya Sahayaks against the existing vacancies of Mayurbhanj district within a stipulated period.
And/ or pass such other order/ orders or direction/directions as deems fit and proper in the interest ofjustice;
And for this act of your kindness, the humble petitioners shall as in duty bound, ever pray."
4. The facts of the case, briefly stated, are that the
petitioners are all trained graduates and have passed
OTET. Pursuant to the resolution dated 26.12.2016 of
the Government of Odisha in the School and Mass
Education Department for selection/engagement of
Sikhya Sahayaks, an advertisement dated 26.12.2016
inviting applications was issued. The number of
vacancies so notified was 14087. The petitioners
having possessed the required qualifications submitted
their applications and after the selection process they
were placed in the select list. However, subsequently
the names of the petitioners found place in the district-
wise reject list on the ground of they being over-aged.
The petitioners approached this Court against the
rejection of their candidatures in W.P.(C). No. 40373 of
2021 inter alia, seeking a direction to the Opposite
Party authorities to consider their candidature in line
with the judgment passed by a Division Bench of this
Court in W.A. No. 701 of 2019 and batch. This Court,
by order dated 12.01.2022 directed the Commissioner-
cum-Secretary in the Department of School & Mass
Education to consider the case of the petitioners and to
pass a reasoned and speaking order within ten days.
By order dated 11.08.2023, the case of the petitioners
was rejected by the Commissioner-cum-Secretary.
The petitioners contend that the maximum age
for engagement of Sikhya Sahayaks, ever since the
scheme came into force in the year 2000 was 42 years
for general candidates with usual relaxation for
reserved category candidates till 2014. For the first
time in the notification published on 11.09.2014, the
maximum age was reduced to 35 years. The candidates
who could not apply pursuant to said notification
because of overage filed writ petitions before this Court
which were allowed. However, the writ petitions were
dismissed on the ground of non-joinder of parties,
against which the concerned petitioners filed writ
appeals being W.A. No. 701 of 2019 and batch. By
judgment dated 23.12.2020, the Division Bench while
setting aside the orders passed in the writ applications,
held that since there were unfilled vacancies of posts of
Sikhya Sahayaks available against which the
appellants could be accommodated, the authorities
were directed to accommodate the appellants against
the said vacant posts. Said judgment has been
complied with in the meantime.
The petitioners, despite being over-aged, applied
pursuant to notification dated 26.12.2016 on the
strength of interim orders passed by this Court in the
writ applications and were placed in the select list but
their candidature was finally rejected on the ground of
overage. Since the maximum age limit of 35 years as
per the previous notification dated 12.09.2014 was
interfered with, the petitioners had a legitimate
expectation that the Government would provide
relaxation in age for over-aged candidates in the
subsequent years. But the impugned advertisement
was published fixing the upper age as 32 years which
violates Articles 14 and 16 of the Constitution of India.
It is further contended that rejection of the case of the
petitioners by the Commissioner-cum-Secretary is bad
in law as the grounds cited therein are not tenable.
The petitioners could not apply earlier because they
had not acquired OTET and could do so only after
acquiring the same. It is further claimed that the case
of the petitioners is almost identical to the cases
decided by the Division Bench of this Court in W.A. No.
701 of 2019 and batch.
5. Counter affidavit has been filed by the Opposite
Party No.1 resisting the writ application on the
principle of estoppel and limitation. It is stated that the
petitioners having participated in the selection process
and having become unsuccessful cannot question the
advertisement. Moreover, the present writ application
has been filed challenging the advertisement issued on
26.12.2016. It is further contended that the judgment
passed in Babita Satpathy v. State of Odisha, 2020
SCC OnLine Ori 921, is a judgment in personam and
not in rem and therefore, the petitioners cannot claim
parity with the appellants therein. Moreover, the said
case related to advertisement dated 12.09.2014
whereas the present case relates to advertisement
dated 26.12.2016. It is also stated that in another case
filed to challenge the advertisement dated 26.12.2016
being W.P.(C). No. 548 of 2017 (Banita Biswal Versus
State of Odisha) and batch, this Court dismissed the
writ application as being without merit. The case of the
present petitioners is squarely covered by the said
judgment for which the matter cannot be reagitated. It
is also stated that as per the settled position of law
unfilled vacancies cannot be filled up from the select
list unless there is provision for a waiting list. Since
the advertisement in question has already been given
effect to, changing the upper age limit would amount
to changing the rule of game after it has begun.
6. Rejoinder has been filed by the petitioner to
the counter reiterating the basic stand taken in the
writ application. It is stated that as per the judgment
passed in Babita Satpathy (supra), the candidates
were engaged against backlog unfilled vacancies. The
case of the petitioners is identical to the situation
arising in Babita Satpathy (supra). It is further
stated that the maximum age was fixed to 42 years for
a long time and was changed to 35 years in 2014-15.
The same has again been reduced to 32 years. Though
it is a policy decision of the Government yet the same
is arbitrary and in violation of the principles of equality
guaranteed under Articles 14,15 and 16 of the
Constitution of India. As per resolution dated
22.08.2023 for engagement as Junior Teacher
(schematic) the upper age limit has been fixed to 38
years.
7. Separate counter affidavit has been filed by the
DEO-District Project Coordinator (Opp. Party No.5).
The stand taken by Opposite Party No.1 in his counter
has more or less been reiterated including the principle
of estoppel and delay. It is stated that unless there is
provision for carrying forward the unfilled vacancies of
a particular recruitment year to the subsequent year,
the same cannot be filled up from the select list of the
previous year. The scheme of Sikhya Sahayak has been
abolished in the meantime with introduction of Junior
Teacher (Contractual) and Junior Teacher (Schematic)
for which the Government has published an
advertisement notifying 20,000 posts. It is also stated
that the ratio decided in Babita Satpathy (supra)
does not apply to the petitioners.
8. The petitioners have filed a rejoinder to the
counter filed by Opposite Party No.5, reiterating their
stand taken in the writ application and the earlier
rejoinder. It is stated that the upper age limit being
fixed to 42 in all advertisements issued from 2008 till
2013, the change brought about in 2014-15 and 2015-
16 is nothing but whimsical, arbitrary and
discriminatory. Therefore, even if it is a policy decision,
this Court can interfere.
9. Heard Mr. J.K. Rath, learned Senior counsel
assisted by Mr. B. Satpathy who led the arguments on
behalf of the petitioners in all these cases. Also heard
Mr. S.N.Pattnaik, learned AGA for the State.
10. Mr. Rath submits at the outset that if all the
Government resolutions beginning from the one issued
on 30.10.2000 for engagement of Sikhya Sahayaks till
the one issued on 06.08.2013 are perused, it would
reveal that the upper age limit was consistently fixed at
42 years. This is obviously in line with the fact that
Sikhya Sahayak is not a regular teaching post as per
the Right of Children to Free and Compulsory
Education Act, 2009 for which the Government in its
wisdom prescribed the minimum and maximum age
for general candidates for engagement as Sikhya
Sahayak as 18 and 42 years respectively. In the
resolution dated 06.08.2013, the upper age limit was
brought down to 35 years against which
representations were received from different quarters
by the State Government. The matter was considered
by a High Power Committee headed by the
Commissioner-cum-Secretary on 21.08.2013 and it
was decided to retain the upper age limit as 42 years.
Surprisingly, however, the Commissioner, by letter
dated 11.09.2014 (Annexure-6) without having any
authority, reduced the maximum age from 42 to 35
years. This was challenged before this Court in
W.P.(C). No. 18542 of 2014 and by order dated
30.01.2015; the State Government was directed to take
a decision. Accordingly, in the High-Power Committee
meeting held on 24.02.2015, the upper age limit was
fixed as 42 years. On such basis, the aforementioned
writ application was allowed. Therefore, there was no
justified reason to reduce the upper age limit from 42
to 32 years again in the advertisement dated
26.12.2016. Mr. Rath further argues that even
otherwise, the advertisement itself discloses that the
14,086 posts notified include the posts that were
unfilled in the previous year that is 2014. Since this
Court has granted the desired relief to candidates of
the said advertisement in the Writ Appeal Babita
Satpathy (Supra), the same principle ought to be
applied to the petitioners also. There are 4136 unfilled
vacancies against which the petitioners could be
accommodated.
Mr. Rath also argues that these aspects have
not been considered in the proper perspective by the
Commissioner-cum-Secretary while rejecting the case
of the petitioners by the impugned order. As regards
the rejection of the claim of one Banita Biswal by a
Single Judge of this Court, Mr. Rath submits that the
same must be held to have been decided per incuriam
as an earlier order passed by another Bench on
02.03.2015 had not been looked into. Mr. Rath
concludes his argument by referring to the recent
amendment brought by the State to the Odisha Civil
Service (Fixation of Upper Age Limit) Rules,1989
wherein the upper age limit of 32 years has been
changed to 42 years for entry into Government service.
11. Mr. S.N. Pattnaik, learned AGA would argue that
the selection process initiated pursuant to the
advertisement dated 26.12.2016 has been completed
since long and there was no provision for maintaining
a waiting list. Secondly, the reliance placed by the
petitioners on Babita Satpathy (supra) is
unacceptable for the reason that said judgment was
passed in personam and not in rem and moreover, the
said case related to a different advertisement. Mr.
Pattnaik further submits that a Coordinate Bench was
not inclined to accept the contention raised by one of
the candidates, Banita Biswal and had dismissed the
writ application filed by her in WP (C) no.- 548 of 2017
challenging the very same advertisement involved in
the present cases. The order of the Single Judge is
therefore, binding on the petitioners. Mr. Pattnaik
further argues that relaxation of age is a policy
decision and the candidates have no right to question
the same. Allowing the claim of the petitioners would
violate the principles of equality as per Articles 14 and
16 and would also affect other candidates who could
not apply because of overage.
12. As already stated, the petitioners had
approached this Court earlier in W.P.(C). No. 40373 of
2021 which was disposed of by order dated 12.01.2022
with a direction to the Commissioner-cum-Secretary of
the Department to consider the representation of the
petitioners dated 17.04.2021 and to pass a speaking
and reasoned order, taking into consideration the
materials placed before him by the petitioners. The
case of the petitioners was considered and rejected as
per order passed on 11.08.2023, which is impugned.
A careful reading of the impugned order reveals
that the claim of the petitioners was rejected on the
following four grounds:
(1) The case of Babita Satpathy (supra) is not
applicable to the case of the petitioners as the former
was in relation to advertisement dated 12.09.2014
while the latter relates to the advertisement dated
27.12.2016.
(2) The order passed by this Court in the case of
Hemanta Kumar Bhuyan v. State of Odisha (W.P.
(C). No. 18542 of 2014) clearly mentions that the same
shall not be treated as a precedent for future cases.
(3) An identical case filed by one Banita Biswal
(supra) (W.P. (C). No. 548 of 2017) challenging the very
same advertisement as in the present case was
dismissed on merits by this Court.
(4) Fixation of cut-off, prescribing maximum or
minimum age requirements for a post is the discretion
of the authority.
Since the last ground goes to the root of the matter,
the same is taken up for consideration first.
13. In this regard, it is argued by learned State
counsel that as per the settled position of law, matters
relating to creation and abolition of posts, prescription
of qualification, minimum and maximum age, etc. are
within the exclusive domain of the employer. The same
being a policy decision of the Government may not be
interfered with by the Courts. The judgment of the
Supreme Court passed in Union of India v. Pushpa
Rani, (2008) 9 SCC 242 has been cited in support of
such argument.
14. On the other hand, it is argued on behalf of
the petitioners that while interference by the Court in
policy matters is ordinarily not permissible yet, where
such decision is found to be arbitrary, unreasonable or
in contravention of the statutory provisions or violates
the right of individuals or is hit by Articles 14 and 16
of the Constitution, the writ Court can certainly
interfere. A judgment passed by learned single Judge
of this Court in the case of Girish Chandra Tripathy
Vrs. State Of Odisha (W.P.(C). No. 7103 of 2018) is
cited in support of such argument.
15. This Court has given its anxious consideration
to the arguments advanced as above as also the cases
cited at the bar. This Court is of the considered view
that policy decisions are ordinarily not amenable to
judicial review but then if the same is subversive of the
doctrine of equality or suffers from the vice of
arbitrariness or violates the principles of equality
guaranteed under the Constitution, judicial review
would be permissible. The above principle was laid
down by the Supreme Court in the case of Kailash
Chand Sharma v. State of Rajasthan, (2002) 6 SCC
562 and Ugar Sugar Works Ltd. v. Delhi Admn.,
(2001) 3 SCC 635. Therefore, to contend that a policy
decision of the Government cannot be touched at all
would not be correct. The correct view would be that in
appropriate cases judicial review would be permissible.
The policy decision of the Government cannot be
insulated in a manner so tight as to not be amenable
to any kind of review. To the above extent, therefore,
the ground cited by the Commissioner-cum-Secretary
to reject the claim of the petitioners cannot be
countenanced in law.
16. The petitioners have heavily relied upon the
judgment of the Division Bench of this Court passed in
Babita Satpathy (supra). Undisputedly, the
petitioners/ appellants of the said cases were
candidates pursuant to the notification dated
11.09.2014. The ground of challenge was however, the
fixation of upper age limit as 35 years instead of 42
years due to which the candidates had become
overaged. The learned Single Judge had rejected the
claim of the petitioners on the ground of non-joinder of
necessary parties. However, the Division Bench in its
judgment dated 23.12.2020 directed as follows;
"On perusal of the materials available on record and considering the submissions of learned counsels for both sides, we set aside the orders dated 29.11.2019 passed by the learned Single Judge in W.P.(C) Nos.16711 of 2016, 22369 of 2015, 18904 of 2015 and 18768 of 2015. However, it is made clear that since there are unfulfilled vacancies of posts of Sikhya Sahayaks available against which the appellants could be accommodated, we, therefore, direct the respondents to accommodate these appellants against the said vacant posts as they are eligible for the said posts."
It is not disputed that the aforesaid judgment has
since attained finality in view of the dismissal of the
SLP filed by the State against it as also the review
application also filed by the State. It is stated at the
bar that the petitioners of the said cases have been
engaged against the unfilled vacancies of the previous
year.
17. According to the State authorities, the judgment
of Babita Satpathy (supra) can have no application
since the same was rendered in respect of the
notification dated 11.09.2014 whereas the present case
relates to the advertisement dated 26.12.2016. This
contention can be considered only to be rejected. It is
not so much a question whether the judgment of
Babita Satpathy (supra) was rendered in personam or
in rem as the principle decided therein. It is trite law
that where, despite variance in facts between two
cases, the issue and the principle involved and decided
is the same, it can be made applicable to the other
case as per the general law of the precedents. In
Director of Settlements v. M.R. Apparao, (2002) 4
SCC 638, the Supreme Court observed that:
xx xx xx xx xx The statements of the Court on matters other than law like facts may have no binding force as the facts of two cases may not be similar. But what is binding is the ratio of the decision and not any finding of facts. It is the principle found out upon a reading of a judgment as a whole, in the light of the questions before the Court that forms the ratio and not any particular word or sentence. To determine whether a decision has "declared law" it cannot be said to be a law when a point is disposed of on concession and what is binding is the principle underlying a decision. A judgment of the Court has to be read in the context of questions which arose for consideration in the case in which the judgment was delivered.
xx xx xx xx xx
[Emphasis Added]
Notwithstanding the fact that the notifications involved
in both the cases are different yet the issue involved in
both is one and the same, that is, justifiability of
reducing the upper age limit from 42 years. Though in
Babita Satpathy (Supra) it was reduced to 35 years,
in the present case it has been reduced further to 32
years.
A stand has been taken that the petitioners
cannot be granted the desired relief as in the absence
of a provision for maintaining a waiting list, the
unfilled vacancies of the recruitment year 2015-16 no
longer exists, having been taken forward to the
subsequent recruitment years. However, it is borne out
from the materials on record that the notification dated
26.12.2016 was in respect of 14,086 vacancies. The
Petitioners have emphatically argued that the same
include the unfilled vacancies of the year 2014 which
the state has not specifically denied. It is not disputed
that 4,136 posts out of the above posts advertised have
not been filled up. So, even if the petitioners are unable
to be considered against the vacancies of 2016 for
being overaged, there is no reason as to why they
cannot be considered against vacancies of 2014, in
respect of which a division Bench of this Court Babita
Satpathy (supra) held that the maximum age for such
vacancies shall be treated as 42 years. Obviously, a
different age cannot be taken for the very same
vacancies subsequently.
This Court, therefore, holds that the ground cited
by the Commissioner regarding inapplicability of the
judgment of the Babita Satpathy (supra) to the facts
of the present case is untenable.
18. The second ground cited in the impugned order
is that the order passed in Hemant Kumar Bhuyan
(supra) categorically mentions that the same shall not
be treated as precedent. Perusal of the order passed in
the said case reveals that it was actually held so. But
then the petitioners are not relying only on the said
decision but also on other cases and contentions,
which, if accepted, can grant them the desired relief.
19. The third ground cited is that an identical case
filed by a candidate challenging the very same
advertisement having been dismissed on merits by this
Court, said judgment operates as res judicata. What is
significant to note is that the judgment in Babita
Satpathy (supra) attained finality with dismissal of
the SLP filed by the State as also the Review
Application filed against it. Even then, it is significant
to note that a coordinate Bench of this Court in W.P.(C)
No. 40373 of 2021 taking note of the grievance of the
petitioners vis-à-vis the judgment passed in Babita
Satpathy (supra) directed the Commissioner-cum-
Secretary to consider the representation of the
petitioners from which the impugned order has
emanated. It cannot be said that the coordinate Bench
was not conscious of the judgment passed in Banita
Biswal (supra) while passing such order. However,
said order was passed on the consent of the counsel
for School and Mass Education Department without
raising the fact of dismissal of the case of Banita
Biswal (Supra). The order of the coordinate Bench
was never challenged but was complied with by
disposing of the representation. There was no
challenge to said order even after the Writ Appeal filed
in Banita Biswal had been dismissed. Therefore,
notwithstanding the decision in Banita Biswal
(supra), the matter was given a fresh look in view of
the judgment passed in Babita Satpathy (supra) as
directed by the coordinate Bench and, therefore, it was
not open to the Commissioner to raise the ground of
dismissal of Banita Biswal's case.
20. From the foregoing discussion, it is evident that
none of the grounds cited by the Commissioner-cum-
Secretary to reject the claim of the petitioners can be
treated as valid.
21. Thus, from a conspectus of the analysis of facts
law involved, contentions raised and the discussion
made, this Court is of the considered view that the
impugned order cannot be sustained in eye of law.
However, the resolution dated 26.12.2016 coupled with
the advertisement issued on the same date having
already been acted upon since long, this Court would
not interfere with it by granting the relief of quashment
of the same, but is inclined to direct the concerned
authorities to consider the case of the petitioners
against the unfilled vacancies of 2014, akin to the
manner in which the division Bench of this Court
directed in the case of Babita Satpathy (supra). The
impugned order dated 11.08.2023 passed by the
Commissioner-cum-secretary is however quashed.
The Opposite Parties are directed to issue
necessary orders for engagement of the petitioners as
Sikhya Sahayak or in any other euivalent posts by
treating their engagements as against the unfilled
vacancies of 2014. The whole exercise shall be
completed within three months from today.
22. All these writ applications are disposed of
accordingly.
.................................. Sashikanta Mishra, Judge
Deepak
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!