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

Ashok Kumar Mohanty And Others vs President
2025 Latest Caselaw 2533 Ori

Citation : 2025 Latest Caselaw 2533 Ori
Judgement Date : 13 January, 2025

Orissa High Court

Ashok Kumar Mohanty And Others vs President on 13 January, 2025

Author: S.K. Sahoo
Bench: S.K. Sahoo
        IN THE HIGH COURT OF ORISSA, CUTTACK

W.P.(C) No. 21588 of 2024, W.P.(C) No. 24094 of 2024,
W.P.(C) No. 24095 of 2024, W.P.(C) No. 24103 of 2024,
W.P.(C) No. 24216 of 2024, W.P.(C) No. 24240 of 2024,
W.P.(C) No. 24256 of 2024, W.P.(C) No. 24424 of 2024,
W.P.(C) No. 24441 of 2024 & W.P.(C) Nos. 25918 of
2024
                        ________________

Applications under Articles 226 and 227 of the Constitution of
India.
                       ---------------------
In W.P.(C) No. 21588 of 2024

     Ashok Kumar Mohanty and others        ....      Petitioners

                          Mr.S.K. Ojha, Advocate

                               -versus-

     President, National Water
     Development Agency,
     Ministry of Jalshakti, Government ....           Opp. Parties
     of India and others
                            Mr. P.K. Parhi, DSGI along with Mr.
                            Alok Kumar Mohanty, CGC


In W.P.(C) No. 24094 of 2024

     Radhu Charan Behura                   ....      Petitioner

                          Mr.S.K. Ojha, Advocate

                             -versus-
     Union of India and others             ....      Opp. Parties

                          Mr. P.K. Parhi, DSGI along with Mr.
                          Manoj Kumar Pati, CGC




                                                         Page 1 of 21
 In W.P.(C) No. 24095 of 2024

    Surendra Nath Gouda                   ....        Petitioner

                           Mr.S.K. Ojha, Advocate

                            -versus-
    Union of India and others             ....        Opp. Parties

                           Mr. P.K. Parhi, DSGI along with Mr.
                           D. Gochhayat, CGC

In W.P.(C) No. 24103 of 2024

    Kailash Chandra Samal                 ....        Petitioner

                           Mr.S.K. Ojha, Advocate

                            -versus-
    Union of India and others             ....        Opp. Parties

                           Mr. P.K. Parhi, DSGI along with Mr.
                           Biswajit Maharana, CGC

In W.P.(C) No. 24216 of 2024

    Jugal Kishore Muduli                  ....        Petitioner

                           Mr.S.K. Ojha, Advocate

                               -versus-

    Union of India and others             ....        Opp. Parties

                           Mr. P.K. Parhi, DSGI along with Mr.
                           D. Gochhayat, CGC

In W.P.(C) No. 24240 of 2024

    Sk.Arif Hussain                       ....        Petitioner

                           Mr.S.K. Ojha, Advocate

                            -versus-
    Union of India and others             ....        Opp. Parties



                                                         Page 2 of 21
                           Mr. P.K. Parhi, DSGI along with Mr.
                          B.K.Pardhi, CGC

In W.P.(C) No. 24256 of 2024

    Ramanath Panda                       ....        Petitioner

                          Mr.S.K. Ojha, Advocate

                            -versus-
    Union of India and others            ....        Opp. Parties

                          Mr. P.K. Parhi, DSGI along with Mr.
                          M.K. Pradhan, CGC

In W.P.(C) No. 24424 of 2024

    Udaya Kumar Rath                     ....        Petitioner

                          Mr.S.K. Ojha, Advocate

                            -versus-
    Union of India and others            ....        Opp. Parties

                          Mr. P.K. Parhi, DSGI along with Ms.
                          S.Patro, CGC

In W.P.(C) No. 24441 of 2024

    Madan Mohan Dhal                     ....        Petitioner

                          Mr.S.K. Ojha, Advocate

                            -versus-
    Union of India and others            ....        Opp. Parties

                          Mr. P.K. Parhi, DSGI along with Mr.
                          M.K. Pati, CGC

In W.P.(C) No. 25918 of 2024

    Ananta Prasad Patra                  ....        Petitioner

                          Mr.S.K. Ojha, Advocate



                                                        Page 3 of 21
                                      -versus-
             Union of India and others                       ....          Opp. Parties

                                         Mr. P.K. Parhi, DSGI along with Ms.
                                         S.Patro, CGC

                                     ---------------------
      P R E S E N T:

                THE HONOURABLE MR. JUSTICE S.K. SAHOO
                                              AND
           THE HONOURABLE MR. JUSTICE CHITTARANJAN DASH
      ---------------------------------------------------------------------------------------
                      Date of Hearing & Judgment: 13.01.2025
      ---------------------------------------------------------------------------------------

BY THE BENCH         Since common questions of law and fact are involved

      in all these writ petitions and one common impugned order has

      been challenged by the petitioners in these writ petitions, with

      the consent of the learned counsel for the respective parties,

      they are heard together and disposed of by this common order.

      2.      The petitioners, who are the retired employees of National

      Water Development Agency have filed these writ petitions

      challenging the common order dated 24.07.2024 passed by the

      learned Central Administrative Tribunal, Cuttack Bench, Cuttack

      in O.A. No.50 of 2021, O.A. No. 215 of 2023, O.A. No.194 of

      2024, O.A. No. 610 of 2022, O.A. No.608 of 2022, O.A. No.613

      of 2022, O.A. No. 213 of 2023, O.A. No.25 of 2024, O.A. No. 413

      of 2024 and O.A. No. 612 of 2022 under Annexure-1, whereby




                                                                                Page 4 of 21
 the learned Tribunal has been pleased to dismiss the Original

Applications.

3.     The short fact of the case is that in the year 1982 as a

matter of Policy, the Government of India set up National Water

Development Agency (in short, 'NWDA') under the Ministry of

Jalshakti, Government of India, Department of Water Resources,

River Development and Ganga Rejuvenation, as an autonomous

society registered under the Societies Registration Act, 1860. The

basic ground for creation of NWDA is to carry out detailed

studies, surveys investigations etc. of peninsular Component and

Himalayan Component for water resources development and

linking of rivers. The NWDA is fully owned and financed by the

Government of India and the Rules/regulations framed by

Government of India are mutatis and mutandis applicable to the

employees of the NWDA. The petitioners were the retired

employees of NWDA, which was established as a Society in July

1982 and was registered under the Societies Registration Act,

1860 and functioning under the administrative control of Ministry

of Water Resources to carry out detailed studies, surveys and

investigations in respect of Peninsular Component of National

Perspective     for   Water   Resources   Development.   For proper

discharge of its day-to-day functions/smooth running, NWDA

framed rules and regulations known as "Bye-laws of the National



                                                           Page 5 of 21
 Water Development Agency". The grievance of the petitioners

was that the Govt. of India, Ministry of Personnel, Public

Grievances and Pension, Dept. of Pension and Pensioners'

Welfare, New Delhi issued Office Memorandum No. 4/1/87PIC-I

dated 01.05.1987 for changeover of the Central Government

employees from the Contributory Provident Fund Scheme (CPF)

to Pension Scheme-Implementation of the recommendations of

the   fourth   Central   Pay   Commission.    In   the   said   Office

Memorandum, it was specifically stated that if no option is

received by the date so fixed, specifically requesting to continue

under the CPF Scheme, the employees concerned will be deemed

to have come over to Pension Scheme. In the said Office

Memorandum, it was specifically stated that if no option is

received by the date so fixed, specifically requesting to continue

under the CPF Scheme, the employees concerned will be deemed

to have come over to Pension Scheme. Further, it has been also

indicated that in the event any organization framed their own

CPF Rules for their employees, they will be governed under such

rules. It is stated that all the petitioners were the beneficiaries of

CPF. As per Rule-28 of the Bye-Law framed by the NWDA, all the

OMs/Circulars/Orders issued by the Govt. of India from time to

time are mutatis mutandis applicable to the employees of the

NWDA as long as no specific regulation has been framed



                                                            Page 6 of 21
 regulating     the        service   conditions,        pay    and   allowances      of

employees of NWDA. Therefore, the petitioners ought to have

been treated to have switched over to the Pension Scheme and,

upon their retirement, they should have been paid pension and

pensionary benefits instead of the benefits flowing from CPF.

Hence,    the     petitioners       have       filed    the    aforesaid      Original

Applications before the learned Tribunal praying for direction to

the respondents to treat them as employees under Pension

Rules,    1972       in    terms    of   the     Office       Memorandum        dated

01.05.1987 and grant them pension and pensionary benefits with

arrears and interest thereon.

4.       The    Opposite Parties appeared in the                       said Original

Application and filed their counter affidavit wherein it is stated

that the NWDA is a society established in the year 1982 and

registered under the Societies Registration Act, 1860. For proper

discharge of its day-to-day functions/smooth running, NWDA

framed rules and regulations known as Bye-laws of the National

Water Development Agency. Bye-Law 26(a) of NWDA, inter-alia,

stipulates     that       the   emoluments        structure     i.e.    pay    scales,

allowances and revision thereof for the employees of NWDA will

be adopted with the approval of the Govt. of India in consultation

with the Ministry of Finance (Department of Expenditure). Bye-

Law 28 of the NWDA states that till such time as the Agency



                                                                           Page 7 of 21
 framed its own working rules and regulations governing service

conditions of the employees of the Agency, the rules and orders

applicable to the Central Government employees shall apply

mutatis mutandis to the employees of the Agency subject to such

modifications as may be made by the Governing Body from time

to time. As per Rule 27 (a), the Governing Body of the NWDA

Society shall exercise all executive and financial powers of the

Society including those vested in or conferred or to be conferred

on it by or under any Statue subject nevertheless in respect of

expenditure of such limitations as the Government of India may

impose from time to time.

5.     It appears that during the hearing of the said Original

Application, the learned Tribunal found that similarly placed

employees        of   NWDA   approached      the     learned      Central

Administrative Tribunal (Principal Bench), New Delhi in O.A.

No.2037     of    2008   which   was   allowed     vide   order    dated

08.02.2010. Challenging the said order, the Government of India

approached the High Court of Delhi in Writ Petition No.3197 of

2010 and the High Court of Delhi has been pleased to dispose of

the said writ petition holding as follows:

       "20. The gist of the above discussion is that the
       impugned judgment and order dated 08.02.2010
       passed by the Tribunal is faulty and deserves to be




                                                               Page 8 of 21
          set aside and we do so by formally directing that the
         impugned judgment and order dated 08.02.2010
         allowing   the     Original    Application    filed    by    the
         respondents is set aside. However, in view of the
         discussion contained in paragraphs 15 and 16 above,
         we direct the Ministry of Water Resources to consult
         the matter of the issuance of an order similar to the
         Office   Memorandum           dated   01.05.1987      for    the
         employees    of     NWDA       with   the    Department        of
         Pensions and Pensioners' Welfare and thereafter take
         an appropriate decision in said regard within four
         months from the date of the receipt of the copy of
         this order. Needless to state, while taking necessary
         decision, the      Ministry    of Water Resources            and
         Department of Pensions and Pensioners' Welfare
         shall    examine     the      concerns      raised    by     the
         Department of Expenditure, Ministry of Finance in
         the letter dated 16.03.2000."

6.       It appears that in compliance of the aforesaid order, the

Opposite Parties considered the issues relating to grant of

pension and pensionary benefit, but the same was rejected vide

Office    Memorandum          dated      24.05.2013.      The        aggrieved

employees of NWDA filed S.L.P.(C) Nos. 3106- 3107 of 2012 and

SLP(C) 20425/20426 of 2011 before the Hon'ble Supreme Court,

which were dismissed with the following observation:

         "14. In light of the facts and circumstances of this
         case and the submissions made by the learned



                                                                     Page 9 of 21
 counsel on both sides, it can be concluded that
NWDA had framed its regulation the CPF Rules, 1982
and they were duly approved by the Governing Body
of NWDA. As NWDA is an autonomous body under
the Ministry of Water Resources, it has framed it own
bye-laws governing the employees. It has been time
and again reiterated that the Court must adopt an
attitude    of     total    non-interference      or       minimal
interference in the matter of interpretation of Rules
framed by autonomous institutions. In Chairman &
MD, Kerala SRTC vs. K.O. Varghese and Others,
(2007) 0 SCC 231, this Court held:
      "KSRTC is an autonomous corporation
      established under the Road Transport
      Corporation Act, 1950, It can regulate the
      service of its employees by making
      appropriate regulations it that behalf. The
      High Court is not correct in thinking that
      there is any compulsion on KSRTC on the
      mere adoption of Part III of KSR to
      automatically give all enhancements in
      pension and other benefits given by the
      State Government to its employees."

       Thus, as the appellants are governed by the CPF
Rules,     1982,     the     O.M.    applicable       to   Central
Government employees is not applicable to them.
15. On the issue of parity between the employees of
NWDA and Central Government employees, even if it
is assumed that the 1982 Rules did not exist or were
not    applicable     on     the    date   of   the    O.M.       i.e.
01.05.1987, the relevant date of parity, the principle
of parity cannot be applicable to the employees of
NWDA.       NWDA           cannot    be     treated        as      an



                                                                Page 10 of 21
        instrumentality of the State under Article 12 of the
       Constitution merely on the basis that its funds are
       granted by the Central Government. In Zee Telefilms
       Ltd. & Another v. Union of India & Ors., (2005) 4
       SCC 649, it was held by this Court that the
       autonomous bodies having some nexus with the
       Government by itself would not bring them within
       the sweep of the expression 'State' and each case
       must be determined on its own merits. Thus, the
       plea of the employees of NWDA to be treated at par
       with their counterparts in Central Government under
       sub rule (6) (iv) of Rule 2009 of General Financial
       Rules, merely on the basis of funding is not
       applicable. "

7.    It appears that one of the employees of NWDA, namely,

Sri Rohit Kumar Sethi, filed OA No. 4242 of 2018 before learned

Central Administrative Tribunal, Principal Bench, New Delhi

praying for grant of pension and pensionary benefits. After

carefully examining the issues involved in all the cases and the

argument placed in support thereof with reference to the Bye law

and the order of the Hon'ble Supreme Court in SLP(C) Nos.

3106- 3107 of 2012 and SLP(C) 20425/20426 of 2011, the

learned Tribunal came to hold that there are no substantial

grounds to defer from the view already taken in the above cases,

especially in view of the clear-cut findings of the Hon'ble Apex

Court that the employees NWDA are governed by NWDA CPF



                                                      Page 11 of 21
 Rules,    1982   (in    short,   'CPF   Rules,   1982'),   the   Office

Memorandum dated 01.05.1987 is not applicable to them and

that, the employees of NWDA are not the Central Government

employees at par with their counterparts and hence their claim of

parity with Central Government Employees is defeated and

accordingly dismissed the Original Application.

8.       When the      matter was first taken up on 11.09.2024, a

submission was made on behalf of the learned counsel for the

petitioners that though in the decision rendered by the learned

Central Administrative Tribunal, Cuttack Bench, Cuttack in O.A.

No.50 of 2021, it was that the employees of the NWDA are to be

governed by CPF Rules, 1982 and not Contributory Provident

Fund (India) Rules 1962, but NWDA has not framed any CPF

Rules, 1982 and such a rule is not in existence and therefore,

the petitioners are to be governed by CPF Rules, 1962 and

accordingly, we asked for specific instruction to be obtained as

to whether there is any such rules, namely, "National Water

Development Agency Contributory Fund Rules, 1982" or not and

if it is in existence, produce the copy of the said CPF Rules,

1982. Accordingly, learned Deputy Solicitor General of India has

produced before us the aforesaid 1982 Rules.

9.       Today, during course of hearing, learned Deputy Solicitor

General of India has brought to the notice of this Court the



                                                            Page 12 of 21
 judgment of the Hon'ble Supreme Court of India passed in Civil

Appeal Nos.712-713 of 2014, Civil Appeal Nos.714-715 of 2014,

Civil Appeal No.716 of 2014, Writ Petition (Civil) No.556 of 2012

and Writ Petition (Civil) No.518 of 2012 wherein in paragraph-14

the Hon'ble Supreme Court has taken note of the CPF Rules,

1982 and has been pleased to hold that it can be concluded that

NWDA had framed its regulation CPF Rules, 1982 and they were

duly approved by the Governing Body of NWDA. As NWDA is an

autonomous body under the Ministry of Water Resources, it has

framed its own Bye-laws governing the service conditions of its

employees. It has been time and again reiterated that the Court

must adopt an attitude of total non-interference or minimal

interference in the matter of interpretation of Rules framed by

autonomous institutions.

10.   Therefore, in view of the CPF Rules, 1982 produced before

this Court by the learned DSGI so also the observation of the

Hon'ble Supreme Court in Civil Appeal Nos.712-713 of 2014,

Civil Appeal Nos.714-715 of 2014, Civil Appeal No.716 of 2014,

Writ Petition (Civil) No.556 of 2012 and Writ Petition (Civil)

No.518 of 2012, we are not inclined to accept the submission

made by the learned counsel for the petitioners that NWDA has

not framed NWDA CPF Rules, 1982.The clear cut findings of the

Hon'ble Supreme Court are that the employees of NWDA are



                                                       Page 13 of 21
 governed by CPF Rules, 1982 and the O.M. dated 01.05.1987 is

not applicable to them and that the employees of NWDA are not

the Central Government employees, at par with their counter

parts and hence, their claim of parity with Central Government

employees is defeated. Nothing has been produced before us to

take a different view.

11.     In the case of The State of Maharashtra and others

-Vrs.- Bhagwan and others reported in (2022) 4 Supreme

Court    Cases      193,    the    question    that   cropped    up   for

consideration is whether the employees of WALMI, which is an

independent autonomous entity registered under the Societies

Registration Act, are entitled to the pensionary benefits at par

with the State Government employees. The Hon'ble Supreme

Court held as follows:

        "24. While answering the aforesaid question, few
        decisions of this Court on the inference of the courts
        in the policy decision having financial implications
        and whether the employees of the board/societies,
        who are autonomous bodies can claim parity in the
        pay scale and/or other benefits which may be
        available   to     the    government    employees,      are
        required to be considered.
        25. In T.M. Sampath v. Ministry of Water Resources
        [T.M. Sampath v. Ministry of Water Resources,
        (2015) 5 SCC 333 : (2015) 2 SCC (L&S) 146] , the




                                                             Page 14 of 21
 employees of National Water Development Agency
(NWDA), an autonomous body under the aegis and
control of the Ministry of Water Resources claimed
the pensionary benefits on a par with the Central
Government employees. Refusing to allow such
pensionary benefits to the employees of NWDA on a
par with the Central Government employees, in
paras 16 and 17, it was observed and held as
under: (SCC pp. 345-46)
    "16. On the issue of parity between the
    employees    of    NWDA     and    Central
    Government    employees,   even   if    it   is
    assumed that the 1982 Rules did not exist
    or were not applicable on the date of the
    OM i.e. 1-5-1987, the relevant date of
    parity, the principle of parity cannot be
    applicable to the employees of NWDA.
    NWDA     cannot    be   treated    as        an
    instrumentality of the State under Article
    12 of the Constitution merely on the basis
    that its funds are granted by the Central
    Government. In    Zee Telefilms    Ltd. v.
    Union of India [Zee Telefilms Ltd. v. Union
    of India, (2005) 4 SCC 649] , it was held
    by this Court that the autonomous bodies
    having some nexus with the Government
    by itself would not bring them within the
    sweep of the expression "State" and each
    case must be determined on its own
    merits. Thus, the plea of the employees of



                                                      Page 15 of 21
     NWDA to be treated on a par with their
    counterparts in the Central Government
    under sub-rule (6)(iv) of Rule 209 of the
    General Financial Rules, merely on the
    basis of funding is not applicable.
    17. Even if it is presumed that NWDA is
    "State"    under       Article    12    of   the
    Constitution, the appellants have failed to
    prove that they are on a par with their
    counterparts, with whom they claim parity.
    As held by this Court in State (UT of
    Chandigarh) v. Krishan Bhandari [State
    (UT of Chandigarh) v. Krishan Bhandari,
    (1996) 11 SCC 348 : 1997 SCC (L&S)
    391], the claim to equality can be claimed
    when there is discrimination by the State
    between two persons who are similarly
    situated. The said discrimination cannot be
    invoked   in   cases    where     discrimination
    sought to be shown is between acts of two
    different authorities functioning as State
    under Article 12. Thus, the employees of
    NWDA cannot be said to be "Central
    Government employees" as stated in the
    OM for its applicability."
26. As per the law laid down by this Court in a
catena   of   decisions,     the     employees   of     the
autonomous bodies cannot claim, as a matter of
right, the same service benefits on a par with the
government    employees.       Merely      because     such



                                                       Page 16 of 21
 autonomous         bodies       might     have    adopted        the
Government Service Rules and/or in the Governing
Council there may be a representative of the
Government and/or merely because such institution
is   funded    by        the    State/Central      Government,
employees of such autonomous bodies cannot, as a
matter of right, claim parity with the State/Central
Government employees. This is more particularly,
when the employees of such autonomous bodies are
governed by their own Service Rules and service
conditions.        The    State       Government         and     the
autonomous Board/body cannot be put on a par.
27. In Punjab State Coop. Milk Producers Federation
Ltd. v. Balbir Kumar Walia [Punjab State Coop. Milk
Producers Federation Ltd. v. Balbir Kumar Walia,
(2021) 8 SCC 784 : (2021) 2 SCC (L&S) 838] , in
para 32, it is observed as under : (SCC p. 805)
     "32. The Central or State Government is
     empowered to levy taxes to meet out the
     expenses of the State. It is always a
     conscious decision of the Government as
     to how much taxes have to be levied so as
     to not cause excessive burden on the
     citizens. But the Boards and Corporations
     have     to    depend       on     either   their   own
     resources       or        seek    grant     from     the
     Central/State Government, as the case
     may be, for their expenditures. Therefore,
     the grant of benefits of higher pay scale to
     the Central/State Government employees



                                                                Page 17 of 21
       stand on different footing than grant of
      pay scale by an instrumentality of the
      State."
28. As per the settled proposition of law, the Court
should refrain from interfering with the policy
decision, which might have a cascading effect and
having financial implications. Whether to grant
certain benefits to the employees or not should be
left to the expert body and undertakings and the
court cannot interfere lightly. Granting of certain
benefits may result in a cascading effect having
adverse financial consequences.
29.    In   the   present   case,   Walmi   being     an
autonomous body, registered under the Societies
Registration Act, the employees of Walmi are
governed by their own Service Rules and conditions,
which specifically do not provide for any pensionary
benefits; the Governing Council of Walmi has
adopted the Maharashtra Civil Services Rules except
the Pension Rules. Therefore, as such a conscious
policy decision has been taken not to adopt the
Pension Rules applicable to the State Government
employees; that the State Government has taken
such a policy decision in the year 2005 not to
extend the pensionary benefits to the employees of
the aided institutes, boards, corporations, etc.; and
the proposal of the then Director of Walmi to extend
the pensionary benefits to the employees of Walmi
has been specifically turned down by the State
Government. Considering the aforesaid facts and



                                                    Page 18 of 21
 circumstances, the High Court is not justified in
directing    the     State    to   extend    the    pensionary
benefits to the employees of Walmi, which is an
independent autonomous entity.
30. The observations made by the High Court that
as   the    salary    and    allowances     payable    to    the
employees of Walmi are being paid out of the
Consolidated Fund of the State and/or that the
Walmi is getting grant from the Government are all
irrelevant considerations, so far as extending the
pensionary benefits to its employees is concerned.
Walmi has to run its administration from its own
financial resources. Walmi has no financial powers
of imposing any tax like a State and/or the Central
Government and Walmi has to depend upon the
grants to be made by the State Government.
31. Now, so far as the observations made by the
High Court that the amount available with Walmi
and deposited with EPF towards the employee's
contribution itself is sufficient to meet the financial
liability of the pensionary benefits to the employees
and, therefore, there is no justification and/or
reasonable basis for the State Government to refuse
to extend the benefit of pension to the retired
employees of Walmi is concerned, it is to be noted
that merely because Walmi has a fund with itself, it
cannot be a ground to extend the pensionary
benefits. Grant of pensionary benefits is not a one-
time payment. Grant of pensionary benefits is a
recurring    monthly        expenditure     and    there    is   a



                                                            Page 19 of 21
 continuous liability in future towards the pensionary
benefits. Therefore, merely because at one point of
time, Walmi might have certain funds does not
mean that for all times to come, it can bear such
burden of paying pension to all its employees. In
any case, it is ultimately for the State Government
and the Society (Walmi) to take their own policy
decision whether to extend the pensionary benefits
to its employees or not. The interference by the
judiciary in such a policy decision having financial
implications and/or having a cascading effect is not
at all warranted and justified.
32. In view of the above discussion and for the
reasons stated, the impugned common judgment
and order [Sudhakar Namdeo Gaikwad v. State of
Maharashtra, 2018 SCC OnLine Bom 21218] passed
by the High Court directing the State to extend the
pensionary benefits to the employees of Walmi is
unsustainable,    both   in   law   and   on   facts.
Accordingly, the impugned common judgment and
order [Sudhakar Namdeo Gaikwad v. State of
Maharashtra, 2018 SCC OnLine Bom 21218] passed
by the High Court deserves to be quashed and set
aside and is accordingly quashed and set aside. It is
held that the employees of Walmi, which is an
independent autonomous body registered under the
Societies Act are not entitled to the pensionary
benefits."




                                                Page 20 of 21
                    12.    In view of the foregoing discussion, we find no infirmity or

                   illegality in the impugned order passed by the learned Central

                   Administrative Tribunal Cuttack Bench, Cuttack under Annexure-

                   1 warranting our interference in these writ petitions.

                          Accordingly, all these writ petitions stand dismissed. No

                   orders as to costs.
                   ,

                                                          .................................
                                                               S.K. Sahoo, J.

Chittaranjan Dash, J. I Agree

.................................. Chittaranjan Dash, J.

Orissa High Court, Cuttack. The 13th January, 2025/PKSahoo

Location: HIGH COURT OF ORISSA

 
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