Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sankarsan Sahu @ Shankarsan vs ) State Of Odisha ..... Opposite Parties
2025 Latest Caselaw 2960 Ori

Citation : 2025 Latest Caselaw 2960 Ori
Judgement Date : 27 January, 2025

Orissa High Court

Sankarsan Sahu @ Shankarsan vs ) State Of Odisha ..... Opposite Parties on 27 January, 2025

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                               WP(C) No.884 of 2025
            Sankarsan Sahu @ Shankarsan      .....   Petitioner
            Sahu
                                                                Represented By Adv. -
                                                                Bijay Kumar Behera

                                             -versus-
            1) State Of Odisha                          .....       Opposite Parties
            2) Principal Chief Conservator Of                   Represented By Adv. -
            Forest Orissa, Bbsr                                 Mr. S.K.Parhi, A.S.C.
            3) Addl. Secy. Govt. Of Odisha,
            Forest Environment And Climate
            Change Dept., Bbsr
            4) Principal Secy. Govt. Of Odisha,
            Finance Dept., Bbsr
            5) The Regional Chief Conservator Of
            Forests, Berhampur
            6) Divisional Forest Officer, Boudh
            Forest
            7) Accountant General A And E,
            Odisha

                                 CORAM:
                   THE HON'BLE MR. JUSTICE ADITYA KUMAR
                               MOHAPATRA

                                              ORDER
Order No.                                    27.01.2025
   01.       1.    This matter is taken up through Hybrid Arrangement
             (Virtual /Physical Mode).

2. Heard learned counsel for the Petitioner as well as learned Additional Standing Counsel for the State-Opposite Parties.

3. The Petitioner has filed the present writ application with the following prayer:

" Under the aforesaid facts and circumstances of the case it is therefore, prayed that this Hon'ble court may kindly issue writ in the nature of mandamus or any other writ applicable and direct to the Opposite parties to fix the grade pay of the petitioner amounting of Rs. 4600/- w.e.f., 01.01.2014, as per clause-10 of the Govt. Resolution dated-06.02.2013 under Anneuxre-1 series from the date of competition of 30 years of service, and the decision passed in State of Odisha Versus Biharilal Barik decided by this Hon'ble Court, in W.P.C No- 2831/2016, disposed of on 27.06.2016, (Dairy No

(s).20358/2017, although the similarly situated candidates have already avail the said benefit, as deemed just and proper as deemed just and proper.

And further direct to the Opp.parties to pay the service and arrear benefits as per the fixation of grade pay in pursuant to the resolution dated 06.02.2013 under Anneuxre-1 Series."

4. In course of hearing of the writ application, learned counsel for the Petitioner submits that the Petitioner ventilating his grievance has submitted representation before the Divisional Forest Officer, Boudh Forest Division, Dist-Boudh, Opposite Party No.6 under Annexure-6. It is also submitted by the learned counsel for the Petitioner that the said representation is pending as of now. It is also submitted by the learned counsel for the Petitioner that a direction be issued to the Opposite Party No.6 to consider the representation of the Petitioner under Annexure-6 within a stipulated period of time.

5. Learned Additional Standing Counsel submits that he has no objection if the representation of the Petitioner is considered by the Opposite Party No.6, which is stated to be pending, in

accordance with law within a stipulated period of time.

6. Considering the limited nature of grievance of the Petitioner, the writ application is disposed of at the stage of admission with a direction to the Opposite Party No.6 to consider the representation of the Petitioner under Annexure-6 within a period of two months from the date of production of certified copy of this order. The Opposite Party No.6 shall do well to dispose of the representation of the Petitioner under Annexure-6. Keeping in view the judgment in W.P.(C) No.2831 of 2016 disposed on 27.06.2016 (State of Odisha and another vs. Bihari Lal and others) and pass a speaking and reasoned order. The decision so taken by the Opposite Party No.6 be also communicated to the Petitioner within two weeks thereafter.

7. With the aforesaid observation, the writ application stands disposed of.

8. Issue urgent certified copy of this order as per Rules.

( A.K. Mohapatra ) Judge

Rubi

Location: High Court of Orissa, Cuttack

 
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