Citation : 2025 Latest Caselaw 1194 Ori
Judgement Date : 14 July, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
WP(C) No.18564 of 2025
Sadananda Samal ..... Petitioner
Represented By Adv. -
Basudev Barik
-versus-
1) State Of Odisha ..... Opposite Parties
2) Engineer-in-chief, W.r., Dept., Represented By Adv. -
Odisha Mr.Samaresh Jena,ASC
3) Chief Engineer, Jica, Project,
Brahmani Left Basin, Sukinda
4) Superintending Engineer Left Canal
Division No-i, Sukinda
CORAM:
THE HON'BLE MR. JUSTICE ADITYA KUMAR
MOHAPATRA
ORDER
14.07.2025 Order No.
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 appearing for the State-Opposite Parties.
3. The Petitioner, who was working and retired on 30.11.2015 in the work charge establishment, has filed this writ petition to be brought over to regular establishment after completion of five years of service and he should be appointed in regular post and granted all benefits as due and admissible to him in accordance with law, including pension/pensionary benefits taking into account his entire period of service.
4. Mr. B. Barik, learned counsel for the Petitioner contended that the Petitioner has already been served more than 30 years in the work charged establishment and retired on 30.11.2015, but he has not yet been brought over to the regular establishment though stand at par with his counterparts who had filed O.A. No. 2559(C) of 1999 (KasidevMaharana v. State of Orissa &Ors.) and batch disposed of vide order dated 16.11.1999, which has been confirmed by this Court vide order dated 08.01.2018 passed in WP(C) No. 7246 of 2016 and re-affirmed by the apex Court vide order dated 30.07.2018 passed in Diary No.23207 of 2018, and that the said order of the tribunal has been implemented pursuant to the common judgment dated 27.07.2021 passed by this Court in CONTC (CPC) No. 305 of 2000 and batch. It is also further contended that in the above eventuality, let the Petitioner files an application before the authority concerned seeking relief which has already been granted to similarly situated persons, so that the authority can consider the same in the light of the order passed by the tribunal, as mentioned above, and in the case of Pitabasa Pradhan vrs. State of Orissa & Ors and Antaryami Sahoo v- State of Odisha and others.
5. Learned Additional Standing Counsel appearing for the State- Opposite Parties contended that if the Petitioner was working and retired in the work charge establishment and he wants to be brought over to the regular establishment and such question has already been considered by the tribunal in the cases, referred to above, then his grievance can be considered by the authority concerned in the light of the order passed by the tribunal.
6. Having heard learned counsel for the parties and after going through the records, this Court is of the considered view that since
the Petitioner was working in work charge establishment and retired on 30.11.2025 in the work charge establishment and he wants to come over to regular establishment, his case requires consideration in the light of the orders dated 16.11.1999 passed by the tribunal in O.A. No. 2559(C) of 1999 (KasidevMaharana vs. State of Orissa &ors.) and batch, which has been confirmed by this Court vide order dated 08.01.2018 passed in WP(C) No. 7246 of 2016 and re-affirmed by the apex Court vide order dated 30.07.2018 passed in Diary No.23207 of 2018, in view of implementation of the order of the tribunal pursuant to the common judgment dated 27.07.2021 passed by this Court in CONTC (CPC) No. 305 of 2000 and batch. Consequentially, this Court directs that if the Petitioner files an application/representation before the authority concerned within two weeks hence, the same shall be considered in the light of the order passed by the tribunal, referred to above, and taking account case of Pitabasa Pradhan v. State of Odisha &Ors.and Antaryami Sahoo v- State of Odisha and others as expeditiously as possible, preferably within a period of three months from the date of receipt of the application/representation.
7. With the above observations and directions, the writ petition stands disposed of.
Issue urgent certified copy as per rules.
( A.K. Mohapatra) Judge RKS
Designation: AR-CUM-Senior Secretary
Location: High Court of Orissa Date: 15-Jul-2025 18:16:02
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!