Citation : 2025 Latest Caselaw 1785 Ori
Judgement Date : 28 July, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.17395 of 2022 & W.P.(C) Nos.4705 & 5206 of
2024
Biranchi Narayan Behera .... Petitioner
Mr. K.P. Mishra, Sr. Advocate
along with Mr. S.K. Mishra, Advocate
-versus-
State of Odisha and
Others .... Opposite Parties
Mr. A. Pati, ASC
CORAM:
JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
Order No. 28.07.2025
06. 1. This matter is taken up through Hybrid Arrangement
(Virtual/Physical) Mode.
2. Mr. K.P. Mishra, learned Senior Counsel along with Mr. S.K. Mishra, learned counsel for the petitioners in the present batch of Writ Petition.
3. All these Writ Petition have been filed challenging rejection of their claim to get the benefit of regularization in spite of long continuance as DLR/NMR.
4. It is contended that claim made by the petitioners to get the benefit of regularization is covered by the order passed by the Hon'ble Apex Court in the case of Jaggo Vrs. Union of India and Others as well as Shripal and Anr. vrs. Nagar Nigam, Ghaziabad. It is also contended that following the decision in the case of Jaggo and Shripal, this Court has allowed similar claim in its judgment dated // 2 //
16.05.2025 in W.P.(C) No.8236 of 2024. Copies of the judgment so produced in Court be kept in record.
5. Learned Addl. Standing Counsel who is provided with the aforesaid judgments, is directed to obtain instruction.
6. As requested, list this matter in the week commencing 11.08.2025 along with records of W.P.(C) Nos.5206, 8124, 4889, 4924, 5072, 4741, 4711, 4820, 4744 and 4879 of 2024.
(Biraja Prasanna Satapathy) Judge
Basudev
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!