Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs Smt. Anindita Mishra
2025 Latest Caselaw 6194 Ori

Citation : 2025 Latest Caselaw 6194 Ori
Judgement Date : 24 June, 2025

Orissa High Court

Unknown vs Smt. Anindita Mishra on 24 June, 2025

Author: M.S. Sahoo
Bench: M.S. Sahoo
           IN THE HIGH COURT OF ORISSA AT CUTTACK
                         W.A.NO.1074 OF 2023

       An appeal arising out WPC(OAC) No.1680 of 2017 disposed of on
                                30.08.2022
                                   --------------

      State of Odisha & Another                         ...... Appellants

                                   -Versus-

      Smt. Anindita Mishra                               ..... Respondent
      Advocate(s) appeared in this case:-
      _______________________________________________________
        For Appellants      : Shri Subha Bikash Panda,
                              Addl. Government Advocate

         For Respondent : None

      _______________________________________________________
      CORAM:
           HON'BLE MR. JUSTICE DIXIT KRISHNA SHRIPAD
                                         AND
                    HON'BLE MR. JUSTICE M.S. SAHOO


                             JUDGMENT

24.06.2025 PER DIXIT KRISHNA SHRIPAD,J.

Challenge in this intra-Court appeal is to a learned

Single Judge‟s order dated 30.08.2022, whereby

respondent-employee‟s WPC(OAC) No. 1680 of 2017 having

been favoured a direction has been issued to extend the

benefit of maternity leave to her under the extant State

Policy, as promulgated through Rules/Regulations/Orders.

2. Learned Addl. Government Advocate appearing for

the appellant-State vehemently argues that the right to

maternity benefit does not avail under State Policy, unless

the claim falls strictly within the four-corners of such Policy.

He submits that if the impugned decision was not a

speaking order, the right course for the writ court was to set

the same at naught and remand the matter for

consideration afresh. He also submits that since the

respondent-employee is governed by the terms of contract,

she is not entitled to maternity benefit. According to him, all

these aspects having not been properly adjudged by the

learned Single Judge, the impugned order needs to be

invalidated.

3. Having heard learned Addl. Government Advocate

appearing for the appellant-State & its functionary and

having perused the appeal papers, we decline indulgence in

the matter broadly agreeing with the reasoning of the

learned Single Judge. A short description of the concept of

maternity benefit needs to be stated: This concept is

discussed in Article 10(2) of the International Covenant on

Economic, Social and Cultural Rights (ICESCR) and Article

11(2)(b) of the International Convention on the Elimination

of All Forms of Discrimination Against Women (CEDAW).

Under the provisions of CEDAW, maternity leave with pay or

comparable social benefits are to be assured by the party-

States inter alia through their Policies & Programes. The

Convention highlights the social significance of „maternity‟

and the role of both parents in the family structure and in

the upbringing of children. It is said that God could not be

everywhere and therefore he created mothers. The idea of

maternity leave is structured on "zero separation" between

lactating mother and breast feeding baby. The Child

Psychiatrists and Obstetricians are of the considered

opinion that physical companionship of mother and the

baby is mutually advantageous and it promotes bonding

between the two, which is essential for their wellbeing. A

lactating mother has a fundamental right to breastfeed her

baby during its formative years. Similarly, baby has a

fundamental right to be breastfed and brought about in a

reasonably good condition. These two important rights form

an amalgam from which the State obligation to provide

maternity benefits, such as paid leave to the employees

within the permissible resources would arise. The

Government Memorandum, relevant part of which we have

reproduced infra is one of the State measures to secure this

amalgam and therefore it being a socio-welfare instrument

has to be construed liberally to advance its objectives/

purposes. This approach is lacking in the order that was

challenged before the learned Single Judge, which he has

rightly voided.

3.1. Ours is a constitutionally ordained Welfare State.

The Government, be it Provincial or Federal, has to conduct

itself as a model employer vide Bhupendra Nath Hazarika

v. State of Assam,1. It is not in dispute that the

respondent is not a regular employee of the appellants-

herein. However, she has been rendering service in the

class of „young professionals‟ after being chosen in a

AIR 2013 SC 234

normative selection process. Her name having been

sponsored by the G.A. Department, she came to be posted to

the Health & Family Welfare Department with effect from

20.05.2014. This is on contract basis, which was initially for

a period of one year and subsequently has been renewed

time & again.

3.2. Respondent having delivered a female child, applied

to the 2nd appellant herein on 17.08.2016 for the grant of

maternity leave for the period between 17.08.2016 and

12.02.2017. She has produced medical certificate in

support of the same. This could not have been rejected by

the 2nd appellant vide endorsement dated 07.06.2017, that

too without assigning any reason. It hardly needs to be

stated that giving reasons for the decisions is imperative in

good governance. Apex Court in Mohinder Singh Gill v.

Chief Election Commissioner, New Delhi,2 has observed

that a non-speaking order cannot be justified on the supply

of reasons from outside. It should stand or fall on its

intrinsic merits. An employee cannot be told that the

AIR 1978 SC 851

reasons are stacked in the Godown of the Government and

he/she can search for the same all in wilderness. Therefore,

learned Single Judge is right in quashing the said

endorsement.

3.3. The second contention that the learned Single

Judge after quashing the subject endorsement ought to

have remanded the matter to the 2nd respondent for

consideration afresh, does not impress us. No rule or ruling

is cited before us in support of said contention. We are

mindful of cases which may warrant remand for fresh

consideration regard being had to complexity of issues

involved and the need for their resolution at the hands of

some expert body. That is not the case here. The only

question that arose before the learned Single Judge was,

whether maternity benefit can be granted to a contract

employee under the extant Policy of the State. That issue

essentially partakes the character of a question of law and

that can be answered by turning the pages of legal

literature. It is not the case of the appellants herein that

there is no policy governing the grant of maternity benefit.

Added, there is a Parliamentary enactment, i.e., the

Maternity Benefit Act, 1961. It hardly needs to be stated

that ordinarily the power of the writ court is co-extensive

with the powers of authority whose proceedings are put in

judicial review. Of course, there are exceptions to this rule

and argued case of the appellants does not attract any of

them.

3.4. The apex court in Dr. Kabita Yadav v. Secretary,

Ministry of Health & Family Welfare Department,3 has

observed that even a contractual employee is entitled to

maternity benefit. This case arose under the 1961 Act is

true. However, whether a Policy is enacted or just

promulgated in the exercise of Executive Powers, is

irrelevant in matters of the kind for classification of persons

as regular employees & contract employees, so far as the

claim for maternity benefit is concerned. Several High

Courts in the country have taken this view. List is as

under:

(i) Rajasthan High Court in Geeta Sharma v. UOI, 2001 SCC OnLine Raj 488.

(2024) 1 SCC 421

(ii) Himachal Pradesh High Court in State of H.P. v.

Sudesh Kumari, 2014 SCC OnLine HP 4844.

(iii) Calcutta High Court in Neeta Kumari v. UOI, 2024 SCC OnLine Cal 1881.

(iv) Madras High Court in Writ Appeal No.1692 of 2022, between Tamilnadu State Transport Corporation v. B. Rajeswari decided on 12.01.2023.

(v) Karnataka High Court in W.P. No.10677/2020 (S-Res) between Smt. B.S. Rajeswari and State of Karnataka, decided on 04.02.2021.

(vi) Delhi High Court in Dr. Babasaheb Ambedkar Hospital v. Dr. Krati Mehrotra, 2022 LiveLaw Delhi 201.

3.5. In the light of the decision in Kabita Yadav supra,

the 2nd appellant should have humanely considered claim of

the respondent for the grant of maternity benefit as would

avail under the memorandum dated 31.03.2012 issued by

the Finance Department of the Government. A relevant part

of the said memorandum reads as under:

"After careful consideration Government have been pleased to decide that in respect of all female employees engaged in Government establishment on contract basis with consolidated remuneration the existing ceiling of 90days of absence from duty on maternity ground is enhanced to 180 days subject to condition that the tenure of maternity leave will be within the contractual period in maximum."

The contention that the memorandum applies only to the

civil servants cannot be countenanced, inasmuch as,

women employees for the purpose of availing such benefit

do constitute one homogenous class and their artificial

bifurcation founded on status of appointment falls foul of

Article 14 of the Constitution, as already discussed above.

3.6. In the good olden days in our social set up the place

of women traditionally was her home. Now, we are living in

different times. Because of various reasons, including

poverty & illiteracy, women come out of their home and gain

entry to the employment, public, private, contractual or

otherwise, as a source of livelihood. State cannot provide

public employment to everyone. It could have been ideal, if it

could provide. Naturally, the employment in private sector

looms large. Denying maternity benefit on the basis of

nature of employment is abhorrent to the notions of

humanity and womanhood. Our Smrutikaaraas chanted

"yatr naaryaastu pujyante ramante tatr devatah", literally

meaning that Gods rejoice where women are honoured.

Such ideal things should animate the purposive

interpretation of State Policy concerning the welfare of

women.

3.7. It was next contended by learned Additional

Government Advocate that the conditions of service between

the Government and the contract employees like the

respondent herein are regulated by the terms of contract

and therefore unless Government Policy is made a part of

such contract, the maternity benefit cannot be claimed.

Every employment, be it private or public, begins with

contract and attains the status in due course. A Welfare

State cannot be heard to say that a Policy of the kind has to

be kept away regardless of its socio-welfare object to serve

all classes of persons employed in the State, whatever be the

nature of such engagement. When benefits of the Policy of

this nature are extended, it is not that Court is rewriting the

contract of employment. We are aware that we cannot. This

does not mean that Court cannot read the State Policy into

the terms of engagement, in the absence of a contra

indication in the contract itself. Obviously, there is no such

contra intent in the contract.

3.8. Lastly, there is one finer aspect which merits

deliberation: India is a signatory to several International

Conventions and one of them is CEDAW (Convention on the

Elimination of All Forms of Discrimination Against Women).

The State Policy conferring the benefit of maternity facilities

is one that broadly promulgates inter alia the objectives of

this Convention. It hardly needs to be stated jurists like J.G.

Starke an acclaimed author of Public International Law is of

the opinion that Conventions of the kind are the customary

source of Rules of International Law, which the party-States

are expected to honour even in their domestic affairs, there

being nothing contrary in the Domestic Law. This view gains

support from the decisions in Kesavananda Bharati v.

State of Kerala,4 and Jolly George Varghese v. The Bank

of Cochin,5. The subject Government memorandum has

absolutely nothing that runs counter to the paragraphs of

CEDAW. A justiciable right thus is created in the contract

employees to knock at the doors of the writ court. Justice

AIR 1973 SC 1461

AIR 1980 SC 470

Oliver Wendell Holmes in DAVIS v. MILLS,6 has observed as

under:

"Constitutions are intended to preserve practical and substantial rights, not to maintain theories..."

Learned Single Judge has rightly granted relief to the poor

employee and that viewed from any angle the same cannot

be faltered.

In the above circumstances, this appeal being

devoid of merits is liable to be and accordingly rejected in

limine. The impugned order of the learned Single Judge to

be implemented and report of compliance shall be filed with

the Registrar Judicial of this Court within eight weeks.

Registry to send a copy of this judgment to the

respondent by speed post.

.................................... Dixit Krishna Shripad, Judge

.................................... M.S.Sahoo, Judge

Orissa High Court, Cuttack,

The 24th June, 2025/GDS Signed by: GAYADHAR SAMAL Designation: JOINT REGISTRAR-CUM-PRINCIPAL SECRETARY Reason: Authentication Location: ohc, cuttack 6 Date: 26-Jun-2025 15:15:20 194 US 451 (1904)

 
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