Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Simanchala Mahapatra vs State Of Odisha & Ors. ..... Opposite ...
2025 Latest Caselaw 710 Ori

Citation : 2025 Latest Caselaw 710 Ori
Judgement Date : 3 June, 2025

Orissa High Court

Simanchala Mahapatra vs State Of Odisha & Ors. ..... Opposite ... on 3 June, 2025

Author: Biraja Prasanna Satapathy
Bench: Biraja Prasanna Satapathy
     IN THE HIGH COURT OF ORISSA AT CUTTACK
                 WP(C) No.15267 of 2025
Simanchala Mahapatra        .....       Petitioner
                                                     Mr. S.K. Samal, Advocate
                                  -versus-
State of Odisha & Ors.               .....               Opposite Parties
                                                          Mr. T.K. Dash, AGA


                    CORAM:
THE HON'BLE MR. JUSTICE BIRAJA PRASANNA SATAPATHY
                     ORDER

03.06.2025

1. This matter is taken up through hybrid mode.

2. Heard learned counsel for the Petitioner and learned counsel appearing for the Opp. Parties.

3. Petitioner has filed the present writ petition inter alia with the following prayer:-

"It is, therefore, humbly prayed that this Hon'ble Court be graciously pleased to:

i) Admit the writ application.

ii) Call for the records.

iii) Issue a writ in the nature of mandamus or any other writ/writs, direction/directions directing the opposite parties, more particularly opposite party No. 1 and 2 to extend the benefit of placement in the Lecturer (Group-A) Scale of pay as well as Reader (State Scale) scale of pay in favour of the petitioner retrospectively w.e.f. 01.06.2002 and 01.06.2012 by suitably modifying the Govt. Notification dt. 13.06.2017 and 18.05.2020 respectively issued under Annexure-3 Series, in terms of Rule-4 and 9 of the Odisha Non-Government aided college Lecturer's Placement Rules, 2014, keeping in view law decided by this Hon'ble court in the case of Chittaranjan Das Vrs. State of Odisha & Ors. (W.P. (C) No. 8976 of 2017 disposed of on 03.04.2023), so also a

similar judgment was passed in the case of Dolamani Meher and batch Vrs. State of Odisha & Ors. (W.P.(C) No.4312 of 2016 and batch disposed of on 06.07.2023), and further to extend the similar benefits as has been extended in favour of Chittaranjan Das vide Govt.

Notification dt. 16.03.2024 and further the petitioner may be extended with all other consequential service and financial benefits as due and admissible, including the differential arrears within a reasonable time to be stipulated by this Hon'ble court.

iv)And/or pass such other order/orders, direction/directions as this Hon'ble Court may deem fit and proper for the ends of justice.

And for the said act of kindness, the petitioner as in duty bound shall ever pray".

4. In course of hearing, learned counsel for the Petitioner states that highlighting his grievances, the Petitioner has made a representation to Opposite Party No.1 vide Annexure-5 and the same may be directed to be considered taking into consideration under Annexure- 4 series within a stipulated time, to which learned Counsel for the State has no objection.

5. As agreed by learned counsel for the parties and after going through the records, this Court, without expressing any opinion on the merits of the case, disposes of the Writ Petition directing Opposite Party No.1 to consider the representation filed by the petitioner vide Annexure-5, taking into consideration Annexure-4 Series within a period of two (2) months from the date of production of certified copy of this order.

6. The Writ Petition is disposed of accordingly.

Reason: Authentication (BIRAJA PRASANNA SATAPATHY) Location: HIGH COURT OF ORISSA Date: 04-Jun-2025 12:09:43 Vacation Judge Ranjeeta

 
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 : MAIMS

 
 
Latestlaws Newsletter