Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kumar Charan Mohanty vs State Of Odisha & Ors. ..... Opposite ...
2025 Latest Caselaw 4524 Ori

Citation : 2025 Latest Caselaw 4524 Ori
Judgement Date : 3 March, 2025

Orissa High Court

Kumar Charan Mohanty vs State Of Odisha & Ors. ..... Opposite ... on 3 March, 2025

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
                   IN THE HIGH COURT OF ORISSA AT CUTTACK

                                 WP(C) No.5533 of 2025

            Kumar Charan Mohanty                  .....                Petitioner
                                                            Represented By Adv. -
                                                            Prashanta Kumar Nayak


                                          -versus-

            State Of Odisha & Ors.                .....         Opposite Parties
                                                           Represented By Adv. -
                                                           B.K. Sahu, A.G.A.


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

                                         ORDER

03.03.2025 Order No.

01. 1. This matter is taken up through Hybrid mode.

2. Heard learned counsel for the Petitioner as well as learned Additional Govt. Advocate for the State-Opposite Parties. Perused the writ application as well as the documents annexed thereto.

3. The present writ application has been filed by the Petitioner with a prayer for a direction to the Opposite Parties to consider the case of the Petitioner and to regularize his service in the post of Sweeper-cum-Night Watchman in Govt. Ayurvedic Dispensary, Sithal, Cuttack within a stipulated period of time.

4. Learned counsel for the Petitioner at the outset submitted that

the Petitioner was initially engaged as a part-time Sweeper-cum- Night Watchman on 01.02.2004 as per order under Annexure-1 to the writ application. He further submitted that although the initial appointment was temporary in nature, however, the Petitioner continued in service. Learned counsel for the Petitioner further contended that in the process, the Petitioner has been working on temporary basis for more than 21 years. However, the Opposite Parties have not considered the case of the Petitioner for regularization of his service even though there are regular posts that are lying vacant in the Govt. Ayurvedic Dispensary.

5. In the course of his argument, learned counsel for the Petitioner referred to several judgments of the learned Supreme Court as well as of this Court, specifically, Laxmidhar Sahoo vs. State of Odisha & ors. decided in W.P.(C) No.4884 of 2020 by a Division Bench of this Court on 24.09.2022. By referring to the aforesaid judgment, learned counsel for the Petitioner further submitted in the said case the Petitioner, later continued in service for more than three decades. As such, the learned Division Bench directed regularization of the service of the Petitioner. By drawing attention of this Court to the aforesaid order passed by the learned Division Bench of this Court, learned counsel for the Petitioner submitted that the present petitioner, who was also initially appointed on temporary basis, stands in a similar footing with the Petitioner in the aforesaid case. He further contended that in the meantime more than three decades have elapsed. However, the service of the Petitioner has not yet been regularized. As a result of which, the Petitioner is not getting his regular scale of pay and other financial benefits as are due and admissible to the regular employees. Learned counsel for the

Petitioner contended that such conduct of the Opposite Parties amounts to exploitation of the service of the Petitioner, which has been prohibited under the law. In the course of his argument, learned counsel for the Petitioner also referred to the judgment of the Hon'ble Supreme Court in the case of Secretary, State of Karnataka

-v.- Uma Devi, reported in (2006) 4 SCC 1, in Jaggo vs. Union of India and Others, reported in 2024 SCCOnline SC 3826, in Sripal and Anr. vs. Nagar Nigam, Gaziabad (decided on 31st January, 2025) in Civil Appeal No.8158-8179 of 2024.

6. At this stage, it is relevant to note that in a similar case, in respect of Angul Municipality, this Court vide order dated 27.11.2014, in W.P.(C) No.26860 of 2013, directed the opposite parties to regularize the services of the petitioner therein in view of the Judgments of the Apex Court in Umadevi (supra) and State of Karnataka-v.-M.L. Kesari, reported in (2010) 9 SCC 247. Against the said order dated 27.11.2014, the State of Odisha as well as Angul Municipality preferred W.A. No. 407 of 2015 which was dismissed on 19.01.2016. Thereafter, against the order dated 19.01.2016 passed in W.A. No. 407 of 2015, the State as well as the Angul Municipality filed S.L.P. before the Apex Court which was dismissed by a common order dated 13.05.2016. Consequentially, the State authorities issued an office order dated 06.06.2016 for regularizing the petitioner in the said writ application. Similar relief has already been granted to another employee, Paradeep Municipality, in W.P.(C) No.10100 of 2010 disposed of on 07.07.2017. Therefore, since the petitioner in the present case is in a similar footing to the abovementioned employees, similar benefit should be extended to

him by regularizing his service as expeditiously as possible.

7. Learned counsel for the State on the other hand contended that he does not have any instruction with regard to the facts of the present case. Learned counsel for the State further contended that the Petitioner has not approached the Opposite Parties before approaching this Court. On such ground, learned counsel for the State submitted that in the event this Court directs the Opposite Parties to consider the case of the Petitioner in the light of the settled position of law within a stipulated period of time, then she will have no objection to the same.

8. Considering the submissions of learned counsels for the parties, on a careful examination of the background facts as well as materials on record, further keeping in view the fact that the Petitioner has been working uninterruptedly for a period of 21 years, this Court deems it proper to dispose of the present writ application at the stage of admission by directing the Petitioner to approach the Opposite Party Nos.1 & 2 along with a certified copy of this order within a period of two weeks from today. In such eventuality, the Opposite Party Nos.1 & 2 shall consider the case of the Petitioner, and in the event any opportunity of hearing is sought for the same shall also be provided, and dispose of the representation by passing a speaking and reasoned order within a period of eight weeks from the date of receipt of such representation. Additionally, it is needless to mention here that while considering the case of the Petitioner the Opposite Parties shall take into consideration the judgments referred to hereinabove. The final decision so taken be communicated to the Petitioner within two weeks from the date of taking such a decision.

9. With the aforesaid observations/directions, the writ application stands disposed of.

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

( Aditya Kumar Mohapatra ) Judge Anil

Signature Not Verified Digitally Signed Page 5 of 5.

Signed by: ANIL KUMAR SAHOO Reason: Authentication Location: High Court of Orissa Date: 04-Mar-2025 11:32:15

 
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