Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Odisha And Others vs Bisheshawar Biswal And Others
2025 Latest Caselaw 5333 Ori

Citation : 2025 Latest Caselaw 5333 Ori
Judgement Date : 25 March, 2025

Orissa High Court

State Of Odisha And Others vs Bisheshawar Biswal And Others on 25 March, 2025

Author: Arindam Sinha
Bench: Arindam Sinha, M.S. Sahoo
                     IN THE HIGH COURT OF ORISSA AT CUTTACK
                                   W.A. No.3321 of 2024

              State of Odisha and others         .....                   Appellants

                                       versus-
              Bisheshawar Biswal and others .....                    Respondents



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Miss Pami Rath, Senior Advocate
                                      Mr. Rajib Rath, Advocate

                                 W.A. No.3385 of 2024

              State of Odisha and others         .....                   Appellants

                                       versus-
              Laxmidhar Jena and others           .....              Respondents



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Biplab P.B. Bahali, Advocate

                                 W.A. No.3390 of 2024

              State of Odisha and others         .....                   Appellants

                                       versus-
              Chitaranjan Subudhi                 .....                  Respondent


W.A. no.3321 of 2024 and batch                                           Page 1 of 36
                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prafulla Ku. Mohapatra, Advocate

                                 W.A. No.3391 of 2024

              State of Odisha and others         .....               Appellants

                                       versus-
              Deepak Kumar Padhi                  .....              Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Rajib Rath, Advocate

                                 W.A. No.3392 of 2024

              State of Odisha and others         .....               Appellants

                                       versus-
              Chitta Ranjan Das                   .....              Respondent



               Advocates appeared in this case:


                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Rajib Rath, Advocate

W.A. no.3321 of 2024 and batch                                       Page 2 of 36
                                  W.A. No.3397 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Dhananjaya Kar                      .....                Respondent

              Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Kunal Ku. Swain, Senior Advocate

                                 W.A. No.3398 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Papun Dash                          .....                Respondent

               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Madan Mohan Das, Advocate

                                 W.A. No.3400 of 2024

              State of Odisha and others         .....                 Appellants
                                       versus-
              Tuna Das                            .....                Respondent

               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Kshirod Ku. Rout, Advocate

W.A. no.3321 of 2024 and batch                                         Page 3 of 36
                                  W.A. No.3404 of 2024

              State of Odisha and others         .....                   Appellants

                                       versus-
              Kanhu Charan Gochhayat              .....                  Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondent      : Mr. K.K. Bhuyan, Advocate

                                 W.A. No.3405 of 2024

              State of Odisha and others         .....                   Appellants

                                       versus-
              Prasant Kumar Dalei                 .....                  Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Biplab P.B. Bahali, Advocate

                                 W.A. No.3406 of 2024

              State of Odisha and others         .....                   Appellants

                                       versus-
              Bhabakanta Panda                    .....                  Respondent




W.A. no.3321 of 2024 and batch                                           Page 4 of 36
                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. K.K. Rout, Advocate

                                 W.A. No.3416 of 2024

              State of Odisha and others         .....                   Appellants

                                       versus-
              Santosh Kumar Sahoo                 .....                  Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Ms. Pami Rath, Sr. Advocate


                                 W.A. No.3419 of 2024

              State of Odisha and others         .....                   Appellants

                                       versus-
              Lalit Mohan Mohanty                 .....                  Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Biplab P.B. Bahali, Advocate


W.A. no.3321 of 2024 and batch                                           Page 5 of 36
                                  W.A. No.3438 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Asish Kumar Dash                    .....                Respondent

               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Panchanan Panigrahi, Advocate

                                 W.A. No.3443 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Manoranjan Budula                   .....                Respondent

               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prakash Ch. Dash, Advocate

                                 W.A. No.3445 of 2024

              State of Odisha and others         .....                 Appellants
                                       versus-
              Nilamani Naik                       .....                Respondent

                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Anurag Pati, Advocate

W.A. no.3321 of 2024 and batch                                         Page 6 of 36
                                  W.A. No.3448 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              K. Trinath Patra                    .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prasanna Ku. Sahoo, Advocate


                                 W.A. No.3449 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Antarjyami Naik                     .....                Respondent

                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prakash Ch. Dash, Advocate


                                 W.A. No.3452 of 2024

              State of Odisha and others         .....                 Appellants
                                       versus-
              Golekha Pattanayak                  .....                Respondent




W.A. no.3321 of 2024 and batch                                         Page 7 of 36
                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Rajib Rath, Advocate


                                 W.A. No.3457 of 2024

              State of Odisha and others         .....                Appellants
                                       versus-
              Sanatan Swain                       .....               Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Madan Mohan Das, Advocate

                                 W.A. No.3464 of 2024

              State of Odisha and others         .....                Appellants

                                       versus-
              Hapina Nayak and others             .....             Respondents



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Rajib Rath, Advocate


W.A. no.3321 of 2024 and batch                                        Page 8 of 36
                                  W.A. No.3475 of 2024

              State of Odisha and others         .....                Appellants

                                       versus-
              Sambhunath Sethy                    .....               Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Madan Mohan Das, Advocate

                                 W.A. No.3476 of 2024

              State of Odisha and others         .....                Appellants

                                       versus-
              Anil Kumar Sethy                    .....               Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. K.K. Rout, Advocate

                                 W.A. No.3477 of 2024

              State of Odisha and others         .....                Appellants

                                       versus-
              Roshan Nag                          .....               Respondent




W.A. no.3321 of 2024 and batch                                        Page 9 of 36
                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Laxmidhar Pangari, Sr. Advocate
                                      Miss Azra Jamal, Advocate

                                 W.A. No.3478 of 2024

              State of Odisha and others         .....               Appellants
                                       versus-
              Bijesh Kumar Sahoo                  .....               Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. K.K. Rout, Advocate

                                 W.A. No.3482 of 2024

              State of Odisha and others         .....               Appellants

                                       versus-
              Akshya Kumar Chouhan                .....               Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. K.K. Rout, Advocate


W.A. no.3321 of 2024 and batch                                        Page 10 of 36
                                  W.A. No.3486 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Ananta Kishore Mohanty              .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Maheswar Mohanty, Advocate

                                 W.A. No.3488 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Akash Rout                          .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prakash Ch. Dash, Advocate

                                 W.A. No.3489 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Abinash Sahoo                       .....                Respondent




W.A. no.3321 of 2024 and batch                                         Page 11 of 36
                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. K.K. Rout, Advocate

                                 W.A. No.3495 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Ashok Kumar Behera                  .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Rajib Rath, Advocate

                                 W.A. No.3499 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Guruprasad Pradhan                  .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prakash Ch. Dash, Advocate



W.A. no.3321 of 2024 and batch                                         Page 12 of 36
                                  W.A. No.3500 of 2024

              State of Odisha and others         .....                  Appellants

                                       versus-
              Abinash Soren                       .....                 Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Sushanta Ku. Mishra, Advocate

                                 W.A. No.3502 of 2024

              State of Odisha and others         .....                  Appellants

                                       versus-
              Sitaram Bag                         .....                 Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Sarojkanta Mandal, Advocate

                                 W.A. No.3503 of 2024

              State of Odisha and others         .....                  Appellants

                                       versus-
              Bijaya Kumar Das                    .....                 Respondent




W.A. no.3321 of 2024 and batch                                          Page 13 of 36
                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Madan Mohan Das, Advocate

                                 W.A. No.3505 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Ramakanta Behera                    .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondent      : Mr. Prakash Ch. Dash, Advocate

                                 W.A. No.3506 of 2024

              State of Odisha and others         .....                 Appellants

                                       versus-
              Rajendra Behera                     .....                Respondent



               Advocates appeared in this case:


                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondent      : Mr. Maheswar Mohanty, Advocate

W.A. no.3321 of 2024 and batch                                         Page 14 of 36
                                  W.A. No.3507 of 2024

              State of Odisha and others         .....                Appellants
                                       versus-
              Satyajit Rana                       .....               Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Madan Mohan Das, Advocate

                                 W.A. No.3510 of 2024

              State of Odisha and others         .....                Appellants

                                       versus-
              Manas Ranjan Rout                   .....               Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Laxmidhar Pangari, Sr. Advocate
                                      Ms. Azra Jamal, Advocate

                                 W.A. No.3511 of 2024

              State of Odisha and others         .....                Appellants

                                       versus-
              Rohita Sethi                        .....               Respondent


W.A. no.3321 of 2024 and batch                                        Page 15 of 36
                Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. K.K. Rout, Advocate

                                  W.A. No.8 of 2025

              State of Odisha and others         .....                 Appellants

                                       versus-
              Smruti Ranjan Behera                .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prakash Ch. Dash, Advocate

                                  W.A. No.12 of 2025

              State of Odisha and others         .....                 Appellants

                                       versus-
              Sunil Kumar Behera                  .....                Respondent



               Advocates appeared in this case:


                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prakash Ch. Dash, Advocate

W.A. no.3321 of 2024 and batch                                         Page 16 of 36
                                   W.A. No.14 of 2025

              State of Odisha and others         .....                 Appellants
                                       versus-
              Sasadhar Jena                       .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prakash Ch. Dash, Advocate

                                  W.A. No.19 of 2025

              State of Odisha and others         .....                 Appellants

                                       versus-
              Alok Kumar Naik                     .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prafulla Ku. Kar, Advocate

                                  W.A. No.23 of 2025

              State of Odisha and others         .....                 Appellants

                                       versus-
              Kamal Behera                        .....                Respondent



W.A. no.3321 of 2024 and batch                                         Page 17 of 36
                Advocates appeared in this case:


                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. K.K. Rout, Advocate

                                  W.A. No.25 of 2025

              State of Odisha and others         .....                 Appellants

                                       versus-
              Pabitra Dash                        .....                Respondent



               Advocates appeared in this case:


                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. Prakash Ch. Dash, Advocate

                                  W.A. No.55 of 2025

              State of Odisha and others         .....                 Appellants
                                       versus-
              Pramod Behera                       .....                Respondent



               Advocates appeared in this case:
                For Appellants      : Mr. Pitambar Acharya, Advocate General
                                      Mr. Saswat Das, Addl. Govt. Advocate

                For Respondents     : Mr. K.K. Bhuyan, Advocate


W.A. no.3321 of 2024 and batch                                         Page 18 of 36
                                                      CORAM:
                     THE HON'BLE MR. JUSTICE ARINDAM SINHA,
                           ACTING CHIEF JUSTICE
                                                      AND
                     THE HON'BLE MR. JUSTICE M.S. SAHOO
                                                     JUDGMENT

------------------------------------------------------------------------------------------------------- Dates of hearing: 13th March, 2025, 20th March, 2025, 24th March, 2025 and 25th March, 2025 Date of Judgment: 25th March, 2025

------------------------------------------------------------------------------------------------------- ARINDAM SINHA, ACJ.

1. The appeals have been preferred against judgment dated 5 th

December, 2024 made by the learned single Judge in several writ

petitions. On 13th March, 2025 Mr. Acharya, learned senior

advocate, Advocate General appearing on behalf of appellants

(State) requested us to hold appeal brief in W.A. no.3321 of 2024

(State of Odisha and others v. Bisheshwar Biswal and others). He

submitted, respondents had urged age relaxation, obtained by them

on impugned judgment in respect of recruitment advertised on 22nd

September, 2024, pursuant to Odisha Battalion Service [(Method of

Recruitment and Conditions of Service of Sepoys or Constables,

Havildars and ASI (Armed) Order, 2022].

2. He drew our attention to recital in the order saying that it was

made in exercise of powers conferred by section-2 in Police Act,

1861. It was not in exercise of power under article-309 of the

Constitution. Definitions paragraph-2 provides for 'recruitment

year' under clause- (i). He laid emphasis that the meaning given is

calendar year, during which advertisement for recruitment is

actually issued. Paragraph-3 gives constitution of the service, to

consist of three posts. Paragraph-5 provides for eligibility criteria

on recruitment. Clause- (e) under the paragraph is the eligibility on

age of candidates. Upper age limit is 23 years as on 1st day of

January of the year, in which the advertisement for recruitment is

issued. Hence, reckoning of age of candidates pursuant to the

advertisement dated 22nd September, 2024 would be upper age limit

of 23 years as on 1st January, 2024. He also drew our attention to

paragraph-21 on relaxation as provided therein. The paragraph is

reproduced below.

"21. Relaxation - Where the Government on a reference made by the Director General and Inspector General of Police or otherwise, are satisfied that it is necessary or expedient so to do in the public interest, it may by order, for reasons to be recorded in writing, relax any of the provisions of these Order in respect of any class or category of employees."

(emphasis supplied)

3. He then pointed out, there exists Orissa Civil Service

(Fixation of Upper Age Limit) Rules, 1989 notified on 27th

October, 1989. Upper age limit for entry into Government service

provided by rule 2 carries a proviso. The proviso is reproduced

below.

"2. ... ... ...

Provided that only for Odisha Civil Service Combined Competitive Examinations, if for any reason applications have not been invited by the competent authority to conduct examination during any particular year to fill up the vacancies of the year, applicants, who would have been eligible if applications were invited during that year, shall be eligible to compete at the examination held in the subsequent year."

He submitted, the recruitment contemplated by said advertisement

dated 22nd September, 2024 is for entry into the uniformed force. It

is not and cannot be called a civil service. Furthermore, the rules

contemplate annual recruitment and in that context the proviso

under above rule.

4. Mr. Acharya submitted, the learned single Judge provided

headings in the judgment. He placed from paragraph-6 under

heading 'examination of the legal matrix'. He submitted, several

declarations of law made by the Supreme Court were discussed. He

then pointed out from paragraph-16 in impugned judgment, it

carries clear finding that aforesaid rules are not applicable to police

recruitment. The order of 2022 was also found to be valid and

comprehensive, to occupy legislative field for the current

recruitment. The learned Judge went on to say, no other rules,

including Orissa Civil Service (Fixation of Upper Age Limit)

Rules, 1989 can override its provisions. He then placed

paragraph-24 and conclusion paragraphs-25 to 29 in impugned

judgment to submit, the learned single Judge thereafter erred in law

to give direction for revision of the advertisement by issuance of

corrigendum. On query made regarding whether the order provides

for exercise of discretion, Mr. Acharya's answer was in the

negative.

5. On 20th March, 2025 Ms. Rath, learned senior advocate

appeared on behalf of intervenors in W.P.(C) no.26079 of 2024

dealt with by impugned judgment, in common with other writ

petitions. W.A. no.3321 of 2024 arises out of said writ petition and,

as aforesaid, is one of many appeals preferred against said

judgment.

6. She submitted, the relaxation granted by the learned single

Judge must be seen as a direction made in terms of paragraph-21 in

the 2022 order. Use of the word 'employees' in said paragraph has

to be read as 'candidates'. She submitted, part-A of the order is all

about candidates. In part-B dealing with promotion, word

'candidates' has also been used. Hence, the enabling relaxation

paragraph-21 in the order must apply to candidates.

7. On query she submitted, her clients had also filed their

substantive writ petition W.P.(C) no.25203 of 2024. In paragraph 6,

the point was taken. Said paragraph is reproduced below.

"6. That Clause 21 of the 2022 order also gives power to the state to grant relaxation to any criteria including age."

There was no denial in the counter filed by State. Paragraph-15 in

impugned judgment took note of this contention of her clients.

8. She relied on judgment of the Supreme Court in State of

Maharashtra v. Prabhu, reported in (1994) 2 SCC 481

paragraph-4. She submitted, the Supreme Court discussed

construction placed by the High Court, to interfere with order of the

Government in exercise of its equity jurisdiction. The Supreme

Court said, one of the principles inherent in exercise of equity

jurisdiction for issuance of certiorari and mandamus is that the

exercise of power should be for the sake of justice. It was so done

by the learned single Judge. There be no interference in appeal as

impugned judgment is a good one, on facts and in law.

9. Next date of hearing was 24th March, 2025. Mr. Bahali,

learned advocate appeared on behalf of respondents in W.A.

no.3385 of 2024 (State of Odisha and others v. Laxmidhar Jena and

others). He straightaway drew our attention to impugned judgment

dated 5th December, 2024, paragraphs 13, 17 to 20, 24 and 25. He

laid emphasis on decision of the Supreme Court in High Court of

Delhi v. Devina Sharma reported in (2022) 4 SCC 643.

10. Moving on to notification dated 13th September, 2022

carrying the order of 2022 he pointed out to paragraph-5 giving

eligibility criteria for recruitment, as made subject to other

provisions in the order. He clarified, his submission is in the

alternative that, if we sustain contention and argument made by Ms.

Rath, then the eligibility criteria being subject to paragraph-21, will

add to it. He submitted further, under clause (c) in paragraph 5,

there is relaxation contemplated in respect of reserve candidates.

Exceptional circumstances of COVID-19 should also allow the

relaxation in favour of his clients. He next referred to paragraph-8

in the order to submit that clause- (1) thereunder would indicate

annual recruitment process.

11. Mr. Bahali handed up a brief of orders made by the Supreme

Court in Writ Petition (C) no.183 of 2013 (Manish Kumar v.

Union of India and others) and Petition for Special Leave to

Appeal (C) no.12569 of 2018 (Rajendra Singh and others v. The

State of U.P. and others). Included in the brief were orders made

in W.P.(C) (PIL) no.6622 of 2019, pending in this Court pursuant to

final order dated 11th March, 2019 made in Manish Kumar

(supra). Copies of the orders were made over to Mr. Kar, learned

advocate, Government Advocate assisting Mr. Acharya. Lastly, Mr.

Bahali relied on internal communication dated 5th July 2021, text of

which is reproduced below.

"Inviting reference to the proposal of State Police Headquarters on the subject cited above, I am directed to say that Government have been pleased to relax the provisions of Rule 4 of Odisha Police Service (Method of Recruitment and Conditions of Service of Constables) Order, 2010 read with Rule 3 of Odisha Police Service (Method of Recruitment and Conditions of Service of Constables) Amendment Order, 2013 to fill up of 100% vacancies in the rank of Constables in the districts for the year 2021 on one time basis, by way of redeployment

instead of 20% in view of the urgent need of strengthening Civil Police during COVID-19 pandemic situation."

12. Mr. Rath, learned advocate appeared on behalf of

respondents in W.A. no.3464 of 2024. He drew attention to

paragraph 8 in the 2022 order. He submitted, the vacancies have

been provided for as existing and anticipated. Existing vacancies

in a calendar year would include vacancies arisen in the period no

recruitment was conducted. There has been no recruitment since

year 2018. In considering the existing vacancies the learned single

Judge had directed one time relaxation of upper age limit by six

years reckoned from year 2018. This reasoning cannot be

interfered with because it is based on paragraph 8(1) of the 2022

order itself. He moved on to the relaxation provision by paragraph

21. He pointed out, there is separation in providing for relaxation,

between class and category of employees. The order constitutes

part-A and part-B. Part-A relates to candidates as a class and part

B is in respect of promotion and therefore applicable to the

categories of employees. As such the paragraph empowers

relaxation being made. Even otherwise than on equity, there be

confirmation of impugned judgment on the direction for

relaxation.

13. With reference to article 309 in the Constitution of India Mr.

Rath submitted, where in case of a State there is no rule, it is

competent for the Executive to issue an order. In event Court is

inclined to accept contention of appellant that the 2022 order does

not provide for relaxation then so far as this aspect of relaxation

regarding a recruitment requirement of eligibility on age is

concerned, there is a gap and it is competent for the State to issue

an order. He relied on aforesaid internal communication dated 5th

July, 2021 handed up by Mr. Bahali to submit, there be direction

for issuance of such an order upon reliance of upper age relaxation

of six years, as directed in impugned judgment. He then relied on

judgment of the Supreme Court in A.B. Krishna v. State of

Karnataka, reported in (1998) 3 SCC 495, paragraph 8. A

passage from the paragraph is reproduced below.

"8. ... ... As a matter of fact, under the scheme of Article 309 of the Constitution, once a legislature intervenes to enact a law regulating the conditions of service, the power of the Executive, including the President or the Governor, as the case may be, is totally displaced on the principle of "doctrine of occupied field". If, however, any matter is not touched by that enactment, it will be competent for the

Executive to either issue executive instructions or to make a rule under Article 309 in respect of that matter."

He also relied on view taken by a learned single Judge of this

Court by judgment dated 24th January, 2023 in three writ

petitions, lead case being W.P.(C) no.341 of 2023 (Nagen Bhoi

and others v. State of Odisha and others). The learned single

Judge had directed one time relaxation in upper age limit for

recruitment of constables (civil) in different districts and

establishments of Odisha Police. He relied on paragraphs 51 to 54

of the judgment.

14. Mr. Rath submitted, his clients are in a situation, or at least

most of them, who never ever had opportunity to apply to be

appointed in the class contemplated under part-A in the order of

2022. He reiterated, there was no recruitment since year 2018.

Therefore, a person eligible on age to compete for recruitment in

year 2018, would be over age in the exercise undertaken pursuant

to the order of 2022. As such he thus would be discriminated

against by the State in only allowing people younger than him to

compete for recruitment, in violation of article 14 in the

Constitution of India. He added to his point of discrimination by

submitting that such a person deprived will stand deprived as

against a person, who will be allowed to compete for existing

vacancies occurring in the long period, in which his client never

had opportunity to compete for being recruited. It is therefore that

the learned single Judge, in public interest, directed the one time

relaxation.

15. He handed up notification dated 4th September, 2021

published by authority on 4th September, 2021 in the Odisha

Gazette Extraordinary. It is Odisha Police Service (Method of

Recruitment and Conditions of Service of Constables) Order,

2021. Paragraph-17 in the order is the same relaxation clause as

appears in paragraph-21 in the 2022 order. He submitted, in

Nagen Bhoi (supra) paragraph-42 onwards, the learned single

Judge dealt with relaxation paragraph-17 in the 2021 order. State

accepted the judgment on no appeal preferred. Advertisement

dated 22nd September, 2024 is in respect of sepoys/constables in

the armed battalion, separate from police constables deputed for

policing civil society. The relaxation clauses being same and State

having had accepted view taken in Nagen Bhoi (supra), it cannot

now turn around and oppose the relaxation in respect of the 2022

order. His clients stand on same footing as Nagen Bhoi and

others. They are only about 280 of them who had qualified in the

written examination, they took pursuant to interim order granted in

the writ petitions.

16. We had on 24th March, 2025 made observation for State to

consider granting relaxation, not as compelled by direction on

adjudication, but by themselves.

17. Today Mr. Acharya in reply relies upon on several decisions

of the Supreme Court and a view taken by us for purpose of

reliance on further decisions of said Court.

(i) Raghunath Rai Bareja v. Punjab National Bank, reported

in (2007) 2 SCC 230, paragraph-29, reproduced below.

"Learned counsel for the respondent Bank submitted that it will be very unfair if the appellant who is a guarantor of the loan, and Director of the Company which took the loan, avoid paying the debt. While we fully agree with the learned counsel that equity is wholly in favour of the respondent Bank, since obviously a bank should be allowed to recover its debts, we must, however, state that it is well settled that when there is a conflict between law and equity, it is the law which has to prevail, in

accordance with the Latin maxim „dura lex sed lex", which means "the law is hard, but it is the law". Equity can only supplement the law, but it cannot supplant or override it."

He submits, after the learned single Judge having had held that the

2022 order has primacy, there was no scope for any direction being

made on consideration of equity.

(ii) Dr. Amilal Bhat v. State of Rajasthan, reported in (1997) 6

SCC 614, paragraphs 10 and 11.

He submits, the Supreme Court declared that it cannot be said that a

person, who was eligible on age to apply for a vacancy, when arisen

can thereafter claim age relaxation on the recruitment notice having

been delayed, unless mala fide was demonstrated on causing the

delay.

(iii) State of Uttar Pradesh v. Vikash Kumar Singh, reported in

(2022) 1 SCC 347, paragraph 7.1.

Mr. Acharya submits, reliance on this judgment is his contention in

the alternative. Relaxation paragraph 21 in the order of 2022 does

not enable relaxation. The Supreme Court in the case had

considered a rule, where there was discretion on the authority, to

relax. Even in such a case the Supreme Court said that the

relaxation is at discretion of the competent authority. It cannot be

prayed for as a matter of right. If a conscious decision is taken not

to grant the relaxation, merely because the rule permits relaxation,

writ of mandamus cannot be issued directing the competent

authority to grant relaxation.

(iv) Rachna v. Union of India, reported in (2021) 5 SCC 638,

paragraphs 38, 39 and 45.

He submits, fixing the age limit is a policy decision. No

discrimination can be urged on the age factor. In the judgment the

Supreme Court was dealing with similar claim of persons affected

by COVID-19. Said Court declared that a Court is called upon to

consider validity of a policy decision only when a challenge is

made that the policy decision infringes fundamental rights

guaranteed by the Constitution or any other statutory right. Merely

because as a matter of policy, in that case, first respondent had

granted relaxation in the past on reason there was a change in the

examination pattern/syllabus, no assistance can be claimed by

petitioners in seeking mandamus, to come out with policy granting

relaxation to them as had appeared in the examination.

(v) Our judgment dated 11th March, 2025 in, inter alia, W.A.

no.62 of 2025 (Choudhury Saubhagya Mohan Das v. State

of Odisha and others), paragraph 11 for reliance by him on

judgments of the Supreme Court, relied upon in that case.

(a) Chief Manager, Punjab National Bank v. Anit

Kumar Das, reported in (2021) 12 SCC 80,

paragraph 17.3 where the Supreme Court declared

that it is for the employer to determine and decide

relevancy and suitability of the qualifications for

any post and it is not for the Court to consider and

assess.

(b) Maharashtra Public Service Commission v.

Sandeep Shriram Warade, reported in (2019) 6

SCC 362, paragraph-9. In that case the Supreme

Court said it is for the employer who is best suited

to decide the requirements a candidate must

possess according to needs of the employer and

nature of work.

18. Mr. Acharya submits, the direction for granting age

relaxation of six years to be incorporated on corrigendum issued to

advertisement dated 22nd September, 2024 could not have been

made on equitable considerations as law stands settled that fixing of

age limit is a policy decision. The advertisement is not under

challenge. There has been no demonstration of breach of any

fundamental right by fixation of the policy. The recruitment is for

existing vacancies. It is pursuant to the order of 2022, duly made in

exercise of power under section 2 in Police Act, 1861. Interference

in appeal with the direction by impugned judgment is necessary as

otherwise a wrong precedent will be set.

19. Without prejudice to his submissions in prosecuting the

appeal, at this stage Mr. Acharya hands up his instruction of date

issued by Special Secretary to Government, Home (D & A)

Department in Government of Odisha. He submits, it is pursuant to

observation earlier made by us. Text of the instruction is

reproduced below.

"I am directed to inform you that, a High Level Meeting was held under the Chairmanship of the Hon‟ble C.M. in the presence of Advocate General, Odisha, Chief Secretary, Odisha, ACS, Home Department, DGP, Odisha, Chairman, State Selection Board and others.

It was decided that as a onetime benevolent measure in the larger interest of the candidates who had applied for

the post of Constables and Sepoys in Battalions pursuant to the Advertisement No.02/SSB, dt. 22.09.2024 before the date of making applications and have appeared in the written examination will be given three years upper age limit relaxation in respective categories of candidates as prescribed in Method of Recruitment and Conditions of Services of Sepoys, Constables, Havildars and ASI (Armed) Order, 2022 Vide Notification No.30941/D & A, Dt.13.09.2022 of Home Department, Govt. of Odisha. This Order may not be cited as a precedent in future."

Mr. Acharya submits, respondents, if they accept this grant of

relaxation of the upper age limit as made by State, it must be on

acceptance of the legal position that State cannot be compelled by

issuance of mandamus.

20. On query from Court, respondents, through their learned

advocates, accept the benevolent measure of being given three years

upper age relaxation in respect of categories of candidates, who

appeared in the written examination pursuant to advertisement

dated 22nd September, 2024. We have ascertained that respondents

in the appeals concede their grounds of opposition to impugned

order being interfered with in appeal, by accepting the upper age

relaxation granted by State, just now intimated to Court.

21. Impugned judgment is, therefore, set aside. The appeals are

accordingly disposed of.

(Arindam Sinha) Acting Chief Justice

(M.S. Sahoo) Judge

Gs/Radha

asant

 
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