Citation : 2025 Latest Caselaw 5429 Ori
Judgement Date : 27 March, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
WP(C) No.8672 of 2025
Bhagaban Sahoo ..... Petitioner
Represented By Adv. -
Basudev Barik
-versus-
State Of Odisha & Ors. ..... Opposite Parties
Represented By Adv. -
Sasmita Nayak, A.S.C.
CORAM:
THE HON'BLE MR. JUSTICE ADITYA KUMAR
MOHAPATRA
ORDER
27.03.2025 Order No.
01. 1. This matter is taken up through Hybrid mode.
2. Heard learned counsel for the Petitioner as well as learned counsel for the State-Opposite Parties. Perused the writ application as well as the documents annexed thereto.
3. The Petitioner has filed the present writ application with the following prayer:
"In the circumstances, it is humbly prayed to this Hon'ble court may be pleased to issue notice to the Opp. parties as to why the case shall not be allowed and after hearing parties may kindly be directed to the opp. parties to regularize/grant continuity the disengagement period of the petitioner i.e. from 29.03.2003 to 08.08.2012 with all financial benefits including promotion and all other benefits which has been granted to his counterpart employees as "No work no pay" and "Last Come First Go" is not applicable to the petitioner's case for the interest of justice.
And further necessary directions may issue to the opp parties to extend the benefits in favour of the
petitioner in the light of law laid down by the Hon'ble High Court of Orissa in its judgment dtd. 19.04.2022 in W.P.C (C) No- 6277/2014 Madan Chandra Nayak Versus Principal Secretary to Govt. and batch which has been affirmed by the Hon'ble Supreme Court of India order dtd. 05.12.2024 in Special leave to Appeal (C) Nos-16485
- 16487/2023 in the and case of Jugal Kishore Nayak Oder passed in WPC NO-1065/2009 dtd.06.12.20211, which has been implemented by the state in a CONIC proceeding vide order dtd.01.10.2016 passed in CONIC No-2290/2012 And pass any order/orders which the Hon'ble court may deem fit and proper.
4. It is stated by the learned counsel for the petitioner that the petitioner happens to be a displaced person under the Samal Barrage Project. As he was classified under the partly affected group, he has been given an appointment on NMR basis w.e.f. 04.03.1982. While working as such the petitioner was brought over to the work charged establishment w.e.f. 02.09.1993. Finally, the petitioner was retrenched from service 29.03.2003.
5. Learned counsel for the petitioner further contended that while considering the grievance of similarly placed persons, the State Government constituted a High Power Committee and on the basis such recommendation of the High Power Committee, the petitioner was re-engaged on work charged establishment w.e.f. 08.08.2012. However, the Opposite Parties have not paid the wages/remuneration in respect of the petitioner for the period during which the petitioner was not allowed to perform his duty as a result of the retrenchment order dated 29.03.2003. Challenging the aforesaid conduct of the Opposite Parties, one of the similarly situated persons, namely, Madan Chandra Nayak approached the tribunal by filing O.A. No.954(C) of 2013 with a prayer to regularise disengagement period
with all financial benefits including promotion and other service benefits as has been given to his counter parts. The learned Tribunal vide order dated 05.02.2013, although allowed the prayer of the petitioner with regard to regularisation of his period of disengagement, however, the financial benefits for the aforesaid period was not extended in favour of the present petitioner. Being aggrieved by such decision, the petitioner earlier approached this Court by filing the W.P.(C) No.6277 of 2014. A Division Bench of this Court disposed of the aforesaid writ application of the petitioner along with a batch of similar other matters vide a common judgment dated 19.04.2022 thereby directing the Opposite Parties to pay the financial benefits of the petitioner for the period during which the petitioner was disengaged from service till his re-engagement, as similar benefits have already been extended to similarly situated employees.
6. Learned counsel for the petitioner further contended that being aggrieved by such order of the Division Bench, the State-Opposite Parties preferred an appeal before the Hon'ble Supreme Court by filing a Special Leave to Appeal (C) No.16485-16487/2023. The Hob'ble Supreme Court, vide order dated 05.12.2024, dismissed the appeal preferred by the State-Opposite Parties. Thus, the order passed by the tribunal as well as the Division Bench of this Court which was confirmed. Learned counsel for the petitioner further contended that similar benefits have also been extended in the case of one Jugal Kishore Nayak who had approached this Court by filing W.P.(C) No.1065 of 2009 which was disposed of on 06.12.2011. In such view of the matter, learned counsel for the petitioner contended that the petitioner is also entitled to the salary/wages for the period for which
he was disengaged from service.
7. Learned counsel for the State on the other hand contended that although she has no instruction. However, on perusal of the writ application, it appears that the petitioner has already approached the Opposite Parties by filing a detailed representation on 22.06.2022 under Annexure-5 to the writ application and the same is pending before the Opposite party No.4. In such view of the matter, learned counsel for the State submitted that in the event the representation of the Petitioner under Annexure-5 is pending before the Opposite Party No.4 and no final decision has been taken thereon, she will have no objection in the event this Court directs the Opposite Party No.4 to take a decision on the representation of the petitioner under Annexure-5 in accordance with law within a stipulated period of time.
8. Considering such submissions made by the learned counsels appearing for the parties, on a careful examination of the materials on record, further keeping in view the limited nature of the grievance involved in the writ application, this Court deems it proper to dispose of the writ application at the stage of admission by directing the Opposite Party No.4 to consider and dispose of the representation of the petitioner under Annexure-5, in the event the same is still pending, within a period of eight weeks from the date of communication of a certified copy of today's order. It is further directed that while considering the representation of the petitioner, the Opposite Party No.4 shall take into consideration the case of Madan Chandra Nayak as well as Jugal Kishore Nayak, as has been referred to hereinabove and the representation of the petitioner be disposed of by passing a speaking an reasoned order. In the event it is
found that the petitioner stands in a similar footing to the above noted two persons, then similar benefits be extended in favour of the petitioner within a period of six weeks from the date of taking such a decision. Any decision taken by the Opposite Party No.4 be communicated to the petitioner from time to time.
9. With the aforesaid observations/directions, the writ application stands disposed of.
Issue urgent certified copy of this order as per Rules.
( Aditya Kumar Mohapatra )
Judge
Anil
Digitally Signed Page 5 of 5.
Location: High Court of Orissa
Date: 28-Mar-2025 14:01:27
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!