Citation : 2025 Latest Caselaw 216 Ori
Judgement Date : 6 May, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
WP(C) No.12218 of 2025
Shishir Kumar Nayak ..... Petitioner
Represented By Adv. -
Prafulla Kumar
Mohapatra
-versus-
1) State Of Odisha ..... Opposite Parties
2) Engr In Chief, Water Resources Represented By Adv. -
3) Project Director, Cada(pim) Bbsr Ms. S.Nayak, A.S.C.
4) Supdt. Engr, Angul Irrigation
Circle
5) Accountant General(a And E)
CORAM:
THE HON'BLE MR. JUSTICE ADITYA KUMAR
MOHAPATRA
ORDER
06.05.2025 Order No.
01. 1. This matter is taken up through Hybrid Arrangement (Virtual /Physical Mode).
2. Heard learned counsel for the Petitioner as well as learned Additional Government Advocate 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:
"Under the aforesaid facts and circumstances of the case, it is therefore, prayed that this Hon'ble Court may graciously be pleased to:
(i) direct the 0pp. Parties to sanction his final pension, Gratuity and Unutilized Leave Salary, GPF and other retiral dues, as expeditiously as possible, within a stipulated period, as the Petitioner was superannuated from
service since 30.04.2018 and the Home Deptt.,Government of Odisha has clarified vide Letter, dated 22.08.2024 for release of pension and pensionary benefits, for the interest of justice;
(ii) pass such other order(s) or issue direction(s) as may be deemed fit and proper in the bona fide interest of justice."
4. Learned counsel for the petitioner at the outset contended that the petitioner, while working as Assistant Executive Engineer, has taken retirement from service w.e.f. 30.04.2018 on attaining the age of superannuation. Thereafter, on 02.09.2024, the petitioner submitted a representation for sanction of his pension, gratuity and other retirement dues. The Opposite Party No.3 sought for a clarification from the S.P. Vigilance, Cuttack regarding the status of the Cuttack Vigilance P.S. Case No.16 of 2016. While the matter stood thus, the petitioner again submitted another representation before the Opposite Party No.3, claiming his pensionary and other retiral dues. Finally, the Opposite Party No.3 initmated to the petitioner that the final pension, gratuity, unutilized leave salary of the petitioner cannot be finalised on till conclusion of the vigilance pending against the petitioner.
5. Learned counsel for the petitioner in the aforesaid context submitted that although the petitioner has retired from service w.e.f. 30.04.2018, however charge sheet was filed and the cognizance has not been taken as of now in the abovenoted vigilance case. In the aforesaid context, learned counsel for the petitioner, referring to the Home Department circular dated 22.08.2024, contended that a clarification has been issued to the effect that where the government employee has retired and a vigilance case is pending against him and no cognizance has been taken therein, in such eventuality, the claim of the petitioner for pensionary and other benefits like gratuity etc
shall be processed by keeping in view the fact that no vigilance case was pending against him on the date of retirement and no cognizance has been taken thereon. He also referred to this Court vide division bench in Sushanta Chandra Sahu vs. State of Orissa in W.P.(C) No.14718 of 2015 contended that a similar view has also been taken in the abnovenoted judgment of this Court. On such ground, learned counsel for the petitioner further contended that since no cognizance was taken on the date of retirement there is no vigilance case was pending against the present petitioner, as such the petitioner is entitled to the pensionary benefit as well as gratuity and unutilised leave salary as is due an admissible to him. He further contended that on 02.09.2024, the petitioner submitted an application before the Opposite Party No.1, with a prayer to release the pensionary benefits, however no decision has been taken on such representation of the petitioner.
6. Learned counsel for the State on the other hand contended that since the vigilance case was pending against the present petitioner, the state-opposite parties have not committed any illegality in refusing to sanction and release the pensionary other retiral benefits as is due an admissible to the petitioner. She further contended that since the petitioner has already approached the Opposite Party No.1 by filing a petition on 02.09.2024 under Annexure-5 to the writ application, in the event the same is still pending, she will have no objection this Court directs the Opposite Party No.1 to consider the same in accordance with law within a stipulated period of time.
7. Considering the submissions made by learned counsels for the respective parties, on a careful examination of the circumstance, further keeping in view the limited nature of grievance involved in
the present writ application, this court deems it proper to dispose of the writ application by directing the Opposite Party No.1 to consider the representation dated 02.09.2024 under Annexure-5 by taking into consideration the circular of Home Department dated 22.08.2024 under Annexure-4 as well as the judgment of this Court in Sushanta Chandra Sahoo's case (supra). Further, it is directed that the representation of the petitioner shall be considered and disposed of within a period of eight weeks by passing a speaking and reasoned order. In the event, it is found that the petitioner is entitled the pensionary as well as the retiral dues, including gratuity, the same shall be released in his favour of within a period of six weeks on the date of common order. The final decision so taken be communicated to the Petitioner within 10 days thereafter.
8. With the aforesaid observations and directions, the Writ Petition stands disposed of.
9. Issue urgent certified copy of this order as per Rules.
( A.K. Mohapatra ) Judge Rubi
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!