Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Bhagyadhar Rout vs State Of Odisha & Others .... Opposite ...
2025 Latest Caselaw 9590 Ori

Citation : 2025 Latest Caselaw 9590 Ori
Judgement Date : 30 October, 2025

Orissa High Court

Dr. Bhagyadhar Rout vs State Of Odisha & Others .... Opposite ... on 30 October, 2025

               IN THE HIGH COURT OF ORISSA AT CUTTACK
                            W.P.(C) No.30083 of 2025
            Dr. Bhagyadhar Rout                  ....                              Petitioner
                                                                Mr. R. Samal, Advocate
                                              -Versus-
            State of Odisha & Others                         ....         Opposite Parties
                                                          Mr. J.K. Khandayatray, ASC
             CORAM:
                           JUSTICE DIXIT KRISHNA SHRIPAD
                                             ORDER
Order No.                                   30.10.2025
   01.

The petitioner has sensitively stated his entire case in an appreciable way in the synopsis, which reads as under:-

"That petitioner, who retired as Reader (State Scale) in Odia while working in a fully aided educational institution is constrained to file this writ application challenging the inaction of the State- Opp. Parties in not extending the benefit for placement in Lecturer (Group-A) scale of pay, as well as Reader (State Scale) respectively w.e.f.0l.06.2002 and 01.06.2012 respectively i.e. after completion of 08 years and 18 years of service from the date of receipt of Grant-in- aid as per the law decided by this Hon'ble Court in the case of Chittaranjan Das Vrs. State Of Odisha & Ors. Reported in 2023 (II) ILR-Cut-1194, so also the similar judgment passed in the case of Dolamani Meher and batch Vrs. State of Odisha & Ors.(W.P.(C) No.4312 Of 2016 and batch disposed on 06.07.2023), keeping in view provision provided under Rule-4(1) of the Odisha Non government aided college Lecturer's Placement Rules, 2014 (hereinafter referred as "2014 Rules") by modifying the Govt. Notification dt.14.02.2017 & 07.07.2020 in so far as it relates to the present petitioner is concerned. It is submitted that though this Hon'ble Court while adjudicating the similar issue in the case of Chittaranjan Das and Dolamani Meher & batch (supra) has already laid down the law which has been implemented in the meantime and the petitioner who stand on the same footing and also made several grievances before the

authorities with a request to extend the similar benefits as per the aforesaid principle decided by this Hon'ble Court, but till date the State-Opp.Parties are sitting tight over the matter without any valid reason, for which the petitioner finding no other alternative, except to approach this Hon'ble Court by filing the present writ application. Hence this Writ Application."

2. Learned counsel for the petitioner draws attention of the Court to the representation dated 20.09.2024, a copy whereof avails at Annexure-9, ventilating his grievance. He submits that there is a constitutional mandate enacted in Article 350, which directs that the Public Authorities have to consider the grievances aired by the citizens in their representations and grant redressal in accordance with the extant Rules. Further he says that this having not happened inevitably, he is knocking at the doors of the Writ Court.

3. Learned ASC appearing for the official Opp. Parties opposed the writ petition for some time and now, he submits that he would instruct his client to look into the grievance of the petitioner, as has been aired in the subject representation in accordance with law and in a time-bound way and this Court keeps open all contentions. Learned counsel for the petitioner is agreeable with the same. I too cotton with it.

In the above circumstances, the writ petition is disposed of. Time for consideration and communication of result of such consideration to the petitioner is three months. All contentions are kept open. It is open to the petitioner to give a copy of the representation afresh immediately.

It is open to Opp. Party No.1 to solicit any information or document from the side of the petitioner, as are required for due consideration of the subject representation; however in that guise, delay shall not be brooked.

Now, no costs.

( Dixit Krishna Shripad ) Judge

Prasant

Signed by: PRASANT KUMAR SAHOO Designation: Personal Assistant Reason: Authentication Location: Orissa High Court Date: 31-Oct-2025 19:52:10

 
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