Citation : 2026 Latest Caselaw 1464 Ori
Judgement Date : 17 February, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.5078 of 2026
Ashok Kumar Baidya .... Petitioner
Mr. R. Samal, Advocate
-versus-
State of Odisha & Others .... Opp. Parties
Mr. U.C. Jena, ASC
CORAM:
HON'BLE MR. JUSTICE ADITYA KUMAR MOHAPATRA
Order ORDER No. 17.02.2026 01. 1. This matter is taken up through Hybrid
Arrangement (Virtual /Physical Mode).
2. Petitioner is grieving before the Writ Court against non-consideration of his representation dated 17.10.2025 under Annexure-7, wherein he has sought for the grant of Grade Pay Rs.4,200/- the date of completion of twenty years of service in a single cadre towards 2nd Financial Up-gradation under RACP/MACP Scheme given to other similarly circumstanced teachers.
3. Learned counsel for the Petitioner submits that the claim of the Petitioner is supported by the Odisha
Administrative Tribunal (OAT) decision in O.A No.2576 of 2016 has been affirmed by Division Bench of this Court in W.P.(C) No.7281 of 2018 between State of Odisha & Ors. v. Saraswati Bhoi & Ors., 2022 (II) ILR CUT-629. He also notifies to the Court that the said decision has been affirmed by the Apex Court.
4. Learned ASC appearing for the Opposite Parties very fairly submits that he would instruct to OP No.1 to take the decision in the matter in terms of the representation, if all contentions are kept open and a timeline is prescribed. This is appreciable.
5. In the above circumstances, writ petition is disposed of. Time for consideration of the subject representation and informing result of such consideration to the Petitioner in writing, is eight weeks. All contentions are kept open. The consideration shall be made in the light of Saraswati Bhoi supra and also State of Odisha and others v. Nilamani Behera and others in W.P.(C) No.4848 of 2021.
6. It is open to the answering OP No.1 to solicit any information or documents from the side of the Petitioners, as required for taking a decision on the subject representation. However, in that guise delay
shall not be brooked.
7. Now, no costs.
Web copy of this order to be acted upon by all concerned.
(Aditya Kumar Mohapatra) Judge
amit
Location: HIGH COURT OF ORISSA, CUTTACK
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!