Citation : 2026 Latest Caselaw 1602 Ori
Judgement Date : 20 February, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
(In these matters of applications under Articles 226 and 227 of the
Constitution of India)
WP(C) No.33379 of 2022
An application under Articles 226 & 227 of the Constitution
of India.
***
Tanmaya Kumar Patra and others ............. Petitioners
-VERSUS-
State of Odisha & Others
........ Opposite Parties
Counsel appeared for the parties:
For the Petitioners : Mr.S.Patra, Adv.
For the Opposite Parties : Mr.Gyanalok Mohanty, S.C.
P R E S E N T:
HONOURABLE
MR. JUSTICE ANANDA CHANDRA BEHERA
Date of Hearing: 19.02.2026 :: Date of Judgment : 20.02.2026 A.C. Behera, J. This writ petition under Articles 226 and 227 of the
Constitution of India, 1950 has been filed by the Petitioners
praying for directing the Opposite Parties to consider the case
of the Petitioners to engage them as Sikhya Sahayaks under
the backlog vacancies in view of the direction passed in W.A.
No.701 of 2019 between Babita Satpathy and others Vrs.
State of Odisha and others within a stipulated time and to
pass such order/orders and direction/directions as the Court
may deem fit and proper.
2. The factual backgrounds of this writ petition, which
prompted the Petitioners for filing of the same is that, the
Petitioners are trained graduates and they have passed OTET
examination and as such, they (Petitioners) have possessed
required academic and training qualification to be engaged as
Sikhya Sahayaks as per the guidelines of the Government in
consonance with provisions of Right of Children to Free and
Compulsory Education Act, 2009.
As such, they (Petitioners) have possessed the required
qualifications as prescribed by the National Council for
Teacher Education (NCT) to get appointments as teachers for
imparting education to the students of Class-I to Class-VIII.
As per the resolution of the Government, the Government
of Odisha School and Mass Education Department made an
advertisement on dated 26.12.2016 inviting the applications
from the applicants to apply for Sikhya Sahayaks against the
notified huge vacancies. As, the Petitioners had possessed
required qualifications, they submitted their applications for
the same.
But, their applications were rejected on the ground of
their over age discriminating them (Petitioners) debarring them
from getting appointment as Sikhya Sahayaks in spite of huge
numbers of backlog vacancies.
When, several numbers of over age OTET passed
graduates like the Petitioners were allowed to be considered to
get appointments as Sikhya Sahayaks against the vacancies in
view of the judgment dated 23.12.2020 passed in W.A. No.701
of 2019 between Babita Satpathy and others Vrs. State of
Odisha and others along with two other writ appeals with the
same, then, the Petitioners approached this Court by filing this
writ petition praying for directing the O.Ps to consider their
case at par with the applicants/Petitioners in the above
disposed of W.A. No.701 of 2019 along with two other writ
appeals with the same.
3. I have already heard from the learned counsel for the
Petitioners and the learned Standing Counsel for the State.
4. During the course of hearing of this writ petition, the learned counsel for the Petitioners submitted the judgment dated 23.12.2020 passed in writ appeal vide W.A. No.701 of 2019 between Babita Satpathy and others Vrs. State of Odisha and others, judgment dated 19.12.2025 passed in batch of writ petitions in W.P.(C) No.32208 of 2023 between Dhaneswar Das and others Vrs. State of Odisha and others, the judgment dated 20.01.2026 passed in W.P.(C) No.4966 of 2025 between Ratnakar Nayak Vrs. State of Odisha and others and the judgment dated 19.02.2026 passed in batch of writ petitions in W.P.(C) No.8167 of 2025 between the Santosh Kumar Panigrahi and others Vrs. State of Odisha and others contending for disposing of this writ petition passing similar judgment like the judgments passed in the above disposed of writ appeals and writ petitions, as the Petitioners are similarly placed with the Petitioners in the above disposed of writ appeals and writ petitions.
5. It appears from the judgments of the above disposed of
writ appeals and writ petitions that, the Petitioners of this writ
petition are similarly placed with the Petitioners of the above
disposed of writ petitions. Because, the applications of the
Petitioners of the above disposed of writ petitions for Sikhya
Sahayaks were rejected by the O.Ps on the ground of their over
age like the Petitioners in this present writ petition and taking
their grievances into account, the judgments in the above writ
appeals and writ petitions were passed directing the Opposite
Parties for the engagement of the Petitioners thereof as Sikhya
Sahayaks or in any other equivalent posts against the unfilled
vacancies.
6. When, the Petitioners in this writ petition are similarly
placed with the Petitioners in the aforesaid disposed of writ
appeals and writ petitions, then, as per law, the judgment in
this writ petition is required to be passed alike with the
judgments of the aforesaid disposed of writ appeals and writ
petitions.
Because, it is the settled propositions of law that, like
cases are to be decided alike and similarly placed
applicants/Petitioners are entitled to get equal treatment from
the Court without any discrimination.
7. On this aspect, the propositions of law has already been
clarified in the ratio of the following decisions:-
(i) In a case between Ardhendu Sekhar Rath and another Vrs. State of Odisha & Others reported in 2019 (2) OJR 491 that,
Article 14 of the Constitution of India, 1950 prescribes equality before law, law should be deal alike with all in one class; that there shall be equality of treatment under equal circumstances, which means "that equals should not be treated unlike and unlikes should not be treated alike, likes should be treated as alike".
(ii) In a case between Dkshin Haryana Bijli Vitran Nigam and others Vrs. Bachan Singh reported in AIR 2009 (SC) 2745 that,
As per Article 14 of the Constitution of India, 1950 is that, all persons similarly placed shall be treated alike, both in privileges conferred and liabilities imposed. Equal laws would have to be applied to all in the same situation without any discrimination.
8. So, by applying the principles of law enunciated in the
ratio of the aforesaid decisions, it is held that, the Petitioners
in this writ petition being equal to the Petitioners with the
above disposed of writ appeals and writ petitions, they
(Petitioners) are entitled to get equal treatment/judgment like
them and the Court cannot discriminate between similarly
situated persons, because, as per law, all persons similarly
situated should be treated similarly.
Therefore, there is no other alternative for this Court, but,
to dispose of this writ petition passing similar judgments,
those were passed in the aforesaid earlier writ appeals and writ
petitions, as the Petitioners in this writ petition are similarly
situated like the Petitioners in the aforesaid disposed of writ
appeals and writ petitions.
9. So, for the reasons assigned above, this writ petition filed
by the Petitioners is to be disposed of in the same lines of W.A.
No.701 of 2019, W.P.(C) No.32208 of 2023, W.P.(C) No.4966 of
2025 and W.P.(C) No.8167 of 2025 respectively.
10. Therefore, this writ petition filed by the Petitioners is
allowed giving liberty to all the Petitioners in this writ petition
to submit their representations annexing relevant documents
relating to their qualifications before the O.P. No.1 for their
engagements as Sikhya Sahayaks or any other equivalent
posts with the certified copy of this judgment to consider and
dispose of their representations similarly to the
Applicants/Petitioners in W.A. No.701 of 2019, W.P.(C)
No.32208 of 2023, W.P.(C) No.4966 of 2025 and W.P.(C)
No.8167 of 2025 respectively.
11. As such, this writ petition filed by the Petitioners is
disposed of finally.
(A.C. Behera), Judge Orissa High Court, Cuttack 20th of February, 2026/ Binayak Sahoo// Junior Stenographer
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!