Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Odisha vs Bibhu Prasad Mishra;
2026 Latest Caselaw 1759 Ori

Citation : 2026 Latest Caselaw 1759 Ori
Judgement Date : 24 February, 2026

[Cites 8, Cited by 0]

Orissa High Court

State Of Odisha vs Bibhu Prasad Mishra; on 24 February, 2026

Author: Chittaranjan Dash
Bench: Chittaranjan Dash
     IN THE HIGH COURT OF ORISSA AT CUTTACK

                  W.P.(C) No.20325 of 2014
                  W.P.(C) No.25911 of 2014
                   W.P.(C) No.7934 of 2017
                   W.P.(C) No.7942 of 2017
                              &
                  W.P.(C) No. 31996 OF 2025

In the matter of applications under Articles 226 & 227 of the
Constitution of India.

W.P.(C) No.20325 OF 2014
1. State of Odisha,  Commissioner-cum-
Secretary, Finance   Department,
Bhubaneswar, Dist. Khurda

2. Commissioner, Commercial     Taxes,
Odisha

3. Joint Commissioner,    Commercial
Tax, Puri Range                            ....     Petitioners

                          -Versus-

1. Bibhu Prasad Mishra;
2. Orissa Administrative Tribunal, Bhubaneswar;
3. Sri Ganeswar Nayak;
4. Mr.Jalal Mohammed;
5. Sri Bibhudhendra Baliarsingh Samant;
6. Sri Bijaya Ku. Sahoo;
7. Manoj Panda;
8. Ramesh Chandra Nayak;
                                                    Page 1 of 23
 9. Bijayananda Hota;
10. Amiya Ranjan Pani;
11. Kailash Chandra Panigrahi;
12. Pravakar Rout;
13. Kishore Chandra Biswal;
14. Raghunath Sarangi;
15. Prakash Kumar Mishra;
16. Surendra Kumar Pradhan;
17. Satya Narayan Mohapatra;
18. Laxman Charan Tudu;
19. Pruthweeraj Pani;
20. Panchanan Behera;
21. Smruti Ranjan Mohapatra;
22. Rabindranath Nayak;
23. Sitakanta Mohanty;
24. Prasanta Kumar Behera;
25. Prasanna Kumar Mohanty;
26. Dhirendra Sundar Das;
27. Rashmi Ranjan Swain;
28. Akshya Kumar Nayak;
29. Kailash Chandra Mishra;
30. Manoranjan Bardhan;
31. Susanta Kumar Behera;
32. Purna Chandra Hembram;
33. Dhirendra Prasad Lenka;
34. Dewadutta Dhal;
35. Susanta Kumar Behera; and
36. Seelarani Sahoo                .... Opp. Parties
                Advocates appeared in this case:

For Petitioners     : Mr. U.C. Behura, AGA
                                              Page 2 of 23
 For Opp. Parties   : Mr. Asok Mohanty, Sr. Advocate
                     With Mr.S.P.Patra, Advocate for OP.1

                   Mr. Ramakanta Mohanty, Sr. Advocate
                   M/s.D.Mohanty, S. Mohanty,
                   D. Varadwaj, Sumitra Mohanty &
                   Animesh Mohanty,
                   Advocates for intervenors

                   Mr.D.K. Mohapatra, A. Sahoo,
                   N. Nayak, Advocates for intervenors

                   M/s.A.N.Das, N. Sarkar,
                   E.A. Das & B.K. Jena,
                   Advocates for intervenors

                   M/s.S.R.Mohapatra, R. Nayak,
                   S. Mohanty, P.K. Behera, P.K. Mohanty,
                   D.S. Das, R.R. Swain, A.K. Nayak &
                   K.C. Mishra, Advocates for intervenors

                   Mr.Goutam Misra, Sr. Advocate
                   M/s.Mr.D.K.Patra, A.S. Behera,
                   A. Dash & J. Biswal
                   Advocates for Intervenors

                   Mr.A. Mohanta & R.R. Jaiswal
                   Advocate for Intervener

                   Mr.A. Sahoo, Advocate for Intervener

                   M/s.D.K.Mohapatra, J. Pattanayak &
                   N. Nayak, Advocates for Interveners


                                               Page 3 of 23
                       M/s.S.Rath, B. Panigrahi.
                      A. Sathpathy, N. Jena &
                      S.P. Beheera, Advocates for Intervener

                      Mr.P.K. Rath, Sr. Advocate
                      M/s.A.K. Rout, S.K. Behera,
                      S.K. Pattnaik, B.K. Dash,
                      A. Behera, P.Nayak & P.K. Sahoo,
                      Advocates for Intervener

                      Mrs.Pami Rath, Sr. Advocate
                      M/s.P.Mohanty, S. Gumansingh &
                      J. Mohanty,Advocates for Intervener

                      Mr.N.K.Mohanty & B.K.Mohanty
                      Advocates for Interveners

                      Mr.Shakti Sekhar,
                      Advocate for Intervener
                      M/s.A.Dash, A. Mishra &
                      S.Dash, Advocates for Intervenors.

W.P.(C) No. 25911 of 2014
1. State of Odisha, represented through its
Secretary to     Government,       Finance
Department,      Bhubaneswar; and

2. Commissioner, Commercial      Taxes,
Odisha, Cuttack                               ....      Petitioners

                           -Versus-
1. Rasmi Rekha Tripathy;
2. Odisha Administrative   Tribunal,
                                                   Page 4 of 23
 Bhubaneswar;
3. Special Secretary, OPSC, Cuttack;
4. Sri Bibhudhendra Baliarsingh Samant;
5. Sri Bijaya Ku. Sahoo;
6. Ramesh Chandra Nayak;
7. Bijayananda Hota;
8. Amiya Ranjan Pani;
9. Kailash Chandra Panigrahi;
10. Pravakar Rout;
11. Kishore Chandra Biswal;
12. Raghunath Sarangi;
13. Prakash Kumar Mishra;
14. Surendra Kumar Pradhan;
15. Satya Narayan Mohapatra;
16. Laxman Charan Tudu;
17. Pruthweeraj Pani;
18. Panchanan Behera;
19. Smruti Ranjan Mohapatra;
20. Rabindranath Nayak;
21. Sitakanta Mohanty;
22. Prasanta Kumar Behera;
23. Prasanna Kumar Mohanty;
24. Dhirendra Sundar Das;
25. Rashmi Ranjan Swain;
26. Akshya Kumar Nayak;
27. Kailash Chandra Mishra; and
                                                      Opp. Parties
28. Manoranjan Bardhan;                       ....

                  Advocates appeared in this case:

For Petitioners         : Mr. U.C. Behura, AGA

                                                     Page 5 of 23
 For Opp. Parties       : Mr.S.P.Patra,
                       Mr.B.Routray, Sr. Advocate
                       With S.N.Biswal,
                       For intervenors.

                       M/s.A.N. Das, E.A. Das & B.K.Jena
                       For intervenors

                       Mr.Gautam Misra, Sr. Advocate
                       M/s.D.K. Patra, A.S. Behera,
                       A.Dash & J. Biswal
                       For intervenors

                       Mr.P.K.Rath, Sr. Advocate
                       M/s.R.N. Parija, A.K. Rout,
                       S.K. Pattnaik, A. Behera, P.K. Sahoo,
                       S.K. Behera, A.K. Behera &
                       B.K. Dash
                       For intervenors
W.P.(C) No.7934/2017
1. Kuanr Hembram                               .... Petitioner

                        -Versus-
1. Odisha Administrative Tribunal,
Bhubaneswar Bench, Bhubaneswar;

2.    State of Odisha, represented through
Principal Secretary, Government of
Odisha, Finance Department;

3. Commissioner,       Commercial     Taxes,
Cuttack;


                                                    Page 6 of 23
 4.  Special Secretary, OPSC, Cuttack;
and                                   .... Opp. Parties

5.   Rasmi Rekha Tripathy.

                 Advocates appeared in this case:

For Petitioner         : Mr.Gautam Misra, Sr. Advocate
                       M/s.D.K. Patra, A, Dash, J.Biswal &
                       J.R.Deo, Advocates
For Opp. Parties       : Mr.U.C. Behura, AGA for O.Ps.1 to 4

W.P.(C) No.7942/2017
1.   Kuanr Hembram                            ....   Petitioner

                        -Versus-
1.  Odisha Administrative Tribunal,
Bhubaneswar Bench, Bhubaneswar;

2.  State of Odisha, represented through
Commissioner-cum-Secretary, Government
of   Odisha,     Finance     Department,
Bhubaneswar

3.   Commissioner, Commercial Taxes,
Odisha, Cuttack;

4.    Joint Commissioner,      Commercial
Tax, Puri Range, Puri; and
                                              .... Opp. Parties
5.   Bibhu Prasad Mishra



                                                      Page 7 of 23
                  Advocates appeared in this case:

For Petitioner          : Mr.Gautam Misra, Sr. Advocate
                        M/s.D.K. Patra, A, Dash, J.Biswal &
                        J.R.Deo, Advocates
For Opp. Parties        : Mr.U.C. Behura, AGA for O.Ps.1 to 4

W.P.(C) No.31996/2025

1.   Bijay Kumar Sahoo                         .... Petitioner
                            -Versus-
1. State of Odisha, represented through
Principal Secretary to Government      of
Odisha; Finance Department,
Bhubaneswar

2. Odisha Public Service     Commissioner,
represented      though      its Chairman;
and

3. Smt. Rashmi Rekha Tripathy                  .... Opp. Parties

                 Advocates appeared in this case:
For Petitioner        : Mr.B. Routray, Sr. Advocate
                      M/s.S. Routray, S.Sekhar, S. Swain,
                      J.Biswal, Charvi & S.P. Dash, Advocates
For Opp. Parties        : Mr.U.C. Behura, AGA for O.P.1

CORAM:
  THE HON'BLE MR. JUSTICE KRISHNA SHRIPAD DIXIT
   THE HON'BLE MR. JUSTICE CHITTARANJAN DASH
                                                    Page 8 of 23
        ----------------------------------------------------------------------------------------
         Date of hearing: 19.02.2026            :       Date of judgment : 24.02.2026
       ----------------------------------------------------------------------------------------

PER KRISHNA S. DIXIT,J.

The State & private parties are invoking the writ jurisdiction

of this Court for assailing two orders dated 21.01.2014 & 13.05.2014

entered by the Orissa Administrative Tribunal in O.A. No.383 of

2013 & O.A. No.677 of 2013. By these orders, the following relief

has been granted to the answering Opposite Parties, i.e. Bibhu

Prasad Mishra & Rasmi Rekha Tripathy, as under:

‚In O.A. No.383/2013:

In view of the above, the respondent authorities are directed to convene a review DPC for consideration of the case of the applicant if he comes within the zone of consideration in respect of the remaining 58 vacancies along with other similarly situated persons belonging to Orissa Subordinate Finance Service cadre (ACTO) as per their ratio for their promotion to the cadre of Orissa Taxation & Accounts Service, within a period of two months from the date of communication of this order and if the decision of the DPC goes in favour of the applicant, give him promotion from the date the candidates who were promoted as per the recommendation of the DPC dated 22.12.2012.

However, it need not be said that since the applicant is not working in the promotional post, even though is seniority will be counted along with others who were promoted as per recommendation of the DPC dated 22.12.2012, he shall no tbe entitled to any financial benefit for that period...‛

In O.A. No.677/2013:

In view of the above, the respondent authorities are directed to convene a review DPC for consideration of the case of the applicant if he comes within the zone of consideration in respect of the remaining 58 vacancies along with other similarly situated persons belonging to Orissa Subordinate Finance Service cadre (ACTO) as per their ratio for their promotion to the cadre of Orissa Taxation & Accounts Service, within a period of two months from the date of communication of this order and if the decision of the DPC goes in favour of the applicant, ante date for promotion from the date the candidates who were promoted as per the recommendation of the DPC dated 22.12.2012.

However, it need not be said that since the applicant had worked in the promotional post till her joining in promotion post as per notification dated 07.02.2014, even though her seniority will be counted along with others who were promoted as per recommendation of the DPC dated 22.12.2012, she shall not be entitled to any financial benefit for that period, i.e., the period she had not worked in promotion post....‛

The State & its functionaries were directed to convene a

review DPC for consideration of their candidature if they fell

within the zone of consideration in respect of the remaining 58

vacancies along with other similarly circumstanced (belonging to

Orissa Subordinate Finance Service cadre) as ACTO in terms of

their ratio for promotion in Orissa Taxation & Accounts Service.

They were also directed contingently to accord retrospective dates

of promotion as has been granted to others pursuant to DPC

recommendation dated 22.12.2012. This exercise has to be

accomplished within two months. However, no financial benefit

would be accorded for the retrospective promotion, although they

will earn seniority for the said period.

2. FOUNDATIONAL FACT MATRIX OF THESE CASES:

2.1. The Orissa Accounts and Taxation Services Rules, 2011 came

to be promulgated by the State Government under the Proviso to

Article 309 of the Constitution of India vide notification dated

22.12.2011. Rule 4(b) provides for appointment to the cadre in

question in the ratio of 50% by direct recruitment, 30% by

promotion on the basis of seniority-cum-merit and 20% by

promotion on the basis of selection, i.e., merit-cum-seniority. The

next higher cadre is to the Orissa Taxation & Accounts Service.

Rule 10(1) provides for the DPC Meeting once in a year preferably

in the month of January for preparing list of suitable officers for

promotion keeping in view existing and anticipated vacancies for

the year.

2.2. Originally, the promotional cadre comprised of 345 posts.

Thereafter, the cadre strength was enhanced to 563 posts vide

decision of the Cabinet drawn in the 14th Meeting held on

17.05.2011. Further enhancement happened to 753 vide Cabinet

decision dated 18.06.2012. The DPC met on 22.12.2012 for

considering the cases of promotion to OT & AS from Orissa

Subordinate Finance Service Cadre. This was admittedly under the

segment of 30%. However, the requisition in the meanwhile was

issued calling for the service particulars on 10.01.2012, i.e. much

prior to enhancement of the cadre strength to 753. The DPC

recommended the candidates keeping in view the earlier cadre

strength of 563, although in its proceedings it had referred to such

enhancement.

2.3. The answering Opposite Parties though considered for

promotion, were denied that benefit for want of vacancies in that

year, although they came to be promoted on the recommendations

of DPC, for the subsequent year. It is their specific case that had

the DPC treated the enhanced cadre strength of 753, as is

imperative under the extant Rules, they too would have got

promotion on the date other candidates were promoted. The

Tribunal accepted this contention and has handed the impugned

orders, repelling the contention of petitioners herein that the DPC

proceedings began when requisition was issued to the

departmental heads on 10.01.2012 prescribing 15.02.2012 as the last

date for the submission of credentials by the promotion aspirants.

After the filing of these petitions, two sets of employees got

impleaded as additional Opposite Parties, one opposing the

petitions and the other sailing with.

3. Ld. AGA Mr. Behura appeared for the official Petitioners.

Ld. Sr. Adv. Mr. Asok Mohanty represented the answering OPs,

who were the Applicants before the Tribunal. Ld. Sr. Adv. Pami

Rath represented the set of impleaded OPs who supported the case

of these Applicants. Ld. Sr. Counsel Mr. Goutam Mishra & Mr.

Budhadeb Routray appeared for the other set of impleaded OPs

supporting the case of State and the private Petitioners.

3.1. Mr. Behura, Mr. Mishra & Mr. Routray in substance

submitted that: no relief could be granted to the Applicants

because of nonjoinder of necessary parties; the Tribunal cannot be

faltered for treating only 563 vacancies, keeping the new ones

apart; the DPC proceedings commenced not when it met on

22.12.2012 but much before that, i.e., 10.01.2012 when requisition

was issued for furnishing the credentials within the cutoff date,

i.e., 15.02.2012. In support of this, they pressed into service a set of

Rules and relied upon a bunch of Rulings.

3.2. Mr. Mohanty & Ms. Rath per contra resisted the petitions

contending that: in the text & context of the provisions of Rule 10

of 2011 Rules, it was imperative for the Tribunal to rope in the

enhanced cadre strength, i.e., 753 posts eventually yielding

additional 168 vacancies without confining to 563, since it had met

on 22.12.2012 and cadre was swelled to 753 long before that, i.e.,

18.06.2012; this 753 has to be treated as existing vacancy position;

the promotion process begins only on the 1st Meeting of the DPC,

i.e., 22.12.2012, requisition for credentials of the aspirants not

having been internalized in Rule 10; the set of impleaded OPs who

support the petitioners has no locus standii since they fall within

the selection segment of 30%; even otherwise, they were not

recommended by the Dec. 2012 DPC, although they were

promoted on the recommendation of 2013 DPC; the review DPC

became imperative also because of earlier round of litigation in OA

No.1983 of 2012 that was disposed off on 20.12.2012, directing

consideration for promotion to enhanced cadre strength of 753; the

impugned orders of the Tribunal are consistent with the cannons

of service jurisprudence and that they have brought about a just

result, regardless of arguable deficiencies. They too pressed into

service the extant Rules and relied upon certain Rulings in support

of their contentions.

4. Having heard learned counsel for the parties and having

perused the petition papers and also having adverted to relevant

of the Rules & Rulings cited before us, we decline indulgence in

the matter for the following reasons:

4.1. The essential facts are not in dispute and they are: The earlier

cadre strength was 345; the 1st enhancement happened to 563 by

virtue of Cabinet decision dated 17.05.2011 and the 2nd

enhancement to 753 was by another such decision dated

18.06.2012; the Tribunal in OA No.1983 of 2012 disposed off on

20.12.2012 had directed holding of DPC only after the credentials

of Applicant therein reach the file of DPC. Therefore, the 1st

submission of the Petitioners that the cutoff date i.e. 15.02.2012 for

submitting the requisites pursuant to requisition dated 10.01.2012

would pale into insignificance. As its concomitant fall out, it needs

to be held that the proceedings for promotion did not commence

when the requisition was made.

4.2. There is another reason for taking the above view: The idea

of requisition as the triggering point of DPC proceedings is not

internalized in the text & context of Rule 10(1) of 2011 Rules which

reads as under:

‚10. Procedure for Selection by the Board

(1) The Board shall meet at least once in a year preferably in the month of January to prepare a list of officers suitable for appointment to the next higher grade taking into account the existing vacancies and the anticipated vacancies for the year.‛

The term 'Existing Vacancies' in the light of the above text has to be

construed as those vacancies that existed when the DPC held its

maiden meeting on 22.12.2012. The proceeding sheets of the DPC

mention the enhanced cadre strength of 753, which would

unmistakably yielded 168 additional vacancies, as rightly

contended by Mr. Mohanty & Ms. Rath. It falls foul of the

language, intent & policy content of the above Rule, if contention of

Mr. Behura, Mr. Mishra & Mr. Routray is accepted to the effect that

the vacancy position as on the date of issuing the requisition alone

has to be kept in view. If that was the intent of the Rule Maker, the

text of the Rule would have been much different than what it does

now obtain.

4.3. There is yet another reason supportive of the version of

advocates appearing for the OPs who resist the petitions: The Rule

Maker in his wisdom has employed two expressions, viz., 'existing

vacancies' and 'anticipated vacancies'. The object of this is as clear

as Gangetic Waters, that is not only the existing vacancies the DPC

has to ascertain when it meets but also those vacancies that are

likely to arise between first day of January and last day of

December of the said year. The word 'anticipate' means 'to expect

something, or, to see what might happen in the future and take action to

prepare for it, or, to think with pleasure and excitement about something

that is going to happen, or, to do something before it can be done by

somebody else' says the Oxford Advanced Learner's Dictionary. This

common parlance meaning has to be accepted, there being nothing

repugnant suggested in the text of Rule. We are aware that, the

law is not the slave of dictionary. An argument in variance would

offend the object of the Cabinet enhancing the cadre strength to

753 which was within the knowledge of DPC when it met.

4.4. AS TO NON-JOINDER OF NECESSARY PARTIES:

The vehement submission of Mr. Mishra & Mr. Routray that no

relief could have been granted to the Applicants in the absence of

arraying the persons who were likely to be affected by the

Tribunal's order, at a first blush sounds attractive; however, a

deeper examination shows its hollowness:

i) Firstly, the freshly arrayed OPs do not belong to 30% segment,

since admittedly they were in the 20% segment of selection. They

were not the persons who were recommended by the DPC in its

meeting held on 22.12.2012.

ii) Secondly, these persons were promoted on the DPC

recommendation dated 04.12.2013, i.e., much after the Applicants

had filed OAs before the Tribunal. Ordinarily, rights of the

litigants have to be adjudged as they obtained when the lis was

formally instituted vide Rameshwar v. Jot Ram, AIR 1976 SC 49.

iii) Thirdly, it is no body's case that the names of DPC

recommendees were made known to the Applicants.

iv) Fourthly, the State had not taken the plea of non-joinder of

parties before the Tribunal although it is taken up before us, as an

afterthought, with no explanation as to why that was not taken up

in the OA.

Ld. Sr. Adv. Mr. Routray's reliance on Apex Court decision in

Vinod Prasad Raturi v. UOI, (2021) 16 SCC 103 holding that even

DPC recommendees are necessary parties, would not come to the

rescue of his clients. We repeat that admittedly his clients were

recommended by December 2013 DPC and not the DPC of

22.12.2012. It hardly needs to be stated that, a decision is an

authority for the proposition that it actually lays down in a specific

fact matrix, and not for all that which logically follows from what

has been so laid down, said Lord Halsbury in Quinn v. Leathem,

[1901] AC 495 (HL).

4.5. The vehement submission of Mr. Behura that the DPC

belatedly met on 22.12.2012 because of Tribunal's intervention in

OA No.1079(C) of 2012, and had there been no interim order on

25.04.2012, it would have accomplished the task of making

recommendations much before the cadre enhancement to 753 that

happened on 18.06.2012, is legally untenable and factually

incorrect. The Tribunal did not interdict DPC proceedings at all; it

had only injuncted from effecting promotions on the basis of

recommendations to be made by the DPC, then. Ld. Sr. Adv. Ms.

Pami Rath is right in telling us that the text of Rule 10(1) leaves no

discretion with the DPC than to make recommendation for all the

vacancies that existed when it first met, and not when the

requisition was made calling for the credentials of aspirants from

the feeder cadre. The argument structured on ifs & buts are only

hypothetical and therefore, do not merit acceptance. Mexican

sports commentator Mr. Don Meredith (1938-2010) to pre-empt the

avoidable gossip on the football sports had humorously said: 'If ifs

and buts were candy and nuts, we'd all have a merry Christmas'.

4.6. AS TO THE CONTENTION THAT TRIBUNAL'S ORDER IS A JUDGMENT IN REM:

4.6.1. The submission that the impugned judgment operates

in rem vide K. Ajit Babu v. Union of India, AIR 1997 SC 3277, does

not impress. Let us see what the Apex Court observed there:

‚Often in service matters the judgments rendered either by the Tribunal or by the Court also affect other persons, who are not parties to the cases. It may help a class of employees and at the same time adversely affect another class of employees. In such circumstances the judgments of the courts or the tribunals may not be strictly judgments in personam affecting only to the parties to the cases, they would be judgments in rem...‛

The above observations have to be construed in the sense that, all

similarly circumstanced employees, subject to just exceptions,

need not be driven to litigation process, State being a

constitutionally ordained model employer. Relief granted to one

ordinarily has to be extended to others that are similarly

circumstanced, unless there are some repugnant factors. This view

gains support from State of Karnataka v. C. Lalitha, (2006) 2 SCC

747 wherein it is said:

‚Service jurisprudence evolved by this Court from time to time postulates that all persons similarly situated should be treated similarly. Only because one person has approached the court that would not mean that persons similarly situated should be treated differently...‛

4.6.2. It has long been established by sages of law that the

judgments in rem are those which have been rendered only in four

conventional jurisdictions:

i) Sir John Woodroffe & Syed Amir Ali1 write as under:

‚...Bower defines a judgment in rem as one which "declares, defines or otherwise determines the status of a person, or of a thing; that us to say, the jural relation of the person or thing to the world generally".... A judgment in rem like judgments passed in probate, insolvency, matrimonial or guardianship or other similar proceedings, is admissible in all cases whether such judgments are inter parte or not.

"Judgment in rem" means an adjudication pronounced upon the status of a person or thing by a competent Court to the world generally...‛

ii) Halsbury's Laws of England 2009, 5th Edition, Para 1161 reads as

under:

‚1161. Examples of judgments in rem. The following are examples of judgments in rem: the judgment of a prize court condemning a vessel as prize; the judgment of an Admiralty court establishing a lien, or condemning a vessel in a claim (for example for the supply of

. Law of Evidence, 15th Edition.

goods) ... the judgment of a probate court establishing a will or creating the status of administrators; the judgment of a divorce court of competent jurisdiction dissolving or establishing a marriage, or declaring the nullity of a marriage or affirming its existence; the judgment on a parliamentary election petition; a conviction for non-

repair of a highway; a determination of justices that a street was a highway repairable by the inhabitants at large, establishing the status of the highway and the liability to repair; a determination that a path was subject to a public right of way; an order for revocation of a patent; a sentence or order of expulsion or rustication from a college or deprivation of a living. Condemnations in the old Court of Exchequer for breach of revenue laws and the order of justices for the removal of a poor person, establishing both his status and the place of his settlement, were also examples of judgments in rem. Upon the same principles it would seem that a bankruptcy order or an order of discharge in bankruptcy, and an order for the dissolution of a company or an order declaring such a dissolution void, are in the nature of judgments in rem.‛

iii) To the four conventional jurisdictions, we can add one more

with no risk of contradiction. That is where Constitutional Courts

quash an instrument of law (as comprehensively mentioned in

Article 13(3) of the Constitution), such judgments also operate in

rem, in the sense that the quashment is not confined to parties to

the litigation. Law does not create reality, but reality of life may

create law.

That being the position, those employees who had not approached

the Tribunal in time for ventilating their grievance by filing their

own OAs cannot seek benefit of the OAT Judgment. One cannot

bathe in the bath waters of other, to put it metaphorically.

In the above circumstances, these Petitions, being devoid of merits, are liable to be dismissed, and accordingly they are, costs having been made easy.

The impugned orders of the Tribunal shall be given effect to within an outer limit of three months, if already not implemented.

Web copy of judgment to be acted upon by all concerned.

(Krishna Shripad Dixit) Judge

(Chittaranjan Dash) Judge

Orissa High Court, Cuttack The 24th day of February, 2026/Prasant

Signed by: PRASANT KUMAR SAHOO

Date: 26-Feb-2026 12:19:15

 
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