Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanat Kumar Karan vs State Of Odisha & Ors. ..... Opposite ...
2026 Latest Caselaw 2245 Ori

Citation : 2026 Latest Caselaw 2245 Ori
Judgement Date : 11 March, 2026

[Cites 0, Cited by 0]

Orissa High Court

Sanat Kumar Karan vs State Of Odisha & Ors. ..... Opposite ... on 11 March, 2026

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                              WP(C) No.5432 of 2026
            Sanat Kumar Karan             .....      Petitioner
                                                            Represented by Adv. -
                                                            Rama Chandra Jena

                                           -versus-
            State of Odisha & Ors.                .....          Opposite Parties
                                                            Represented by Adv. -
                                                            A.Mohanty, A.S.C.

                                CORAM:
                  THE HON'BLE MR. JUSTICE ADITYA KUMAR
                              MOHAPATRA

                                          ORDER

11.03.2026 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 Standing Counsel for the State. Perused the writ petition as well as the documents annexed thereto.

3. By filing the present writ application the Petitioner has made the following prayer:-

"The petitioner, therefore, prays that Your Lordship's may graciously be pleased to admit the writ application, call for the records and after hearing the parties, allow the same and issue a writ in the nature of Certiorari/Mandamus or any other or further writ/writ(s), direction/ directions directing the opp. parties to consider petitioner's pension and other pensionary benefits in terms of the provision contain under Odisha Aided Educational Employees Retirement benefit Rule 1981 as admissible to the petitioner, in view of the judgment passed by this

Hon'ble Court in the case of Sarat Chandra Parida Versus State of Orissa and others reported in 2015 (II) ILR CUT 94 to the petitioner for the interest of justice.

And pass any other order(s), direction(s) as this Hon'ble Court may deems fit and proper in the facts and circumstances of the case."

4. The subject matter of this petition is substantially similar to the one in Hemanta Kumar Chhotray v. State of Orissa and others, 2024 (1) OLR 709 and therefore, counsel for the Petitioner submits that the benefit given to litigants in the subject case should be extended his client as well.

5. Learned Additional Standing Counsel appearing for the State-Opposite Parties submits that the said matter is subjudice in Writ Appeal No.197 of 2024. However, on being asked, he tells that there is no interim order staying the judgment of the learned Single Judge. This Court in a number of similar matters has already ordered extension of the said benefits subject to outcome of the Writ Appeal and therefore, the same course needs to be adopted here also, if there are no other legal impediments.

6. Ordered accordingly, without expressing any opinion on the merits of the matter, the writ petition is disposed of subject to outcome of the writ appeal mentioned above. Compliance within eight(8) weeks.

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

( A.K. Mohapatra) Judge Anil

Designation: Junior Stenographer

Location: High Court of Orissa Date: 11-Mar-2026 18:18:11

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter