Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Debajani Mohanty vs ) State Of Odisha ..... Opposite Parties
2026 Latest Caselaw 2523 Ori

Citation : 2026 Latest Caselaw 2523 Ori
Judgement Date : 17 March, 2026

[Cites 1, Cited by 0]

Orissa High Court

Debajani Mohanty vs ) State Of Odisha ..... Opposite Parties on 17 March, 2026

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                             WP(C) No.8156 of 2026
            Debajani Mohanty              .....      Petitioner
                                                                   Represented by Adv. -
                                                                   Subhadutta Routray,

                                                                   J. Biswal

                                                -versus-
            1) state of odisha                             .....        Opposite Parties
            2) Director Of Higher Education,                       Represented by Adv. -
            Bhubaneswar
                                                                   Smt. S. Nayak, ASC

                                   CORAM:
                    MR. JUSTICE ADITYA KUMAR MOHAPATRA

                                                ORDER

17.03.2026 Order No.

01. 1. This matter is taken up through Hybrid Arrangement (Virtual /Physical Mode).

2. Heard Mr. J. Biswal, learned counsel for the Petitioner and Smt. S. Nayak, learned Addl. Standing Counsel appearing for the State.

3. As found from the pleadings available in the writ petitions, the Government while approving the services of the Petitioners by making them entitled to receive grant-in-aid vide the order in question made a stipulation that as per the decision of the Hon'ble Apex Court in the case of Union of India & Others vs.Tarsem Singh reported in (2008) 8 SCC- 648, the arrear will be confined to three years prior to filing of the respective cases and in some cases, it has been indicated that the arrear shall be confined from the date of the order so passed in alt those cases.

4. Learned counsel for the Petitioner contended that since the Petitioner claiming extension of the benefit of grant-in-aid approached the competent court and basing on the order passed by such competent court the benefit was extended, there was no justification to confine the eligibility to get the benefit placing reliance on the decision of the Hon'ble Apex Court in the case of Tarsem Singh.

5. It is also contended that similar issue was before this Court in W.P.(C) Nos.20713 of 2016 and 22554 of 2017 and this Court vide judgment dated 14.03.2023 while disposing the matter held that such a stipulation is not permissible. The view expressed by this Court in Para-11 & 12 of the judgment is quoted hereunder:-

"11. A bare reading of the afore quoted observations of the Apex Court would make it clear that if the case relates to refixation of pay and such like benefits may be granted in spite of delay as it does not affect the rights of third parties. There is no dispute that the benefit in question being basically refixation of pay in terms of the GIA Order, 1994 is in the nature of an individual benefit granted to an eligible employee on fulfilment of certain conditions and as such, does not apply to all the employee at large. A co-ordinate Bench of this Court in the case of Swarnalata Sahoo v. State of Orissa and others (W.P.(C) No. 19445/2016) analyzed the ratio decided in the case of Tarsem Singh (supra) and held that there was no justification on the part of the Opposite Parties in issuing the impugned orders in supersession of the earlier orders purportedly in terms of the judgment in Tarsem Singh (supra). This Court is therefore of the considered view that the ratio of Tarsem Singh (supra) has been wrongly applied to the case of the Petitioner for which the impugned order is rendered unsustainable in the eye of law.

12. Thus, on a conspectus of the analysis of facts and law involved in the case and the discussion made hereinbefore, this Court finds that the Petitioners have made out a good case for interference. Resultantly, the Writ Petitions succeed and are therefore, allowed. The impugned order under Annexure-5 is hereby quashed. The Opposite Party-authorities are directed to extend the benefits to the Petitioners as granted by order dated 14th may, 2015 under Annexure-4 within a period of three months".

6. Smt. S. Nayak, learned Addl. Standing Counsel does not dispute the issued decided by this Court in the above noted cases.

7. Having heard learned counsels for the Parties and placing reliance on the judgment in W.P.(C) No.20713/2016, and on being satisfied that the issue involved in all the batch of Writ petitions are similar to the issue decided, this Court while disposing the Writ Petitions directs that the Petitioner will be entitled to get the benefit of the arrear claim from the date of his entitlement as indicated in the orders of approval so issued by the Government in the present batch of writ petitions. Such entitlement of the Petitioner as due and admissible be released with due calculation within a period of four (4) months from the date of receipt of this order.

8. Accordingly, this Writ Petition is disposed of.

( A.K. Mohapatra ) Judge Sisir Not Verified Signature Digitally Signed Signed by: SISIR KUMAR SETHI Designation: Personal Assistant Reason: Authentication Location: ORISSA HIGH COURT Date: 18-Mar-2026 18:58:16

 
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