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

Ramesh Chandra Panda(Dead) And vs State Of Odisha And Others .... Opposite ...
2026 Latest Caselaw 2984 Ori

Citation : 2026 Latest Caselaw 2984 Ori
Judgement Date : 30 March, 2026

[Cites 3, Cited by 0]

Orissa High Court

Ramesh Chandra Panda(Dead) And vs State Of Odisha And Others .... Opposite ... on 30 March, 2026

                    IN THE HIGH COURT OF ORISSA AT CUTTACK

                                      W.P. C.(OA) No.955 of 1988
                    (In the matter of an application under Articles 226 and 227 of the
                  Constitution of India)



                   Ramesh Chandra Panda(dead) and ....                           Petitioners
                   others
                                         -versus-
                   State of Odisha and others                ....          Opposite Parties


                  Appeared in this case:-
                        For Petitioners           :         Mr. N.K. Mishra, Sr. Advocate
                                                            assisted by Ms. A. Anrnapurna,
                                                                                 Advocate

                   For Opposite Parties           :                Mr. Gyanaloka Mohanty,
                                                                  Learned Standing Counsel

                   CORAM:
                   JUSTICE A.C. BEHERA

                                           JUDGMENT

Date of hearing : 23.03.2026 / date of judgment : 30.03.2026

A.C. Behera, J. Originally, this writ petition was filed by Ramesh Chandra Panda,

but, when during the pendency of this writ petition, original

petitioner(Ramesh Chandra Panda) expired, then, his legal heirs were

substituted in his place to prosecute this writ petition.

2. The prayer in this writ petition is to direct the Opposite Parties not

to terminate him(petitioner) from his service in the light of the O.M.S. Rules, 1985, to direct the Respondent No.3(Divisional Forest Officer,

Rayagada Division) to regularize his service, to confirm his post with

consequential service benefits and to pass order for any other benefits in

his favour available under law, to which, he(petitioner) is entitled for

stating in his petition that,

he(petitioner-Ramesh Chandra Pranda) has been serving as a

Junior Clerk under the Divisional Forest Officer, Rayagada(Opposite

Party No.3) since 10.10.1983.

When, as per the letter/clarification dated 06.08.1988, the

Conservator of Forests, Koraput Circle(Opposite Party No.2) directed

Divisional Forest Officer, Rayagada(Opposite Party No.3) to terminate

his service, then, he filed WPC(OA) No.955 of 1988 against the

Respondents/Opposite Parties praying for the aforesaid reliefs.

3. Heard from the learned counsel for the petitioner and the learned

Standing Counsel for the State/Respondents/Opposite Parties.

4. At the time of hearing of this WPC(OA) No.955 of 1988 on dated

19.02.2026, when the learned senior counsel for the petitioners submitted

that, the judgment in this WPC(OA) No.955 of 1988 is required to be

passed similar to the judgment dated 10.01.2019(Annexure-8) passed by

this Court in WPC(OA) No.515 of 1989 and the judgment of the said

WPC(OA) No.515 of 1989 was passed as per the directions made by the

Division Bench judgment dated 10.01.2019 of this Court in OJC

No.10517 of 2000, for which, direction was given to the learned senior

counsel for the petitioner for filing of the certified copy of the said

judgment dated 10.01.2019 passed in OJC No.10517 of 2000.

Therefore, at the time of last hearing of this WPC(OA) No.955 of

1988, learned senior counsel for the petitioners filed the copy of the

judgment dated 10.01.2019 passed in OJC No.10517 of 2000 by the

Division Bench after serving copy thereof on the learned Standing

Counsel for the State.

5. After going through over the judgment dated 10.01.2019 passed in

O.A. No.595 of 1989 and batch of OAs, the learned Standing Counsel

submitted that, the matters in this writ petition are fully similar with the

matters in disposed of O.A. No.595 of 1989 vide Annexure-8 and the

judgment of the said O.A. No.595 of 1989 was passed on the basis of the

directions made by this Court in the judgment dated 10.01.2019 in OJC

No.10517 of 2019.

6. When the petitioner in this writ petition, i.e., Ramesh Chandra

Panda was similarly placed with the petitioners in the disposed of OA

No.585 of 1989 and batch of OAs, then as per law, judgment in this

WPC(OA) No.955 of 1988 is required to be passed alike to the judgment

passed in O.A. No.595 of 1989and batch of OAs vide Annexure-8.

It is the settled propositions of law that, like cases are to be

decided alike and similarly placed petitioners are entitled to get equal

treatments from the Court without any discrimination.

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 and others : reported in 2019(II) 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 equity of treatment under equal circumstances, which means "that equals should not be treated unlike and unlike should not be treated alike, likes should be treated as alike."

(ii) In a case between Dakshin Haryana Bijli Vitran Nigam and others vrs. Bachan Singh : reported in 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.

(iii) In a case between Anupama Mallick vrs. State of Odisha and others decided in W.P.(C) No.5813 of 2026 at Para No.6 that, like the cases are to be decided alike and similarly placed applicants/petitioners are entitled to get equal treatments from the Court without any discrimination.

(iv) In a case between Manjulata Behera vrs. State of Odisha and others decided in W.P.(C) No.37539 of 2025 dated 20.03.2026.

7. So, by applying the principles of law enunciated in the ratio of the

aforesaid decisions to this matter at hand, it is held that, when the original

petitioner in this WPC(OA), i.e., Ramesh Chanda Panda was similarly

placed with the petitioners in disposed of O.A. No.595 of 1989 and batch

of OAs, then at this juncture, the judgment in this writ petition is to be

passed similarly in the line of judgment passed in O.A. No.595 of 1989

and batch of OAs vide Annexure-8.

8. Therefore, this writ petition filed by the petitioner is allowed.

9. In result, the writ petition filed by the petitioner is allowed on

merit.

The Opposite Parties are jointly and severally directed to provide

all the entitled service benefits of the deceased petitioner(Ramesh

Chandra Panda) to his substituted legal heirs, i.e., present petitioners

treating and accepting the service of the deceased Ramesh Chandra

Panda at par with the petitioners/applicants in O.A. No.595 of 1989 and

batch of OAs computing/calculating the service benefits of the deceased

petitioner(Ramesh Chandra Panda), to which, he would have been

entitled, if, he would not have been expired and to disburse the amounts

to the petitioners within a period of three months positively.

Registry is directed to communicate the copy of this judgment

along with the copy of Annexure-8 passed in O.A. No.595 of 1989

immediately to the Opposite Parties.

10. As such, this writ petition is disposed of finally.

Interim order, if any, passed earlier in this writ petition stands

vacated.

( A.C. Behera ) Judge Orissa High Court, Cuttack The 30th of March, 2026/ Jagabandhu, P.A.

Designation: Personal Assistant

 
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