Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Orissa High Court

State Of Odisha Represented Through vs Antaryami Pradhan & 205 Others on 25 August, 2025

Bench: K.R. Mohapatra, Savitri Ratho

                    IN THE HIGH COURT OF ORISSA AT CUTTACK
                              W.A. NO. 2926 OF 2023
                 1. State of Odisha represented through
                 its Commissioner -cum- Secretary,
                 Department of Water Resources,
                 Orissa, Bhubaneswar
                 2.    Additional    Secretary,   Water
                 Resources Department, Bhubaneswar
                 3. Engineer-in-Chief, Water Resources,
                 Orissa Secha Sadan, Bhubaneswar
                 4. Engineer-in-Chief, Water Resources,
                 Rengali Irrigation Project, Dhenkanal
                 5. Chief Engineer & Basin Manager,
                 Brahmani Left Basin, Samal, Angul
                 6. Chief Engineer, Brahamini Right
                 Basin, Dhenkanal                         ....    Appellants
                                              Mr. Sibanarayan Biswal, A.S.C.
                                        -versus-
                 Antaryami Pradhan & 205 others      ....      Respondents
                                           Mr. A. N. Das, Senior Advocate
                                       along with Mr. N. Sarkar, Advocate
                          CORAM:
                           JUSTICE K.R. MOHAPATRA
                           JUSTICE SAVITRI RATHO
                                    ORDER
Order No.                          25.08.2025

   01.      1.       This matter is taken up through hybrid mode.

2. Order dated 18th January, 2023 (Annexure-1) passed by the learned Single Judge in WPC (OAC) No. 124 of 2002 is under challenge in this Intra-Court Appeal.

2.1. Learned Single Judge in order under Annexure-1 relying upon the judgment dated 11th June, 2009 passed in O.A. No.1189 (C) of 2006 passed by Odisha Administrative Tribunal, in the case of Narasu Pradhan vs. State of Odisha and others held that the Respondent (Applicant therein) being on similar footing is entitled to all the service benefits extended to Narasu Pradhan and also Page 1 of 3 directed to release the consequential as well as differential benefits as due and admissible to the Respondents within a period of four months from the date of communication of the impugned order. The judgment dated 11th June, 2009 passed in Narasu Pradhan (supra) directing to regularize the services of the Applicant therein in any vacant post after the completion of five years as work- charged employee, to grant him notional increment as due from time to time and to release all the retiral benefits, was challenged by the State of Odisha in W.P.(C) No. 5377 of 2010, which was dismissed vide order dated 19th December, 2011.

3. The State of Odisha being not satisfied preferred SLP(C) No. 22498 of 2012 which was also dismissed on 7th January, 2013. Thereafter, the State implemented the judgment passed by the Odisha Administrative Tribunal by extending all the benefits and releasing retiral benefit to said Narasu Pradhan vide office order No.2858 dated 9th May, 2013. Learned counsel for the Respondents also drew attention of this Court to orders passed in similar such cases, wherein the Respondents therein have already received retiral benefits after dismissal of the SLP(C)s filed by the State of Odisha before Hon'ble Supreme Court.

4. In view of the above, Mr. Das, learned Senior counsel for the Respondents submits that the Writ Appeal merits no consideration and is liable to be dismissed.

5. Mr. Biswal, learned Additional Standing Counsel does not dispute the factual as well as legal position. It is his submission that in similar such cases, after dismissal of the SLP(C)s/Appeals by the Hon'ble Supreme Court filed by the State Government, the Page 2 of 3 order of the Tribunal has already been implemented by releasing pensionary benefit in respect of the Respondents therein.

6. It is also submitted by learned counsel for the parties that recently, i.e., on 24th July, 2025, a batch of similar Appeals preferred by the State Government, have been dismissed by the Hon'ble Supreme Court.

7. Taking into consideration the submissions made by learned counsel for the parties, this Court is of the considered opinion that the Writ Appeal merits no consideration as similarly situated employees have already been extended with benefit of regularization in service and release of pensionary benefit in their favour. No material contrary to such direction/action of the State Government has been placed before us to take a different view.

8. Accordingly, taking into consideration of the fact that the direction in the case of Narasu Pradhan (supra) has already been implemented and the Respondents stands on a similar footing, the Respondents herein deserves the same treatment.

9. Since the Respondents are fighting out litigations since 2002 for his regularization, notional benefits as well as pensionary benefit, in terms of the direction in WPC (OAC) No. 124 of 2002 is expected to be extended to the Respondents within a period of four months hence.

10. The Writ Appeal is, accordingly, dismissed.



                                                                          (K.R. Mohapatra)
                                                                             Judge


Signature Not Verified
Digitally Signed                                                          (Savitri Ratho)
Signed by: SUBHALAXMI
SAHOO
                         PRIYADARSHANI
                  Subhalaxmi                                                 Judge
Reason: Authentication
Location: Orissa High Court, Cuttack
Date: 03-Sep-2025 20:59:37                                                                  Page 3 of 3