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 34, Cited by 0]

Orissa High Court

Dr. Arabinda Panda & Ors vs State Of Odisha & Ors. .... Opposite ... on 17 March, 2026

Author: Biraja Prasanna Satapathy

Bench: Biraja Prasanna Satapathy

                 IN THE HIGH COURT OF ORISSA AT CUTTACK

                                    W.P.(C) No. 13778 of 2025

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


           Dr. Arabinda Panda & Ors.                     ....               Petitioners

                                                     -versus-

           State of Odisha & Ors.                        ....               Opposite Parties

         For Petitioners        :       Mr. B. Routray, Sr. Advocate
                                               along with
                                        Mr. J. Biswal, Advocate


         For Opp. Parties :             Mr. Pitambar Acharya, Advocate General
                                                along with
                                        Mr. C.K. Pradhan, AGA
                                        Mr. P.K. Mohanty, Sr. Advocate
                                               along with
                                        Ms. K.T. Mudali, Advocate
                                             (Opp. Party No. 3)
                                        Mr. S. Sourav, Advocate
                                                 (Intervenor)


PRESENT:

      THE HON'BLE JUSTICE BIRAJA PRASANNA SATAPATHY

     ---------------------------------------------------------------------------------------
         Date of Hearing: 17.02.2026 & Date of Judgment: 17.03.2026
     ---------------------------------------------------------------------------------------
                                    // 2 //




Biraja Prasanna Satapathy, J.

The present writ petition has been filed by the Petitioners challenging the advertisement so issued by the Odisha Public Service Commission (in short Commission) vide Advertisement No. 9 of 2024-25 under Annexure-15 and with a further prayer to direct Opp. Party Nos. 1 & 3 to de-reserve the backlog SC & ST Posts of Medical Officers (Asst. Surgeons) in Group-A (Junior Branch) of the Odisha Medical and Health Services Cadre, which has not been filled up for more than 3 recruitment years, keeping in view of the provisions contained under Sec. 7 of the Odisha Reservation of Vacancies in post and services (For Scheduled Castes and Scheduled Tribes) Act, 1975 (in short Act).

2. While assailing the impugned advertisement so issued under Annexure-15, learned Sr. Counsel appearing for the Petitioners vehemently contended that since while making the advertisement, to fill up 411 UR posts, in respect of the reserved category candidates, the vacancies have been indicated at a much higher side, violating the reservation principle, the advertisement is not sustainable in the eye of law and requires interference of this Court.

Page 2 of 35

// 3 // 2.1. It is contended that in view of the decision of the Hon'ble Apex Court so reported in the case of Indra Sawhney & Ors. Vs. Union of India & Ors., (1992) Supp (3) SCC 217 and the decision in the case of R.K. Sabharwal & Ors. Vs. State of Punjab & Ors., (1995) 2 SCC 745, since in the impugned advertisement while advertising 411 posts for UR category candidates, in respect of reserved category candidates, the vacancy so indicated, is admittedly much above the 50% ceiling, the advertisement so issued by the Commission in not following the reservation principle so far as vertical reservation is concerned, requires interference of this Court. 2.2. Hon'ble Apex Court in Para 810, 812 & 814 of the judgment in the case of Indra Sawhney has held as follows:-

"810. While 50% shall be the rule, it is necessary not to put out of consideration certain extraordinary situations inherent in the great diversity of this country and the people. It might happen that in farflung and remote areas the population inhabiting those areas might, on account of their being out of the mainstream of national life and in view of conditions peculiar to and characteristical to them, need to be treated in a different way, some relaxation in this strict rule may become imperative. In doing so, extreme caution is to be exercised and a special case made out.
xxx xxx xxx
812. We are also of the opinion that this rule of 50% applies only to reservations in favour of backward classes made under Article 16(4). A little clarification is in order at this juncture : all reservations are not of the same nature. There are two types of reservations, which may, for the sake of convenience, be referred to as 'vertical reservations' and 'horizontal reservations'. The reservations in favour of Page 3 of 35 // 4 // Scheduled Castes, Scheduled Tribes and other backward classes [under Article 16(4)] may be called vertical reservations whereas reservations in favour of physically handicapped [under clause (1) of Article 16] can be referred to as horizontal reservations. Horizontal reservations cut across the vertical reservations -- what is called interlocking reservations. To be more precise, suppose 3% of the vacancies are reserved in favour of physically handicapped persons; this would be a reservation relatable to clause (1) of Article 16. The persons selected against this quota will be placed in the appropriate category; if he belongs to SC category he will be placed in that quota by making necessary adjustments; similarly, if he belongs to open competition (OC) category, he will be placed in that category by making necessary adjustments. Even after providing for these horizontal reservations, the percentage of reservations in favour of backward class of citizens remains -- and should remain -- the same. This is how these reservations are worked out in several States and there is no reason not to continue that procedure.
xxx xxx xxx
814. The next aspect of this question is whether a year should be taken as the unit or the total strength of the cadre, for the purpose of applying the 50% rule. Balaji [1963 Supp 1 SCR 439 : AIR 1963 SC 649] does not deal with this aspect but Devadasan [T. Devadasan v. Union of India, (1964) 4 SCR 680 : AIR 1964 SC 179 : (1965) 2 LLJ 560] (majority opinion) does. Mudholkar, J speaking for the majority says : (SCR pp. 694-95) "We would like to emphasise that the guarantee contained in Article 16(1) is for ensuring equality of opportunity for all citizens relating to employment, and to appointments to any office under the State. This means that on every occasion for recruitment the State should see that all citizens are treated equally. The guarantee is to each individual citizen and, therefore, every citizen who is seeking employment or appointment to an office under the State is entitled to be afforded an opportunity for seeking such employment or appointment whenever it is intended to be filled. In order to effectuate the guarantee each year of recruitment will have to be considered by itself and the reservation for backward communities should not be so Page 4 of 35 // 5 // excessive as to create a monopoly or to disturb unduly the legitimate claims of other communities."

On the other hand is the approach adopted by Ray, CJ in Thomas [(1976) 2 SCC 310, 380 : 1976 SCC (L&S) 227 :

(1976) 1 SCR 906] . While not disputing the correctness of the 50% rule he seems to apply it to the entire service as such. In our opinion, the approach adopted by Ray, CJ would not be consistent with Article 16. True it is that the backward classes, who are victims of historical social injustice, which has not ceased fully as yet, are not properly represented in the services under the State but it may not be possible to redress this imbalance in one go i.e., in a year or two. The position can be better explained by taking an illustration. Take a unit/service/cadre comprising 1000 posts. The reservation in favour of Scheduled Tribes, Scheduled Castes and Other Backward Classes is 50% which means that out of the 1000 posts 500 must be held by the members of these classes i.e., 270 by Other Backward Classes, 150 by Scheduled Castes and 80 by Scheduled Tribes. At a given point of time, let us say, the number of members of OBCs in the unit/service/category is only 50, a short fall of 220. Similarly the number of members of Scheduled Castes and Scheduled Tribes is only 20 and 5 respectively, shortfall of 130 and 75. If the entire service/cadre is taken as a unit and the backlog is sought to be made up, then the open competition channel has to be choked altogether for a number of years until the number of members of all backward classes reaches 500 i.e., till the quota meant for each of them is filled up. This may take quite a number of years because the number vacancies arising each year are not many. Meanwhile, the members of open competition category would become age barred and ineligible. Equality of opportunity in their case would become a mere mirage. It must be remembered that the equality of opportunity guaranteed by clause (1) is to each individual citizen of the country while clause (4) contemplates special provision being made in favour of socially disadvantaged classes. Both must be balanced against each other. Neither should be allowed to eclipse the other. For the above reason, we hold that for the purpose of applying the rule of 50% a year should be taken as the unit and not the entire strength of the cadre, service or the unit, as the case may be.
(d) Was Devadasan correctly decided?"
Page 5 of 35
// 6 // 2.3. Similarly, Hon'ble Apex Court in Para 4, 7 & 8 of the judgment in the case of R.K. Sabharwal has held as follows:-
"4. When a percentage of reservation is fixed in respect of a particular cadre and the roster indicates the reserve points, it has to be taken that the posts shown at the reserve points are to be filled from amongst the members of reserve categories and the candidates belonging to the general category are not entitled to be considered for the reserved posts. On the other hand the reserve category candidates can compete for the non-reserve posts and in the event of their appointment to the said posts their number cannot be added and taken into consideration for working out the percentage of reservation. Article 16(4) of the Constitution of India permits the State Government to make any provision for the reservation of appointments or posts in favour of any Backward Class of citizens which, in the opinion of the State is not adequately represented in the Services under the State. It is, therefore, incumbent on the State Government to reach a conclusion that the Backward Class/Classes for which the reservation is made is not adequately represented in the State Services. While doing so the State Government may take the total population of a particular Backward Class and its representation in the State Services. When the State Government after doing the necessary exercise makes the reservation and provides the extent of percentage of posts to be reserved for the said Backward Class then the percentage has to be followed strictly.
xxx xxx xxx
7. When all the roster points in a cadre are filled the required percentage of reservation is achieved. Once the total cadre has full representation of the Scheduled Castes/Tribes and Backward Classes in accordance with the reservation policy then the vacancies arising thereafter in the cadre are to be filled from amongst the category of persons to whom the respective vacancies belong. Jeevan Reddy, J. speaking for the majority in Indra Sawhney v. Union of India [1992 Supp (3) SCC 217 : 1992 SCC (L&S) Supp 1 : (1992) 22 ATC 385 : AIR 1993 SC 477] observed as under:
(SCC p. 737, para 814) "Take a unit/service/cadre comprising 1000 posts. The reservation in favour of Scheduled Tribes, Scheduled Castes and Other Backward Classes is 50% which means that out of the 1000 posts 500 must be held by the members of these Page 6 of 35 // 7 // classes i.e. 270 by Other Backward Classes, 150 by Scheduled Castes and 80 by Scheduled Tribes. At a given point of time, let us say, the number of members of OBCs in the unit/service/category is only 50, a shortfall of 220. Similarly the number of members of Scheduled Castes and Scheduled Tribes is only 20 and 5 respectively, shortfall of 130 and 75. If the entire service/cadre is taken as a unit and the backlog is sought to be made up, then the open competition channel has to be choked altogether for a number of years until the number of members of all Backward Classes reaches 500, i.e., till the quota meant for each of them is filled up. This may take quite a number of years because the number of vacancies arising each year are not many. Meanwhile, the members of open competition category would become age-barred and ineligible. Equality of opportunity in their case would become a mere mirage. It must be remembered that the equality of opportunity guaranteed by clause (1) is to each individual citizen of the country while clause (4) contemplates special provision being made in favour of socially disadvantaged classes. Both must be balanced against each other. Neither should be allowed to eclipse the other. For the above reason, we hold that for the purpose of applying the rule of 50% a year should be taken as the unit and not the entire strength of the cadre, service or the unit as the case may be."
xxx xxx xxx
8. The quoted observations clearly illustrate that the rule of 50% a year as a unit and not the entire strength of the cadre has been adopted to protect the rights of the general category under clause (1) of Article 16 of the Constitution of India. These observations in Indra Sawhney case [1992 Supp (3) SCC 217 : 1992 SCC (L&S) Supp 1 : (1992) 22 ATC 385 : AIR 1993 SC 477] are only in relation to posts which are filled initially in a cadre. The operation of a roster, for filling the cadre-strength, by itself ensures that the reservation remains within the 50% limit. Indra Sawhney case [1992 Supp (3) SCC 217 : 1992 SCC (L&S) Supp 1 : (1992) 22 ATC 385 : AIR 1993 SC 477] is not the authority for the point that the roster survives after the cadre-strength is full and the percentage of reservation is achieved."

2.4. It is also contended that since admittedly unfilled backlog vacancies in respect of SC & ST category candidates have not been Page 7 of 35 // 8 // filled up for a continuous period of 3 (three) years, instead of carrying forward those vacancies as backlog vacancies, in terms of the provisions contained under Sec. 7 of the Act, the said posts coming under the backlog vacancy, should have been de-reserved and filled up by eligible UR candidates. Since without following the provisions contained under Sec. 7 of the Act, while issuing the advertisement in respect of reserved category candidates, such backlog vacancies have been included, the same is also not permissible and requires interference of this Court. Section 7 of the Act reads as follows:-

"7. Carry-forward of reservation and de-
reservation - If, in any recruitment year, the number of candidates either from Scheduled Castes or Scheduled Tribes is less than the number of vacancies reserved for them even after exchange of reservation between the Scheduled Castes and Scheduled Tribes, the remaining vacancies may be filled up by general candidates after dereserving the vacancies in the prescribed manner but the vacancies so dereserved may be carried forward to subsequent three years of recruitment:
Provided that in the years following the recruitment year the normal reserved vacancies together with the vacancies carried forward shall not exceed fifty per cent of the total number of vacancies of the year in which recruitment is made and the excess over fifty per cent of the reserved vacancies shall be carried forward to subsequent years of recruitment.
Page 8 of 35
// 9 // [Provided further that the provisions of this section shall not apply to the reserved vacancies to be filled up by promotion on the basis of selection where such promotion is to be made-
(a) from Class III Posts to Class II posts,
(b) within Class II posts,
(c) from Class Il posts to Class I posts, and
(d) from posts in the lowest rung of Class I.] [Provided also that nothing in this section shall apply to the vacancies reserved in respect of Class III and Class IV posts. If candidates are not available for filling up such reserved vacancies these remaining vacancies shall be filled up by holding fresh recruitment only from candidates belonging to the Scheduled Castes or the Scheduled Tribers, as the case may be, and such sub-section(5) of Section 9 shall not apply to such vacancies.]"

2.5. It is further contended that this Court while issuing notice of the matter vide order dtd.15.05.2025, passed an interim order to the effect that selection process pursuant to the advertisement issued under Annexure-15 shall continue, but the same shall not be finalized without leave of this Court.

2.6. It is also contended that on a similar issue, this Court in W.P.(C) No. 19250 of 2012 (Akhaya Kumar Swain Vs. State of Odisha & Ors.) decided on 05.01.2017 has held as follows in Para 5:- Page 9 of 35

// 10 //
5. We after going through the provision of the Act and the judgments pronounced by the Hon‟ble Apex court in the case of Indra Sawhney Vrs. Union of India (supra) wherein the Constitution Bench of Hon‟ble Supreme Court has been pleased to hold that the limit of reservation will not exceed 50%, but however, in the said judgment it has also been indicated that in the interest of backward class of citizens, the state cannot reserve all the appointments under the State or even a majority of them.

The doctrine of equality of opportunity in clause-1 of Art.16 is to be reconciled in favour of backward classes under clause 4 of Art.16 in such a manner that the latter while serving the clause of backward classes shall not unreasonably encroach upon the field of equality. In the case of Trilok Nath Titu Vrs. State of Jammu and Kashmir, reported in AIR 1967 SC 1283 wherein it has been held by the Hon‟ble Apex Court that where the percentage of reservation is not reasonable, having regard to employment opportunities of the general public to the cadre of service in question, the population of the entire State, the extent of their backwardness and the like, the interference by the Court against unreasonable reservation is called for.

The Hon‟ble Apex court has further been pleased to hold in the case of R. K. Sabharwal and Others Vrs. State of Punjab and Others, reported in (1995) 2 SCC 745 by its Constitution Bench and provided the measure so that the limit of 50% reservation may not exceed and for that purpose the proposition has been laid down for making a roster indicating reserved points, required by the Government instruction to be implemented in the form of running account from year to year, it has further been held that the percentage of reservation has to be worked out in relation to the number of posts which form the cadre strength. The concept of vacancy has no relevance in operating the percentage of Page 10 of 35 // 11 // reservation. This principle has been evolved so that the ceiling limit of reservation may not go beyond 50%.

The Hon‟ble Apex Court yet in another judgment rendered in the case of Post Graduate Institute of Medical Education and Research, Chandigarh Vrs. Faculty Association and Others, reported in (1998) 4 SCC 1, wherein the subject matter was as to whether in a single cadre post, reservation for SCs, STs and OBCs can be applied either directly or through the roster in which vacancies are rotated amongst general category and reserved category candidates, the Hon'ble Apex court holding therein has stated that where such a single post in the cadre is there, it cannot be reserved, otherwise it will create 100% reservation of such post whenever such reservation is to be implemented.

It has further been held that Articles 14, 15 and 16 including Art.16(4) 16(4-A) must be applied in such a manner that balance is struck in the matter of appointments by creating reasonable opportunities for reserved classes and also for other members of the community who do not belong to reserved classes. It has been observed that the doctrine of equality of opportunity under Article 16(1) is to be reconciled with concessions in favour of backward classes under Article 16 (4) in such a manner the letter while serving the cause of backward classes, shall not unreasonably encroach upon the field of equality.

The concept of upper limit of 50% of reservation has again fell for consideration before Hon'ble Apex court in the case of M. Nagraj Vrs. Union of India in which the 85th Constitutional amendment was under scrutiny. The Union Government in order to come out from the ratio laid down by Hon'ble Apex Court in Page 11 of 35 // 12 // the case of Ajit Singh and Others Vrs. State of Punjab and Othres, reported in (1996) 2 SCC 715, Ajit Singh-II and Others Vrs. State of Punjab and Others, reported in (1999) 7 SCC 209, Ajit Singh-3 Vrs. State of Punjab, reported in (2000) (I) SCC 430 and Virpal Singh Chauhan etc. Vrs. Union of India and Others, reported in 1995 6 SCC 684 wherein the catch up theory was laid down in the matter of promotion given to a reserved category candidate promoted on the basis of reservation earlier than his senior general category candidates in the feeder grade, but the moment the senior general category candidates in the feeder cadre will get promotion to the higher grade he will catch up the seniority of the feeder grade, in order to come out from this , the Constitution has been amended by inserting a clause under Article 16 (4-A) by inserting a word "consequential", meaning thereby the reserved category candidate once granted promotion to the higher grade, they will retain their seniority for all the time to come. This Constitutional amendment was challenged in the case of M. Nagraj and Others (supra) and Hon'ble Apex Court while dealing with the issue has endorsed the 85th Amendment but with certain modifications which is as follows:-

"121. The impugned constitutional amendments by which Articles 16(4A) and 16(4B) have been inserted flow from Article 16(4). They do not alter the structure of Article 16(4). They retain the controlling factors or the compelling reasons, namely, backwardness and inadequacy of representation which enables the States to provide for reservation keeping in mind the overall efficiency of the State administration under Article 335. These impugned amendments are confined only to SCs and STs. They do not obliterate any of the constitutional requirements, namely, ceiling-limit of 50% (quantitative limitation), the concept of creamy layer (qualitative exclusion), the subclassification between OBC on one hand and SCs and STs on the other hand as held in Indra Sawhney5, the concept of post-based Roster with in- built concept of replacement as held in R.K. Sabharwal.
Page 12 of 35
// 13 // The Hon'ble Apex court in the case of M. Nagraj (supra) has further held at paragraph 122 that the concept of creamy layer and the compelling reasons, namely, backwardness, inadequacy of representation and overall administrative efficiency are all constitutional requirement without which the structure of equality of opportunity in Article 16 would collapse.
In paragraph 123 it has further been held that the main issue concerns "the extent of reservation". In this regard the State concerned will have to show in each case the existence of compelling reasons, namely, backwardness, inadequacy of representation and overall administrative efficiency before making provision for reservation.
The provision of 85th amendment has been made as enabling provision. "The State is not bound to make reservation for SCs/ STs in the matter of promotion; however, if they wish to exercise their discretion and make such provision, the State has to collect quantifiable data showing backwardness of the class and inadequacy of representation of that class in public employment in addition to compliance of Article 335. It is made clear that even if the State has compelling reasons, as stated above, the State will have to see that its reservation provision does not lead to excessiveness so as to breach the ceiling-limit of 50% or obliterate the creamy layer or extend the reservation indefinitely."

Hon‟ble Apex court in paragraph 124 has uphold the constitutional validity of the Constitution (Seventy-Seventh Amendment) Act, 1995, the Constitution (Eighty-First Amendment) Act, 2000, the Constitution (Eighty-Second Amendment) Act, 2000 and the Constitution (Eighty-Fifth Amendment) Act, 2001 with the above conditions. Page 13 of 35

// 14 // In paragraph 125 it has been held that the individual enactments of appropriate States and that question will be gone into in individual writ petition by the appropriate bench in accordance with law laid in the case of M. Nagrajan. It is evident from the authoritative pronounced as discussed above that the limit of reservation cannot go beyond 50%, but since to that effect the Constitutional amendment has been brought by way of 81st amendment Act, 2000 whereby and where under the provision under Article 16 (4-B) has been inserted which also restrain the ceiling limit of 50% reservation on total number of vacancy of that year. For ready reference Article 16(4- B) is quoted below:-

"Art.16(4-B). Unfilled reserved vacancies may be considered as a separate class.- This clause authorizes the State to consider the unfilled reserved vacancies as a separate class which shall not be considered together with the vacancies of the year in which they are being filled up to determine the ceiling of 50% of the total vacancies of that year.
Providing for such reservation beyond 50% would be violative of Article 16(4-B)."

It is settled that the Constitution will prevail over any statutory provision either formulated by the Centre or the State unless the Constitution is amended to that effect and if any provision is inconsistent with the Constitutional provision, the same will be said to be illegal.

Further it is also not in dispute that the State or the Union has been conferred with power by the Hon'ble Apex Court while endorsing the 81st constitutional amendment Act and the 85th constitutional amendment Act for providing the benefit of accelerated seniority or exceeding the ceiling limit of 50%, but Page 14 of 35 // 15 // subject to the rider as has been put under paragraph 121 of the judgment rendered in the case of M. Nagraj (supra). We after going through the Act, 2008 do not find that the parameter fixed under paragraph 121 of the judgment has been followed or not, since in this regard nothing has been referred in the Act.

We after going through the Act, 2008 do not find that the parameter fixed under paragraph 121 of the judgment has been followed or not, since in this regard nothing has been referred in the Act.

Since this issue is not before us as to whether before enactment of the Act, 2008 the State Government has taken effective steps in terms of the parameter fixed by Hon'ble Apex Court in paragraph 121 of the judgment in the case of M. Nagraj (supra) and even the Act, 2008 is not questioned, hence we are not going into the legality and propriety of the Act, 2008 in the instant case, but the fact remains that before exceeding the limit of reservation from 50%, the State or the Union is supposed to follow the parameter fixed under paragraph 121 of the judgment rendered in the case of M. Nagraj (supra)."

2.7. It is accordingly contended that since admittedly the reservation so provided for in the impugned advertisement, has exceeded the permissible 50% limit, in view of the decision in the case of Indra Sawhney as well as R.K. Sabharwal so cited (supra) and the decision in the case of Akhaya Kumar Swain, the impugned advertisement is required to be quashed with a direction to issue a fresh advertisement by limiting the reservation to 50% and to fill up the backlog vacancies Page 15 of 35 // 16 // meant for SC & ST category candidates by de-reserving those posts, in terms of the provisions contained under Sec. 7 of the Act.

3. Mr. P. Acharya, learned Advocate General on the other hand made his submission basing on the stand taken in the counter affidavit so filed. Placing reliance on the provisions contained under Art. 16 (4-B) of the Constitution of India, learned Advocate General contended that in view of the provisions so contained, ceiling limit to the extent of 50%, cannot be made applicable, so far as backlog vacancies are concerned. Article 16(4-B) of the Constitution of India reads as follows:-

"Nothing in this article shall prevent the State from considering any unfilled vacancies of a year which are reserved for being filled up in that year in accordance with any provision for reservation made under clause (4) or clause (4A) as a separate class of vacancies to be filled up in any succeeding year or years and such class of vacancies shall not be considered together with the vacancies of the year in which they are being filled up for determining the ceiling of fifty per cent, reservation on total number of vacancies of that year.
[The Constitution (Eighty-first Amendment) Act, 2000, aimed to protect reservations for SCs and STs in the backlog of vacancies. A new clause (4B) was added to Article 16 of the Constitution of India by the 81st Amendment Act of 2000, after clause (4A). This gave the states the authority to treat unfilled reserved vacancies from one year as a separate class of vacancies to be filled in the Page 16 of 35 // 17 // following year or years. The new provision stated that such vacancies must not be included in the vacancies of the year in which they are filled, in order to calculate the overall vacancy reservation ceiling of 50% for that year. This modification essentially eliminated the 50% cap on reservations for backlog vacancies."

3.1. It is also contended that basing on the requisition made by the Department vide letter dtd.12.02.2025, the advertisement in question was issued by the Commission to conduct the recruitment of 5248 posts, which includes 411 UR Posts, 736 for SEBC, 1620 for SC and 2481 for ST. Stand taken in Para 18 of the counter affidavit so filed by Opp. Party No. 1 reads as follows:-

"18. That, in reply to the averments made in paragraph- 16 of the writ petition, it is humbly submitted that, the Secretary, Odisha Public Service Commission, Cuttack had been requested vide this Department letter No-4579, dated-12.02.2025 for recruitment of 5248 posts of regular Medical Officers in the rank of Group-A (Junior Branch) of the Odisha Medical Health Services Cadre for the year 2024-25 under Health and Family Welfare Department. The OPSC vide Advertisement No-09 of 2024-25 advertised the said posts indicating 411 posts for UR Cate Category, 736 posts for SEBC Category, 1620 posts for SC Category and 2481 posts for ST Category. The Petitioners have requested the Hon'ble High Court to quash the impugned advertisement No. 9 of 2024-25 underAnnexure-15 in the present Writ Petition."

3.2. It is contended that since the vacancies indicated in the impugned advertisement also includes the backlog vacancies so meant for SC Page 17 of 35 // 18 // and ST as well as OBC, in view of the provisions contained under Article 16 (4-B) of the Constitution of India, no illegality or irregularity can be found with regard to the requisition made by the Govt. on 12.02.2025 and consequential advertisement issued by the Commission under Annexure-15.

3.3. It is also contended that even though in terms of the provisions contained under Sec. 6 & 7 f the Act, there is provision for exchange of the vacancies in between SC & ST category candidates and de- reservation of such posts meant for SC & ST, to be filled up by General Category candidates after carrying forward the vacancies so de-reserved to subsequent three years of recruitment, but the Department of SC & ST Development relying on the decision in the case of M. Nagraj Vs. Union of India (2006) 8 SCC 212 issued a letter on 20.03.2008 with the following stipulation:-

"In the case of Article 16(413) of the Constitution following the judgment in R.K. Sabharwal, the concept of post-based roster is introduced. Consequently, specific slots for OBC, SC and ST as well as General candidate have to be maintained in the roster. For want of candidate in a particular category the post may remain unfilled. Nonetheless, that slot has to be filled only by the specified category."
Page 18 of 35

// 19 // 3.4. It is also contended that since the post in question is a base level post, in view of the decision in the case of M. Nagraj so cited (supra), such base level post cannot be de-reserved in terms of the provisions contained under Sec. 6 & 7 of the Act. Therefore, basing on the decision in the case of M. Nagraj so cited (supra), clarification has been issued by SC & ST Development Department on 20.03.2008, holding therein that such base level posts cannot be de-reserved and those posts have to be carried forward. Stand taken in Para 20 of the counter reads as follows:-

"20. Therefore, Rule-6 of the ORV Act explicitly makes it clear that exchange of reservation between the SC and ST candidates and it does not applicable to the UR Category. However, the ST & SC Development Department vide Letter No.11704 dated 20.03.2008 has directed that Supreme Court in case of M. Nagraj-Vrs-Union of India (2006) others, has observed that:
"In the case of Article 16(413) of the Constitution following the judgment in R.K. Sabharwal, the concept of post-based roster is introduced. Consequently, specific slots for OBC, SC and ST as well as General candidate have to be maintained in the roster. For want of candidate in a particular category the post may remain unfilled. Nonetheless, that slot has to be filled only by the specified category."
Page 19 of 35

// 20 // In view of the above observation by the Supreme Court, ST & SC Development Department has clarified that no de-reservation is allowed in initial appointment.

The implication of this judgment is that in case of non-availability of a particular class of candidate, the same cannot be de-reserved to be filled up by other categories of the candidates. In other words, exchange of reservation between SC & ST will not be permissible. Hence the prayers of the petitioners have no leg to stand in the eye of law."

3.5. Reliance was placed to a decision of this Court in the case of Dr. Deepak Kumar Samal & Ors. Vs. State of Odisha & Anr. (W.P.(C) No. 38690 of 2021) decided on 22.12.2021. This Court in Para 10 of the said Judgment has held as follows:-

"10. In view of such position, this Court is of the considered view that it is not justified to issue writ of mandamus or direction to the appropriate Government to deserve the posts. Rather it is the complete domain of the authority to look into the grievance of the petitioners and pass appropriate order in accordance with law. Therefore, the State authority shall act in consonance of the provisions contained in Sections 6 and 7 of the ORV Act, 1975 and in terms of the law laid down by the apex Court in G.S. Gill (supra) as expeditiously as possible so that unreserved categories applicants can get the benefits as due and admissible in accordance with law."

3.6. Making all these submissions, learned Advocate General contended that since there is complete dearth of doctors in the State Page 20 of 35 // 21 // and because of the interim order, the post in question are not being filled up, the State is facing a crunch situation. Accordingly, it is contended that the writ petition be disposed of by according the permission to the Commission to recommend the names of the selected candidates and State be permitted to fill up the posts so advertised taking into account the recommendation to be made.

4. Mr. P.K. Mohanty, learned Sr. Counsel appearing for the Commission on the other hand made his submission basing on the stand taken in the counter affidavit so filed by Opp. Party No. 3. It is contended that the advertisement in question under Annexure-15 was issued in terms of the requisition made by the Govt. in the Health & Family Welfare Department on 12.02.2025. In the said requisition made by the Department, the backlog vacancies were indicated at 4919 and the non-joining vacancies at 329. Accordingly, in terms of the requisition, the Commission issued the advertisement under Annexure-15 and has completed the recruitment in question by conducting the test. But because of the interim order passed by this Court, the Commission is not in a position to publish the result and consequential recommendation of the selected candidates for their Page 21 of 35 // 22 // appointment to the Govt.-Opp. Party No. 1. Stand taken in Para 3 of the counter affidavit reads as follows:-

"That, it is humbly submitted that, the Government in Health & Family Welfare Department, vide its requisition Letter No. 4579/H. dt.12.02 2025, requested OPSC to conduct recruitment to 5248 (1749-w) posts (including Backlog vacancies (4919)+Non-joining vacancies (329))e (UR-411(137-w), SEBC-736(245-w), SC-1620 (540-w), ST-2481 (827-w)) of Medical Officers in the rank of Group-A (Junior Branch). Basing on the requisition, relevant Recruitment Rules and subsequent Amendment Rules, Odisha Public Service Commission has issued the Advertisement No. 09 of 2024-25 for the recruitment of 5248 posts of Medical Officer."

5. To the submissions made by the learned Advocate General as well as learned Sr. Counsel appearing for the Commission, Mr. B. Routray, learned Sr. Counsel appearing for the Petitioners made further submission contending inter alia that even though there is no bar to make the advertisement in respect of backlog vacancies, but those backlog vacancies belonging to ST & SC category as well as OBC category should have been segregated and reflected in the advertisement along with the current vacancies so available for such reserved category candidates.

Page 22 of 35

// 23 // 5.1. Since for the current recruitment so advertised under Annexure- 15, 411 posts have been kept for UR candidates, in view of the decision in the case of Indra Sawhney so followed by this Court in the case of Akhaya Kumar Swain and the provisions contained under Art. 16(4-B) of the Constitution of India, the reserved category candidates cannot exceed 411, keeping in mind the 50% ceiling. 5.2. In support of his submission, reliance was placed to a decision of the Hon'ble Apex Court in the case of State of U.P. & Ors. Vs. Sangam Nath Pandey & Ors. (Civil Appeal No.4381 of 2010). Hon'ble Apex Court in Para 16, 19, 22 & 23 of the said Judgment has held as follows:-

"16. In any recruitment year, it may happen that the candidates belonging to the reserved category may not be available to fill the vacancies falling to the share of the particular reserved category. In such circumstances, subsection (2) of Section 3 enables the State to carry forward the unfilled vacancy/vacancies to be filled through special recruitment as a separate class of vacancy. Such class of vacancy cannot be intermingled with the vacancies of the year of recruitment in which it is filled. It also cannot be counted for the purpose of determining of ceiling of 50 per cent reservation of the total vacancies of that year. The provision contained in sub-section 2 is, notwithstanding anything to the contrary contained in sub-section 1, which provide for a total 50 per cent reservation for the categories of Scheduled Castes, Scheduled Tribes and Other Backward Classes, i.e., 21 per cent, 2 per cent and 27 per cent respectively. The terminology of Page 23 of 35 // 24 // the aforesaid section is clear and unambiguous. Therefore, construed in its ordinary, literal sense, the sub section provides that the carried forward vacancies are not to be included in calculating the 50 per cent cap as contained in Proviso 2 to Section 3 (1). The special recruitment may be held in that very year or in the succeeding year or years of recruitment as a separate class of vacancy. Sub-section 3 further provides that if vacancy/vacancies reserved for Scheduled Tribes remained unfilled even after three special recruitment made under sub- section 2, such vacancies are to be filled up from amongst persons belonging to the Scheduled Castes. In other words, unfilled vacancies falling to the share of Backward Classes and Scheduled Castes and Scheduled Tribes, can be offered to the Scheduled Castes category. These provisions clearly indicate that the posts which are meant for the reserved categories would be offered only to the reserved categories so long as the reserved roster points are not occupied by the reserved categories.
xxx xxx xxx
19. A harmonious construction of sections 2(d), 3(2) and 3(5) would lead to the conclusion, as stated by the Division Bench, that only those vacancies can be declared backlog vacancies, within the reserved category, which were subject matter of advertisement but remained unfilled because of non-availability of suitable candidates, within the reserved category, after selection. It is only in respect of such vacancy that the procedure qua backlog vacancy can be adopted. Any vacancy, which has not been subjected to a complete process of selection, even though vacant, cannot be treated as a backlog vacancy.
xxx xxx xxx
22. The exercise of identifying the year-wise and cadre wise vacancies ought to have been conducted by the State prior to the issuance of the advertisement as rightly noticed by the learned single Judge. The Page 24 of 35 // 25 // purpose of introducing a roster system was to ensure that the percentages of reservation provided for various categories of persons is effectively and speedily achieved. This can only be done if the department concerned identifies the year-wise vacancies in the cadre. Once the vacancies are identified, it is enjoined upon the authorities to ensure that the selection procedure is completed speedily. This is necessary to avoid uncertainty to all categories of candidates. General category, as well as, the reserved category candidates are likely to be adversely affected in case the vacancies are not filled within a reasonable period of time. As a result of undue delay, certain candidates will always be in the danger of becoming overage to apply for some particular posts falling in a particular year of recruitment. Unnecessary lethargy in filling up the posts would also lead to further uncertainty and chaos among the recruits with regard to their seniority, confirmation and promotions. Such a situation only gives rise to unavoidable litigation, lasting for many long years. This case epitomizes such malaise.
23. In our opinion, the State Government, in the present case, ought to have initiated the necessary selection procedure upon due verification of the posts available for the reserved categories. It was not sufficient to merely send the requisition to the Public Service Commission. It was necessary for the State to pursue the matter with the Public Service Commission for completion of the selection process. Otherwise, the very purpose of introducing the roster system and a running account would be totally defeated We may reiterate here he observations made by this Court in the case of R.K. Sabharwal (supra). With regard to the operation of the roster system, in the aforesaid case, it was observed as follows:-
"5. We see considerable force in the second contention raised by the learned counsel for the petitioners. The reservations provided under the impugned Government instructions are to be operated Page 25 of 35 // 26 // in accordance with the roster to be maintained in each Department. The roster is implemented in the form of running account from year to year. The purpose of "running account" is to make sure that the Scheduled Castes/Schedule Tribes and Backward Classes get their percentage of reserved posts. The concept of "running account" in the impugned instructions has to be so interpreted that it does not result in excessive reservation. "16% of the posts ..." are reserved for members of the Scheduled Castes and Backward Classes. In a lot of 100 posts those falling at Serial Numbers 1, 7, 15, 22, 30, 37, 44, 51, 58, 65, 72, 80, 87 and 91 have been reserved and earmarked in the roster for the Scheduled Castes. Roster points 26 and 76 are reserved for the members of Backward Classes. It is thus obvious that when recruitment to a cadre starts then 14 posts earmarked in the roster are to be filled from amongst the members of the Scheduled Castes. To illustrate, first post in a cadre must go to the Scheduled Caste and thereafter the said class is entitled to 7th, 15th, 22nd and onwards up to 91st post. When the total number of posts in a cadre are filled by the operation of the roster then the result envisaged by the impugned instructions is achieved. In other words, in a cadre of 100 posts when the posts earmarked in the roster for the Scheduled Castes and the Backward Classes are filled the percentage of reservation provided for the reserved categories is achieved. We see no justification to operate the roster thereafter. The "running account" is to operate only till the quota provided under the impugned instructions is reached and not thereafter. Once the prescribed percentage of posts is filled the numerical test of adequacy is satisfied and thereafter the roster does not survive. The percentage of reservation is the desired representation of the Backward Classes in the State Services and is consistent with the demographic estimate based on the proportion worked out in relation to their population. The Page 26 of 35 // 27 // numerical quota of posts is not a shifting boundary but represents a figure with due application of mind. Therefore, the only way to assure equality of opportunity to the Backward Classes and the general category is to permit the roster to operate till the time the respective appointees/promotees occupy the posts meant for them in the roster. The operation of the roster and the "running account" must come to an end thereafter. The vacancies arising in the cadre, after the initial posts are filled, will pose no difficulty. As and when there is a vacancy whether permanent or temporary in a particular post the same has to be filled from amongst the category to which the post belonged in the roster. For example the Scheduled Caste persons holding the posts at roster points 1, 7, 15 retire then these slots are to be filled from amongst the persons belonging to the Scheduled Castes. Similarly, if the persons holding the post at points 8 to 14 or 23 to 29 retire then these slots are to be filled from among the general category. By following this procedure there shall neither be shortfall nor excess in the percentage of reservation.

6. The expressions 'posts' and 'vacancies', often used in the executive instructions providing for reservations, are rather problematical. The word 'post' means an appointment, job, office or employment. A position to which a person is appointed. 'Vacancy' means an unoccupied post or office. The plain meaning of the two expressions make it clear that there must be a 'post' in existence to enable the 'vacancy' to occur. The cadre-strength is always measured by the number of posts comprising the cadre. Right to be considered for appointment can only be claimed in respect of a post in a cadre. As a consequence, the percentage of reservation has to be worked out in relation to the number of posts which form the cadre-strength. The concept of 'vacancy' has no relevance in operating the percentage of reservation. Page 27 of 35

// 28 //

7. When all the roster points in a cadre are filled the required percentage of reservation is achieved. Once the total cadre has full representation of the Scheduled Castes/Tribes and Backward Classes in accordance with the reservation policy then the vacancies arising thereafter in the cadre are to be filled from amongst the category of persons to whom the respective vacancies belong. Jeevan Reddy, J. speaking for the majority in Indra Sawhney v. Union of India (1992 Supp (3) SCC 217) observed as under: (SCC p. 737, para 814) "Take a unit/service/cadre comprising 1000 posts. The reservation in favour of Scheduled Tribes, Scheduled Castes and Other Backward Classes is 50% which means that out of the 1000 posts 500 must be held by the members of these classes i.e. 270 by Other Backward Classes, 150 by Scheduled Castes and 80 by Scheduled Tribes. At a given point of time, let us say, the number of members of OBCs in the unit/service/category is only 50, a shortfall of 220. Similarly the number of members of Scheduled Castes and Scheduled Tribes is only 20 and 5 respectively, shortfall of 130 and 75. If the entire service/cadre is taken as a unit and the backlog is sought to be made up, then the open competition channel has to be choked altogether for a number of years until the number of members of all Backward Classes reaches 500, i.e., till the quota meant for each of them is filled up. This may take quite a number of years because the number of vacancies arising each year are not many. Meanwhile, the members of open competition category would become age-barred and ineligible. Equality of opportunity in their case would become a mere mirage. It must be remembered that the equality of opportunity guaranteed by clause (1) is to each individual citizen of the country while clause (4) contemplates special provision being made in favour of socially disadvantaged classes. Both must be balanced against each other. Neither should be allowed Page 28 of 35 // 29 // to eclipse the other. For the above reason, we hold that for the purpose of applying the rule of 50% a year should be taken as the unit and not the entire strength of the cadre, service or the unit as the case may be."

The facts narrated above would indicate is that the situation in the present case is almost as it was depicted by this Court in the case of Indra Sawhney (supra).

We, therefore, reiterate that it is necessary for the department to identify year-wise vacancies for the cadre. It is also necessary to fill up the posts speedily in order to avoid certain candidates being rendered ineligible as they may have become overage. It is for this reason that Section 3 has placed importance on the year of recruitment as also on the process of selection. In our opinion, the authorities have been rather casual in their approach in implementing the reservation policy, in letter and spirit. We are, however, conscious of the fact that the 367 posts lying vacant for a number of years are meant only for the reserved categories. They have been calculated on the basis of the percentages reserved for various categories. In segregation of the aforesaid posts, none of the unreserved categories would be deprived of any posts which ought legitimately to have fallen to their share." 5.3. Reliance was also placed to a decision of the Hon'ble Apex Court in the case of State of Tamil Nadu & Ors. Vs. K. Shobana & Ors. (2021) 4 SCC 686. Hon'ble Apex Court in Para 22, 25, 26 & 27 of the said judgment has held as follows:-

"22. First, we would like to turn to the judgment [K. Shobana v. State of T.N., 2020 SCC OnLine Mad 9800] of the learned Single Judge which, in our view, is absolutely lucid and clear to the controversy and the conclusion. The Page 29 of 35 // 30 // learned Single Judge set forth the controversy in the first paragraph itself i.e. whether the candidates who secured high marks should have been fitted in the general turn but have been fitted in MBC/DNC quota for the last year, which in turn has deprived certain candidates of selection. It has been rightly noted that the entire confusion has arisen due to the wrong reading of provisions of Section 27 of the Act, which provides for reservation for appointment. Section 27(f) merely states that if the required number of candidates belonging to the community which fall under reservation are not available, then, the vacancies, for which selection could not be made in the current year, should be treated as backlog vacancies. In the subsequent recruitment, the backlog vacancies and the current vacancies for the particular community must be separately announced, and the direct recruitment must first accommodate the backlog vacancies and thereafter only, the current vacancies have to be accommodated. The provision had been read by the appellants as if the backlog vacancies must be filled in by MBC/DNC category candidates, irrespective of the merit of the candidate or the rank secured by him/her. The highest mark that was secured was 109 and, up to 90 marks, the candidates were fitted in general turn and thus those candidates will have to be selected under the general turn, irrespective of their community. It is these candidates who had been fitted in the backlog vacancy which has caused the problem.
xxx xxx xxx
25. It has been rightly pointed out by the learned counsel for the respondents that the issue arising from seniority of filling the backlog vacancies first was not even urged in the courts below and was sought to be raised for the first time before this Court, and elaborately at that, which plea finally fizzled out, as it was conceded that there is no factual basis for the same.
Xxx xxx xxx
26. There can be no doubt about the proposition that if a word is used in a statute, it cannot be made otiose as held in Hardeep Singh [Hardeep Singh v. State of Punjab, (2014) 3 SCC 92, paras 42 to 45 : (2014) 2 SCC (Cri) 86] . However, that is not the factual scenario in this case. The question arises as to at which stage would Section 27 of the Act operate, and where in the list, the application of Page 30 of 35 // 31 // the "first" principle would apply. Section 27 deals with the reservation. It has nothing to do with the general candidates list/General Turn vacancies. Such of the candidates who have made it on their own merit albeit, from reserved category, have not sought the benefit of the reservation. Thus, Section 27 of the Act would have nothing to do up to that point. Section 27 would apply only when the reservation principle begins, which is after filling up of the seats on merit. Thus, the word "first"

would apply at that stage i.e. the backlog vacancies have to be filled in first and the current vacancies to be filled in thereafter. At the stage when the general category seats are being filled, there is thus no question of any carry forward or current vacancies for reserved category arising at all.

27. We may also note that the manner of filling up the seats has been well enunciated in the judgment in K.R. Shanthi case [K.R. Shanthi v. State of T.N., 2012 SCC OnLine Mad 5451 : (2012) 7 MLJ 241 paras 14, 18 and 19 : SCC OnLine Mad paras 14 & 18-23, incidentally authored by S. Nagamuthu, J., as he then was, though of course the principle of promissory estoppel cannot apply while he raises his contentions!] by the Madras High Court itself and appears to have been consistently followed. May be the peculiarity of the situation arising in Chemistry subject (which is in question) gives rise to this problem in the current year and such a problem had not apparently arisen earlier. In fact, there is no manner of doubt after the latest judgment of this Court in Saurav Yadav case [Saurav Yadav v. State of U.P., (2021) 4 SCC 542] which again refers to the steps which have to be taken to fill in those vacancies. The steps are clear in their terms : in the given facts of the case, application of those principles or steps would imply:

(a) the general merit list to be first filled in;
(b) the backlog vacancies of the particular reserved category to be thereafter filled in "first"; and
(c) the remaining reserved vacancies for the current year to be filled thereafter."
Page 31 of 35

// 32 // 5.4. Reliance was also placed to a decision of the Hon'ble Apex Court in the case of Jarnail Singh & Ors. Vs. Lachhmi Narain Gupta & Ors. (Civil Appeal No. 629 of 2022 & batch) disposed of on 28.01.2022. Hon'ble Apex Court in Para 7, 27, 35 & 41 has held as follows:

"7. The validity of the above amendments made to Article 16 (4) was considered by this Court in M. Nagaraj & Ors. v. Union of India & Ors. 3 . The key issue that was identified and decided in M. Nagaraj (supra) is whether any constitutional limitation mentioned in Article 16(4) and Article 335 stood obliterated by the constitutional amendments resulting in Articles 16(4-A) and 16(4-B). This Court upheld the constitutional amendments. The amendments were held to be enabling provisions. This Court observed that the State is not bound to make reservation for SCs and STs in matters of promotion. However, if it wishes to exercise its discretion, the State has to collect quantifiable data showing the backwardness of the class and inadequacy of representation of that class in public employment, in addition to compliance with Article 335 of the Constitution of India.
xxx xxx xxx
27. In R.K. Sabharwal (supra), this Court held that the right to be considered for appointment can only be claimed in respect of a post in a cadre and that the concept of 'vacancy' has no relevance in operating the percentage of reservation. It was further held that the cadre strength is always measured by the number of posts comprising the cadre.
xxx xxx xxx . ...35.... In Orissa Cement Ltd. v. State of Orissa & Ors. 26 , this Court observed that relief can be granted, moulded or Page 32 of 35 // 33 // restricted in a manner most appropriate to the situation before it in such a way as to advance the interests of justice.
xxx xxx xxx ...41.... It is a well-settled proposition that only the ratio decidendi can act as the binding or authoritative precedent. Reliance placed on mere general observations or casual expressions of the Court, is not of much avail."

6. Having heard learned counsel appearing for the Parties and considering the submission made, this Court finds that the Commission while issuing the impugned advertisement under Annexure-15, has indicated the vacancy for UR category candidates at 411 and that of reserved category candidates belonging to SEBC at 736, SC at 920 and ST at 2481, in total 5248 posts. 6.1. Even though in the counter affidavit so filed by the State as well as by the Commission, it has been indicated that the post advertised for reserved category candidates includes the backlog vacancies, but in view of the provisions contained under Article 16(4-B) of the Constitution of India and the decision in the case of Sangam Nath Pandey as cited (supra), such backlog vacancies should have been segregated and the current vacancies available for such reserved category candidates should have been indicated in the advertisement, as well as in the requisition so made by the Department on 12.02.2025. But admittedly, the same has not been followed in terms Page 33 of 35 // 34 // of the provisions contained under Article 16(4-B) of the Constitution of India and the decision in the case of Sangam Nath Pandey cited (supra).

6.2. Since in the impugned advertisement while advertising 411 posts for UR category, vacancies for reserved category candidates have been indicated at 4837 and the same admittedly exceeds the 50% ceiling, in view of the decision of the Apex Court in the case of Indra Sawhney, it is the view of this Court such an advertisement could not have been issued.

6.3. It is also the view of this Court that even though in terms of the provisions contained under Sec. 6 & 7 of the Act, such backlog vacancies are required to be de-reserved and filled up by UR category candidates after carrying forward the vacancies so de-reserved to subsequent three years of recruitment, but since the posts in question are base level post, in view of the clarification issued by the Department on 20.03.2008, and the decision in the case of M. Nagraj so cited (supra), this Court is not inclined to direct the Department to de-reserve the backlog vacancies so meant for SC & ST as well as OBC candidates.

Page 34 of 35

// 35 // 6.4. However, considering the submission made by the learned Advocate General that State is facing a crunch situation and there is complete dearth of doctors, this Court relying on the decision in the case of Sangam Nath Pandey as cited (supra) and the decision in the case of Jarnail Singh, more particularly Para 35, permits the Commission to recommend 411 UR category candidates as well as 411 reserved category candidates proportionately to the percentage of reservation meant for such reserve category candidates. However, relying on the decision in the case of Sangam Nath Pandey as cited (supra), this Court permits the Department to fill up the reserved category candidates from the backlog vacancies, after receipt of the recommendation from the Commission.

7.The writ petition accordingly stands disposed of with the aforesaid observation and direction.

Interim order passed earlier stands vacated.

(BIRAJA PRASANNA SATAPATHY) Judge Signature Not Verified Digitally Signed Orissa High Court, Cuttack Dated Signed by: SNEHANJALI the 17th March, 2026/Sneha PARIDA Reason: Authentication Location: High Court of Orissa, Cuttack Date: 18-Mar-2026 18:46:05 Page 35 of 35