High Court Orissa High Court

Khagendra Nath Behera vs Orissa Administrative Tribunal, … on 24 October, 2005

Orissa High Court
Khagendra Nath Behera vs Orissa Administrative Tribunal, … on 24 October, 2005
Equivalent citations: 2006 (1) OLR 49
Bench: I Quddusi, P Mohanty


ORDER

1. Heard Mr. Aparesh Bhoi, learned counsel for the petitioner and learned Addl. Government Advocate for opposite parties 2 to 4.

2. Opposite party No.1, i.e., Orissa Administrative Tribunal is deleted from the array of the parties 2 to 4.

3. It appears that the O.A. filed by the petitioner is pending before the Orissa Administrative Tribunal, Bhubaneswar which has been registered as O.A. No. 879 of 2005 and vide order dated 28.9.2005 the Tribunal while issuing notice on admission fixed for 2.11.2005 directed that the respondents would produce evidence that after 1990 in fact they have advertised for the vacancy of leprosy para-medical workers or multi purpose health workers as the case may be. The Tribunal wanted to see if the applicant has ignored this notification and has chosen to pursue his own career in any non-government organisation which would be crucial to the adjudication of the matter.

4. Learned counsel for the petitioner has submitted that in similar cases, i.e., O.A. No. 859 of 2005 filed by Rabindra Nath Das and another and O.A. No. 876 of 2005 Sukanta Kumar Parhi and four others, the Tribunal has passed different orders and the O.As. have been disposed of finally, but in the instant matter such benefit has not been given to the petitioner.

5. Considering the facts and circumstances of the case, at this stage when the O.A. of the petitioner is pending, we are not inclined to pass any order. However, keeping the interest of the petitioner in mind it is directed that till an order is passed by the Tribunal on the interim prayer made by the petitioner in the O.A., i.e., O.A. No. 879 of 2005, we direct that one post of Multi Purpose Health Workers (MPHW) shall not be filled up in pursuance of the advertisement dated 4.7.2005 contained in Annexure-3 to the writ petition. Further, the Tribunal is directed that while considering the case of the petitioner the order passed in the above mentioned O.As. will also be taken into consideration.

6. The writ petition is disposed of accordingly.

Urgent certified, copy of this order be supplied as per rules.