Citation : 2021 Latest Caselaw 4558 Ori
Judgement Date : 5 April, 2021
W.P.(C) No. 12020 of 2021
02. 05.04.2021 The matter is taken up by video conferencing mode.
Heard Mr. B.M. Sarangi, learned counsel for the
petitioner and Mr. P.K. Behera, learned Standing Counsel for
Transport Department.
The petitioner has filed this application challenging the
tax and penalty imposed on his vehicle by the authority.
Considering the contentions raised in the writ petition
and after hearing learned counsel for the parties, this writ
petition is disposed of in the light of the judgment passed by
this Court in Sujit Kumar Dhir v. R.T.O., Keonjhar, 2014
(II) OLR 1070.
As the restrictions due to the COVID-19 situation are
continuing, learned counsel for the parties may utilize the soft
copy of this order available in the High Court's website or
print out thereof at par with certified copies in the manner
prescribed, vide Court's Notice No.4587, dated 25th March,
2020.
...................................
(DR. B.R. SARANGI, J) Alok
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!