Citation : 2021 Latest Caselaw 8253 Ori
Judgement Date : 6 August, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.22251 of 2021
Chitta Ranjan Sahoo ..... Petitioner
Mr. S.M. Singh, Advocate
Vs.
RTO, Chandikhole ..... Opposite party
Mr. P. Behera, StandingCounsel,
Transport Deptt.
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
06.08.2021 Order No. This matter is taken up by video conferencing mode.
Heard Mr. S.M. Singh, learned counsel for the petitioner and Mr. Pravakar Behera, learned Standing Counsel for Transport Department.
The petitioner has filed this writ petition challenging the tax and penalty imposed by the authority.
Considering the contention raised in the writ petition and after hearing learned counsel for the parties, this writ petition stands 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 resurgence of COVID-19 situation are continuing, learned counsel for the parties may utilize a print out of the order available in the High Court's website, at par with certified copy, subject to attestation by the concerned advocate, in the manner prescribed, vide Court's Notice No.4587 dated 25th March, 2020, as modified by Court's notice no. 4798 dated 15th April, 2021.
Ashok (DR. B.R. SARANGI, J.)
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!