Citation : 2021 Latest Caselaw 12484 Ori
Judgement Date : 4 December, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
WPC(OAC) No. 2597 of 2003
Bibhuti Bhusan Dhir and .... Petitioners
others
M/s K.P. Mishra and associates, Advocate
-Versus -
State of Odisha and others .... Opposite Parties
State Counsel
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
04.12.2021
Order No. This matter is taken up through hybrid mode.
2. Learned counsel for the petitioners seeks time to produce the judgment passed by the Division Bench of this Court where the disengagement order passed by the authority has been quashed.
3. List after three weeks.
Ashok (Dr. B.R. Sarangi)
Judge
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!