Citation : 2021 Latest Caselaw 12594 Ori
Judgement Date : 7 December, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
LAA NO.16 OF 2021
The Spl. LAO, Subarnarekha .... Appellant
Irrigation Project, Bahalda,
Baripada
Mr. G.N. Rout, ASC
-versus-
Baisakhi Biruli & Others .... Respondents
Mr. Basudev Pujari, Advocate
CORAM:
MR. JUSTICE D.DASH
ORDER
07.12.2021 Order No.
5. This matter is taken up through Hybrid Arrangement (Virtual/Physical Mode).
In course of hearing of another Land Acquisition Appeal, the judgment passed in this Appeal i.e. LAA No. 16 of 2021 being placed, it came to notice that some inadvertent typographical errors have crept in the judgment remaining unnoticed which do not in any way touch upon the merits of the decision.
It is noticed that the date of notification as finds mention at page-4 has been typed as "04.07.2021" instead of "04.07.2012"; similarly, the provision of LA Act has been typed in page-5 as "27-A" instead of "28-A" and in 4th line of page-6, the words "thirty days" have been typed instead of "three months.
Learned counsel for the State and learned counsel for the Respondent have no objection as to above corrections.
// 2 //
In view of the aforesaid, the corrections are accordingly carried out in the original judgment.
The Registry is requested to communicate the corrected copy of the judgment to the Referral Court as also to the Respondent for their information.
Mr. G.N. Rout, learned Additional Standing Counsel be handed over a free copy of the said judgment for its onward communication to the Appellant.
(D. Dash), Judge.
Aks
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!