Citation : 2021 Latest Caselaw 12616 Ori
Judgement Date : 7 December, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 28003 of 2021
Panacea Institute of ... Petitioner
Pharmaceutical Sciences . Mr.Amit Prasad Bose, Advocate
-versus-
State of Odisha & others ... Opposite Parties
. (Mr. Prasanna Kumar Parhi)
Assistant Solicitor General of India
(For Opposite Party No.4)
Mr. Manoj Khuntia
Additional Government Advocate
(For Opposite Party No.1)
Mr.Rajani Chandra Mohanty, Adv.
(For Opposite Party No.2)
CORAM:
JUSTICE JASWANT SINGH
JUSTICE S. K. PANIGRAHI
ORDER(Oral)
Order No. 07.12.2021
03. 1. This matter is taken up by virtual/physical mode.
2. It is pointed out that the Special Leave to Appeal(C) filed by the
Pharmacy Council of India against the judgment and order dated 9th
November, 2021 passed by the Divisional Bench of Karnataka High
Court deciding a similar issue is listed for hearing on 17th December,
2021.
3. Learned counsel for the opposite parties pray for time to file their
respective replies.
4. List this matter on 23rd December, 2021.
(Jaswant Singh) Judge
(S.K.Panigrahi) Judge
December 7th,2021, Cuttack
LB
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!