Citation : 2021 Latest Caselaw 1112 Ori
Judgement Date : 29 January, 2021
W.P.(C) No.1148 of 2021
03. 29.01.2021 1. This matter is taken up by video conferencing mode.
2. Mr. Mohanty, learned counsel appearing for the State states that the lease case, disposal of which has been sought for in the prayer of the writ petition, will be disposed of within a period of six months.
3. Taking the above statement of Mr.Mohanty on record, the writ petition is disposed of.
4. As the restrictions due to the COVID-19 situation are continuing, learned counsel for the parties may utilize a soft copy of this order/judgment available in the High Court's website or print out thereof at par with certified copy in the manner prescribed, vide Court's Notice No.4587 dated 25th March, 2020.
( Dr. S. Muralidhar ) Chief Justice
(D. Dash) Judge
B.Nayak/Sr.Secy
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!