Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

2 11.01.2021 The Matter Is Taken Up ... vs On The Selfsame Issue
2021 Latest Caselaw 355 Ori

Citation : 2021 Latest Caselaw 355 Ori
Judgement Date : 11 January, 2021

Orissa High Court
2 11.01.2021 The Matter Is Taken Up ... vs On The Selfsame Issue on 11 January, 2021
                               W.P.(C) No. 37156 of 2020




02   11.01.2021           The matter is taken up through video conferencing
                  mode.
                            This     matter       is    taken      up      through        Video
                  Conferencing mode.
                            Heard learned counsel for the petitioner. The
                  petitioner has the following prayer:
                                " Under the facts and circumstances briefly narrated
                            above, it is most humbly submitted that this Hon'ble Court
                            be graciously be pleased to issue a writ of mandamus
                            directing the Branch Manager, H.D.F.C. Bank, Paradeep
                            (O.P.) to disburse the petitioner his legitimate share of 1/3rd
                            from the Saving Bank Accounts of her late father Lokanath
                            Parija.
                                  And may pass any other order/orders as deem fit and
                            proper in the case.
                                  And for which act of your kindness the petitioner as in
                            duty bound shall ever pray."

                            On the selfsame issue, petitioner has already
                  made grievance before the competent authority, Branch
                  Manager, Branch Manager, H.D.F.C. Bank, Paradeep,
                  opposite party no.1 vide Annexure-3. Petitioner takes
                  help of the judgment of the Hon'ble apex Court for
                  mitigating her grievance. For the pendency of the
                  grievance before opposite party no.1, this Court disposes
                  of the matter directing opposite party no.1 to deal with
                  Annexure-3 and pass appropriate order, taking into
                  consideration the decision cited by the petitioner at
                  Annexure-4 as well as the grounds taken in the writ
                  petition. The entire exercise shall be completed within a
                  period of one and half months from the date of
                  communication of this order by the petitioner along with
                  copy of the writ petition.
                            As restrictions are continuing owing to COVID-
                  19, learned counsel for the petitioner may utilize the soft
                  copy of this order available in the High Court's website or
        print out thereof at par with certified copy in the manner
       prescribed,   vide   Court's   Notification   No.4587   dated
       25.3.2020.


                                             ...............................

Alok (DR. B.R. SARANGI) JUDGE

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter