Citation : 2021 Latest Caselaw 547 Ori
Judgement Date : 15 January, 2021
W.P.(C) No.1173 of 2021
02. 15.01.2021 This matter is taken up through Video
Conferencing mode.
Heard learned counsel for the parties.
Looking to the limited request involved herein
and as this Court finds, the representation of the petitioner
involving the matter vide Annexure-2 since pending
consideration, this Court without expressing any opinion on
the merits of the case disposes of the writ petition directing
the Principal Secretary, School and Mass Education
Department, opposite party no.1 to look into the grievance of
the petitioner vide Annexure-2 and take a lawful decision in
the matter, taking into consideration the grounds raised in
the writ petition, the documents appended thereto as well as
the decision of this Hon'ble Court in the case of Ritanjali Giri
@ Paul Vrs. State of Odisha and others, reported in
2016(I)-ILR-CUT-1162.
The entire exercise shall be completed within a
period of one and half months from the date of
communication of copy of this order, copy of the judgment
cited hereinabove, so also copy of the writ petition by the
petitioner.
As restrictions are continuing for COVID-19,
learned counsel may utilize the soft copy of this order
available in the High Court's website or print out thereof at
par with certified copies in the manner prescribed, vide
Court's Notice No.4587, dated 25.03.2020.
.....................................
Biswanath Rath, J.
uks
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!