Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WP(C)/34505/2020
2021 Latest Caselaw 818 Ori

Citation : 2021 Latest Caselaw 818 Ori
Judgement Date : 25 January, 2021

Orissa High Court
WP(C)/34505/2020 on 25 January, 2021

W.P.(C) No. 34505 of 2020

02. 25.01.2021 1. This matter is taken up by video conferencing mode.

2. Heard Mr. B.N. Mohapatra, learned counsel for the Petitioner and Mr. Debakanta Mohanty, learned Additional Government Advocate for the State-Opposite Parties.

3. Mr. Debakanta Mohanty, learned Additional Government Advocate accepts notice for the State-Opposite Parties. Let required number of copies of memo of writ petition be provided to him in course of the day.

4. This writ petition has been filed challenging the letter No.2009 dated 30th March, 2020 issued by the Additional Secretary to Government, Government of Odisha, Department of Excise to the Excise Commissioner, Odisha conveying that the Revenue and Disaster Management Department as per their order No.465 dated 2nd January, 2020 has decided to phase out issue of solvency certificates by Revenue Authorities for grant or renewal of excise licenses. It therefore has insisted on producing Bank Guarantees in lieu thereof for renewal and issuance of license.

5. A batch of similar writ petitions have been allowed by this Court by a common judgment in Gopinath Sahu v. State of Odisha along with a batch of writ petitions, reported in AIR 2020 Ori 150.

6. Since the issue involved in the present writ petition is squarely covered by the aforesaid common judgment in

Gopinath Sahu (supra), this writ petition is also allowed in terms of the said common judgment. The State Government and its authorities are directed to renew the license of the Petitioner on production of the solvency certificate, subject to fulfillment of other conditions.

7. As restrictions are continuing for COVID-19, learned counsel for the parties 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 Notice No.4587, dated 25th March, 2020.

( Dr. S. Muralidhar ) Chief Justice

(Biswajit Mohanty) Judge S.K.Jena/PA

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter