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

WP(C)/37273/2020
2021 Latest Caselaw 919 Ori

Citation : 2021 Latest Caselaw 919 Ori
Judgement Date : 27 January, 2021

Orissa High Court
WP(C)/37273/2020 on 27 January, 2021
                                    W.P.(C) NO.37273 OF 2020




02.   27.01.2021            This matter is taken up by video conferencing mode.
                   2.       Heard learned counsel for the petitioner and learned
                   Additional Government Advocate.

                   3.       This Writ Petition has been filed by the petitioner seeking for
                   a direction to the opposite parties to sanction and disburse the
                   compensation amount for acquisition of his land for the purpose of
                   construction of Upper Indravati Irrigation Project, Kusumkhunti as
                   per the judgment dated 22nd March, 2017 passed by the learned
                   Senior Civil Judge, Bhawanipatna in L.A.R. No.169 of 2016 within
                   a stipulated period.

                   4.       Learned counsel for the petitioner submitted that pursuant to
                   an application filed under Section 18 of the Land Acquisition Act,
                   1894, L.A.R. No.169 of 2016 was registered before the learned
                   Senior Civil Judge, Bhawanipatna. The court below by judgment
                   dated 22nd March, 2017 answered the reference. However, no
                   action has been taken as yet for sanction and disbursement of the
                   compensation amount in favour of the petitioner.

                   5.       Considering the above, this Court disposes of this Writ
                   Petition with a direction to opposite party No.1 to sanction the
                   amount at an early stage and thereafter the Special Land
                   Acquisition Officer, Kusumkhunti - opposite party No.3 shall take
                   consequential steps for disbursement of the compensation amount
                   in favour of the petitioner, if there will be no impediment. The entire

      BP
                   exercise shall be completed as expeditiously as possible,
                   preferably by end of May, 2021 on production of a copy of this
                   order.
                    2




6.    As there are certain restrictions due to pandemic COVID-19
situation are continuing, learned counsel for the parties may utilize
a 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.


                                                          .       ..
                                                         S.Panda, J.

. . .

S.K.Panigrahi, J.

 
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