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

2 23.06.2021 The Matter Is Taken Up ... vs Against Rejection Of Claim Of The ...
2021 Latest Caselaw 6510 Ori

Citation : 2021 Latest Caselaw 6510 Ori
Judgement Date : 23 June, 2021

Orissa High Court
2 23.06.2021 The Matter Is Taken Up ... vs Against Rejection Of Claim Of The ... on 23 June, 2021
                                  W.P.(C) No.12523 of 2021




02   23.06.2021             The matter is taken up through video conferencing mode.
                            Heard learned counsel for the petitioner.
                            Against rejection of claim of the petitioner in terms of the
                  judgment rendered in the case of Radharani Samal v. State of
                  Odisha, 2017 (I) ILR CUT 546 vide order dated 27.11.2020 under
                  Annexure-5, which has been passed in pursuance of the order
                  dated 09.09.2020 in W.P.(C) No.22291 of 2020, the petitioner has
                  approached this Court by filing the present writ petition.
                            Issue notice to the opposite parties.
                            Three extra copies of the writ petition be served on
                  learned   Standing    Counsel   for   School      and   Mass   Education
                  Department appearing for opposite parties no.1 to 3 within three
                  days enabling him to obtain instructions or file counter affidavit.
                            Requisites for issuance of notice to opposite party no.4 by
                  Registered Post with A.D. shall be filed within three days. Office
                  shall send notice to the said opposite party fixing a short
                  returnable date.
                        As the restrictions due to resurgence of COVID-19 situation
                  are continuing, learned counsel for the parties may utilize a print
                  out of the order available in the High Court's website, at par with
                  certified copy, subject to attestation by the concerned advocate, in
                  the manner prescribed, vide Court's Notice No.4587 dated 25th
                  March, 2020, as modified by Court's notice no. 4798 dated 15th
                  April, 2021.


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

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter