Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

2 18.03.2021 The Matter Is Taken Up ... vs Unknown
2021 Latest Caselaw 3841 Ori

Citation : 2021 Latest Caselaw 3841 Ori
Judgement Date : 18 March, 2021

Orissa High Court
2 18.03.2021 The Matter Is Taken Up ... vs Unknown on 18 March, 2021
                                W.P.(C) No. 9582 of 2021




02   18.03.2021                The matter is taken up through video conferencing mode.
                               Heard learned counsel for the petitioner and Mr. P. Behera,
                  learned Standing Counsel for Transport Department.
                               Perused the record. The petitioner has filed this application
                  challenging the tax and penalty imposing on his vehicle by the
                  authority.
                               Considering the contention raised in the writ petition and
                  after hearing learned counsel for the opposite party, this writ petition
                  is disposed of directing the opposite party to consider the case of the
                  petitioner in the light of the judgment passed by this Court in Sujit
                  Kumar Dhir v. R.T.O., Keonjhar, 2014 (II) OLR 1070.



                                                          Dr. B.R. Sarangi,J.

Ajaya

 
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