Citation : 2021 Latest Caselaw 12095 Ori
Judgement Date : 23 November, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 8811 of 2021
Bhabani Charan Nayak .... Petitioner
Mr. G.R. Sethi, Advocate
-Versus -
State of Odisha and Ors. .... Opp. Parties
State Counsel
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
23.11.2021
Order No. This matter is taken up through hybrid mode.
2. Heard learned counsel for the parties.
3. It is agreed by learned counsel for the parties that the issue involved in this case is analogous to one involved in W.P.(C) No. 16906 of 2020 and W.P.(C) No. 18877 of 2021, which have been allowed vide common judgment delivered today (23.11.2021) by this Court.
4. Therefore, in view of the detailed reasons stated in the judgment and order dated 23.11.2021 passed in W.P.(C) No. 16906 of 2020 and W.P.(C) No. 18877 of 2021, this writ petition stands disposed of.
(Dr. B.R. Sarangi) Judge Ashok
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!