Citation : 2021 Latest Caselaw 9158 Ori
Judgement Date : 1 September, 2021
IN THE HIGH COURT OF ORISSA AT CUTTACK
WPC (OA) No. 717 of 2002
Gokul Chandra Behera .... Petitioner
Ms. S. Sahoo, Advocate
-Versus -
State of Odisha and others .... Opposite Parties
.
Mr. A. Mishra, Adv.
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
01.09.2021
Order No. This matter is taken up through hybrid mode.
2. Mr. A. Mishra, learned counsel for the opposite parties contended that the case of the petitioner is covered by the judgment of this Court in the case of Lagnajit Ray v. State of Orissa, 2011 (I) OLR 689, which has been made confirmed in Pravakar Mallick v. State of Orissa, AIR 2020 SC 2122.
3. Learned counsel for the petitioner seeks time to go through the judgments cited by learned counsel for the opposite parties.
4. List after two weeks.
Ashok (Dr. B.R. Sarangi)
Judge
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!