Citation : 2022 Latest Caselaw 7306 Ori
Judgement Date : 12 December, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 15464 of 2022
Biswajit Mohapatra .... Petitioner
Mr. Sidhartha Ray, Advocate
-versus-
Union of India and others .... Opposite Parties
Mr. Radheyshyam Chimanka, Senior Standing Counsel
along with Mr. A. Kedia, Junior Standing Counsel
for the Revenue
CORAM:
THE CHIEF JUSTICE
JUSTICE M.S. RAMAN
ORDER
12.12.2022 Order No.
03. 1. Mr. Radheyshyam Chimanka, learned Senior Standing Counsel appearing for the Revenue informs the Court that a review petition has been filed against the judgment of the Supreme Court of India dated 23rd August, 2022 in Civil Appeal No.5783 of 2022.
2. Accordingly, list on 4th April, 2023. In case the review petition is disposed of earlier, liberty is granted to the parties to mention for listing. The interim order is made absolute.
(Dr. S. Muralidhar) Chief Justice
(M.S. Raman) Judge S. Behera
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!