Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Petitioner vs State Of Odisha & Ors
2022 Latest Caselaw 7390 Ori

Citation : 2022 Latest Caselaw 7390 Ori
Judgement Date : 14 December, 2022

Orissa High Court
Petitioner vs State Of Odisha & Ors on 14 December, 2022
            IN THE HIGH COURT OF ORISSA AT CUTTACK
                          W.P.(C) No19106 of 2016

                                     .....                               Petitioner
Susanta Chandra Rao
                                                          Mr. S. Sahoo, Advocate
                                     Vs.
State of Odisha & Ors.               .....                         Opposite Parties
                                                           Mr. A.K. Mishra, AGA

             CORAM:
                DR. JUSTICE B.R. SARANGI
                    MR. JUSTICE B.P. SATAPATHY

                                            ORDER

14.12.2022

Order No. This matter is taken up through Hybrid mode.

2. Heard Mr. B.K. Parida on behalf of Mr. S. Sahoo, learned counsel appearing for the petitioner and Mr. A.K. Mishra, learned Additional Government Advocate appearing for the State-opposite parties.

3. The petitioner has filed this writ petition seeking to quash the letter dated 20.07.2011 under Annexure-7 issued by the Government of Orissa, Law Department.

4. Mr. A.K. Mishra, learned Additional Government Advocate appearing for the State-opposite parties contended that notification was issued in 2011, which has been challenged by the petitioner by filing the writ petition in 2016, after a lapse of five years. Therefore, the writ petition suffers from delay laches.

5. As it appears, the impugned notification has been issued in

the year 2011 and the writ petition has been filed in 2016 and in the meantime 5 years have passed. Therefore, the writ petition suffers from delay and laches.

3. In that view of the matter, this Court is not inclined to entertain this writ petition at this belated stage, as the writ petition suffers from delay and laches, in view of the judgment/order of this Court in the case of State of Odisha v. Surama Manjari Das (W.P.(C) No. 15763 of 2021 dismissed on 16.07.2021).

4. Accordingly, the writ petition merits no consideration and the same is hereby dismissed.

(DR. B.R. SARANGI) JUDGE

Alok (B. P. SATAPATHY) 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 Partner Event : IJJ

 
 
Latestlaws Newsletter