Citation : 2022 Latest Caselaw 7537 Ori
Judgement Date : 19 December, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P (C) No.33576 of 2022
Upendra Chinda @ ..... Petitioner
Bhunjia
Mr. B.K. Behera-1, Advocate
Vs.
State of Odisha & Others ..... Opposite Parties
State Counsel
CORAM:
DR. JUSTICE B.R. SARANGI
MR. JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
19.12.2022
Order This matter is taken up through hybrid mode. No.
01. 2. Heard learned counsel for the parties.
3. The present Writ Petition has been filed with the following prayer:-
"As to why the opposite parties more particularly opposite party nos.2 & 3 shall not be directed to pay compensation for acquisition of land for construction of Lower Indra Irrigation Project, Khariar as per the judgment dated 17.05.2022 passed in L.A.R Case No.249 of 2017 under Annexure-1, and,
B. And as to pass such other order or orders as this Hon'ble Court deem fit and proper.
4. In course of hearing, learned counsel for the Petitioner states that highlighting his grievances, the Petitioner has made a representation to Opposite Party No.3 vide Annexure-3 and the same may be directed to be considered within a stipulated time, to which learned Counsel for the State has no objection.
5. As agreed by learned counsel for the parties and after going through the records, this Court, without expressing any opinion on the merits of the case,
disposes of the Writ Petition directing Opposite Party No.3 to consider the representation filed by the petitioner vide Annexure-3 and pass appropriate order in accordance with law within a period of four weeks from the date of production of certified copy of this order.
Issue urgent certified copy as per Rules.
(DR. B.R. SARANGI) JUDGE
(B. P. SATAPATHY) Alok/Sangita 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!