Citation : 2022 Latest Caselaw 1242 Ori
Judgement Date : 10 February, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
RSA No.319 of 2014
Monoranjan Mohanty .... Appellant
Mr. R.K. Mohanty, Sr. Advocate
-versus-
Station Engineer, Doordarshan .... Respondents
Maintenance Centre, Balasore,&
OPthers
Mr. S. Barik, Advocte (for Respond No.1)
Mr. M.Ku. Badu, Advocate (for Respondent
No. 3)
CORAM:
MR. JUSTICE D.DASH
ORDER
10.02.2022 Order No.
11. This matter is taken up through Hybrid Arrangement (virtual/physical mode).
Heard Mr. R.K. Mohanty, learned Senior Advocate appearing for the Appellant and Mr. S. Barik, learned counsel for the Respondent No. 1 as well as Mr. M.Ku. Badu, learned counsel for the Respondent No.3.
Perused the judgments passed by the courts below. The Appeal is admitted on the following substantial question of law:-
"Whether the courts below are right in dismissing the suit filed by the Appellant (Plaintiff) on the ground of non- adherence to the provision of section 80 of the Code of Civil Procedure?"
// 2 //
On consent of the learned counsel for the parties, the Appeal is heard on the above substantial question of law.
Judgment is reserved.
(D.Dash) Judge
Aks
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!