Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalita Mohan Pattanayak vs State Of Odisha And Others
2022 Latest Caselaw 972 Ori

Citation : 2022 Latest Caselaw 972 Ori
Judgement Date : 2 February, 2022

Orissa High Court
Lalita Mohan Pattanayak vs State Of Odisha And Others on 2 February, 2022
              IN THE HIGH COURT OF ORISSA AT CUTTACK

                            W.P.(C) No. 41889 of 2021

             Lalita Mohan Pattanayak           ....                               Petitioner
                                                                Mr. S. Samal, Advocate
                                                -Versus -
             State of Odisha and others        ....                        Opp. Parties
                                                              Standing Counsel, S&ME
                                                                                Deptt.
                     CORAM:
                      DR. JUSTICE B.R. SARANGI
                                      ORDER

02.02.2022 Order No. This matter is taken up through video conferencing mode.

2. Against rejection of claim of the petitioner in terms of the judgment rendered in the case of Radharani Samal v. State of Odisha, 2017 (I) ILR CUT 546 vide order dated 18.12.2020 under Annexure-8, which has been passed in pursuance of the order dated 28.02.2020 passed by this Court in W.P.(C) No. 6793 of 2020, the petitioner has approached this Court by filing the present writ petition.

3. Issue notice to the opposite parties.

4. Three extra copies of the writ petition be served on learned Standing Counsel for School and Mass Education Department appearing for opposite parties no.1 to 3 within three days enabling him to obtain instructions or file counter affidavit.

5. As the restrictions due to resurgence of COVID-19 situation are continuing, learned counsel for the parties may

utilize a print out of the order available in the High Court's website, at par with certified copy, subject to attestation by the concerned advocate, in the manner prescribed, vide Court's Notice No.4587 dated 25th March, 2020, as modified by Court's notice no. 4798 dated 15th April, 2021, and Court's Office Order circulated vide Memo Nos.514 and 515 dated 7th January, 2022.

(Dr. B.R. Sarangi) Judge Alok

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter