Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bechan Dehury vs State Of Odisha And Others
2022 Latest Caselaw 1916 Ori

Citation : 2022 Latest Caselaw 1916 Ori
Judgement Date : 21 March, 2022

Orissa High Court
Bechan Dehury vs State Of Odisha And Others on 21 March, 2022
                        IN THE HIGH COURT OF ORISSA AT CUTTACK
                                     W.P.(C) No.13496 of 2021
                    Bechan Dehury                      ....            Petitioner
                                                     Mr. A.K. Behera, Advocate
                                              -versus-
                    State of Odisha and others         ....         Opp. Parties
                                      Mr. D.R. Mohapatra, Standing Counsel for
                                        School and Mass Education Department
                             CORAM:
                             THE CHIEF JUSTICE
                             JUSTICE R.K. PATTANAIK
                                           ORDER

Order No. 21.03.2022

02. In view of the common judgment dated 7th June 2021, passed by this Court in W.P.(C) No.13789 of 2019 (O.A.T. Bar Association, Cuttack v. Union of India and others) and batch, the present writ petition does not survive. It is disposed of as such.

(Dr. S. Muralidhar) Chief Justice

(R.K. Pattanaik) Judge

KC Bisoi

 
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