Citation : 2022 Latest Caselaw 2539 Ori
Judgement Date : 10 May, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P(C) No.18866 of 2013
(Through hybrid mode)
Pratima @ P. Naik and another .... Petitioners
Mr. J. K. Mohapatra, Advocate
-versus-
G.M. East Coast Rly. and another .... Opposite Parties
Mr. Gyanaloka Mohanty, Senior Panel Counsel
Govt. of India
CORAM: JUSTICE ARINDAM SINHA
ORDER
Order No. 10.05.2022
05. 1. Mr. Mohapatra, learned advocate, appears on behalf of
petitioners and submits, there was a railway accident in an unmanned crossing on 22nd January, 2013. Relatives of the deceased are petitioners, claiming compensation. He relies on a Division Bench judgment of this Court in Shyam Naik v. General Manger, East Coast Railway, Rail Vihar, Bhubaneswar, reported in AIR 2012 ORISSA 38.
2. Mr. Mohanty, learned advocate appears on behalf of railways and prays for adjournment to consider the judgment and then make his submissions.
3. List on 21st June, 2022.
(Arindam Sinha) Judge Prasant
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!