Citation : 2022 Latest Caselaw 6601 Ori
Judgement Date : 15 November, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 29593 of 2022
Dinabandhu Barik ..... Petitioner
Mr. P.K. Mohapatra, Advocate
Vs.
State of Odisha and others ..... Opposite parties
Mr. S. Jena, SC, S&ME Deptt.
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
15.11.2022
Order No. This matter is taken up through hybrid mode.
2. Heard learned Counsel for the parties.
3. Defect as pointed out by S.R. be removed within three days.
4. It is agreed by learned counsel for the parties that the issue involved in this case is analogous to one involved in W.P.(C) No.7281 of 2018 (State of Odisha v. Saraswati Bhoi) and W.P.(C) No.4848 of 2021 (State of Odisha v. Nilamani Behera), which have been disposed of vide common Judgment dated 24.06.2022 by the Division Bench of this Court.
5. Therefore, in view of the detailed reasons stated in the Judgment dated 24.06.2022 passed in Saraswati Bhoi and Nilamani Behera (supra), this writ petition stands disposed of in terms of the said Judgment.
6. Issue urgent certified copy as per rules.
Arun (DR. B.R. SARANGI, J.)
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!