Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bibhooti Bhooshan Padhi vs State Of Odisha And Others
2022 Latest Caselaw 5571 Ori

Citation : 2022 Latest Caselaw 5571 Ori
Judgement Date : 14 October, 2022

Orissa High Court
Bibhooti Bhooshan Padhi vs State Of Odisha And Others on 14 October, 2022
             IN THE HIGH COURT OF ORISSA AT CUTTACK
                            WPC (OAC) No. 2080 of 2011

Bibhooti Bhooshan Padhi                .....                                     Petitioner
                                                               Mr. A.K. Behera, Advocate
                                       Vs.
State of Odisha and others             .....                               Opposite parties
                                                          Mr. S. Jena, SC, S&ME Deptt
             CORAM:
                DR. JUSTICE B.R. SARANGI
                                              ORDER

14.10.2022

Order No. This matter is taken up through hybrid mode.

2. Heard learned counsel for the parties.

3. It is agreed by learned counsel for the parties that the issue involved in this case is analogous to one involved in WPC (OAC) No. 935 of 2011, which has been dismissed today (14.10.2022) by this Court.

4. Therefore, in view of the reasons stated in the detailed judgment dated 14.10.2022 passed in WPC (OAC) No. 935 of 2011, this writ petition stands dismissed.

Arun                                            (DR. B.R. SARANGI, J.)





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter