Citation : 2022 Latest Caselaw 6119 Ori
Judgement Date : 31 October, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
WPC (TAC) No. 6 of 2014
Sanjit Kumar Barik ..... Petitioner
Mr. D.N. Rath, Adv.
Vs.
State of Odisha and Another ..... Opposite Parties
Mr. N.K. Praharaj, Standing Counsel
Mr. S. Palit, Sr. Counsel [O.P.No.3]
Mr. P.S. Nayak, Adv. [O.P. No.4]
CORAM:
DR. JUSTICE B.R. SARANGI
ORDER
31.10.2022 Order No. This matter is taken up through hybrid mode.
13.
2. Mr. D.N. Rath, learned counsel for the petitioner; Mr. N.K. Praharaj, Standing Counsel appearing for opposite parties no.1 and 2; Mr. S. Palit, learned Senior Counsel appearing for opposite party no.3; and Mr. P.S. Nayak, learned counsel for opposite party no.4.
3. Learned counsel appearing for the parties state that this writ petition is covered by the judgment of this Court in the case of Subrat Narayan Das and others v. State of Odisha and others (W.P.(C) No. 18659 of 2016 and batch, disposed of on 12.07.2022). Therefore, this writ petition may be disposed of in the light of the aforesaid judgment.
4. Therefore, in view of the detailed reasons stated in the judgment dated 12.07.2022 passed by this Court in W.P.(C) No. 18659 of 2016 and batch (Subrat Narayan Das and others v. State of Odisha and others), this Writ Petition stands disposed of in terms of the said judgment.
(DR. B.R. SARANGI)
Ashok JUDGE
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!