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

Krushna Chandra Jena vs Governing Body Of Jambeswar
2022 Latest Caselaw 4749 Ori

Citation : 2022 Latest Caselaw 4749 Ori
Judgement Date : 14 September, 2022

Orissa High Court
Krushna Chandra Jena vs Governing Body Of Jambeswar on 14 September, 2022
                IN THE HIGH COURT OF ORISSA AT CUTTACK

                                 W.A. No.315 of 2014

            Krushna Chandra Jena                      ....            Appellant

               Mr. J. Biswal, Advocate on behalf of Mr. D. Routray Advocate
                                        -versus-
            Governing Body of Jambeswar ....                Respondents
            Mohavidhyalaya, Garasang, Balasore
            and others
                       Mr. Ishwar Mohanty, ASC for Proforma Respondent

            CORAM:

             THE CHIEF JUSTICE
             JUSTICE CHITTARANJAN DASH


                                       ORDER

Order No. 14.09.2022

05. Learned counsel appearing for the Appellant informs the Court that due to subsequent development, the appeal has been rendered infructuous. It is disposed of as such. However, the question of law arising from the impugned judgment of the learned single Judge is kept open for decision in some other appropriate case.

(Dr. S. Muralidhar) Chief Justice

(Chittaranjan Dash) Judge

M. Panda

 
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