Citation : 2022 Latest Caselaw 4993 Ori
Judgement Date : 21 September, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.24529 of 2022
Nityananda Barik .... Petitioners
Mr. P.K.Mohapatra
Advocate
-versus-
State of Odisha & others .... Opposite Parties
Mr. B. P. Tripathy
Addl. Govt. Advocate
CORAM:
JUSTICE SASHIKANTA MISHRA
ORDER
Order No. 21.9.2022.
W.P.(C) No.24529/2022 & I.A.No.12982 of 2022
1. 1. This matter is taken up through hybrid mode.
2. Mr. B.P.Tripathy, learned A.G.A. submitted that the issue involved in the present Writ Petition has already been settled by a judgment passed recently by a division bench of this Court. He seeks some time to produce the copy of the said order.
3. List this matter on 28th September, 2022. In the mean time, the Petitioner shall not be relieved from the post, if not already relieved.
(Sashikanta Mishra)
AKB Judge
// 2 //
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!