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

G.V. Sankar Rao vs State Of Odisha & Ors
2023 Latest Caselaw 3409 Ori

Citation : 2023 Latest Caselaw 3409 Ori
Judgement Date : 13 April, 2023

Orissa High Court
G.V. Sankar Rao vs State Of Odisha & Ors on 13 April, 2023
            IN THE HIGH COURT OF ORISSA AT CUTTACK
                           W.P.(C) No.11381 of 2023


G.V. Sankar Rao                        .....                               Petitioner
                                                          Mr. A.K. Patra, Advocate
                                       Vs.

State of Odisha & Ors.                 .....                         Opposite Parties
                                                           Mr. L. Samantaray, AGA
             CORAM:
                DR. JUSTICE B.R. SARANGI
                MR. JUSTICE M.S.RAMAN
                                              ORDER

13.04.2023 Order No. This matter is taken up through hybrid mode.

2. Heard.

3. The present Writ Petition has been filed with the following prayer:-

"It is therefore prayed that the Hon'ble Court may be pleased to issue a Rule Nisi calling upon the Opposite Parties to show cause as to why the impugned demand notice dt.27.03.2023 issued by the OP No.4 under annexure-9 shall not be quashed and if the Opposite Parties fail to show cause or show insufficient or false case make the said Rule Nisi absolute and direct the OP No.2 to consider the application of the Petitioner dt.5.4.2023 under annexure-12 to exempt MGQ of MF and refund/adjustment of monthly license fee for closure period of Cheligada OS Shop for the year 2022-23 as per letter of the Govt. Excise Dept.23.2.2023 and further direct the OP No.3 to renew Cheligada Out Still shop license and its Branch OS Shop licenses for the year 2023-24 as per deposit of 4 months license fee and other fees and pass such other or further orders as the Hon'ble Court may deem fit and proper and allow this application and for this act of kindness the petitioner shall as in duty bound ever pray."

4. In course of hearing, learned counsel for the Petitioner

states that highlighting his grievance, the Petitioner has made a representation to Opposite Party No.2 vide Annexure-12 and the same may be directed to be considered and disposed of within a stipulated time taking into consideration the judgments of this Court in Suresh Ch. Mishra Vs. State, 2015 SCC Online Ori 286; Ganapati Sahu Vs. State, 1996 SCC Online Ori 143; Krushna Chandra Sahu Vs. State, 1998 SCC Online Ori 188 and similar orders passed by this Court in Batakrushna Gochhayat Vs. State of Odisha & Others (W.P.(C) No.139 of 2015, disposed of on 2nd March, 2016), Pradeepta Kumar Nath Vs. State of Odisha & Others (W.P.(C) No.7443 of 2014, disposed of on 22nd September, 2014), K. Bina Patnayak Vs. State of Odisha & Others (W.P.(C) No.5860 of 2019, disposed of on 5th November, 2019), Sujit Kumar Sahoo Vs. State of Odisha (W.P.(C) No.6722 of 2019, disposed of on 5th November, 2019) & Shakti Prasad Mohanty Vs. State of Odisha & Others (W.P.(C) No.6779 of 2015, disposed of on 27th January, 2016), to which learned Counsel for the State has no objection.

5. As agreed to by learned counsel for the parties and after going through the records, this Court, without expressing any opinion on the merits of the case, disposes of the Writ Petition directing Opposite Party No.2 to consider the representation filed by the petitioner vide Annexure-12 and take a decision in accordance with law taking into consideration the ratio decided in Suresh Ch. Mishra, Ganapati Sahu, Krushna Chandra Sahu, Batakrushna Gochhayat, Pradeepta Kumar Nath, K. Bina Patnayak, Sujit Kumar Sahoo and Shakti Prasad Mohanty (supra) within a period of ten days from the date of production of

certified copy of this order.

6. It is further directed that till a decision is taken on the representation of the petitioner within a period of ten days, no coercive action shall be taken against the Petitioner.

7. Issue urgent certified copy as per Rules.

(DR. B.R. SARANGI) JUDGE

(M.S. RAMAN) JUDGE

Aks

 
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