Citation : 2023 Latest Caselaw 4531 Ori
Judgement Date : 26 April, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.A. No.665 of 2021
Engineer-in-Chief, Public Health, .... Appellant
Odisha
Mr.M.K.Khuntia, AGA
-versus-
Rajkishore Behera & others .... Respondents
CORAM:
THE CHIEF JUSTICE
JUSTICE G. SATAPATHY
ORDER
26.04.2023 Order No.
01. I.A. No. 1643 of 2021
1. For the reasons stated therein, the application is allowed. Filing of certified copy of the impugned judgment is dispensed with. The application is accordingly disposed of.
I.A. No. 1645 of 2021
2. For the reasons stated therein, the application is allowed. Accordingly, the delay in filing the appeal is condoned.
W.A. No. 665 of 2021
3. Notice be issued to Respondent No.1 by Speed Post/Registered Post with A.D., making it returnable before the
next date. Requisites be filed within three working days. The tracking report be placed on record before the next date.
4. List on 25th September, 2023.
(Dr. S. Muralidhar) Chief Justice
(G. Satapathy) Judge Kishore
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!