Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reetu Patra vs State Of Orissa And Others
2023 Latest Caselaw 8546 Ori

Citation : 2023 Latest Caselaw 8546 Ori
Judgement Date : 4 August, 2023

Orissa High Court
Reetu Patra vs State Of Orissa And Others on 4 August, 2023
                   IN THE HIGH COURT OF ORISSA AT CUTTACK
                                    W.A. No.1781 of 2023
        Reetu Patra                                   .....               Appellant
                                                            Mr. D.N. Rath, Advocate
                                          -versus-

        State of Orissa and others                    ......             Respondents
                                                            Mr. M.K. Khuntia, AGA
                                       Mr. S. Rath, Advocate (For Respondent No.7)
                   CORAM:
                                 JUSTICE S. TALAPATRA
                                 JUSTICE SAVITRI RATHO
                                          ORDER

04.08.2023 Order No. I.A. No. 4811 of 2023

01. 1. This matter is taken up through hybrid mode.

2. Heard Mr. D.N. Rath, learned counsel appearing for the applicant.

3. This is an application under Section 5 of the Limitation Act for condoning the delay of 1 year 21 days, according to the applicant, in filing the intra-court appeal challenging the judgment dated 11.07.2022 delivered in W.P.(C) No. 39640 of 2021 by the learned Single Judge.

4. Issue notice as to why the aforementioned delay shall not be condoned or any other order or orders shall not be passed as deemed fit and proper in the circumstances of the case.

5. Notice is made returnable on 25.08.2023.

6. Since Mr. M.K. Khuntia, learned Additional Government Advocate appears and waives notice for the opposite party no.1 and Mr. S. Rath, learned counsel appears and waives notice for

the opposite party no.7, no formal notice in respect of those opposite parties is called for.

7. Steps for service of notice on the remaining opposite parties shall be taken by the applicant within 3 days from today by Speed Post with A.D.

(S. Talapatra) Judge

(Savitri Ratho) Judge

I.A. No.4812 of 2023 Order No.

03. 1. This is an application for staying the operation of the order dated 11.07.2022 passed in W.P.(C) No. 39640 of 2021, the order challenged in W.A. No. 1781 of 2023.

2. Heard Mr. D.N. Rath, learned counsel appearing for the applicant.

3. Issue notice, returnable on 25.08.2023.

5. Since Mr. M.K. Khuntia, learned Additional Government Advocate appears and waives notice for the opposite party no.1 and Mr. S. Rath, learned counsel appears and waives notice for the opposite party no.7, no formal notice in respect of those opposite parties is called for.

6. The applicant shall take steps for service of notice on the remaining opposite parties by Speed Post with A.D. within three days from today.

7. Meanwhile, the status quo in respect of the service of the applicant shall be maintained.

(S. Talapatra) Judge

(Savitri Ratho) Judge Puspa

Signature Not Verified Digitally Signed Signed by: PUSPANJALI MOHAPATRA Designation: Personal Assistant Reason: Authentication Location: Orissa High Court Date: 07-Aug-2023 11:09:39

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter