Citation : 2023 Latest Caselaw 15661 Ori
Judgement Date : 6 December, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.20706 of 2016
Sudipta Mohanty .... Petitioner
Mr. B. Mohanty, Advocate
-versus-
Vice Chancellor, OUAT
and Others .... Opposite Parties
Mr. S. Jena, AGA
Mr.G. Mishra, Sr. Advocate O.P.1 to 3
CORAM:
JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
Order No. 06.12.2023
04. 1. This matter is taken up through Hybrid
Arrangement (Virtual/Physical) Mode.
2. Heard learned counsel appearing for the Parties.
3. It is agreed by learned Counsel for the Parties that the issue involved in this Writ Petition is analogous to W.P.(C) No.8489 of 2023 & batch, which has been disposed of by this Court, vide judgment dated 19.10.2023.
4. Therefore, in view of the detailed reasons indicated in judgment dated 19.10.2023 passed by this Court in W.P.(C) No.8489 of 2023 & batch, this Writ Petition stands disposed of in terms of the said order.
(Biraja Prasanna Satapathy) Location: HIGH COURT OF ORISSA, CUTTACK Date: 08-Dec-2023 13:54:34 Judge
Subrat
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!