Citation : 2023 Latest Caselaw 15772 Ori
Judgement Date : 8 December, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.15955 of 2020
Karunakar Sahu .... Petitioner
Mr. B.P. Das, Advocate
-versus-
State of Odisha and others .... Opposite Parties
Mr. H.M. Dhal, A.G.A. for the State
CORAM:
ACTING CHIEF JUSTICE DR. B.R. SARANGI
JUSTICE MURAHARI SRI RAMAN
ORDER
08.12.2023 Order No.
03. 1. This matter is taken up through hybrid mode.
2. Mr. B.P. Das, learned counsel appearing for the Petitioner
contends that the present writ petition is covered by the judgment of
this Court in Gopinath Sahu v. State of Odisha, AIR 2020 Orissa
150. He further contends that in compliance with the said judgment,
the relief sought for in the present writ petition has already been
granted.
3. Therefore, the writ petition stands disposed of in terms of the
judgment in the case of Gopinath Sahu (supra).
(DR. B.R. SARANGI) ACTING CHIEF JUSTICE
(M.S. RAMAN)
S.K. Guin/PA
Designation: Personal Assistant Reason: Authentication Location: High Court of Orissa, Cuttack Date: 09-Dec-2023 13:35:39
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!