Citation : 2023 Latest Caselaw 7642 Ori
Judgement Date : 14 July, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
FAO No. 686 of 2019
State of Odisha and Another .... Appellants
Mr. S.K. Samal, Addl. Govt. Advocate
-versus-
Jyoti Prakash Samantaray and Another .... Respondents
Mr. Mahendra Kumar Sahoo, Advocate
CORAM:
THE CHIEF JUSTICE
ORDER
Order No. 14.07.2023 I.A. No.1378 of 2019
03. 1. In view of the judgment dated 25th February, 2021 in State of Odisha v. Bichitrananda Mohapatra 2021 (I) OLR- 664, the impugned order passed in the FAO No.686 of 2019 is hereby recalled and the said FAO is restored to file. Consequently, the application is disposed of.
FAO No.686 of 2019
2. It is pointed out by learned counsel for the State that this appeal is required to be allowed in view of the judgments of the Supreme Court of India in State of Odisha v. Anup Kumar Senapati (2019) 19 SCC 626, judgment dated 29th October, 2021 of the Division Bench of this Court in W.A. No.401 of 2021 (Secretary, Government of Odisha v. Jashobanta Baral) and the judgment of
Signature Not Verified Digitally Signed
Designation: SECRETARY Reason: Authentication Location: High Court of Orissa, Cuttack Date: 14-Jul-2023 16:28:50 the learned Single Judge dated 7th February, 2023 in FAO No.659 of 2014 (State of Odisha v. Minaketan Behera).
3. List along with FAO No.491 of 2019 on 17th July, 2023.
(Dr. S. Muralidhar) Chief Justice
SK Jena/Secy.
Signature Not Verified Digitally Signed
Designation: SECRETARY Reason: Authentication Location: High Court of Orissa, Cuttack Date: 14-Jul-2023 16:28:50
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!