Citation : 2023 Latest Caselaw 8240 Ori
Judgement Date : 28 July, 2023
THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C). NO.18117 OF 2022
M/s. MECON Ltd., Ranchi .... Petitioner(s)
Mr.T.Mishra, Adv.
-versus-
M/s KCS Private Ltd., Odisha and .... Opposite Parties
another Mr.S.K.Ray, Adv.
(For O.P.No.1)
Mr.B.Das Mohapatra,
Adv. (For O.P.No.2)
CORAM:
JUSTICE BISWANATH RATH
ORDER
Order 28.07.2023
No.3
1. Even though learned counsel appearing for the petitioner claims this matter is already covered by a judgment of this Court, learned counsel appearing for the opposite parties wants to contest the matter by bringing the counter affidavit.
2. Let counter affidavit be filed within a period of three weeks hence as a matter chance.
3. In the meantime, copy of the judgment of this Court also be extended to learned counsel appearing for the contesting opposite parties to find the case is already covered by such judgment.
4. Put up this matter on 25.08.2023 along with the connected case records listed today.
5. Interim order passed earlier shall continue till next date.
(Biswanath Rath) Judge sks
Signature Not Verified
Signed by: SUSIL KUMAR SWAIN Reason: Authentication Location: High Court of Orissa Date: 31-Jul-2023 16:48:49
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!