Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

(Through Hybrid Mode) vs State Of Odisha And Others
2023 Latest Caselaw 2133 Ori

Citation : 2023 Latest Caselaw 2133 Ori
Judgement Date : 14 March, 2023

Orissa High Court
(Through Hybrid Mode) vs State Of Odisha And Others on 14 March, 2023
              IN THE HIGH COURT OF ORISSA AT CUTTACK

                            WP(C) No.25427 of 2022

                             (Through Hybrid mode)
            Minati Mishra                           ....             Petitioner

                                            Mr. S.K. Samantaray, Advocate

                                         -Versus-
            State of Odisha and others              ....      Opposite Parties

                                          Mr. A.K. Nanda, Advocate (AGA)

                    CORAM:

                    JUSTICE ARINDAM SINHA
                    JUSTICE SANJAY KUMAR MISHRA
                                       ORDER

14.03.2023 Order No.

2. 1. Mr. Samantaray, learned advocate appears on behalf of petitioner and submits, his client's case for relief is covered by judgment dated 2nd January, 2023 made by the first Division Bench of this Court in, inter alia, WP(C) no.1608 of 2014 (Narottam Rath v. State of Odisha and other).

2. Mr. Nanda, learned advocate, Additional Government Advocate appears on behalf of State and relies on paragraph-20 in said judgment, reproduced below.

"20. The above directions will be carried out within a period of four months from today. It is made clear that this order will not prevent the Government from exercising powers under Section 3-B of the OGLS Act, in accordance with law."

On query from Court Mr. Nanda submits, petitioner's case is covered but the Government has the liberty as directed in paragraph-20 of Narottam Rath (supra).

3. Mr. Samantaray submits in reply that in the circumstances, there be directions made as were made in paragraph-19 of Narottam Rath (supra).

4. Paragraph-20 from said judgment stands reproduced above. There is no necessity to us to give any further interpretation.

5. Impugned order is set aside and quashed.

6. The writ petition stands covered by Narottam Rath (supra). Directions made in paragraph-19 therein are deemed to be made herein.

7. The writ petition is disposed of.

(Arindam Sinha) Judge

(S. K. Mishra) Judge

Padma

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter