Citation : 2023 Latest Caselaw 13569 Ori
Judgement Date : 1 November, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
LAA No.91 of 2019
Deputy Chief Engineer, Khordha ..... Appellant
Road Bolangir, New B.G. Rail
Link Project, East Coast Railway,
Bhubaneswar
Mr. D.K. Sahu, CGC
Vs.
Paichha Muduli and another ..... Respondents
Proxy Counsel
CORAM: JUSTICE SANJAY KUMAR MISHRA
ORDER
01.11.2023 Order No. The matter is taken up through hybrid mode.
2. Mr. Rath, learned proxy Counsel, on behalf of Mr. M.K. Dash, learned Counsel for the Respondent No.1, appears through virtual mode and submits, though a copy of the Memorandum of Appeal has been received, but the same was without the copy of the impugned judgment passed in LAR Case No.47 of 2015. Mr. Rath further prays for an adjournment on the ground of illness of his senior. He undertakes to collect copy of the impugned judgment from the learned Counsel for the Appellant.
3. Matter be listed in the week commencing from 20.11.2023.
padma (S.K. MISHRA) JUDGE
Signature Not Verified Digitally Signed Signed by: PADMA CHARAN DASH Designation: Personal Assistant Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 03-Nov-2023 11:51:41
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!