Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Peela Anusha @P.Anusha And Others vs Union Of India And Another
2023 Latest Caselaw 14153 Ori

Citation : 2023 Latest Caselaw 14153 Ori
Judgement Date : 10 November, 2023

Orissa High Court
Peela Anusha @P.Anusha And Others vs Union Of India And Another on 10 November, 2023
Signature Not Verified
Digitally Signed                       IN THE HIGH COURT OF ORISSA AT CUTTACK
Signed by: CHITTA RANJAN BISWAL
Reason: Authentication
Location: Orissa High Court, Cuttack
Date: 16-Nov-2023 16:45:26                            FAO No.488 of 2023

                             Peela Anusha @P.Anusha and others         ....         Appellants
                                                                       Mr.S.Sahoo, Advocate

                                                           -versus-

                             Union of India and another                 ....      Respondents
                                                                        Mr.D.Gochhayat, CGC

                                         CORAM:
                                         JUSTICE B. P. ROUTRAY

                                                         ORDER

10.11.2023 Order No.

01. 1. The matter is taken up through Hybrid mode.

2. Heard Mr.Sahoo, learned counsel for the Appellants and Mr.Gochhayat, learned Central Government Counsel for the Respondent-Union of India.

3. It is submitted on behalf of the Appellants that challenge in the present appeal against the direction of keeping 90% of the compensation amount in fixed deposit is covered by a similar judgment of this court.

4. It is admitted by both parties that the challenge in the present appeal is squarely covered by the decision of this Court rendered in FAO No.262 of 2020 and batch, disposed of on 9th September, 2021.

5. Accordingly, the present appeal is disposed of in terms of the principles decided in said decision of this Court with a direction to disburse entire compensation amount in favour of the claimants

Signature Not Verified Digitally Signed by keeping 50% of shares fall due to Appellant No.1 (Peela Anusha Signed by: CHITTA RANJAN BISWAL Reason: Authentication @ P.Anusha) in fixed deposit in her name in any Nationalized bank Location: Orissa High Court, Cuttack Date: 16-Nov-2023 16:45:26 for a period of five years, and the total amount fall due to the shares of minor Appellants No.3, 4 & 5 (Pella Pallavi, Peela Purvi Venkata Maha Lakshmi and Peela Venkata Vaishnavi) shall be kept in fixed deposits separately in any Nationalized Bank till they attain majority or for a period of five years, whichever is later.

6. With aforesaid observation and direction, the FAO is disposed of.

7. Urgent certified copy of this order be granted on proper application.

( B.P. Routray) Judge

C.R.Biswal

 
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