Citation : 2023 Latest Caselaw 14567 Ori
Judgement Date : 14 November, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 19958 of 2017
Dr. Niranjan Das .... Petitioner
Mr. T. Mishra, Advocate
-versus-
Orissa University of Agriculture .... Opposite Parties
& Technology, BBSR & Anr. Mr. S.C. Rath, Advocate
(Opp. Party Nos. 1 & 2)
CORAM:
JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
14.11.2023 Order No
03. I.A. No. 14657 of 2019
1. This matter is taken up through Hybrid Arrangement (Virtual/Physical) Mode.
2. Heard Mr. T. Mishra, learned counsel for the Petitioner and Mr. S.C. Rath, learned counsel appearing for the Opp. Parties.
3. This I.A. has been filed seeking amendment of the writ petition.
4. Considering the grounds taken, the prayer for amendment is allowed. Consolidated copy of the relevant page be filed by tomorrow (15.11.2023).
5. I.A. is disposed of.
(Biraja Prasanna Satapathy) Judge
P.T.O.
// 2 //
04. W.P.(C) No. 19958 of 2017
1. It is contended by Mr. S.C. Rath, learned counsel appearing for the Opp. Parties that the issue involved in the present case is covered by a Judgment of this Court passed on 31.10.2023 in W.P.(C) No. 16840 of 2017 & batch.
2. Learned counsel for the Petitioner is directed to go through the said Judgment and apprise this Court with regard to its applicability.
3. As requested by Mr. Mishra, list this matter in the week commencing 28th November, 2023.
(Biraja Prasanna Satapathy) Judge Sneha
Signature Not Verified Digitally Signed Signed by: SNEHANJALI PARIDA Designation: Sr. Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 15-Nov-2023 11:07:14
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!