Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Akhanda Pratap Dev vs The Commissioner Of
2023 Latest Caselaw 15222 Ori

Citation : 2023 Latest Caselaw 15222 Ori
Judgement Date : 29 November, 2023

Orissa High Court

Akhanda Pratap Dev vs The Commissioner Of on 29 November, 2023

Bench: B.R. Sarangi, Murahari Sri Raman

            IN THE HIGH COURT OF ORISSA AT CUTTACK
                             W.A. No.2587 of 2023

Akhanda Pratap Dev                     .....                          Appellant
                                                     Mr. Upendra Kumar Samal,
                                                                    Advocate
                                       Vs.
The Commissioner of                    .....                           Respondents
Consolidation, Bhubaneswar &                                Mr. R.N. Mishra, AGA
others

             CORAM:
                 ACTING CHIEF JUSTICE DR. B.R. SARANGI
                 MR. JUSTICE MURAHARI SRI RAMAN

                                           ORDER

29.11.2023 I.A. No.7609 of 2023

Order No. This matter is taken up by hybrid mode.

01.

2. This application has been filed for condonation of delay of 167 days in preferring the Writ Appeal.

3. Heard the learned counsel for the appellant and the learned counsel for the Respondents-State.

4. As it appears, the order impugned has been passed on 29.03.2023 and the writ appeal has been filed on 13.10.2023 and in the meantime more than five months have passed. Therefore, the appeal suffers from delay and laches. Further, it appears that sufficient cause has not been shown to condone the delay of 167 days in preferring the writ appeal. That apart, no due diligence has been indicated in the petition in preferring the writ appeal.

5. In the above view of the matter, this Court is not inclined to entertain the writ appeal at this belated stage, as the same suffers from delay and laches, in view of the judgment/order of this Court in the case of State of Odisha v. Surama Manjari Das (W.P.(C) No. 15763 of 2021 dismissed on 16.07.2021), which has been confirmed by the apex Court, vide order dated

05.04.2023 in S.L.P.(C) Diary No. 9259 of 2023.

6. Accordingly, the interlocutory application merits no consideration and the same is hereby dismissed. Consequentially, the writ appeal is also dismissed.

(DR. B.R. SARANGI) ACTING CHIEF JUSTICE

(M.S. RAMAN) JUDGE MRS

Designation: PERSONAL ASSISTANT

Location: Orissa High Court, Cuttack Date: 29-Nov-2023 16:49:37

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter