Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Asthalakshmi vs State Of Odisha & Others
2023 Latest Caselaw 12239 Ori

Citation : 2023 Latest Caselaw 12239 Ori
Judgement Date : 9 October, 2023

Orissa High Court
M/S. Asthalakshmi vs State Of Odisha & Others on 9 October, 2023
                                       IN THE HIGH COURT OF ORISSA AT CUTTACK
                                                     W.P.(C) No.32950 of 2023
                  M/s. Asthalakshmi                              .....                              Petitioner
                  Construction, "Super" Class
                  Contractor, Bhubaneswar
                                                                              Ms. K.R. Choudhury, Advocate
                                                                 Vs.
                  State of odisha & Others                       .....                       Opposite Parties
                                                                                       Mr. H.M. Dhal, AGA
                                        CORAM:
                                            ACTING CHIEF JUSTICE DR. B.R. SARANGI
                                            MR. JUSTICE MURAHARI SRI RAMAN

                                                                        ORDER

09.10.2023 Order No. This matter is taken up through hybrid mode.

2. Heard learned counsel for the parties.

3. Mr. Sujan Kumar Roy Choudhury, learned counsel for the Petitioner states that the case of the Petitioner is covered by the judgment of the apex Court in the case of State of Odisha & Others v. Radheshyam Agrawal, 2023 SCC OnLine SC 331, wherein the very same clause was under consideration. Therefore, this matter may be disposed of in the light of the aforesaid judgment, to which Mr. H.M. Dhal, learned Additional Government Advocate appearing for the State-Opposite parties has raised no objection.

4. In view of the above submission, the impugned order/letter under Annexure-2 series is hereby quashed. The writ petition stands disposed of in terms of the judgment passed by the Apex Court in the case of Radheshyam Agrawal (supra). The Opposite Parties are directed to work out the direction contained in the aforesaid judgment of the apex Court.

Signature Not Verified Digitally Signed (DR. B.R. SARANGI) Signed by: MANORANJAN SAMAL Designation: PERSONAL ASSISTANT ACTING CHIEF JUSTICE Reason: Authentication Location: Orissa High Court, Cuttack Date: 09-Oct-2023 16:22:12 MRS (M.S. RAMAN) JUDGE

 
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 Newsletter