Citation : 2023 Latest Caselaw 13186 Ori
Judgement Date : 19 October, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.A. No. 1415 of 2023
State of Odisha & another ..... Appellants
Mr. L. Samantray, AGA
Vs.
Jajanika Kabi ..... Respondent
CORAM:
ACTING CHIEF JUSTICE DR. B.R. SARANGI
MR. JUSTICE MURAHARI SRI RAMAN
ORDER
19.10.2023 W.A. No. 1415 of 2023 & I.A. No. 3709 of 2023 Order This matter is taken up through hybrid mode. No.
01. 2. The I.A. has been filed for condonation of delay in filing the writ appeal.
3. In view of the decision rendered 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, this Court is not inclined to condoned the delay in filing the writ appeal.
4. However, at this stage, it is contended that the case of the Appellants is covered by the judgment of this Court in the case of State of Odisha & Others v. Bindusagar Samantaray; (W.A. No.810 of 2021) and batch, disposed of on 25.09.2023.
5. In view of the above submission, the writ appeal stands disposed of in terms of the judgment of this Court in the case of State of Odisha & Others v. Bindusagar Samantaray; (W.A. No.810 of 2021) and batch, disposed of on 25.09.2023.
6. Consequentially, all the interlocutory applications stand disposed of.
Ashok
(DR. B.R. SARANGI)
ACTING CHIEF JUSTICE
(M.S. RAMAN)
Signature Not Verified JUDGE
Digitally Signed
Signed by: ASHOK KUMAR JAGADEB MOHAPATRA Designation: Personal Assistant Reason: Authentication Location: HIGH COURT OF ORISSA Date: 19-Oct-2023 16:41:23
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!