Citation : 2023 Latest Caselaw 13469 Ori
Judgement Date : 31 October, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
JCRLA No.77 of 2012
Jayaram Herna .... Appellant
Mr.B.Nayak,
Advocate
-versus-
State of Odisha .... Respondent
Mr.S.K. Nayak, AGA
CORAM:
MR. JUSTICE D.DASH
MR. JUSTICE G.SATAPATHY
ORDER
31.10.2023 Order No.
02. 1. This matter is taken up through hybrid arrangement (virtual/physical) mode.
2. This Appeal, having already been tagged with CRLA No.106 of 2014; both are heard together.
3. Heard Mr.B.Nayak, learned counsel for the Appellant and Mr.S.K.Nayak, learned Additional Government Advocate for the Respondent-State.
4. The hearing being concluded; judgment is reserved.
(D. Dash), Judge
(G.Satapathy) Judge Signature Not Verified Digitally Signed Signed by: BASUDEV NAYAK Reason: Authentication Location: HIGH COURT OF ORISSA CUTTACK Basu 15:49:29 Date: 01-Nov-2023
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!