Citation : 2023 Latest Caselaw 11166 Ori
Judgement Date : 12 September, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.19145 of 2013
Director, Microwave (Projects), ..... Petitioner
ETR
Mr. P.R. Barik, Advocate
Vs.
The Workman Shri Prakash ..... Opposite Parties
Chandra Badatya & Another
Mr. S.K. Mishra, Advocate for O.P. No.1
CORAM:
DR. JUSTICE B.R. SARANGI
MR. JUSTICE MURAHARI SRI RAMAN
ORDER
12.09.2023 Order No. This matter is taken up through hybrid mode.
2. Heard learned counsel for the parties.
3. It is agreed by learned counsel for the parties that the issue involved in this case is analogous to one involved in W.P(C) No.28448 of 2013 (Prasanna Kumar Pattanaik v. The Presiding Officer, Central Government Industrial Tribunal-cum-Labour Court, Bhubaneswar & Others), which has been disposed of vide judgment dated 08.09.2023 by this Court.
4. Therefore, in view of the detailed reasons stated in the judgment dated 08.09.2023 passed in W.P(C) No.28448 of 2013 (Prasanna Kumar Pattanaik v. The Presiding Officer, Central Government Industrial Tribunal-cum-Labour Court, Bhubaneswar & Others), this writ petition stands disposed of in terms of the said judgment.
(DR. B.R. SARANGI)
Signature Not Verified JUDGE
Digitally Signed
Signed by: LAXMIKANT MOHAPATRA
Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack (M.S. RAMAN) Date: 13-Sep-2023 09:50:51 JUDGE Laxmikant
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!