Citation : 2024 Latest Caselaw 205 Ori
Judgement Date : 4 January, 2024
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.778 of 2023
Birendra Pradhan .... Appellant
Mr. Niranjan Panda, Advocate
-versus-
State of Odisha .... Respondent
Mr. Arupananda Das
Addl. Govt. Advocate
CORAM:
JUSTICE S.K. SAHOO
ORDER
Order No. 04.01.2024 01. This matter is taken up through Hybrid
arrangement (video conferencing/physical mode).
Perused the report of the Stamp Reporter which indicates that the certified copy of the impugned judgment has not been filed, for which Stamp Reporting could not be made.
Mr. Panda, learned counsel for the appellant submits that the certified copy of the impugned judgment is available in the connected CRLA No.779 of 2023 and he intends to file an interim application for dispensing with filing of certified copy of the impugned judgment. Learned counsel further submits that though the appellant had earlier filed a criminal appeal challenging the self-same impugned judgment // 2 //
and order of conviction in CRLA No.743 of 2023 but he has sent a petition for withdrawal of the earlier criminal appeal.
Let the Registry verify if any such petition has been received from the appellant for withdrawal of CRLA No.743 of 2023 or not.
List this matter along with all its connected files in the week commencing from 16th January 2024.
Let a copy of the appeal memo along with the impugned judgment be served on the learned counsel for the State.
( S.K. Sahoo) Judge
sipun
Designation: Junior Stenographer
Reason: Authentication Location: HIGH COURT OF ORISSA, CUTTACK Date: 08-Jan-2024 12:33:45
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!