Citation : 2024 Latest Caselaw 47 Ori
Judgement Date : 2 January, 2024
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 35455 of 2023
Rabi Narayan Sahoo .... Petitioner
Mr. P. K. Rath, Senior Advocate along with
Ms. A. Rout, Advocate
-versus-
State of Odisha and others .... Opposite Parties
Mr. P. P. Mohanty, Additional Government Advocate
CORAM:
ACTING CHIEF JUSTICE DR. B.R. SARANGI
MR. JUSTICE MURAHARI SRI RAMAN
ORDER
Order No. 02.01.2024
02. 1. This matter is taken up through Hybrid mode.
2. Heard Mr. P. K. Rath, learned Senior Counsel along with Ms. A.
Rout, learned counsel for the Petitioner and Mr. P. P. Mohanty,
learned Additional Government Advocate for the State-Opposite
Parties.
3. Learned counsel appearing for the Petitioner states that the relief
sought for by the Petitioner in the present writ petition is covered
by the judgment of this Court dated 12th December, 2023 in
W.P.(C) No.32454 of 2023 (Rabi Narayan Sahoo v. State of
Odisha and others).
4. In view of such submission made, the writ petition stands
disposed of in terms of the judgment dated 12th December, 2023
Rabi Narayan Sahoo (supra).
(DR. B.R. SARANGI) ACTING CHIEF JUSTICE
(M.S. RAMAN) JUDGE M. Panda
Location: High Court of Orissa, Cuttack
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!