Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hajam Charan Tudu vs Bank Of India And Others .... Opposite ...
2024 Latest Caselaw 506 Ori

Citation : 2024 Latest Caselaw 506 Ori
Judgement Date : 9 January, 2024

Orissa High Court

Hajam Charan Tudu vs Bank Of India And Others .... Opposite ... on 9 January, 2024

Author: V. Narasingh

Bench: V. Narasingh

                 IN THE HIGH COURT OF ORISSA AT CUTTACK

                                  W.P.(C) No. 12949 of 2015

             Hajam Charan Tudu                   ....                    Petitioner
                                                       Mr. S. Mallik, Advocate
                                           -versus-

             Bank of India and others            ....            Opposite Parties

                                                      Mr. K.K. Jena, Advocate

                              CORAM: JUSTICE V. NARASINGH

                                         ORDER

09.01.2024 Order No.

19. 1. Heard learned counsel for the Petitioner and learned counsel for the Opposite Party.

2. During the preparation of the judgment since the circular date 15.11.2008 to which reference has been made in order dated 09.05.2023 and 20.12.2023 was not readily available on record, the matter was listed on this day, as the said circular, in the considered view of this Court, has a bearing on the point at issue.

3. It is submitted by the learned counsel for the Bank that the said circular was in fact filed on 27.06.2023 by way of memo dated 26.06.2023. Though soft copy of the same is available on record there was no corresponding memo.

4. Be that as it may, the copy of the circular filed by the learned counsel for the Bank is taken on record. Copy thereof is served on the learned counsel for the Petitioner in Court.

5. Learned counsel for the Bank again draws the attention of this Court to paragraph-3.h of the circular which reads as under;

"3.a to 3.g. xxx xxx xxx h. Whenever the user proceeds on leave, he/she should get his/her user-id suspended to prevent fraudulent use. The user can get it reactivated upon his/her return from leave."

And, submits that in view of the same, it was incumbent upon the Petitioner to get his ID suspended to prevent fraudulent use.

6. Per contra, learned counsel for the Petitioner submits that there is nothing on record to indicate that the said circular was ever communicated to the Petitioner or for that matter to any employee.

7. Hearing is concluded and judgment is reserved.

(V. NARASINGH) Judge Santoshi

Designation: Senior Stenographer

Location: High Court of Orissa Date: 09-Jan-2024 19:24:39

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter