Citation : 2024 Latest Caselaw 10443 Ori
Judgement Date : 24 June, 2024
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.14671 of 2024
State of Odisha and others ..... Petitioners
State Counsel
Vs.
Ghanashyam Barik ..... Opposite Party
CORAM:
DR. JUSTICE B.R. SARANGI
MR. JUSTICE G. SATAPATHY
ORDER
24.06.2024 Order No. This matter is taken up by hybrid mode.
01. 2. As it appears, the order impugned has been passed on 04.02.2019, whereas the Writ Petition has been filed on 19.06.2024, and as such, there is delay of more than five years in filing the Writ Petition. Therefore, the Writ Petition suffers from delay and laches.
3. In that view of the matter, this Court is not inclined to entertain this Writ Petition at this belated stage, as the Writ Petition suffers from delay and laches, in view of the judgment/order of this Court in the case of State of Odisha v. Surama Manjari Das (W.P.(C) No. 15763 of 2021 dismissed on 16.07.2021), which has been confirmed by the Apex Court, vide order dated 05.04.2023 in S.L.P.(C) Dairy No.9259 of 2023.
4. Accordingly, the Writ Petition merits no consideration and the same is hereby dismissed.
(DR. B.R. SARANGI) JUDGE
(G. SATAPATHY) Location: High Court of Orissa Date: 27-Jun-2024 17:34:10 Subhasmita JUDGE
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!