Citation : 2024 Latest Caselaw 8411 Ori
Judgement Date : 6 May, 2024
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.19885 of 2019
Golap Sa ..... Petitioner
Mr. S.P. Patra, Advocate
Vs.
Mahanadi Coalfields Limited, ..... Opposite Parties
Sambalpur and others
Mr. D. Mohanty, Advocate (OPs.1 & 2)
CORAM:
DR. JUSTICE B.R. SARANGI
MR. JUSTICE G. SATAPATHY
ORDER
06.05.2024
Order No. This matter is taken up by hybrid mode.
2. Since the issue involved in this case has already decided by the Supreme Court in the case of Mahanadi Coalfields Limited v. Mathias Oram and others (SLP(C) No. 6933 of 2007 decided on 9th July, 2010), this writ petition stands disposed of in terms of the judgment passed by the Apex Court in Mathias Oram (supra) and, as such, this Court is not inclined to open the scope beyond the decision taken by the Apex Court.
(DR. B.R. SARANGI) JUDGE
(G. SATAPATHY) Priyajit JUDGE
Location: HIGH COURT OF ORISSA
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!