Citation : 2024 Latest Caselaw 16815 Ori
Judgement Date : 19 November, 2024
IN THE HIGH COURT OF ORISSA AT CUTTACK
WP(C) No. 28451 of 2024
Tirthabasi Sahu .... Petitioner
Mr. A. Pattjoshi, Advocate
-versus-
State of Odisha & Others .... Opp. Parties
Mr. Partha Sarathi Nayak, AGA
CORAM:
THE HON'BLE MR. JUSTICE S.K. SAHOO
THE HON'BLE MR. JUSTICE CHITTARANJAN DASH
ORDER
Order No. 19.11.2024 01. 1. This matter is taken up through Hybrid arrangement
(video conferencing/physical mode).
2. Heard learned counsel for the petitioner and learned Addl. Government Advocate for the State.
3. Petitioner in this writ petition seeks for a direction to opposite parties to sanction and release the awarded amount in favour of the petitioner for acquisition of land for construction of canal under Upper Indravati Irrigation Project as per the judgment dated 23.12.2011 passed by the learned Civil Judge (Sr. Divn.), Dharamgarh in L.A.R. (M.J.C) No.63 of 2009, within a stipulated time.
4. Learned counsel for the petitioner submitted that petitioner has filed an application under Section 18 of the L.A. Act for higher compensation, which was referred to Civil Court for adjudication. The Civil Court registered it as L.A.R. (M.J.C) No.63 of 2009 and same was disposed of on 23.12.2011 and higher compensation was awarded. However no action has been taken as yet for sanction and disbursement of the compensation amount. He further submitted that a similar writ petition bearing W.P.(C) No.16271 of 2024 has been disposed of on 20.08.2024 directing opposite party no.1 to sanction the amount at an early stage and to take expeditious step for disbursement of the compensation amount. He also submitted that the present writ petition may be disposed of in terms of the order passed in that writ petition.
5. Learned Addl. Government Advocate has also no objection to the aforesaid submission made by learned counsel for the petitioner.
6. In view of the above, we dispose of the writ petition with a direction to opposite party no.1 to sanction the
amount at an early stage and thereafter the opposite party No.3-Special Land Acquisition Officer, Upper Indravati Irrigation Project, Kusumkhunti, in the district of Kalahandi shall take expeditious step for disbursement of the compensation amount by end of February, 2025, if there is no other impediment.
Issue urgent certified copy as per rules.
(S. K. Sahoo) Judge
(Chittaranjan Dash) Judge
A.K. Pradhan/ Bijay
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!