Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Baldev Sahu & Sons vs State Of Odisha And Others ... Opposite ...
2025 Latest Caselaw 7349 Ori

Citation : 2025 Latest Caselaw 7349 Ori
Judgement Date : 21 April, 2025

Orissa High Court

M/S. Baldev Sahu & Sons vs State Of Odisha And Others ... Opposite ... on 21 April, 2025

Author: Murahari Sri Raman
Bench: Murahari Sri Raman
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                            W.P.(C) No.10009 of 2025

            M/s. Baldev Sahu & Sons                      ...              Petitioner
                                                Mr. Arun Kumar Patra, Advocate
                                          -Versus-
            State of Odisha and others              ...      Opposite Parties
                            Mr. Saswat Das, Additional Government Advocate

                              CORAM:
                  THE HON'BLE THE CHIEF JUSTICE
                                AND
            THE HON'BLE MR. JUSTICE MURAHARI SRI RAMAN

                                          ORDER

Order No. 21.04.2025

01. The matter is taken up through Hybrid mode.

2. The points involved in the instant writ petition relates to the competency of the authority to impose transportation fees per quintal for movement of the Mahua flower from the store to a destination.

3. According to the learned Advocate for the Petitioner, the said point was also the subject matter of dispute in W.P.(C) No.14493 of 2004 and a Division Bench has already decided the same upholding the contention of the Petitioner therein.

4. The counsel for the State submits that he needs some instruction from the competent authority as to the development having taken place after said judgment is delivered. He thus prays for an accommodation.

5. List this matter on 12th May, 2025 along with W.P.(C) No.8600 of 2025.

6. We thus found a prima facie case having made out, there shall be stay of the demand in Annexure-4 till 12th May, 2025.

7. An urgent certified copy of this order be granted on proper application.

(Harish Tandon) Chief Justice

(M.S. Raman) Judge MRS/Laxmikant

Signed by: LAXMIKANT MOHAPATRA Designation: Senior Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 22-Apr-2025 13:55:59

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter