Citation : 2025 Latest Caselaw 7423 Ori
Judgement Date : 23 April, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
Chittaranjan Thapa
(In CRLREV No.171 of 2025)
Bikash Ranjan Puhan
(In CRLREV No.97 of 2025)
... Petitioners
Mr. S.K. Pattnaik, Advocate
(In CRLREV No. 171 of 2025)
Mr. B.K. Ragada, Advocate
(In CRLREV No. 97 of 2025)
-versus-
State of Orissa ... Opposite Party
Mr. A. Pradhan, Addl. PP
CORAM:
JUSTICE G. SATAPATHY
ORDER(ORAL)
23.04.2025 Order No.
01. CRLREV No. 171 of 2025 & IA Nos. 182 & 183 of 2025
1. This matter is taken up through Hybrid Arrangement (Virtual/Physical Mode).
2. This revision is directed against the confirming judgment of conviction and sentence of the petitioner for commission of offence punishable U/Ss. 457/381/120-B of the IPC.
3. Heard.
4. Admit. Call for the soft/digitized copy of the LCR/TCR by the next date.
5. The IA Nos. 182 & 183 of 2025 would be considered after receipt of the soft copy of the LCR/TCR.
6. Since the learned trial Court has not sent the complete soft copy of the LCR which only contains order sheet and copy of the judgment, but without any deposition, the learned trial Court is requested to submit the complete set of soft copy of the LCR by next date.
7. List these matters on 20.06.2025.
(G. Satapathy) Judge Priyajit
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!