Citation : 2025 Latest Caselaw 7432 Ori
Judgement Date : 23 April, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
RVWPET No.77 of 2020
M/s. Odisha State Beverages .... Petitioner
Corporation Limited
Ms. Susama Pradhan, Advocate
-versus-
Subash Chandra Sahoo and others .... Opp. Parties
Mr. Subha Bikash Panda,
Additional Government Advocate
(For Opp. Party Nos.2 and 3)
CORAM:
JUSTICE K.R. MOHAPATRA
& JUSTICE A.C. BEHERA
ORDER
Order No. 23.04.2025 2. 1. This matter is taken up through hybrid mode.
2. This matter was not in today's list. As similar matters at Sl. Nos.17 and 18 of today's list are disposed of, on being mentioned, the present review petition is listed by a special notice and it is taken up.
3. This RVWPET has been filed for review of the judgment dated 4th December, 2019 passed in W.P.(C) No.22779 of 2019.
4. Ms. Pradhan, learned counsel for the Petitioner submits that the subject matter of dispute involved in this RVWPET has already undergone a change. Hence, no cause of action survives to pursue the RVWPET. As such, the RVWPET has become infructuous.
5. Accordingly, the RVWPET is disposed of as infructuous.
(K.R. Mohapatra) Judge
( A.C. Behera ) Judge Jagabandhu
Designation: Personal Assistant
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!