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

Hrudaya Majhi vs State Of Odisha And Others .... Opposite ...
2025 Latest Caselaw 2478 Ori

Citation : 2025 Latest Caselaw 2478 Ori
Judgement Date : 6 August, 2025

Orissa High Court

Hrudaya Majhi vs State Of Odisha And Others .... Opposite ... on 6 August, 2025

Bench: K.R. Mohapatra, Savitri Ratho
                          IN THE HIGH COURT OF ORISSA AT CUTTACK
                                 W.P.(C). NO. 19416 OF 2025
                Hrudaya Majhi                         ....     Petitioner
                                                  Mr.Gopal Chandra Das, Advocate
                                      on behalf of Mr. Dhananjaya Mund, Advocate
                                          -versus-
           State of Odisha and Others                   ....        Opposite Parties
                                                            Mr. S.N. Biswal, ASC
                   CORAM:
                                JUSTICE K.R. MOHAPATRA
                                JUSTICE SAVITRI RATHO
                                            ORDER

Order No. 06.08.2025

1. This matter is taken up through hybrid mode.

01.

2. It is submitted by Mr. Gopal Chandra Das, learned counsel being authorized by Mr. Dhananjaya Mund, learned counsel for the Petitioner that pursuant to judgment dated 15th March, 2024 passed by learned Civil Judge (Senior Division), Nuapada in L.A.R. No. 36 of 2022 in a reference under Section 18 of the Land Acquisition Act, 1894 (in short 'the Act'), the Petitioner has filed an application under Section 28-A of the said Act. The said application is pending before the Special Land Acquisition Officer (R&R), Lower Indra Irrigation Project, Khariar.

3. In view of the inaction of the Special Land Acquisition Officer (R&R) in taking a decision under Section 28-A of the Act, the Petitioner has filed this writ application.

4. Mr. S.N. Biswal, learned Additional Standing Counsel prays for an adjournment to take instruction in the matter.

5. Put up on 26th August, 2025.

6. Instructions, if any, shall be obtained in the meantime positively.

Digitally Signed                                                          Judge
Signed by: PUSPANJALI MOHAPATRA
Designation: Personal Assistant
Reason: Authentication
Location: Orissa High Court
        puspa
Date: 06-Aug-2025   19:16:07                                          (Savitri Ratho)
                                                                          Judge
 

 
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