Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kabiraj Jena vs State Of Orissa & Ors. .... Opp. Party (S)
2025 Latest Caselaw 3351 Ori

Citation : 2025 Latest Caselaw 3351 Ori
Judgement Date : 11 August, 2025

Orissa High Court

Kabiraj Jena vs State Of Orissa & Ors. .... Opp. Party (S) on 11 August, 2025

Author: S.K. Panigrahi
Bench: S.K. Panigrahi
                                                                         Signature Not Verified
                                                                         Digitally Signed
                                                                         Signed by: BHABAGRAHI JHANKAR
                                                                         Reason: Authentication
                                                                         Location: ORISSA HIGH COURT, CUTTACK
                                                                         Date: 13-Aug-2025 11:31:53




                       IN THE HIGH COURT OF ORISSA AT CUTTACK

                                   W.P.(C) No.23452 of 2014
                  Kabiraj Jena                     ....            Petitioner (s)
                                                   M/s. Deepali Mahapatra, Adv.
                                            -versus-
                  State of Orissa & Ors.           ....            Opp. Party (s)
                                                         M/s. D.K. Nayak, AGA

                              CORAM:
                              DR.JUSTICE S.K. PANIGRAHI

 Order No.                         ORDER
   06.                             11.08.2025
                       (W.P.(C) No.23452 of 2014 along with W.P.(C)
                       Nos.20746, 21504, 23453, 23454, 23455 and 23456 of
                       2014)
             1.

These matters are taken up through hybrid arrangement.

2. Heard learned counsel for the Parties.

3. Hearing is concluded. Judgment/order is reserved.

4. Interim order, if any, passed earlier in any of the aforesaid Writ

Petitions shall continue till the date of pronouncement of the

judgment/ order.

(Dr. S.K. Panigrahi)

Judge B. Jhankar

 
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