Citation : 2025 Latest Caselaw 5706 Ori
Judgement Date : 21 August, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
Pravat Mallick
(In BLAPL No.3128 of 2025)
Madan @ Krupasindhu Patra
(In BLAPL No.3397 of 2025) ... Petitioners
Mr. A. Mohanta, Advocate
(in BLAPL No.3128 of 2025)
Mr. P.S. Das, Advocate
(in BLAPL No.3397 of 2025)
-versus-
State of Odisha ... Opposite Party
Mr. C. Mohanty, Addl. PP
CORAM:
JUSTICE G. SATAPATHY
ORDER(ORAL)
21.08.2025 Order No.
02. 1. This matter is taken up through Hybrid Arrangement (Virtual/Physical Mode).
2. Mr. Partha Sarathi Das, learned counsel for the Petitioner informs the Court that the present two bail applications have become infructuous in view of passing of judgment in the original case.
3. Accordingly, these two present bail applications stands disposed of as infructuous.
(G. Satapathy) Judge Jayakrushna
Location: High Court of Orissa, Cuttack Date: 22-Aug-2025 11:00:31
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!