Citation : 2025 Latest Caselaw 7157 Ori
Judgement Date : 25 August, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.16289 of 2025
National Highway Authority of .... Petitioner
India
Mr. Biswajit Das, Advocate
-versus-
Union of India and another .... Opposite Parties
Mr. Prasenjeet Mohapatra, Senior
Standing Counsel
CORAM:
THE HON'BLE THE CHIEF JUSTICE
AND
THE HON'BLE MR. JUSTICE MURAHARI SRI RAMAN
ORDER
Order No. 25.08.2025
02. 1. A preliminary objection is raised on the maintainability of the writ petition after the expiration of the statutory period of appeal provided in the statute. The reliance is placed upon the judgment of the Apex Court rendered in the case of Assistant Commissioner (CT) LTU, Kakinada and others Vs. Glaxo Smith Kline Consumer Health Care Limited, reported in (2020)19 SCC 681. Since the preliminary objection as raised strikes at the root of the maintainability of the writ petition, we feel it prudent that an opportunity should be given to the petitioner to meet the said point.
2. List this matter on 9th September, 2025.
(Harish Tandon) Chief Justice
Signed by: LAXMIKANT MOHAPATRA Designation: Senior Stenographer (M.S. Raman) Reason: Authentication Location: High Court of Orissa, Cuttack Judge Date: 26-Aug-2025 10:38:42 MRS/Laxmikant
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!