Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pravati Biswal & Ors vs Cesu
2025 Latest Caselaw 7168 Ori

Citation : 2025 Latest Caselaw 7168 Ori
Judgement Date : 25 August, 2025

Orissa High Court

Pravati Biswal & Ors vs Cesu on 25 August, 2025

Author: Biraja Prasanna Satapathy
Bench: Biraja Prasanna Satapathy
          IN THE HIGH COURT OF ORISSA AT CUTTACK

                        W.P.(C) No.14841 of 2014

        Pravati Biswal & Ors.             ....                       Petitioners
                                                     Mr. T.C. Mohanty, Advocate

                                       -versus-
        CESU, BBSR & Ors.
                                          ....                     Opp. Parties
                                                  Mr. B. Dash, Adv. for O.P.2 to 4


                               CORAM:
               JUSTICE BIRAJA PRASANNA SATAPATHY
                                         ORDER

25.08.2025 Order No.

08. 1. This matter is taken up through Hybrid Arrangement (Virtual/Physical) Mode.

2. Heard learned counsel appearing for the Parties.

3. Petitioners have filed the present Writ Petition inter alia with the following prayer:-

"The petitioner in the facts and circumstances of the above case respectfully pray that this Hon'ble Court be graciously pleased to admit this Writ application to issue Rule NISI calling upon the Opp. Parties to show cause as to why the petitioner shall not to be awarded compensation of Rs. 16,31,000/- together with interest at the rate of 18% immediately and/or if the Opp. Parties fail to show cause or show insufficient cause, the said Rule be made absolute by issuing a writ of mandamus or any other appropriate writ/order / directions as this Hon'ble Court deem fit and proper, equitable and expedient asking into consideration of the facts and circumstances of this case.

// 2 //

And for this act of kindness the petitioner as in duty bound shall ever pray."

4. It is contended by the learned counsels appearing for the Parties that the issue involved in this case is squarely covered by the judgment delivered on 16.04.2025 in W.P.(C) No.14548 of 2016.

4.1. It is accordingly contended that the matter be disposed of in the light of the order passed in W.P.(C) No.14548 of 2016.

5. Considering the submissions made, this Court is inclined to dispose of the Writ Petition in the light of the order passed vide judgment dtd.16.04.2025 in W.P.(C) No.14548 of 2016.

6. Accordingly, the Writ Petition stands disposed of.

(Biraja Prasanna Satapathy) Judge

Subrat

Location: HIGH COURT OF ORISSA, CUTTACK

 
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