Citation : 2025 Latest Caselaw 10792 Ori
Judgement Date : 8 December, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.33972 OF 2025
Tularam Majhi .... Petitioner
Mr. Bijaya Kumar Behera-1, Advocate
-versus-
State of Odisha and others .... Opp. Parties
Mr. Manmaya Kumar Dash,
Additional Standing Counsel
CORAM:
JUSTICE K.R. MOHAPATRA
JUSTICE SAVITRI RATHO
ORDER
Order No. 08.12.2025 01. 1. This matter is taken up through hybrid mode.
2. It is submitted by Mr. Behera, learned counsel for the Petitioner that pursuant to the judgment dated 15th March, 2024 passed by the learned Civil Judge (Sr. Division), Nuapada in LAR No.36 of 2022 in a reference under Section 18 of the Land Acquisition Act, 1894 (for brevity, 'the Act'), the Petitioner has filed an application under Section 28-A of the Act on 18th April, 2024 for redetermination of the compensation. The said application is still pending with the Special Land Acquisition Officer, Lower Indra Irrigation Project, Khariar.
2.1. Mr. Behera, learned counsel for the Petitioner submits that due to inaction of the Special Land Acquisition Officer, this writ
application has been filed for early disposal of the application under section 28-A of the Act.
3. Mr. Dash, learned Additional Standing Counsel prays for an adjournment to take instruction with regard to current status of the application under Section 28-A of the Act, by the next date.
4. Put up this matter on 21st January, 2026. Instruction, if any shall be obtained by that date positively.
(K.R. Mohapatra)
Judge
(Savitri Ratho)
Himansu Judge
Signed by: HIMANSU SEKHAR DASH
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!