Citation : 2025 Latest Caselaw 10846 Ori
Judgement Date : 9 December, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No. 34258 of 2025
Mihir Ranjan Pattjoshi .... Petitioner
Mr. G.C. Das, Advocate
-versus-
State of Odisha & Others .... Opp. Parties
Mr. Sabita Ranjan Pattanaik,
Additional Government Advocate
CORAM:
JUSTICE K.R. MOHAPATRA
JUSTICE SAVITRI RATHO
ORDER
Order No. 09.12.2025
01. 1. This matter is taken up through hybrid mode.
2. Mr. Das, learned counsel for the Petitioner submits that pursuant to the judgment dated 21st September, 2016 passed by the learned Civil Judge (Senior Division), Dharamgarh in MJC No. 105 of 2006 in a reference under Section 18 of the Land Acquisition Act, 1894, the Petitioner has not been paid the compensation at the enhance rate. Hence, this writ petition has been filed.
3. Mr. Pattanaik, learned Additional Government Advocate prays for an adjournment to take instruction in the matter.
4. Put up this matter on 13th January, 2026 along with W.P.(C) No. 30872 of 2025.
5. Instruction, if any, shall be obtained in the meantime positively.
(K.R. Mohapatra)
Judge
(Savitri Ratho)
Digitally Signed Sukanta
Signed by: SUKANTA KUMAR BEHERA
Reason: Authentication
Location: Orissa High Court, Cuttack Date: 10-Dec-2025 11:45:22
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!