Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. V. Sridharan vs Union Of India And Another .... Opposite ...
2025 Latest Caselaw 11096 Ori

Citation : 2025 Latest Caselaw 11096 Ori
Judgement Date : 11 December, 2025

[Cites 0, Cited by 0]

Orissa High Court

Mr. V. Sridharan vs Union Of India And Another .... Opposite ... on 11 December, 2025

Author: Murahari Sri Raman
Bench: Murahari Sri Raman
                                          IN THE HIGH COURT OF ORISSA AT CUTTACK

                                                        W.P.(C) No.32424 of 2025
                                                                  and
                                                        W.P.(C) No.32512 of 2025
                                OCL Iron and Steels Ltd. Kolkata            ....
                                (In W.P.(C) No.32424 of 2025)
                                                                                            Petitioners
                                Manish Khemmka
                                (In W.P.(C) No.32512 of 2025)

                                                   Mr. V. Sridharan, Senior Advocate assisted by
                                                          Mr. Saswat Kumar Acharya, Advocate,
                                                                Mr. Abhisek Agarwal, Advocate
                                                           And Mr. Abhijeet Agarwal, Advocate
                                                           -versus-
                                Union of India and another            ....       Opposite Parties
                                                   Mr. S.K. Roy Choudhury, Senior Standing Counsel

                                                         CORAM:
                                                HON'BLE THE CHIEF JUSTICE
                                                           AND
                                          HON'BLE MR JUSTICE MURAHARI SRI RAMAN

                                                                ORDER

Order No. 11.12.2025

03. 1. Heard learned counsel for the parties.

2. The written notes of submissions filed by the respective

parties are taken on record.

3. Hearing concludes. Judgment is reserved.

(Harish Tandon) Chief Justice

(M.S. Raman)

Sisira

Jena/secy KUMAR BEHERA Reason: Authentication Location: High Court of Orissa, Cuttack Date: 12-Dec-2025 11:49:26

 
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