Citation : 2025 Latest Caselaw 3006 Ori
Judgement Date : 28 January, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.229 of 2015
Chaitan Jhadia .... Appellant
Mr. S.K.Bhanjadeo, Advocate
-versus-
State of Odisha .... Respondent
Ms. G.Patra, ASC
CRLA No.230 of 2015
Anta Majhi .... Appellant
Mr. B.Nayak, Advocate
-versus-
State of Odisha .... Respondent
Ms. G.Patra, ASC
CORAM:
DR. JUSTICE S.K. PANIGRAHI
MR JUSTICE G. SATAPATHY
ORDER
28.01.2025 Order No. CRLA Nos. 229 & 230 of 2015
11. 1. This matter is taken up through hybrid arrangement.
2. Heard learned counsel for the Parties.
3. Hearing is concluded. Judgment is reserved.
4. Learned counsel for the parties shall file their written notes of
submission by Monday (03.02.2025).
(Dr.S.K.Panigrahi)
Signed by: KISHORE KUMAR SAHOO
Location: High Court of Orissa Date: 29-Jan-2025 10:01:57 (G.Satapathy) Judge Kishore
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!