Citation : 2025 Latest Caselaw 3194 Ori
Judgement Date : 31 January, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
FAO No.564 of 2020
State of Odisha & Anr. ..... Appellants
Mr. P.K. Panda, ASC
-versus-
Samar Sekhar Singh & Anr. ..... Respondents
Mr. S.K. Das, Advocate
(Respondent No. 1)
CORAM:
THE HON'BLE MR. JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
31.01.2025
Order No. 04 I.A. No. 448 of 2020
1. This matter is taken up through hybrid mode.
2. Heard Mr. P.K. Panda, learned Addl. Standing Counsel appearing for the Appellants.
3. This application has been filed with a prayer to dispense with the filing of certified copy of the impugned Judgment.
4. Since such prayer is not entertainable, this Court is not inclined to entertain the I.A..
5. However, considering the request made by the learned Addl. Standing Counsel that certified copy of the impugned judgment will be filed by 14th February, 2025, this Court while disposing the I.A., grants liberty to the Addl. Standing Counsel to file the same by 14th February, 2025 peremptorily, failing which the appeal shall stand dismissed without further reference to the Bench.
6. I.A. accordingly stands disposed of.
Location: High Court of Orissa, Cuttack (BIRAJA PRASANNA SATAPATHY) Date: 03-Feb-2025 11:04:51 Judge Sneha
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!