Citation : 2025 Latest Caselaw 1514 Ori
Judgement Date : 21 July, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.19856 of 2025
Suresh Prasad Purohit .... Petitioner
Mr. Ranjit Samal, Advocate
-versus-
State of Odisha and others .... Opp. Parties
Mr. Subha Bikash Panda, AGA
CORAM:
JUSTICE MRUGANKA SEKHAR SAHOO
ORDER
21.07.2025 (Hybrid Mode) Order No.
01. 1. It is submitted by the learned counsel for the petitioner that the issue raised in the writ petition is covered by the judgment of Odisha Administrative Tribunal dated 09.10.2018 in O.A. No.1668 of 2017:Ashok Kumar Mohapatra v. State of Orissa, which has been confirmed by the Division Bench of this Court in W.P(C) No.6698 of 2020 and the order of the Division Bench having been confirmed by the Supreme Court in SLP(C) No.15573 of 2020.
2. Learned Additional Government Advocate shall obtain instruction regarding the submissions made at the Bar.
List after two weeks. Liberty to mention for listing before the assigned Bench.
(Mruganka Sekhar Sahoo) Judge RJ
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!