Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Women And Child Welfare vs Union Of India And Others
2025 Latest Caselaw 4601 Ori

Citation : 2025 Latest Caselaw 4601 Ori
Judgement Date : 4 March, 2025

Orissa High Court

Women And Child Welfare vs Union Of India And Others on 4 March, 2025

Bench: Arindam Sinha, M.S. Sahoo
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                                W.A. No.1287 of 2024


                   Women and Child Welfare                 ....            Appellant
                   Society, Cuttack

                                                             Represented By Adv. -
                                                          Dr. B.K. Mishra, Advocate
                                               -versus-

                   Union of India and others               ....         Respondents
                                                             Represented By Adv.
                                                   Mr. M.K. Pati, Sr. Panel Counsel


                                CORAM:
                  THE HON'BLE MR. JUSTICE ARINDAM SINHA,
                             ACTING CHIEF JUSTICE
                                         AND
                     THE HON'BLE MR. JUSTICE M.S. SAHOO

                                       ORDER

04.03.2025 Order No.

1. 1. Dr. Mishra, learned advocate appears on behalf of appellant

and submits, his client is a Non-Government Organization (NGO). It

engages, inter alia, in programmes of road safety. The Odisha Road

Safety Society decided to bar participation of his client in their

programmes. It moved the writ Court. By impugned judgment dated

// 2 //

22nd December, 2023 the learned single Judge dismissed the writ

petition. His client is in appeal.

2. Mr. Pati, learned advocate, Senior Panel Counsel appears on

behalf of respondents (Union of India). Mr. Dash, learned advocate,

Additional Government Advocate appears on behalf of State

functionaries. Service is to be affected.

3. Inter alia, challenge in the writ petition was against minutes of

the proceeding of the general body meeting of the Society held on 21st

October, 2019. Adjournment is granted for appellant to demonstrate

basis of its prayer in the writ petition for the Society being compelled

to allow its participation in the programmes.

4. List on 18th March, 2025.

(Arindam Sinha) Acting Chief Justice

(M.S. Sahoo) Judge

by: JYOSTNARANI MAJHEE

 
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