Citation : 2025 Latest Caselaw 4623 Ori
Judgement Date : 4 March, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.6246 of 2025
Umesh Chandra Khilar .... Petitioner(s)
Mr. Niranjan Lenka, Adv.
-versus-
State of Odisha & Ors. .... Opposite Party(s)
Mr. Sonak Mishra, ASC
CORAM:
HON'BLE DR. JUSTICE S.K. PANIGRAHI
Order ORDER
No. 04.03.2025
01. 1. This matter is taken up through hybrid arrangement.
2. In filing this Writ Petition, the Petitioner has challenged
the notice of eviction bearing No.7083 dated 16.12.2024
issued by the Executive Officer, Baripada Municipality/
Opposite Party No.3.
Apart from the above, the Petitioner has also sought for a
direction from this Court to the Opposite Parties for not
demolishing the structure standing over the disputed
property in question.
3. Heard learned counsel for the Parties.
4. Learned counsel for the Petitioner, at the outset, submits
that the case of the present Petitioner is covered by the
decision of this Court vide judgment dated 29.10.2024 passed
Digitally Signed in W.P.(C) No.16110 of 2024 and batch of Writ Petitions. He,
Designation: Personal Assistant Reason: Authentication Location: High Court of Orissa accordingly, submits that since the Petitioner stands on Date: 04-Mar-2025 17:38:39
similar footing, his case may be disposed of in terms of the
judgment dated 29.10.2024.
5. Considering the submission made on behalf of the
Petitioner, looking to the prayer made in this Writ Petition
and also keeping in view the judgment dated 29.10.2024
passed in W.P.(C) No.16110 of 2024, this Court is of the view
that the factual dispute involved herein cannot be
adjudicated by this Court. Accordingly, this Court remits the
matter back to the Executive Officer, Baripada Municipality
for reconsidering the case of the Petitioner and passing a
lawful order afresh taking into account the reply to be
submitted by the Petitioner.
6. The Petitioner is directed to appear before the Executive
Officer, Baripada Municipality along with all the supporting
documents so also an authenticated copy of this order within
ten working days hence.
7. It is further directed that till a fresh order is passed by the
Executive Officer, Baripada Municipality taking into account
the reply of the Petitioner, no coercive action shall be taken
against the Petitioner pursuant to the notice of eviction
bearing No.7083 dated 16.12.2024.
8. This Writ Petition is, accordingly, disposed of.
Designation: Personal Assistant
Location: High Court of Orissa Date: 04-Mar-2025 17:38:39 (Dr. S.K. Panigrahi) Judge Ayaskanta
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!