Citation : 2025 Latest Caselaw 5019 Ori
Judgement Date : 17 March, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
WA No.548 of 2025
Romeo Priyadarsini Mangaraj .... Appellant
Represented By Adv. -
Mr. S. Sourav, Advocate
-versus-
State of Odisha and others .... Respondents
Represented By Adv. -
Mrs. A. Dash, ASC
CORAM:
THE HON'BLE MR. JUSTICE ARINDAM SINHA,
THE ACTING CHIEF JUSTICE
AND
THE HON'BLE MR. JUSTICE M.S. SAHOO
ORDER
17.03.2025
Order No. WA no.548 of 2025 and I.A. no.1320 of 2025
01. 1. Mr. Sourav, learned advocate appears on behalf of
applicant-appellant and submits, cause of his client on having
obtained B.Ed. (Special Education) two years course stands
covered by our judgment dated 17th February, 2025 in W.A.
no.3094 of 2024 (Rakshyapal Kalo v. Stat of Odisha and
others). Said judgment was made in appeal preferred against
judgment dated 4th October, 2024 of the learned single Judge.
His client has preferred appeal against self same judgment. It
was presented on reported delay of 122 days. Application has
been made for condonation.
2. Mrs. Dash, learned advocate, Additional Standing
Counsel appears on behalf of State and submits, this appeal
has been preferred against said judgment dated 4th October,
2024, in respect of which we had passed judgment dated 17th
February, 2025 (supra).
3. Perused causes shown in the application. They are
accepted. The delay is condoned and the appeal admitted. The
application is disposed of.
4. The appeal is also disposed of as covered by our said
judgment dated 17th February, 2025(supra), save different
date of the corrigendum. Same directions are made in this
appeal.
(Arindam Sinha) Acting Chief Justice
(M.S. Sahoo)
Signed by: PRASANT KUMAR SAHOO Designation: PERSONAL ASSISTANT Reason: Authentication Location: Orissa High Court Date: 17-Mar-2025 19:28:04 Prasant
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!