Citation : 2025 Latest Caselaw 501 Ori
Judgement Date : 12 May, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.A. Nos.119, 136, 154 & 133 of 2025
In W.A. No.119 of 2025
Prafulla Kumar Behera
In W.A. No.136 of 2025 .... Appellants
Susil Kumar Tandi
In W.A. No.154 of 2025
Madhusudan Ransingh
Mr. Prasanta Kumar Mishra, Advocate
-Versus-
State of Odisha and others .... Respondents
Mr. Saswat Das, Addl. Govt. Advocate for State
Mr. Pravakar Behera, Standing Counsel for Transport Department
W.A. No.133 of 2025
Aswini Kumar Dhar .... Appellant
Mr. Sameer Kumar Das, Advocate
-Versus-
State of Odisha and others .... Respondents
Mr. Bimbisar Dash, Addl. Govt. Advocate for State
Mr. Pravakar Behera, Standing Counsel for Transport Department
CORAM:
HON' BLE THE CHIEF JUSTICE
AND
HON'BLE MR. JUSTICE MURAHARI SRI RAMAN
ORDER
Order No. 12.05.2025
02. These matters are taken up through Hybrid mode.
2. Heard Mr. Prasanta Kumar Mishra and Mr. Sameer Kumar
Das, learned counsel appearing on behalf of respective appellants,
Mr. Pravakar Behera, learned Standing Counsel for the Transport
Department and Mr. Saswat Das & Mr. Bimbisar Dash, learned
Additional Government Advocates for the State.
3. Hearing is concluded. Judgment is reserved.
(Harish Tandon) Chief Justice
(M.S. Raman) Judge
A. Nanda/ S.K. Behera
Designation: Junior Stenographer
Location: High Court of Orissa, Cuttack Date: 13-May-2025 13:13:08
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!