Citation : 2025 Latest Caselaw 10194 Ori
Judgement Date : 19 November, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C). No. 32208 of 2023
Dhaneswar Das & Ors .... Petitioners
Represented by
Mr. J.K.Rath,
Senior Advocate with Mr.
B.Satapathy, Advocate
-Versus -
State of Odisha & Ors .... Opposite Parties
Represented by
Mr. S.N.Pattnaik,
Additional Government
Advocate
CORAM:
JUSTICE SASHIKANTA MISHRA
ORDER_
19.11.2025
W.P.(C). Nos. 32208, 27325, 30969,30974,30977,31468,
Order No. 31471,31476,32199,32201,32205, 33078 of 2023 and
22. 25894 of 2024
1.
These matters are taken up through hybrid mode.
2. These matters were finally heard and reserved for judgment. On being mentioned by learned counsel for the petitioners yesterday, the matters are taken up today.
3. It is submitted that this Court had directed the petitioners to file a comprehensive written note but because of illness of the learned Senior counsel engaged by the counsel for petitioners, the written note has not been prepared. As such, one week further time is necessary.
1|Page
4. List these matters again under the heading to be mentioned on 26.11.2025.
5. Written note be filed on that date.
6. Interim order passed earlier shall continue till the next date.
(Sashikanta Mishra) Judge
Deepak
Date: 19-Nov-2025 18:08:17 2|Page
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!