Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suman Kumari And Another vs State Of Odisha And Others .... Opposite ...
2025 Latest Caselaw 10556 Ori

Citation : 2025 Latest Caselaw 10556 Ori
Judgement Date : 27 November, 2025

Orissa High Court

Suman Kumari And Another vs State Of Odisha And Others .... Opposite ... on 27 November, 2025

Author: Murahari Sri Raman
Bench: Murahari Sri Raman
                   IN THE HIGH COURT OF ORISSA AT CUTTACK
                                   W.P.(C) No.33038 of 2025

                 Suman Kumari and another                  ....             Petitioners
                                                 Mr. Arun Kumar Patra, Advocate
                                            -Versus-
                 State of Odisha and others            ....     Opposite Parties
                                      Mrs. Suman Pattanayak, Addl. Govt. Advocate

                                    CORAM:
                          HON'BLE THE CHIEF JUSTICE
                                      AND
                    HON'BLE MR. JUSTICE MURAHARI SRI RAMAN
                                              ORDER

Order No. 27.11.2025

01. W.P.(C) No.33038 of 2025

1. The matter is taken up through Hybrid Mode.

2. The points involved in the instant writ petition relates to the competency of the authority to impose transportation fees per quintal for movement of the Mahua flower from the store to a destination.

3. According to the learned counsel for the petitioners, the said point was also the subject matter of dispute in W.P.(C) No.14493 of 2004 and a Division Bench has already decided the same upholding the contention of the petitioner therein.

4. The counsel for the State submits that she needs some instruction from the competent authority as to the development having taken place after said judgment is delivered. She thus prays for an accommodation.

5. List this matter on 11th December, 2025 along with W.P.(C) No.8600 of 2025.

6. We thus found a prima facie case having made out, there shall be stay of the demand in Annexures-6 & 7 till the next date of hearing.

7. An urgent certified copy of this order be granted on proper application.

(Harish Tandon) Chief Justice

(M.S. Raman) Judge

Sisira

Signed by: SISIRA KUMAR BEHERA Reason: Authentication Location: High Court of Orissa, Cuttack Date: 28-Nov-2025 16:04:47

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter