Citation : 2025 Latest Caselaw 10597 Ori
Judgement Date : 28 November, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
CONTC No. 2725 of 2025
Sruti Prangya Swain .... Petitioner
Represented by
Mr. S. Das, Advocate
-Versus -
Bhupendra Singh Poonia, .... Opp. Parties
Commissioner-cum-Secretary,
Employment and Technical
Education and Training
Department and Others
Represented by
Mr. S.N. Patnaik, AGA
CORAM:
JUSTICE SASHIKANTA MISHRA
ORDER_
28.11.2025
Order No.
1.
This matter is taken up through hybrid mode.
3.
2. It is stated at the Bar that the State has preferred SLP against the judgment passed by this Court. It is not clear whether any order of stay has been passed.
3. Learned State Counsel shall inform this Court as to if the order can be provisionally complied with subject to result of the SLP, in case no stay order is found to be operating.
4. Since it is submitted that the SLP is likely to be listed in the 2nd week of February, 2026, list this matter on 13th March, 2026.
Signed by: BHIGAL CHANDRA TUDU Judge
Location: Orissa High Court, Cuttack Date: B.C.T 29-Nov-2025 udu 12:49:13
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!