Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anukar Patel vs State Of Odisha And Others .... Opp. ...
2025 Latest Caselaw 8586 Ori

Citation : 2025 Latest Caselaw 8586 Ori
Judgement Date : 22 September, 2025

Orissa High Court

Anukar Patel vs State Of Odisha And Others .... Opp. ... on 22 September, 2025

Bench: K.R. Mohapatra, Savitri Ratho
Signature Not Verified
Digitally Signed
Signed by: MADHUSMITA SAHOO
Designation: Senior Stenographer
Reason: Authentication
Location: High Court of Orissa, Cuttack
Date: 22-Sep-2025 18:28:24




                                                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                                                                 W.P.(C) No. 22951 OF 2025
                                               Anukar Patel                                ....       Petitioner
                                                                         Mr. Gopal Chandra Das, Advocate
                                                                         -versus-
                                               State of Odisha and others                  ....   Opp. Parties

                                                                                 Mr. Manmaya Kumar Dash,
                                                                                 Additional Standing Counsel
                                                     CORAM:
                                                     JUSTICE K.R. MOHAPATRA
                                                     JUSTICE SAVITRI RATHO
                                                                     ORDER
                    Order No.                                       22.09.2025
                          1.              1.       This matter is taken up through hybrid mode.

2. Mr. Das, learned counsel submits that the Petitioner has filed an application under Section 28-A of the Land Acquisition Act, 1894 (for brevity 'the Act') in terms of the judgment dated 20th April, 2024 passed by learned Civil Judge (Senior Division), Nuapada in LAR No.33 of 2019. The said application is still pending with the Special Land Acquisition Officer, Lower Indra Irrigation Project, Khariar, Nuapada. Hence, this writ petition has been filed for early disposal of the application under Section 28-A of the Act and to re-determine the compensation in terms of the judgment passed in LAR No. 33 of 2019 initiated under Section 18 of the Act.

3. Mr. Dash, learned Additional Standing Counsel prays for an adjournment to take instruction in the matter.

Designation: Senior Stenographer

Location: High Court of Orissa, Cuttack Date: 22-Sep-2025 18:28:24

4. Put up this matter on 14th November, 2025.

5. Instruction, if any, with regard to status of application under Section 28-A of the Act stated to have been filed by the Petitioner shall be obtained by that date positively.




                                                                            (K.R. Mohapatra)
                                                                                 Judge



                                                                             (Savitri Ratho)
            ms                                                                   Judge





 

 
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