Citation : 2025 Latest Caselaw 8653 Ori
Judgement Date : 23 September, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
WP(C) No. 15074 of 2022
Dr. Nihar Ranjan Biswal & ..... Petitioners
Anr. Mr. B. Routray, Sr. Advocate
along with
Mr. J. Biswal, Advocate
-versus-
State of Odisha & Ors. ..... Opposite Parties
Mr. M.R. Mohanty, AGA
Mr. P.K. Mohanty, Sr. Advocate
along with
Ms. K.T. Mudali, Advocate
(Opp. Party No. 3)
WP(C) No. 9597 of 2022
Dr. Sambit Kumar Behera & ..... Petitioners
Anr. Mr. S.S. Das, Sr. Advocate
along with
Ms. S. Das, Advocate
-versus-
State of Odisha & Ors. ..... Opposite Parties
Mr. M.R. Mohanty, AGA
Mr. T. Patnaik, Advocate
(Opp. Party No. 3)
CORAM:
THE HON'BLE MR. JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
23.09.2025
1. This matter is taken up through hybrid mode.
2. Heard learned counsel appearing for the Parties.
3. Hearing in concluded and Judgment is reserved.
4. Learned counsel appearing for the Parties are directed to file their
respective written notes of submission.
Reason: Authentication (BIRAJA PRASANNA SATAPATHY) Location: High Court of Orissa, Cuttack Date: 23-Sep-2025 18:29:46 Judge Sneha
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!