Citation : 2025 Latest Caselaw 8782 Ori
Judgement Date : 26 September, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
Ravi Raj
(In BLAPL No.5714 of 2025)
Sritam Kumar Meher
(In BLAPL No.6232 of 2025)
Anil Nayak @ Naik
(In BLAPL No.6303 of 2025)
Bishwamber Kharsel @ Bishwambhar Kharsal
(In BLAPL No.6347 of 2025)
Bijay Kumar Meher
(In BLAPL No.6350 of 2025)
Rajesh Tandi & Anr.
(In BLAPL No.7091 of 2025) ... Petitioners
Mr. Y. Das, Sr. Advocate along with Mr. N.C. Mohanty,
Advocate appearing in all the bail applications in BLAPL
Nos.5714,6232,6303, 6347, 6350, 7091 of 2025
-versus-
State of Odisha ... Opposite Party
Mr. P. Satpathy, Addl. PP
CORAM:
JUSTICE G. SATAPATHY
ORDER(ORAL)
26.09.2025 Order No.
08. 1. This matter is taken up through Hybrid Arrangement (Virtual/Physical Mode).
2. Heard Mr. Y. Das, learned Sr. counsel, who is being assisted by Mr. Nirmal Chandra Mohanty, learned counsel for the petitioners and Mr. P. Satpathy, learned Addl. Public Prosecutor. In addition to oral arguments, a short written notes of submission was also provided to the Court and accordingly, this Court requests the State counsel to supply the copy of the Case Diary in the meantime.
3. Argument being heard, judgment is reserved.
(G. Satapathy) Judge Jayakrushna
Location: High Court of Orissa, Cuttack
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!