Citation : 2026 Latest Caselaw 3374 Ori
Judgement Date : 10 April, 2026
Signature Not Verified
Digitally Signed
Signed by: MADHUSMITA SAHOO
Designation: SENIOR STENOGRAPHER
Reason: Authentication
Location: High Court of Orissa, Cuttack
Date: 11-Apr-2026 09:45:48
IN THE HIGH COURT OF ORISSA AT CUTTACK
CONTC No. 2273 OF 2024
Chaitanya Mallik .... Petitioner
Mr. Manoj Kumar Mishra, Senior Advocate
being assisted by
Mr. Dillip Kumar Patnaik, Advocate
-versus-
Sushil Kumar Lohani, IAS and others .... Opp. Parties
Mr. Bibekananda Nayak,
Additional Government Advocate
CORAM:
JUSTICE K.R. MOHAPATRA
JUSTICE R.K. PATTANAIK
ORDER
Order No. 10.04.2026
6. 1. This matter is taken up through hybrid mode.
2. Mr. Nayak, learned Additional Government Advocate submits that against the order of dismissal of SLP(C) Diary No.24746 of 2024, the State of Odisha has filed a review petition, which has been registered as Diary No.1724 of 2026.
3. Mr. Mishra, learned Senior Advocate appearing for the Petitioner submits that the State Government is not taking any step either to remove the defect in the said review petition or to get it listed. In that process, the Petitioner is seriously prejudiced, as he is deprived of getting the benefit of the order dated 14th September, 2023 passed in W.P.(C) No. 24290 of 2023. The order dated 14th September, 2023 in W.P.(C) No.24290 of 2023 was passed holding that the Petitioner shall be extended the benefits, as granted to the Petitioner in W.P.(C) No.6871 of 2012.
Designation: SENIOR STENOGRAPHER
Location: High Court of Orissa, Cuttack Date: 11-Apr-2026 09:45:48
3.1. Against the judgment in W.P.(C) No.6871 of 2012, the State Government has preferred SLP(C) No.24746 of 2024, which has already been dismissed vide order dated 25 th February, 2025. In the garb of filing review petition, the State Government is not implementing the order. He, therefore, prays for proceeding with the contempt application.
4. Mr. Nayak, learned Additional Government Advocate submits that the review petition was last listed before the Hon'ble Supreme Court on 17th March, 2026. But, he has no instruction with regard to further development, if any, in the said review petition. He, however, prays for a short adjournment to get complete instruction.
5. Thus, taking a lenient view in the matter, this CONTC is adjourned to be listed on 8th May, 2026, on which date, Mr. Nayak, learned Additional Government Advocate shall apprise the Court about the developments, if any, in the said review petition.
(K.R. Mohapatra)
Judge
(R.K. Pattanaik)
ms Judge
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!