Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Akshaya Kumar Panda vs State Of Odisha And Others
2026 Latest Caselaw 3517 Ori

Citation : 2026 Latest Caselaw 3517 Ori
Judgement Date : 16 April, 2026

[Cites 0, Cited by 0]

Orissa High Court

Dr. Akshaya Kumar Panda vs State Of Odisha And Others on 16 April, 2026

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
                       IN THE HIGH COURT OF ORISSA AT CUTTACK
                                     FAO No.202 of 2026
                 Dr. Akshaya Kumar Panda        .....     Appellants
                 and others
                                                                 Represented by Adv. -
                                                                 Durgesh Narayan Rath

                                               -versus-
                 State Of Odisha and others          .....               Respondents
                                                                Mr. S. Behera, AGA

                                     CORAM:
                       THE HON'BLE MR. JUSTICE ADITYA KUMAR
                                   MOHAPATRA

                                               ORDER

16.04.2026 Order No.

01. I.A. No.357 of 2026

1. This matter is taken up through Hybrid mode.

2. Heard learned counsel for the parties.

3. This is an application for condonation of delay.

4. Learned counsel for the State vehemently opposed the prayer for condonation of delay.

5. Taking into consideration the grounds taken in the petition for condonation of delay, this Court is inclined to condone the delay subject to payment of cost of Rs.2500/- (Rupees Two Thousand Five Hundred) to be paid before the Juvenile Justice Fund managed by the Member Secretary, Odisha State Legal Services Authority.

6. Accordingly, the I.A. stands disposed of.

7. Heard learned counsel for the parties.

8. It is contended by the learned counsel appearing for the Parties that the issue involved in the present appeal is covered by the judgment of this Court so passed on 19.03.2025 in FAO No.509 of 2014 and batch which was eventually confirmed by the Hon'ble Supreme Court in SLP(C) No.6943 of 2026 vide order dated 25.03.2026.

9. In view of such submissions made by the learned counsel appearing for the parties, the present FAO is disposed of in the light of judgment so passed in FAO No.509 of 2014 and batch. The disposal of the FAO is subject to condition that the fact of the Petitioner's case is covered by the ratio laid down by this Court in FAO No.509 of 2014.




                                                      ( Aditya Kumar Mohapatra )
                                                                 Judge

S.K. Rout





            Digitally Signed                                                Page 2 of 2.


Location: High Court of Orissa, Cuttack Date: 21-Apr-2026 11:06:56

 
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