Citation : 2026 Latest Caselaw 642 Ori
Judgement Date : 22 January, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C). NO.360 OF 2026
Debendra Rana .... Petitioner
Mr. Dhananjaya Mund, Advocate
-versus-
State of Odisha and others .... Opp. Parties
Mr. Swayambhu Mishra,
Additional Standing Counsel
CORAM:
JUSTICE K.R. MOHAPATRA
JUSTICE SANJAY KUMAR MISHRA
ORDER
22.01.2026 Order No.
1. 1. This matter is taken up through hybrid mode.
2. Mr. Mund, learned counsel for the Petitioner submits that in spite of judgment dated 20th September, 2019 passed by the learned Civil Judge (Senior Division), Bhawanipatna in the district of Kalahandi in L.A.R. No.46 of 2019 in a reference under Section 18 of the Land Acquisition Act, 1894, the Zone Officer, Upper Indravati Irrigation Project, Kusumkhunti in the district of Kalahandi has not yet released the enhanced compensation. Hence, the Petitioner being aggrieved by the inaction of the Authority has filed this writ petition.
3. Mr. Mishra, learned Additional Standing Counsel prays for an adjournment to take instruction in the matter.
4. Put up this matter on 26th February, 2026. Instruction, if any, shall be obtained by that date positively.
(K.R. Mohapatra)
Judge
(S.K. Mishra)
Kanhu Judge
Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack. Date: 22-Jan-2026 19:51:39
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!