Citation : 2026 Latest Caselaw 2056 Ori
Judgement Date : 7 March, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.5577 of 2026
Gajapati Kshetra Mohan Patasani .... Petitioner
Mr. B. Sahoo, Advocate
-versus-
State of Odisha and others .... Opposite Parties
Mr. G. Tripathy, A.G.A.
CORAM:
JUSTICE B. P. ROUTRAY
ORDER
07.03.2026 Order No.
01. 1. Heard Mr. B. Sahoo, learned counsel for the Petitioner and Mr. G. Tripathy, learned Additional Government Advocate for State-Opposite Parties.
2. Considering the limited prayer of the Petitioner, the writ petition is disposed of at the stage of admission with a direction to the Tahasildar, Bhubaneswar (Opposite Party No.6) to consider the grievance of the Petitioner as per his representation dated 04.02.2026 under Annexure-2 and dispose of the same, in accordance with law, within a period of two months from the date of receipt of certified copy of this order along with a copy of the writ petition.
3. An urgent certified copy of this order be granted on proper application.
( B.P. Routray) Judge
B.K. Barik
Signed by: BASANTA KUMAR BARIK
Location: High Court of Orissa, Cuttack Date: 07-Mar-2026 12:21:31
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!