Citation : 2026 Latest Caselaw 2240 Ori
Judgement Date : 11 March, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No. 13 of 2017
Baidyanath Majhi and another .... Appellants
Mr. H.K. Mund, Advocate
-versus-
State of Orissa (Vigilance) .... Respondent
Mr. Niranjan Moharana,
Additional Standing Counsel (Vigilance)
CRLA No.52 of 2017
Chandra Sekhar Panda .... Appellant
None
-versus-
State of Orissa (Vigilance) .... Respondent
Mr. Niranjan Moharana,
Additional Standing Counsel (Vigilance)
CORAM:
THE HON'BLE MISS JUSTICE SAVITRI RATHO
ORDER
11.03.2026 Order No.
27. (Through hybrid mode)
1. Heard Mr. H.K. Mund, learned counsel for the appellants- Baidyanath Majhi and Mangalsingh Munda in CRLA No.13 of 2017. His first submission is that on account of defect in charges framed for the offences under Section 13(1)(d) of the P.C. Act and Sections 418 and 420 of the IPC, prejudice has been caused to the appellants for which they are entitled to an acquittal. He further submits that he will make further submission on merit, if required.
2. Mr. N. Moharana, learned Additional Standing Counsel (Vigilance) seeks for an adjournment to make his submissions.
3. None appears for the appellant-Chandra Sekhar Panda in CRLA no.52 of 2017.
4. List these cases on 20.03.2026 for further hearing.
(Savitri Ratho) Judge RKS
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!