Citation : 2026 Latest Caselaw 2677 Ori
Judgement Date : 19 March, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.246 of 2003
Anil Barua .... Appellant
Represented By Adv.-
Mr. S.K. Mund, Advocate
-versus-
State of Odisha .... Respondent
Represented By Adv.-
Mr. Partha Sarathi Nayak, AGA
CRLA No.265 of 2003
Khetramohan Mohanty .... Appellant
Represented By Adv.-
Mr. S.K. Mund, Advocate
-versus-
State of Odisha .... Respondent
Represented By Adv.-
Mr. Partha Sarathi Nayak, AGA
CORAM:
THE HON'BLE MR. JUSTICE MANASH RANJAN PATHAK
AND
THE HON'BLE MR. JUSTICE SASHIKANTA MISHRA
ORDER
19.03.2026 Order No. (Hybrid mode)
08. 1. Heard Mr. S.K. Mund, learned counsel appearing for the appellant and Mr. Partha Sarathi Nayak, learned Additional Government Advocate appearing for the State in both the appeals.
2. Hearing is concluded and judgment is reserved.
3. Both the parties shall submit their written notes of submissions along with the Judgments, if any, within the next three working days.
(Manash Ranjan Pathak) Judge
(Sashikanta Mishra) Judge
Ranjeeta
Location: HIGH COURT OF ORISSA
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!