Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Orissa & Ors Vs. Bhagaban Sarangi & Ors [1994] INSC 504 (1 October 1994)
1994 Latest Caselaw 498 SC

Citation : 1994 Latest Caselaw 498 SC
Judgement Date : Oct/1994

    

State of Orissa & Ors Vs. Bhagaban Sarangi & Ors [1994] INSC 504 (1 October 1994)

K. Jagannatha Sheetty, R.M. Sahai and Yogeshwar Dayal, Jj.

ACT:

HEAD NOTE:

ORDER

1.In our opinion, it is not correct for the Tribunal to have stated that they are not prepared to accept the judgment of the Orissa High Court in Kunja Behari Rath v. State of Orissal. We make it clear that the Tribunal in this case is nonetheless a Tribunal and it is bound by the decision of the High Court of the State. It is incorrect to side-track or by pass the decision of the High Court.

+ From the Judgment and Order dated 19-9-1990 of the High Court of Orissa Admn. Tribunal, Bhubaneswar in T.A. No. 446 of 1986 1 O.J.C. No. 668 of 1969 400 2.However, on the merits of the matter, we do not think that there is any case for interference. The order of the Tribunal appears to be just. We accordingly dismiss the special leave petition.

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 : IDRC

 
 
Latestlaws Newsletter