Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Orissa High Court

M/S. Shree Durga Rice Mill vs State Of Orissa .... Opposite Party on 19 April, 2021

Author: B. P. Routray

Bench: B. P. Routray

              IN THE HIGH COURT OF ORISSA AT CUTTACK

                                STREV No.79 of 2006


            M/s. Shree Durga Rice Mill               ....            Petitioner
                                                   Ms. Kajal Sahoo, Advocate
                                        -versus-
            State of Orissa                        ....        Opposite Party
                              Mr. Sunil Mishra, Additional Standing Counsel

                      CORAM:
                      THE CHIEF JUSTICE
                      JUSTICE B. P. ROUTRAY


                                       ORDER

Order No. 19.04.2021

09. 1. This matter is taken up by video conferencing mode.

2. Though the matter is not listed today, on being mentioned by learned counsel for the Petitioner, it is taken up by a separate notice.

3. In view of the order passed today in STREV No.80 of 2006 (M/s. Shree Durga Rice Mill v. State of Orissa), the present revision petition is dismissed.

4. As the restrictions due to resurgence of COVID-19 situation are continuing, learned counsel for the parties may utilize a printout of the order available in the High Court's website, at par with certified copy, subject to attestation by the concerned advocate, in the manner prescribed vide Court's Notice No.4587, Page 1 of 2 // 2 // dated 25th March, 2020 as modified by Court's Notice No.4798, dated 15th April, 2021.

(Dr. S. Muralidhar) Chief Justice (B.P. Routray) Judge S.K. Guin Page 2 of 2