Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manoj Sai & Ors vs Shalini Pandit & Ors
2022 Latest Caselaw 7627 Ori

Citation : 2022 Latest Caselaw 7627 Ori
Judgement Date : 22 December, 2022

Orissa High Court
Manoj Sai & Ors vs Shalini Pandit & Ors on 22 December, 2022
            IN THE HIGH COURT OF ORISSA AT CUTTACK
                            CONTC No.7557 of 2022

Manoj Sai & Ors.                    .....                                Petitioners
                                                          Mr. S.B. Jena, Advocate
                                    Vs.
Shalini Pandit & Ors.               .....             Opposite Parties/Contemnors
                                                             Mr. S.K. Samal, AGA

             CORAM: JUSTICE SANJAY KUMAR MISHRA
                                           ORDER

22.12.2022 Order No. This matter is taken up through hybrid mode.

01.

2. This Contempt Petition has been filed for alleged flouting of this Court's Order dated 22.12.2021, passed in W.P.(C) No.32171 of 2020.

3. Learned Counsel for the Petitioners submits that ventilating their grievances the representation has been forwarded to Opposite Party No.1 along with a copy of the Order passed by this Court on 04.01.2022 and 04.04.2022. He further submits that though the Writ Petition was disposed of by the coordinate Bench referring to the common judgment dated 11.12.2021, passed in various Writ Petitions, wherein there was a specific direction to comply the said Judgment/Order within four months from the date of communication and W.P.(C) No. 32171 of 2020 was disposed of in terms of the said judgment, the contemnors ought to have considered the case of the Petitioners within four months from the date of the communication of the said Order dated 11.12.2021, in W.P.(C) No. 32900 of 2020 and batch. However, till date no action has been taken by the Contemnors for implementation of the Order passed by this Court.

4. Considering the submission made, this Court is of the view to give an opportunity to the Contemnors to comply the direction of this Court issued in W.P.(C) No.32171 of 2020.

5. Accordingly, the contempt petition stands disposed of with a direction to the Opposite Parties-Contemnors to work out the direction given by this Court dated 22.12.2021, passed in W.P.(C). No.32171 of 2020 read with the judgment dated 11.12.2021, passed in W.P.(C) No.32900 of 2020 and batch within a period of one month from the date of service of copy of this Order by the Petitioners.

6. It is made clear that in the event it is found that the Order of this Court is not worked out within the stipulated time frame, it will be construed to be deliberate violation of the Court's Order.

7. Issue urgent certified copy as per Rules.

(S.K. MISHRA) JUDGE Banita

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter