Citation : 2022 Latest Caselaw 1826 Ori
Judgement Date : 14 March, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.478 of 2019
Chittaranjan Nayak .... Appellant
Mr. D.C. Dey, Advocate
-versus-
Bijay Kumar Rout and another .... Respondents
CORAM:
JUSTICE B. P. ROUTRAY
ORDER
14.03.2022 Order No. I.A. No.14 of 2020
02. 1. This is an application for dispensing with filing of certified copy of the impugned judgment.
2. Since certified copy of the impugned judgment has already been filed in the connected appeal, i.e. MACA No.477 of 2019, the filing of the same in the present appeal is dispensed with.
3. I.A. is disposed of.
MACA No.478 of 2019
4. Office is directed to complete the SR within two days.
5. Issue notice to the Respondents on admission by registered post with A.D. fixing a short returnable date. Requisites shall be filed within three days.
6. List this matter on 16th May, 2022.
( B.P. Routray) Judge
B.K. Barik
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!