Citation : 2022 Latest Caselaw 6398 Ori
Judgement Date : 4 November, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
MATA No.213 of 2022
Antaryami Nayak ......... Appellant
Mr. Niranjan Prasad Patra, Advocate
-Versus-
Mousumi Nayak .......... Respondent
CORAM:
JUSTICE S. TALAPATRA
JUSTICE SAVITRI RATHO
ORDER
04.11.2022 Order No.
01. 1. This matter is taken up through Hybrid Mode.
2. Heard Mr. N.P. Patra, learned counsel appearing for the
appellant.
3. Admit.
4. Call for LCRs, scanned or photocopies.
5. Issue notice.
6. Notice is made returnable on 15.12.2022.
7. Steps for service of notice on the sole respondent be taken by
the appellant within seven days from today by Registered Post with
A.D.
8. The Registry is directed to procure the LCRs by the returnable
date.
(S. Talapatra) Judge
(Savitri Ratho) Judge
I.A. No.251 of 2022
02. 1. Heard Mr. N.P. Patra, learned counsel appearing for the
applicant.
2. This is an application for staying the operation of the
judgment and decree dated 25.08.2022 as delivered in C.P. Case
No.17 of 2016 by the Judge, Family Court, Sambalpur. By the said
decree, the applicant has been directed to pay a sum of Rs.5,00,000/-
(Rupees five lakhs) to the Opposite Party.
3. Being aggrieved, he has filed a regular matrimonial appeal,
being MATA No.213 of 2020, which has been admitted by us for
consideration on merit.
4. In the interim, the operation of the said judgment and decree
dated 25.08.2022 is stayed, subject to payment of Rs.3,50,000/-
(Rupees three lakhs fifty thousand) to the Registry, within a period of
one month.
5. It is made absolutely clear that, if the said amount is not paid
within the above stipulated time, this order of stay will stand
automatically vacated without reference to this court.
6. Issue notice to the respondent as to why the interim order as
prayed for shall not be granted or any other order/orders as deemed fit
in the circumstances of the case.
7. The notice is made returnable on 15.12.2022.
8. Steps for service of notice on the sole Opposite Party be taken
by the appellant within seven days from today by Registered Post
with A.D.
(S. Talapatra) Judge
(Savitri Ratho) Judge
Subhasis
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!