Citation : 2023 Latest Caselaw 2543 Ori
Judgement Date : 28 March, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.716 of 2022
Sunita Sethi .... Appellant
Mr. Durga Charan Dey, Advocate
-versus-
Sudam Charan Swain and Another .... Respondents
CORAM:
SHRI JUSTICE B. P. ROUTRAY
ORDER
28.3.2023 Order No. I.A. No.1485 of 2022
01. 1. The matter is taken up through hybrid mode.
2. The Appellant is directed to pay the court fee in course of the day.
3. The I.A. is disposed of.
I.A. No.1484 of 2022
02. 4. Since the certified copy of the impugned judgment has been filed in the connected appeal, i.e. MACA No.714 of 2022, filing of the same in the present appeal is dispensed with.
5. The I.A. is disposed of.
MACA No.716 of 2022
03. 6. Issue notice to the Respondents on the question of admission by Registered Post with A.D. for which requisites be filed within seven working days.
7. List the matter on 21st August, 2023.
( B.P. Routray) Judge M.K.Panda
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!