Citation : 2023 Latest Caselaw 12639 Ori
Judgement Date : 13 October, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
R.S.A. No.168 of 2022
G. Usharani .... Appellant
Mr. R.K. Mohanty, Sr. Advocate
Mrs. Sumitra Mohanty, Advocate
-versus-
Kuntala Sahoo & Others .... Respondents
CORAM:
MR. JUSTICE D.DASH
ORDER
13.12.2023 Order No. RSA No.168 of 2022
01. 1. Heard.
2. Accepting the submission of the learned Senior Counsel for the Appellant that some Respondents have been newly arraigned in this Appeal; defect No.6(a) is ignored.
3. Learned Senior counsel for the Appellant submits that the Appellant being a women, she be exempted from paying the Court fees.
4. The prayer is allowed. The Appellant is exempted from paying the Court fees.
5. List this Appeal in the week commencing 4th December, 2023.
(D. Dash), Judge.
ORDER
13.12.2023
Order No. I.A. No.762 of 2022
02. 1. Heard.
// 2 //
2. This application has been filed for dispensing with filing of certified copy of the Trial Court judgment.
3. Considering the submissions made, filing of certified copy of the judgment is dispensed with for the time being.
4. The I.A. is accordingly disposed of.
(D. Dash), Judge.
ORDER 13.10.2023 Order No. I.A. No.761 of 2022
03. 1. This matter is taken up through hybrid arrangement (virtual/physical mode).
2. Heard.
3. Issue notice to the Respondents on the question of limitation, annexing the copy of the Memorandum of Appeal, by Registered Post with A.D. Steps be taken within a week hence. In that event notice be issued fixing a short returnable date.
(D. Dash) Judge
Himansu
Signature Not Verified Digitally Signed Signed by: HIMANSU SEKHAR DASH Reason: Authentication Location: OHC Date: 17-Oct-2023 10:41:37
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!