Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil Kumar Sahoo vs Ashwini Kumar Mishra
2025 Latest Caselaw 7583 Ori

Citation : 2025 Latest Caselaw 7583 Ori
Judgement Date : 25 April, 2025

Orissa High Court

Anil Kumar Sahoo vs Ashwini Kumar Mishra on 25 April, 2025

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
                  IN THE HIGH COURT OF ORISSA AT CUTTACK
                             CONTC No.5048 of 2024
            Anil Kumar Sahoo             .....        Petitioner
                                                           Represented By Adv. -
                                                           K.C.Sahu

                                      -versus-
            Ashwini Kumar Mishra, IAS         .....             Opposite Parties
                                                           Represented By Adv. -
                                                           J.K. Bal, A.G.A.

                                  CORAM:
                    THE HON'BLE MR. JUSTICE ADITYA KUMAR
                                MOHAPATRA

                                         ORDER

25.04.2025

Order No.

03. 1. This matter is taken up through Hybrid Arrangement (Virtual /Physical Mode).

2. Heard learned counsel for the Petitioner as well as learned counsel for the Contemnor.

3. This Contempt Petition has been filed challenging non- implementation of the order dated 20.03.2023 passed in W.P.(C) No.6979 of 2023.

4. The writ application preferred by the Petitioner was disposed of 20.03.2023 with a direction to the Opposite Parties to consider the case of the Petitioner in terms of the judgment of the Hon'ble Supreme Court in Malaya Nanda Sethy-v.-State of Orissa and others reported in 2022 (II) OLR(SC)-1 and in State of West Bengal-v.-Debabrata Tiwari reported in 2023 SCC OnLine SC 219. Although the State-Opposite Parties have preferred a writ appeal

assailing order dated 20.03.2023, however, in the meantime the State of Odisha has already amended the OCS(RA) Rules, 2020 in view of the notification dated 04.04.2025. Specifically, Rule-6(9) of the OCS(RA) Rules, 2020 has been amended thereby removing the embargo in considering the pending applications. As such, there is no legal impediment to consider the application of the Petitioner despite pendency of the writ appeal.

5. The present contempt application is being disposed of on the request of the learned counsel for the Contemnor by granting them further three months' time to consider the case of the Petitioner in terms of the Amended Rules as well as the notification dated 04.04.2025, failing which, it will be construed to be a deliberate and wilful violation of this Court's order.

6. Accordingly, the CONTC stands dropped.

( A.K. Mohapatra ) Judge Anil

Designation: Junior Stenographer

Location: High Court of Orissa Date: 29-Apr-2025 15:11:08

 
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