Citation : 2025 Latest Caselaw 1991 Ori
Judgement Date : 1 August, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
CONTC No.2238 of 2025
Pareswar Parida ..... Petitioner
Represented By Adv. -
Mr. S.D. Routray
-versus-
Aswathy S, IAS, ..... Opposite Parties /
Commissioner-cum-Secretary to Contemnors
Government, Health and Family Represented By Adv. -
Welfare Department, Lok Seva Mr. S.K. Parhi, ASC
Bhawan, Bhubaneswar and others
CORAM:
THE HON'BLE MR. JUSTICE ADITYA KUMAR MOHAPATRA
ORDER
01.08.2025 Order No.
02. 1. This matter is taken up through Hybrid Arrangement (Virtual/ Physical Mode).
2. Office is directed to delete the name of Mr. Bigyan Kumar Sharma and his associates, as learned counsels for the Petitioner and in their place Mr. S.D. Routray, learned counsel be indicated as learned counsel for the Petitioner in the first page of the brief.
3. Alleging violation of order dated 26.04.2024 passed by this Court in W.P.(C) No.6334 of 2020, the Petitioner has approached this Court by filing the present contempt application.
4. On perusal of the order dated 26.04.2024, it appears that the writ petition of the Petitioner has been disposed of in terms of the common judgment in W.P.(C) No.35563 of 2020, which was
disposed of on 26.04.2024.
5. Although a writ appeal has been filed before the Hon'ble Division Bench of this Court, however it is stated that no interim order has been passed therein preventing this Court to proceed in the contempt proceeding.
6. In such view of the matter, this Court, on the request of the learned counsel for the Contemnors, grants further six weeks' time to the Contemnors to implement the direction passed by this Court vide order dated 26.04.2024 in W.P.(C) No.6334 of 2020. However, it is further made clear that in the event any order is passed by the Hon'ble Division Bench in the writ appeal, then this order shall be subject to such order to be passed by the Hon'ble Division Bench. In the event the writ appeal is dismissed, then the Contemnors shall be bound to implement the aforesaid order in the aforesaid extended time.
7. The CONTC is, accordingly, disposed of.
( A.K. Mohapatra ) Judge Debasis
Location: ORISSA HIGH COURT, CUTTACK.
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!