Citation : 2025 Latest Caselaw 11374 Ori
Judgement Date : 16 December, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
MATA No. 266 of 2025
Deepak Kumar Sahoo .... Appellant
Represented by Adv.-
Mr. Sakti Mohan Behera, Advocate
-Versus-
Ambika Biswal .... Respondent
Represented by Adv._
CORAM:
HON'BLE MR. JUSTICE MANASH RANJAN PATHAK
AND
HON'BLE MR. JUSTICE MRUGANKA SEKHAR SAHOO
ORDER
Order No. 16.12.2025
(Hybrid mode)
02 1. The appellant-husband is before this Court challenging the Judgment dated 25th June, 2025 passed by the learned Judge, Family Court, Puri in Civil Proceeding No.40 of 2024. By the said judgment, the learned Judge, Family Court has allowed the petition filed by the respondent/pbetitioner-wife under Section-9 of the Hindu Mariage Act for restitution of conjugal rights.
2. Issue notice.
Requisites for issuance of notice by Speed Post with AD shall be filed within five working days.
3. List after SR.
Liberty to mention.
(Manash Ranjan Pathak) Judge
Reason: Authentication (Mruganka Sekhar Sahoo)
Date: 17-Dec-2025 19:04:41 Judge Narayan/Ranjeeta
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!