Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajkishore Parida vs Deo Ranjan Kumar Singh
2025 Latest Caselaw 4024 Ori

Citation : 2025 Latest Caselaw 4024 Ori
Judgement Date : 14 February, 2025

Orissa High Court

Rajkishore Parida vs Deo Ranjan Kumar Singh on 14 February, 2025

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
                  IN THE HIGH COURT OF ORISSA AT CUTTACK
                              CONTC No.626 of 2025
            Rajkishore Parida             .....       Petitioner
                                                            Represented By Adv. -
                                                            M/s Prafulla Kumar
                                                            Mohapatra , S.c.sahoo

                                          -versus-
            Deo Ranjan Kumar Singh,          .....                      Opposite
            Ias                                                 Party/Contemnor
                                                      Represented By Adv. -Mr.
                                                      S.K.Parhi, A.S.C.

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

                                              ORDER
Order No.                                    14.02.2025


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

2. This Contempt Petition is filed alleging violation of the Court's order dated 07.02.2024 passed in W.P.(C) No.2246 of 2024.

3. Considering the submission made and as a last opportunity this Court deems it proper to provide as a last chance and the Contempt Petition stands disposed of with a direction to the Opposite Party-Contemnor to comply with the direction of this Court dated 07.02.2024 in W.P.(C) No.2246 of 2024, if the same has not been complied with in the meantime, within a period of four weeks from the date of service of a certified copy of this order by the Petitioners, provided the operation of order/judgment has not been stayed by higher forum and file compliance report before the Registry of this

Court within one week thereafter. It is made clear that in the event the order of the Court is not given effect to within the time stipulated hereinabove, it will be construed to be deliberate violation of this Court's order.

4. The CONTC is accordingly disposed of.

Urgent certified copy of this order be granted on proper application.

( A.K. Mohapatra)

Judge Rubi

Location: High Court of Orissa, Cuttack

 
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