Citation : 2025 Latest Caselaw 4773 Ori
Judgement Date : 7 March, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
MACA No.130 of 2020
Shantilata Gantayat @ Satilata ..... Appellant
Gatrayat Mr. D. Mund, Advocate
-versus-
Suresh Ku. Rout & Anr. ..... Respondents
Mr. P.K. Mahali, Advocate
(Respondent No. 2)
CORAM:
THE HON'BLE MR. JUSTICE BIRAJA PRASANNA SATAPATHY
ORDER
07.03.2025 Order No. 03 I.A. No. 226 of 2020
1. This matter is taken up through hybrid mode.
2. Heard learned counsel for the Appellants.
3. Since this cross appeal has been filed at the instance of the Claimant, Claimant is exempted from paying the Court fee for the present.
4. I.A. is disposed of.
(BIRAJA PRASANNA SATAPATHY) Judge
1. Heard.
2. This application has been filed with a prayer to dispense with the filing of the certified copy of the impugned Judgment.
3. Learned counsel for the Appellant contended that certified copy of the impugned Judgement is available in connected MACA No. 125 of 2020 so filed challenging the self-same Judgment.
4. Considering the submission made, prayer as made in the I.A. is allowed.
5. I.A. is disposed of accordingly.
(BIRAJA PRASANNA SATAPATHY) Judge
1. Heard.
2. Issue notice on the question of admission.
3. Since Mr. P.K. Mahali, learned counsel has already entered appearance on behalf of Respondent No. 2 and copy of the appeal memo has already been served on him, no notice need be issued to Respondent No. 2.
4. Issue notice to Respondent No. 1 by Registered Post with AD, requisites for which shall be filed by 12th March, 2025.
3. List this matter in the week commencing 5th May, 2025 along with the connected matters.
(BIRAJA PRASANNA SATAPATHY) Judge Sneha
Location: High Court of Orissa, 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!