Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunita Mohanta vs Aswathy S
2025 Latest Caselaw 4974 Ori

Citation : 2025 Latest Caselaw 4974 Ori
Judgement Date : 13 March, 2025

Orissa High Court

Sunita Mohanta vs Aswathy S on 13 March, 2025

Author: Aditya Kumar Mohapatra
Bench: Aditya Kumar Mohapatra
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                            CONTC No.1169 of 2025
            Sunita Mohanta              .....        Petitioner
                                                             Represented By Adv. -
                                                             Krishna Chandra Sahu

                                           -versus-
            Aswathy S., IAS & Ors.                 .....          Opposite Parties
                                                             Represented By Adv. -
                                                             Shiva Mohanty, A.S.C.

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

                                          ORDER

13.03.2025

Order No.

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

2. Heard learned counsel for the Petitioner.

3. This Contempt Petition is filed alleging non-implementation of the Court's judgment dated 26.04.2024 passed in W.P.(C) No.35563 of 2020 and a batch of similar other writ applications.

4. Learned counsel for the Petitioner contended that although the judgment dated 26.04.2024 was duly communicated vide a postal receipt under Annexure-2 series to the contempt application. However, same has not been implemented. As such, it is alleged that the conduct of the Opposite Party-Contemnor is construed as an act of wilful and deliberate violation of this Court's direction.

5. Learned counsel for the Contemnor on the other hand sought

for some time to implement the judgment passed by this court in the event the same has attained finality.

6. Considering the request made by the learned counsel for the Contemnor, this Court deems it proper to provide another opportunity to the Contemnor 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 judgment dated 26.04.2024 passed in W.P.(C) No.35563 of 2020, if the same has attained finality in the meantime, within a period of six weeks from the date of service of a certified copy of this order by the Petitioner, provided the operation of order 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 wilful and deliberate violation of this Court's order.

7. The CONTC is accordingly disposed of.

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



                                                            ( A.K. Mohapatra )
                                                                   Judge
Anil






 Digitally Signed                                                            Page 2 of 2.



 Location: High Court of Orissa
 Date: 18-Mar-2025 11:17:53
 

 
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