Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Duaru Rana vs Alok Kar
2025 Latest Caselaw 5132 Ori

Citation : 2025 Latest Caselaw 5132 Ori
Judgement Date : 19 March, 2025

Orissa High Court

Duaru Rana vs Alok Kar on 19 March, 2025

Author: S.K. Sahoo
Bench: S.K. Sahoo
                                    IN THE HIGH COURT OF ORISSA AT CUTTACK

                                                CONTC No.7013 of 2024

                                   Duaru Rana                       .....           Petitioner

                                                                 Mr. Bijaya Kumar Behera-1
                                                                 Advocate
                                                                 -versus-
                                   1. Alok Kar, Director
                                   (R & R) & Ex-Officio,
                                   Additional Secretary to
                                   Govt., Department of
                                   Water Resources,
                                   Odisha, Bhubaneswar
                                   2. Kalu Majhi, Special
                                   Land Acquisition
                                   Officer, Lower Indra
                                   Irrigation Project,
                                   Khariar, Nuapada                  .....        Contemnors/
                                                                                  Opp. Parties
                                                                 Mr. Jateswar Nayak,
                                                                 Addl. Govt. Advocate
                                                             CORAM:
                                       THE HON'BLE MR. JUSTICE S.K. SAHOO
                                    THE HON'BLE MISS JUSTICE SAVITRI RATHO

                                                             ORDER
  Order No.                                                19.03.2025
               02.                       This     matter    is    taken      up   through    Hybrid

arrangement (video conferencing/physical mode).

Heard.

Designation: Senior Stenographer

The petitioner, Duaru Rana has filed this contempt ORISSA, CUTTACK Date: 20-Mar-2025 12:58:56

petition as the contemnors/opposite parties have flouted the order dated 17.05.2024 passed in W.P.(C) No.12311

of 2024, wherein direction was issued to the Land Acquisition Officer, Lower Indra Irrigation Project, Khariar, Nuapada, contemnor/opp. party no.2 to dispose of the L.A.R. Case No.32 of 2007 in accordance with law within a period of three months from the date of production of the certified copy of the order and if the application under section 28-A of the Land Acquisition Act, 1894 is allowed, then the compensation amount be disbursed to the petitioner within a period of two months thereafter.

As per the order dated 21.11.2024, learned counsel for the State has received instructions from the contemnor/opp. party no.1 dated 06.01.2025, which is taken on record. The relevant portion of the instructions is as follows:

"I am directed to convey the sanction of the payment Rs.34,99,785/- (thirty four lakhs ninety-nine thousand seven hundred eighty five) only towards the decretal dues u/s 28(A) of the L.A. Act, 1894 in favour of Duaru Rana & others of the village- Pendrawan under Lower Indra Irrigation Project, Khariar, Nuapada for Ac.3.02 dec. of land at par with the judgment dtd.16.05.2023 passed by the Senior Civil Judge, Nuapada in L.A.R. No.32 of 2007 (Sukmati Majhi & others -Vs- Spl. LA & RRO, LIIP, Khariar, Nuapada)."

Learned counsel for the petitioner submits that the amount, which has been sanctioned by the contemnor/opp. party no.1 is at a lower side and the

petitioner may be granted liberty to challenge the sanctioned amount before the appropriate authority.

In view of the above development, the contempt petition stands dropped granting liberty to the petitioner to challenge the sanctioned amount before the appropriate authority.

Issue urgent certified copy as per Rules.

( S.K. Sahoo) Judge

(Savitri Ratho) Judge Sipun

 
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