Citation : 2026 Latest Caselaw 1635 Ori
Judgement Date : 20 February, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
CONTC No.368 of 2026
Amiya Chandra Sabat ..... Petitioner
Represented by Adv. -
M/s Sanjib Mohanty ,
B.biswal
-versus-
Deoranjan Kumar Singh, IAS ..... Opposite Parties/
& Ors. Contemnors
Represented by Adv. -
C.M. Singh, A.S.C.
CORAM:
THE HON'BLE MR. JUSTICE ADITYA KUMAR
MOHAPATRA
ORDER
20.02.2026 Order No.
01. 1. This matter is taken up through Hybrid Arrangement (Virtual /Physical Mode).
2. Heard learned counsel for the Petitioner.
3. Learned counsel for the Petitioner is directed to serve two extra copies of the contempt petition on learned counsel appearing for the contemnors within a week, who shall obtain instruction in the matter.
4. List this matter on 20.03.2026.
( A.K. Mohapatra) Judge Anil
Designation: Junior Stenographer
Location: High Court of Orissa Date: 20-Feb-2026 18:27:55
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!