Citation : 2026 Latest Caselaw 388 Ori
Judgement Date : 16 January, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
CONTC No.5938 of 2025
Jiten Kumar Behera .... Petitioner
Mr. Budhadev Routrary, Senior Advocate
assisted by Mr. Jagdish Biswal, Advocate
-versus-
Shri Arvind Singh (CEO), TPCODL .... Opposite
Corporate Office, Bhubaneswar and Parties/Contemnors
others
Mr. S. Mohapatra, Advocate
CORAM:
HON'BLE MR. JUSTICE MURAHARI SRI RAMAN
Order No. ORDER
01. 16.01.2026
1.
Non-compliance of order/direction contained in judgment dated 25th July, 2025 passed in WP(C) Nos.13753 and 13752 of 2020 is brought to notice by way of this contempt petition.
2. Issue notice to the opposite parties-contemnors by Speed Post with A.D., requisites for which shall be filed within three working days. In the event of furnishing such requisites within the period stipulated, the Office shall send the notice to the said opposite parties by fixing a short returnable date.
3. Mr. S. Mohapatra, learned counsel submitted that he has instructions to appear on behalf of the Tata Power Central Odisha Distribution Limited. Learned counsel appearing for the petitioner is instructed to serve a copy of the contempt petition on him in addition to the above.
4. List this matter on 13th February, 2026.
Signed by: LAXMIKANT MOHAPATRA Designation: Senior Stenographer Reason: Authentication (M.S. Raman) Location: High Court of Orissa, Cuttack Date: 16-Jan-2026 15:54:49 Judge Laxmikant
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!