Citation : 2026 Latest Caselaw 76 Ori
Judgement Date : 6 January, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
RSA No. 509 of 2025
Manjulata Das and another .... Appellants
Represented by
Mr. S.C. Dash, Advocate
-Versus -
Puspalata Bhuyan@Pandab and .... Respondents
Others Represented by
CORAM:
JUSTICE SASHIKANTA MISHRA ORDER_ 06.01.2026 Order No. 1. This matter is taken up through hybrid mode.
3.
2. Heard Mr. S.C. Dash, learned counsel for the appellants. Perused the impugned judgments.
3. Considering the submissions and the grounds raised, the second appeal is admitted on the following substantial question of law:-
i. Whether the findings of the Courts below with regard to the description of the property as per the sale deed is perverse?
4. Issue notice to the respondents by speed post fixing a short returnable date. Requisites be filed within three working days.
5. Call for the LCR.
6. List this matter in the month of October, 2026.
(Sashikanta Mishra) Judge
Order No.
1. Status quo with regard to the possession as on date shall be
4. maintained till the next date.
2. Urgent certified copy of this order be granted on proper application.
(Sashikanta Mishra) Judge
B.C. Tudu
Signed by: BHIGAL CHANDRA TUDU
Location: Orissa High Court, Cuttack Date: 07-Jan-2026 11:39:39
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!