Citation : 2026 Latest Caselaw 798 Ori
Judgement Date : 30 January, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
CONTC No.436 of 2026
B. Narasimha Murty ..... Petitioner
Represented by Adv. -
Mr. Sidheswar Mallik
-versus-
Shyam Sundar Tudu, ..... Opposite Party/
Additional Director, Contemnor
Survey & Map Publication, Odisha,
Cuttack.
Represented by Adv. -
Mr. S.K. Parhi, ASC
CORAM:
THE HON'BLE MR. JUSTICE ADITYA KUMAR MOHAPATRA
ORDER
30.01.2026 Order No.
01. 1. This matter is taken up through Hybrid mode.
2. It is alleged by the learned counsel for the Petitioner that the order dated 15.05.2025 passed by this Court in W.P.(C) No.14017 of 2025 having been duly communicated to the Opposite Party- Contemnor vide postal receipt under Annexure-2 to the contempt application, however, the Opposite Party-Contemnor has not implemented the same. In such view of the matter, learned counsel for the Petitioners alleged wilful and deliberate violation of this Court's order which makes the Opposite Party-Contemnor liable to be proceeded under the Contempt of Court's Act,
3. Learned counsel for the Contemnor, on the other hand, sought for some time to implement the order of this Court in the event the
same attains finality.
4. Taking into consideration the submissions made by the learned counsels appearing for the respective parties, this Court, as a last chance, grants further four weeks' time to the Contemnor to implement the order dated 15.05.2025 passed by this Court in W.P.(C) No.14017 of 2025, failing which, the Contemnor shall be asked to appear in person before this Court and to explain as to why a proceeding under the Contempt of Courts Act shall not be initiated against him for wilful and deliberate violation of this Court's order.
5. With the aforesaid observation and direction, the contempt petition is disposed of.
( A.K. Mohapatra ) Judge Debasis
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!