Citation : 2026 Latest Caselaw 2724 Ori
Judgement Date : 20 March, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
CONTC No.4306 of 2025
Bikram Pradhan .... Petitioner
Ms. M. Panda, Advocate
-versus-
Sri Satyabrata Sahu, Opposite Parties/
IAS and others ....
Contemnors
Mr. P.K. Ray, AGA
CORAM: JUSTICE V. NARASINGH
ORDER
20.03.2026 I.A. No.112 of 2026 Order No.
03. 1. Heard.
2. This I.A. has been filed by the Petitioner for amendment of the cause title in view of the change of the incumbents.
3. Considering the recitals in the I.A. and the submissions made, I.A. for amendment of the cause title is allowed.
4. Accordingly, I.A. stands disposed of.
5. Consolidated cause title be filed by 24.03.2026 after serving a copy thereof on the learned counsel for the State.
(V. Narasingh) Judge
Order No.
04. 1. On the prayer of the learned counsel for the State, list this matter on 10.04.2026 along with CONTC No.4303 of 2025.
(V. NARASINGH) Judge Santoshi
Location: High Court of Orissa, Cuttack
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!