Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Orissa High Court

Rabindranath Nayak vs Bijay Kumar Patnaik on 4 October, 2021

Author: Biswanath Rath

Bench: Biswanath Rath

                             IN THE HIGH COURT OF ORISSA AT CUTTACK
                                         CONTC (CPC) No.262 OF 2001
                        Rabindranath Nayak                         ....           Petitioner(s)
                                                                               Mr. S.B. Jena,
                                                                                   Advocate
                                                      -versus-
                        Bijay Kumar Patnaik, I.A.S., Secy.,        ....      Opposite Party(s)
                        Master Economic Deptt.
                                                                         Mr. H.K. Panigrahi,
                                                                                  Advocate
                                   CORAM:
                                   JUSTICE BISWANATH RATH
                                               ORDER
            Order No.                         04.10.2021
              1.        1.      Even though an objection is raised by the learned Counsel

appearing for the contemnor(s) on the maintainability of the contempt proceeding involving the contemnor(s) herein, this Court observes, the direction issued in the final order passed in O.A. No.2087(C) of 2000 is not meant to be ignored or not complied with. Even though notice in the contempt petition has been issued since long, no show cause or compliance affidavit has been filed as of now. To avoid any further loss of time, this Court in disposal of the contempt petition directs, in the event the final order passed in O.A. No.2087(C) of 2000 is not complied with as of now, the present incumbent shall work-out the same within a period of one & half months from the date of communication of an authenticated copy of this order by the Petitioner(s), provided the order of the Tribunal is not pending in higher forum with an order of stay of such order. The compliance report be filed before the Registry of this Court within a period of one week thereafter. Failure of compliance of this order shall be construed to be deliberate violation of this Court's order and there will be initiation of a suo motu contempt proceeding against the contemnor(s).

(Biswanath Rath) Judge A.K. Jena Page 1 of 1