Citation : 2022 Latest Caselaw 239 Ori
Judgement Date : 10 January, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.34095 Of 2021
(Through video conferencing mode)
Biswa Ranjan Bhoi .... Petitioner
Mr. R.Agarwal, Advocate
-versus-
State of Odisha and others .... Opposite Parties
Mr. R.Tripathy, ASC
CORAM: JUSTICE ARINDAM SINHA
ORDER
Order No. 10.01.2022 01. 1. Mr. Agarwal, learned advocate appears on behalf of petitioner
and submits, his client's document of sale was refused registration.
The refusal memo is dated 4th August, 2021 at annexure-4. The ground
given was that the sale deed was not accompanied with written
permission under section 22 of Orissa Land Reforms Act, 1960 as well
as absence of notification under section 73(c). He relies on several
judgments to submit, the position stands covered thereby.
2. Mr. Tripathy, learned advocate, Additional Standing Counsel
appears on behalf of State and submits, in fairness, the matter is
covered by order dated 19th June, 2019 made by a learned Single
Judge of this Court in W.P.(C) no.23573 of 2017 ( Manoj Kumbhar
// 2 //
and another vs. Addl. District Magistrate-cum-District Registrar,
Sambalpur and another )
3. Challenge in the writ petition is covered as aforesaid.
Impugned refusal memo is set aside.
4. Petitioner will present the document for registration along with
copy of this order. In event the registering authority does not have any
other ground for refusal, the document be registered. Either registration
or issuance of refusal memo must be within seven days of presentation.
5. The writ petition is disposed of.
(Arindam Sinha)
Judge Prasant
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!