Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Purnima Mohanty vs State Of Odisha & Ors
2023 Latest Caselaw 3875 Ori

Citation : 2023 Latest Caselaw 3875 Ori
Judgement Date : 20 April, 2023

Orissa High Court
Smt. Purnima Mohanty vs State Of Odisha & Ors on 20 April, 2023
                   ORISSA HIGH COURT : C U T T A C K
                                W.P.(C) No.22872 of 2022
                          An application under Article 226 & 227 of
                                  the Constitution of India


         Smt. Purnima Mohanty                               : Petitioner

                                         -Versus-

         State of Odisha & Ors.                             : Opposite Parties


         For Petitioner                               : M/s. M.K. Mishra, Sr. Adv.
                                                             K.Ch. Kar,
                                                             G.M. Rath, S.S. Padhy
                                                             K.C. Kar,
                                                             A.S. Mohanty, S. Jena
                                                             S. Kar
         For Opposite Parties                         : Mr. S. Mishra,
                                                        Addl. Standing Counsel

                                         JUDGMENT

CORAM :

JUSTICE BISWANATH RATH Date of hearing & Judgment:: 20.04.2023

Per Biswanath Rath, J.

1. Factual background involved in this case is; the deceased husband

of the Petitioner Major Shyam Sundar Mohanty served in the frontier

region during the Indo-China War, 1962. For his commendable service he

was eligible to be granted with a land in concession by the Home

Department and as per the Home Department Resolution No.1123/Poll

// 2 //

dated 14.05.1963 and in terms of the criteria fixed therein 05 Acres of

land under Sabik Plot No.785 was leased out in favour of the husband of

the Petitioner in mouza Sampur vide Waste Land Lease Case No.1168 of

1973. Factual aspect further reveals that after grant of such land the

record of right was prepared in favour of the husband of the Petitioner

and the record of rights is available at Annexure-1. It is claimed that

during survival of her husband remaining in occupation of the land a suo

motu revision case U/s.7-A(3) of the OGLS Act was initiated by the

ADM, Bhubaneswar vide Lease Revision Case No.162 of 1983, which

revision ultimately came to be dropped by the order of the ADM dated

24.06.1983 vide Annexure-3. Pleading further goes to show that the

husband of the Petitioner was remaining in peaceful possession of the

land and for his legal necessity a portion of the said land was sold to

various persons by way of registered sale deed involving delivery of

possession in respect of those parcel of land to the respective vendees. In

the above scenario husband of Petitioner continued to remain in

possession of the balance unsold area and in the meantime the husband of

the Petitioner passed away on 9.11.2004. It is while the matter stood thus

the Asst. Settlement Officer erroneously initiated a suo motu objection

case U/s.21(2) and directed the land to be recorded in the name of the

G.A. Department, Government of Odisha. Petitioner challenged such

// 3 //

order before the Addl. Sub-Collector, Bhubaneswar and in the meantime

the Asst. Settlement Officer also passed similar order in respect of other

vendees.

2. Taking this Court to the disposal orders of this Court in number of

Writ Petitions vide Annexure-5 (series), though at the instance of the

vendees clearly involving sale of portion of land from out of five acres

and remain in favour of husband of the Petitioner, Mr. Mishra, learned

Senior Advocate taking this Court to the direction part of the judgment

therein attempted to satisfy the Court that all those cases having been

allowed in favour of the vendees, there has been appropriate correction of

the record of rights in favour of the vendees. Coming back to the case at

hand involving the balance land in favour of the husband of the

Petitioner, Mr. Mishra, learned Senior Advocate submitted that for the

death of the husband of the Petitioner in the meantime and in spite of

production of all such orders there has been again erroneous observation

by the Settlement Authority. Finally in appeal vide Annexure-9 on

21.04.2022 the Additional Sub-Collector, Bhubaneswar in charge of

settlement rejected the appeal of the Petitioner on the ground that the

Petitioner has failed to produce the certified copies of order relating to

WLL Case No.1168 of 1973. This appeal order was again challenged

before this Court in W.P.(C) No.35816 of 2021 vide Annexure-8. This

// 4 //

Writ Petition succeeded, but however, with an order of remand. It

appears, pursuant to the order of remand, the appellate authority through

the impugned order came to reject the claim of the Petitioner.

3. Taking this Court to the number of judgments through Annexure-5

(series) in similar situation and also the judgment of this Court in W.P.(C)

No.35816 of 2021 Mr. Mishra, learned Senior Advocate taking reference

to the observation and direction part therein attempted to submit that this

Court in disposal of the proceeding vide Annexure-8 almost gave its

findings in favour of the Petitioner. It is taking this Court to the remand

direction Mr. Mishra, learned Senior Advocate contended that even

though there is remand order, however, the only course left with the

appellate authority to go through the observation of this Court in

paragraph no.6 and the first part of the paragraph no.7 and thereafter

should have directed for appropriate correction in the record of rights

instead of again entering into the merit of the case. It is, in this view of

the matter and for the support of all the above writ petitions to the case of

the Petitioner, Mr. Mishra, learned Senior Advocate claims for

interference in the impugned order at Annexure-9 and passing appropriate

order. For there is clear pleading along with filing of all the previous Writ

Court judgment Mr. Mishra, learned Senior Advocate has no hesitation in

advancing his submission on the merits of the case and further on

// 5 //

reiteration submitted that the husband of the Petitioner was a Major in the

Indian Army and that for his commendable service towards the Nation the

husband of the Petitioner was already in entitlement to the 05 acres of

land under Sabik Plot No.785, Mouza-Sampur vide WLL Case No.1168

of 1973 and the public Officer in such scenario ought to have been moved

carefully. Mr. Mishra, learned Senior Advocate thus alleged that the

Petitioner being a war widow, is unnecessarily harassed and forced to

avail Writ Petition after Writ Petition. Mr. Mishra, learned Senior

Advocate taking this Court to the judgment/orders vide Annexure-5

(series) submitted that the authority has no scope of objection at all and

for the direction part therein there is no occasion for the learned State

Counsel to challenge the direction therein being implemented in the

meantime and the same remains unchallenged.

4. There appears, there is no scope of objection by the learned State

Counsel for the admitted situation through at least six writ petitions and

dismissal of one proceeding under the provisions of the OGLS Act.

5. Even in spite of above, in his opposition Mr. Mishra, learned State

Counsel taking this Court to the development through the Writ Petition at

the instance of the Petitioner herein vide W.P.(C) No.35816 of 2021 and

reading through the direction part of the order at Annexure-8 attempted to

contend that for there is remand order directing the competent authority to

// 6 //

give lawful disposal to the proceeding, the Addl. Sub-Collector being the

appellate authority had scope to decide the matter on merits.

It is, in view of such direction by the Single Bench Mr. Mishra,

learned State Counsel attempted to justify the impugned order at

Annexure-9 and prayed for dismissal of the Writ Petition.

6. Considering the rival contentions of the parties, this Court finds,

the undisputed fact remains here is; the husband of the Petitioner by way

of concession by the Home Department, Government of Odisha got an

area of 05 acres in Sabik Plot No.785 vide WLL Case No.1168 of 1973.

Further there is also strong material to support the claim of the Petitioner

for the preparation of the record of rights in favour of her husband

involving the aforesaid land vide Annexure-2. There also appears, in the

meantime the proceeding U/s.7-A(3) of the OGLS Act undertaken by the

ADM, Bhubaneswar has also come to be finally dropped. Keeping in

view the factual background of the matter and for the involvement of sale

of some portion of land by the husband of the Petitioner in favour of five

vendees, this Court through the order/judgments at Annexure-5(series)

finds, for there is appearance of difficulties in the preparation of the

record of rights involving the parcel of land sold in favour of the vendees

by the husband of the Petitioner i.e. the real allottee, all the writ petitions

// 7 //

involving the contest of State authorities came to be disposed of with the

following observation:

<It appears that the State Government itself has not initiated any objection case, but the Assistant Settlement Officer initiated Suo Motu Objection case and that nothing was produced on behalf of the State Government to show that the lease records in which lease was granted in favour of Major Shyam Sundar Mohanty was verified and it was found that the lease was granted illegally and irregularly. Therefore, there was no reason not to make draft R.O.R. final in the name of the petitioner. Accordingly, I set aside the impugned order and direct that unless there is any other impediment, the disputed property be recorded in the name of the petitioner.=

7. There is no pleading coming forth; as to whether this order has

been challenged any further or not? however, for the subsequent

preparation of record of rights involving the land involving five cases at

Annexure-5 (series), this Court finds, the direction in writ petitions

disposed of vide Annexure-5 (series) have been subsequently worked out.

8. Coming to the case at hand this Court finds, the case presently

involves balance portion of the land arising out of whole allotment of five

acres of land vide WLL Case No.1168 of 1973 and looking to the record

of rights prepared vide Annexure-2 as discussed hereinabove, it appears,

there has been sale of some portion of land in five installments in favour

of five vendees by the original lessee, which sale have already been

approved and the action of the State in the same regard have been

interfered with positive direction therein in all these five cases to the ASO

to correct the record of rights in favour of the Petitioners involved therein.

// 8 //

For the involvement of the balance portion of the land there cannot be a

different view than the decision already in Annexure-5(series). This apart,

for the Petitioner already undertaking an exercise through the Annexure-8

vide W.P.(C) No.35816 of 2021 involving competent authority giving a

discriminatory treatment, this Court again finds, a Co-ordinate Bench of

this Court in reference to the WLL Case No.1168 of 1973 in paragraph

no.6 and first part of the paragraph no.7 passed the following order:-

<6. Taking into consideration the submissions of learned counsel for the parties, this Court is of the considered view that when the Petitioner has produced the R.O.R. published in the name of late husband of the Petitioner as well as the order of the revisional court in which the lease granted in favour of the husband of the Petitioner was held to be valid and genuine, there might be no necessity to verify the order sheet of W.L.L. Case No.1168 of 1973. It is the trite law that the Settlement Authority cannot sit over the lease granted either under the OGLS Act or the Grants Act by the competent authority. In the instance case, the lease has already been held to be valid and genuine by the Additional District Magistrate, Bhubaneswar in Lease Case No.162 of 1983 initiated under Section 7-A(3) of the OGLS Act. It is further appears that out of the land in question, some portions have been sold in favour of the different persons and they have moved this Court in different writ petitions. Directions have already been issued to record the land in their favour, if there is no legal impediment. It is submitted by Mr. Rath, learned counsel for the Petitioner that pursuant to the direction of this Court, land purchased by different purchasers, have already been recorded in their name.

7. In view of the discussions made above, this Court feels that there is no impediment on the part of the Settlement Authority to record the rest of the land, if any, in favour of the legal heirs of the recorded tenant, namely late Major Shyamsundar Mohanty.=

9. It appears, through the above order, the Co-ordinate Bench has

come to clearly observe that there is no impediment on the part of the

Settlement Authority to record the rest part of the land in favour of the

// 9 //

legal heirs of the recorded tenant namely late Major Shyamsundar

Mohanty. In the process, this Court observes, the balance direction

therein should have been construed to be a direction only in verification

of the records placed by the Petitioner and there was absolutely no scope

for going into the merits of the case again. In no case the Public Authority

could have ignored the development in almost similar situation involving

the portion of land already sold by the husband of the Petitioner involving

very same WLL Case No.1168 of 1973. It is, at this stage of the matter,

keeping in view the rival contentions of the parties involving the

impugned order at Annexure-9, this Court finds, the appellate authority

not only ignored the observation and direction of the Single Bench, but

there is also clear ignorance of the judgment involving five writ petitions

indicated herein arising out of same WLL case. It is, at this stage of the

matter, this Court observes, since the OGLS case and five Writ Petitions

have already dealt with WLL Case No.1168 of 1973 and the authority has

come to observe in declaring the right title and interest in favour of the

lease holder Major Shyam Sundar Mohanty, there was no occasion on the

part of the appellate authority to ask for production of WLL Case

No.1168 of 1973. There was no occasion to again getting into records

involving WLL Case No.1168 of 1973. Further since the land involved

here was granted to an Ex-Major for his gantry service to the Nation,

// 10 //

there should have been exercise of extra care and caution by the public

authority in such matters. It is, on the whole background of the matter,

this Court finds, there is excess exercise of power by the authority below

involving the direction of a Co-ordinate Bench of this Court in W.P.(C)

No.35816 of 2021. There is also decision contrary to the direction given

in disposal of Writ Petitions vide W.P.(C) No.2584 of 2015, W.P.(C)

No.2585 of 2015, W.P.(C) No.2586 of 2015, W.P.(C) No.2207 of 2015,

W.P.(C) No.2205 of 2015 & W.P.(C) No.2209 of 2015.

10. In the circumstance, this Court finds, the impugned order at

Annexure-9 remains unsustainable in the eye of law. For there is

sufficient material to satisfy the claim of the Petitioner, this Court while

allowing the Appeal Case No.60 of 2015 also directs the Asst. Settlement

Officer, Bhubaneswar-Opposite Party No.3 to bring corrections in the

record of rights in respect of the balance land as disclosed in the

proceeding pending before it also by treating it to be in the ownership of

the Petitioner being the wife of the deceased Major Shyam Sundar

Mohanty. Considering that there is already unnecessary harassment to the

Petitioner-an widow of a brave son of the soil in receipt of land in token

of his bravery, the Opposite Party No.1 is directed to oversee the working

out of the direction contained herein. New record of rights be brought

within a period of one month from the date of communication of a copy

// 11 //

of this judgment with handing over of a copy of the corrected record of

right to the Petitioner at her home within seven days thereafter.

11. Writ Petition succeeds. However, there is no order as to the costs.

12. A free copy of this order be also handed over to the learned State

Counsel for appropriate instruction.

(Biswanath Rath) Judge

Orissa High Court, Cuttack.

The 20th day of April, 2023// Ayaskanta Jena, Senior Stenographer

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter