Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Acrux Realcon Pvt. Ltd vs The Settlement Officer
2023 Latest Caselaw 1514 Ori

Citation : 2023 Latest Caselaw 1514 Ori
Judgement Date : 17 February, 2023

Orissa High Court
M/S.Acrux Realcon Pvt. Ltd vs The Settlement Officer on 17 February, 2023
             IN THE HIGH COURT OF ORISSA AT CUTTACK

                           WP(C) NO.21570 OF 2014

        M/s.Acrux Realcon Pvt. Ltd.            ....               Petitioner

                                                         Mr.S.Mishra, Adv.

                                    -versus-

        The Settlement Officer, Cuttack        ....        Opposite Parties
        Major Settlement, Jobra & ors.
                                                         Mr.U.K.Sahoo, ASC
                 CORAM:
                 JUSTICE BISWANATH RATH

                                  ORDER
Order                             17.2.2023
No.
  7.    1.      Heard learned counsel for the Parties.

2. The Writ Petition involves a challenge to the order passed in

Objection Case No.3179 of 2012 by the Competent Authority, vide

Annexure-4.

3. In course of hearing, this Court records the objection of the

learned Additional Standing Counsel that for there is already final

publication under Section 41 of the O.S.S. Act, the Petitioner is

required to bring appropriate proceeding under the provision of

Section 15(b) of the O.S.S. Act to resolve the issue involved herein.

4. Mr.Mishra, learned counsel for the Petitioner taking this

Court to dealing with the question involved herein and the same

argument of the learned Additional Standing Counsel and also

bringing to the notice of this Court the judgment of the Division

// 2 //

Bench in W.P.(C) No.1608 of 2014 along with batch contended,

even in the involvement of such objection, there has been disposal of

the proceeding by the Division Bench in favour of the Petitioner.

5. This Court finds, from Paragraph-14 of the said judgment,

the objection raised herein in the objection of the learned State

Counsel in entertaining the Writ Petition is well taken care of, which

reads as follows :-

"14. At one stage of the arguments in the present cases, a question arose whether in many of these cases there had been a final publication of the list as envisaged in Rule 29 of the Orissa Survey and Settlement Rules, 1962 (OSS Rules) ? That was because in terms of Section 13 of the OSS Act, the final publication of the list lends a presumption of correctness to every entry made on the ROR and the remedy for a person aggrieved by such entry in the final list published under Section 13 of the OSS Act is to prefer a revision petition under Section 15(b) of the OSS Act before the Board of Revenue. Where there is no such final publication of list, and an order has been passed by an ASO at the stage of publication of the draft ROR under Section 12 of the OSS Act, the remedy lies by way of an appeal under Section 12 A of the OSS Act."

6. Finding the judgment very much applies to the case at hand, this Writ Petition is disposed of with direction already therein in Paragraphs-19 & 20 of the aforesaid judgment passed by the Division Bench as follows :-

"(i) The impugned order of the ASO declining to accept the request of the Petitioner for recording of her name in the ROR in respect of the lands in question on the ground that the land belongs to the Government, is hereby set aside;

(ii) The corresponding order by the Appellate Authority affirming such order of the ASO is also hereby set aside;

// 3 //

(iii) A direction is issued to the ASO to now proceed to record the name of the Petitioner concerning the land in question in her name in the ROR in accordance with law within a period of eight weeks;

(iv) Where the land in question stands recorded in the final published ROR in the name of the Government that entry will stand cancelled by virtue of this order and the ASO will proceed to record it in favour of the Petitioner.

20. The above directions will be carried out within a period of four months from today. It is made clear that this order will not prevent the Government from exercising powers under Section 3-B of the OGLS Act in accordance with law."

6. The Writ Petition interfering with the order at Annexure-4

and setting aside the same is disposed of in the above terms.

(Biswanath Rath) Judge

M.K.Rout

 
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