Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Khirod Kumar Parida vs State Of Odisha And Others
2023 Latest Caselaw 410 Ori

Citation : 2023 Latest Caselaw 410 Ori
Judgement Date : 11 January, 2023

Orissa High Court
Khirod Kumar Parida vs State Of Odisha And Others on 11 January, 2023
                     IN THE HIGH COURT OF ORISSA AT CUTTACK

                                       W.P.(C) No. 25713 of 2014

             Khirod Kumar Parida                           ....        Petitioner
                           M/s. Chandrakanta Pradhan, Advocate & Associates
                                         -versus-

             State of Odisha and others                  .... Opposite Parties
                                                      Mr. Debakanta Mohanty
                                              Additional Government Advocate

                         CORAM:
                         THE CHIEF JUSTICE
                         JUSTICE M.S. RAMAN

                                            ORDER

11.01.2023 Order No.

07. 1. In view of the judgment of this Court dated 2nd January, 2023 in W.P.(C) No.1608 of 2014 and batch (Narottam Rath and others v. State of Odisha and others), the impugned order of the Assistant Settlement Officer (ASO) is hereby set aside and the following directions are issued in this writ petition:

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

(ii) 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.

2. 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.

3. The writ petition is disposed of in the above terms.

(Dr. S. Muralidhar) Chief Justice

(M.S. Raman) Judge S. Behera

 
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