Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Parbati Oram & Ors vs State Of Odisha & Ors
2023 Latest Caselaw 7697 Ori

Citation : 2023 Latest Caselaw 7697 Ori
Judgement Date : 17 July, 2023

Orissa High Court
Parbati Oram & Ors vs State Of Odisha & Ors on 17 July, 2023
                 IN THE HIGH COURT OF ORISSA AT CUTTACK

                              WP(C) NO.15189 OF 2023

            Parbati Oram & ors.                    ....               Petitioner

                                                        Mr.R.Agarwal, Adv.

                                        -versus-


            State of Odisha & ors.                 ....         Opposite Parties

                                                             Mr.S.Ghosh, AGA

                      CORAM:
                      JUSTICE BISWANATH RATH
                                      ORDER
Order No.                            17.07.2023
  03.       1.      Heard learned counsel for the Parties.

2. On consent of Parties, this matter is taken up for final

hearing. Undisputedly the conversion involving status of the land

involved herein appears to have been allowed in allowing the

proceeding under Section 8(A) of the O.L.R. Act. Accordingly there

has been consequential preparation of Record of Rights. It is after

the conversion is allowed, the applicant having attempted to sale the

land, there has been attempt for registration of the instrument

involved therein. Registration having been turned down by the

Registering Authority, an Appeal has been preferred involving Misc.

(Registration) Appeal No.3 of 2023. In undertaking an Appeal

exercise, the Competent Authority even in spite of the decision of

this Court in similar case, may be on the premises of pendency of the

// 2 //

Writ Appeal declined to allow the Appeal and thereby rejected the

Appeal involved herein.

3. Taking this Court to the decision in W.P.(C) No.18171 of

2016 vide Annexure-5, inference has been drawn by learned counsel

for the Petitioner to satisfy the Court that once there is already a

decision of this Court involving similar issue particularly when such

decision is even affirmed in dismissal of the Writ Appeal bearing

W.A. No.1678 of 2022, there is no other option with the Competent

Authority than to be abided by the judgment of this Court. It is, in

the above premises, the Appeal order is assailed and sought to be

quashed.

4. Learned Additional Government Advocate, however, finds

no scope to dispute the point of law as the issue involved is already

decided in W.P.(C) No.18171 of 2016 and there is also affirmation

of the same judgment in the dismissal of W.A. No.1678 of 2022, for

there is production of copy of Division Bench order also in the

process of hearing.

5. In the circumstance, this Court finds, the Single Judge

judgment observing, once there is already conversion by the

competent court of law, unless such conversion order has been

challenged in appropriate forum and order therein is set aside by

competent court of law, the authorities under the Registration Act

are bound by the same.

// 3 //

6. In the circumstance and for the ratio decided in W.P.(C)

No.18171 of 2016 has a direct application to the case at hand, this

Court finds, reasons in rejection of the Misc. (Registration) Appeal

Case No.3 of 2023 are not sustainable in the eye of law. This Court,

accordingly, interfering with the order at Annexure-5, sets aside the

same.

7. In the event the instrument seeking registration involving the

land involved herein is lying with the Registering Authority, the

concerned Sub-Registrar is directed to pass the registration involving

such instrument. This Court also clarifies that in the event the

instrument is returned to the applicant seeking registration, it may be

open to the applicant to surrender the instrument for registration of

the same by the Competent Authority within one week along with

certified copy of this order for his undertaking the registration

exercise. Work involving the registration be concluded at least

within a period of one week from the date of communication of this

order either by learned State Counsel or by the Petitioner along with

copy of instrument, if it is in the custody of the Petitioner herein.

8. The Writ Petition stands disposed of with the above

observation and direction.



Signature Not Verified
Digitally Signed                                                          (Biswanath Rath)
Signed by: MANOJ KUMAR ROUT
Reason: Authentication                                                         Judge
Location: High Court of Orissa
Date: 18-Jul-2023 10:58:45
         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