Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Radhakanta Bag & Anr vs State Of Odisha & Anr
2023 Latest Caselaw 4908 Ori

Citation : 2023 Latest Caselaw 4908 Ori
Judgement Date : 2 May, 2023

Orissa High Court
Radhakanta Bag & Anr vs State Of Odisha & Anr on 2 May, 2023
                   IN THE HIGH COURT OF ORISSA AT CUTTACK
                              W.P.(C) No.9068 OF 2023


             Radhakanta Bag & Anr.                   ....          Petitioner(s)
                                                            Mr.K.A.Guru,Adv.
                                         -versus-

             State of Odisha & Anr.                  ....     Opposite Party(s)
                                                           Mr.U.K.Sahoo,ASC


                       CORAM:
                       JUSTICE BISWANATH RATH
                                     ORDER
Order No.                          02.05.2023
   03.        1.     On oral submission, learned counsel appearing for the

petitioner is permitted to make necessary correction in prayer portion of the writ petition in Court today.


                                                              (Biswanath Rath)
                                                                 Judge
Order No.4                             ORDER
                                      02.05.2023
                                 W.P.(C) No. 9068 of 2023

1. On consent of Parties, the matter is taken up for final hearing.

2. Undisputedly the status of the land involved herein appears to have been allowed the conversion 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 turndown by the Registering Authority, an Appeal has been preferred involving Misc.

// 2 //

(Registration) Appeal No.01 of 2023. The Appeal 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 Writ Appeal declined to allow the Appeal and thereby rejecting 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. Mr. Sahoo, learned Additional Standing Counsel however finds no scope in disputing on the point of law as the issue involved 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 and unless such conversion order has been challenged in appropriate forum, order therein is set aside by competent court of law, the authorities under the Registration Act are bound by the same.

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 reasoning in rejection of the Misc. (Registration) Appeal Case No. 01 of 2023 is not sustainable in the eye of law. This Court interferes with the order at Annexure-3 and sets aside the same.

// 3 //

7. In the event the instrument seeking registration involving the land involved herein lying the Registering Authority, the concerned Sub-Registrar is directed to pass the registration involving such instrument. This Court also clarifies 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 hereinabove.

(Biswanath Rath) Judge Sks

Digitally signed by SUSIL KUMAR

Date: 2023.05.03 13:17:27 +05'30'

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter