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

Sangeeta Agarwal vs The State Of Odisha & Anr
2023 Latest Caselaw 5888 Ori

Citation : 2023 Latest Caselaw 5888 Ori
Judgement Date : 12 May, 2023

Orissa High Court
Sangeeta Agarwal vs The State Of Odisha & Anr on 12 May, 2023
               IN THE HIGH COURT OF ORISSA AT CUTTACK

                                WP(C) NO.15160 OF 2023

             Sangeeta Agarwal                         ....            Petitioner

                                                           Mr.S.P.Mishra, Adv.

                                           -versus-


             The State of Odisha & anr.               ....      Opposite Parties

                                                            Mr.S.Mishra, ASC

                       CORAM:
                       JUSTICE BISWANATH RATH
                                          ORDER
Order                                     12.5.2023
No.01

1. Heard learned counsel for the Parties.

2. This Writ Petition has been filed seeking a direction to the A.S.O.-

O.P.2 to accept the proposed Misc. Case for recording of the name of the

Petitioner in the Hal R.O.R.

3. In course of hearing, it has been brought to the notice of this Court

that involving similar situation, a Division Bench of this Court has

already taken up several similar matters and vide its judgment dated

02.01.2023, the Division Bench interfering with the order standing in

similar situation remitted the matter to the A.S.O. with further directions

therein. There is no dispute on the application of the judgment of the

Division Bench to the case at hand at Bar.

// 2 //

4. This Court, accordingly, applying the analogy through the

judgment dated 02.01.2023 in W.P.(C) No.1608 of 2014 with batch,

remits the matter to the A.S.O., Jobra, Cuttack-O.P.2, who is directed to

proceed for recording the name of the Petitioner in respect of the land in

R.O.R. within a period of eight weeks from the date of communication of

a copy of this order by the Petitioner by bringing corrected Record of

Rights.

5. The Writ Petition stands disposed of with the above order.



                                                           (Biswanath Rath)
                                                                Judge
M.K.Rout
              Digitally signed by
MANOJ      MANOJ KUMAR ROUT
KUMAR ROUT Date: 2023.05.12
           17:29:15 +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