Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Nibedita Rautaray vs State Of Odisha And Others .... Opposite ...
2024 Latest Caselaw 16074 Ori

Citation : 2024 Latest Caselaw 16074 Ori
Judgement Date : 30 October, 2024

Orissa High Court

Smt. Nibedita Rautaray vs State Of Odisha And Others .... Opposite ... on 30 October, 2024

Author: R.K. Pattanaik

Bench: R.K. Pattanaik

                         IN THE HIGH COURT OF ORISSA AT CUTTACK

                                  W.P. (C) No. 19585 of 2014
            Smt. Nibedita Rautaray                    ....              Petitioner
                                           Mr. Sanjay Ku, Samantaray, Advocate

                                           -Versus-

            State of Odisha and others                 ....         Opposite Parties
                                                             Mr. U.K. Sahoo, ASC

                      CORAM:
                      MR. JUSTICE R.K. PATTANAIK

                                          ORDER

30.10.2024 Order No.

5. 1. Heard learned counsel for the petitioner and Mr. Sahoo, learned ASC for the State-opposite parties.

2. Instant writ petition is filed by the petitioner challenging the impugned orders in Suo Motu Rent Objection Case Nos. 7157/12 and 7158/12; Rent Objection Case No. 3298 of 2012 filed by him besides the order under Annexure-6 in Appeal Case No. 558 of 2013 under Annexures-4, 5, 6 & 7 respectively with a direction for correction of the final Hal RoR in respect of the case land under Hal Khata No. 1154 corresponding to Sabik plot No. 200/1295, Sabik Khata No. 421 of the concerned mouza in view of the registered sale deed 28th June, 2012 as at Annexure-2.

3. In course of hearing, Mr. Samantaray, learned counsel for the petitioner submits that the case of the petitioner is covered by the decision of a Division Bench of this Court in Narottam Rath Vrs. State of Odisha & another and batch of matters dated 2nd January, 2023 followed by an order dated 2nd February, 2024 in W.P.(C) No. 2032 of 2024, hence, therefore, necessary direction may perhaps be issued to opposite party No.6 in that regard.

4. In reply and response to the above, Mr. Sahoo, learned ASC for the State submits that Hal RoR was published in 2013 and in so far as the order under Annexure-6 is concerned, the same is revisable in nature under the OS&S Act, 1958.

5. Perused the judgment in W.P.(C) No.1608 of 2014 and batch of cases, wherein, this Court issued series of directions while disposing of the matters setting aside the orders of the ASOs declining the request to record the names of the petitioners in the RoRs in respect of lands involved and also the orders in appeal and that, it has been followed by order in W.P.(C) No. 2032 of 2024.

6. Notwithstanding the plea of the State that impugned order under Annexure-6 is revisable in nature as per the provisions of the OS&S Act, in view of the judgment in batch matters (supra) and in W.P.(C) No.2032 of 2024 (Sukant Kumar Biswal Vrs. State of Odisha & others) dated 2nd February, 2024, the Court is inclined to direct opposite party No.6 to comply the directions issued therein, if the case of the petitioner is covered by the same. In other words, the Court is of the view that the petitioner should not be directed to file a revision against Annexure-6 as the same is not necessary in view of the decision in Narottam Rath (supra). Accordingly, it is ordered.

7. In the result, the writ petition stands disposed of with the direction as aforesaid.

8. Urgent certified copy of this order be issued as per rules.

Location: OHC, Cuttack                                                  (R.K. Pattanaik)
Date: 04-Nov-2024 17:58:47                                                     Judge
        kabita




 

 
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 : MAIMS

 
 
Latestlaws Newsletter