Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Shivom Minerals Limited vs M/S. Bajrang Metalics Limited
2025 Latest Caselaw 7084 Ori

Citation : 2025 Latest Caselaw 7084 Ori
Judgement Date : 16 April, 2025

Orissa High Court

M/S. Shivom Minerals Limited vs M/S. Bajrang Metalics Limited on 16 April, 2025

              ORISSA HIGH COURT : CUTTACK

                     C.R.P. No.20 of 2024

    An application under Section 115 of the Code of Civil
                     Procedure, 1908.



                            ***

M/s. Shivom Minerals Limited, Sundargarh ... Petitioner.

-VERSUS-

M/s. Bajrang Metalics Limited, Sundargarh

... Opposite Party.

Counsel appeared for the parties:

For the Petitioner : Mr. P.K. Rath, Sr. Advocate assisted by Ms. S. Das, Adv.

For the Opposite Party : Mr. J.S. Chhabra, Advocate.

P R E S E N T:

HONOURABLE MR. JUSTICE ANANDA CHANDRA BEHERA

Date of Hearing: 18.03.2025 :: Date of Judgment : 16.04.2025

ANANDA CHANDRA BEHERA, J.--

1. This revision under Section 115 of the CPC, 1908 has

been filed by the petitioner (who was the petitioner in CMA No.3

of 2018) against the Opp. Party (who was the Opp. Party in

CMA No.3 of 2018) challenging an order of rejection to its CMA

No.3 of 2018 passed on dated 18.07.2022 by the learned First

Additional District Judge, Rourkela.

2. The factual backgrounds of this revision, which prompted

the petitioner for filing of the same is that, the Opp. Party in

this revision was the plaintiff in the suit vide C.S. No.166 of

2008 and the petitioner in this revision was the defendant in

the said suit.

That suit vide C.S. No.166 of 2008 of the plaintiff (Opp.

Party) was decreed in part as per its Judgment and Decree

dated 29.07.2016 and 12.08.2016 respectively directing the

defendant (petitioner) to remove his assets as per list furnished

from the plant premises of the plaintiff at his own cost

forthwith.

3. On being dissatisfied with the said Judgment and Decree

dated 29.07.2016 and 12.08.2016 respectively passed by the

trial court in C.S. No.166 of 2008 against the defendant, the

defendant challenged the same by preferring the first appeal

vide R.F.A. No.30 of 2016 against the plaintiff before the

learned First Additional District Judge, Rourkela.

After hearing from both the sides, although the learned 1st

Appellate Court allowed that 1st Appeal vide R.F.A. No.30 of

2016 of the defendant in part as per its Judgment and Decree

dated 31.08.2017 and 14.09.2017 respectively and modified the

Judgment & Decree passed by the Trial Court and directed to

the defendant to remove his materials, equipments, fittings,

iron ores etc. stacked in the plant premises of the plaintiff

within two months hence, failing which, the plaintiff is entitled

to get it removed through process of Court at the cost of the

defendant and also directed to the defendant to pay Rs.5,000/-

per day as damages, if he (defendant) fails to remove the above

materials within two months.

4. In obedience to the Judgment and Decree dated

31.08.2017 & 14.09.2017 respectively passed by the learned

first appellate court in R.F.A. No.30 of 2016, the defendant as

per its letter dated 07.12.2017 requested plaintiff to extend its

cooperation for obtaining necessary permission as per law from

the Mining Authorities for removal of the Iron Ores from the

suit premises, as the plaintiff is the owner of the suit premises,

to which, the plaintiff did not respond. So, the defendant as per

letter dated 21.12.2017 requested the Deputy Director, Mines,

Koira Circle, Koira for granting necessary permission as per law

for removal of the stacked iron ores from the suit premises.

After receiving said letter dated 21.12.2017, the Deputy

Director, Mines Koira Circle, Koira through its letter No.7449

dated 23.12.2017 directed both the plaintiff and defendant to

remain present on 27.12.2017 for joint verification of the

stacked iron ores in the suit premises, but, due to non-

cooperation of the plaintiff, joint verification could not be made

on 27.12.2017. For which, for the same purpose, another date

was fixed by the Mining Authorities to 03.01.2018, but the

plaintiff also did not cooperate for such joint verification on that

day i.e. on 03.01.2018. Then, the Deputy Director, Mines fixed

the date to 05.01.2018 for the same purpose, but in the same

manner, the plaintiff did not cooperate for joint verification, for

which, joint verification could not be done.

The above letters including the letter dated 05.01.2018 of

the Deputy Director, Mines, Koira Circle, Koira are going to

show that, the plaintiff (Opp. Party) is not cooperating with the

Mining Authorities for joint verification of the suit premises for

the removal of the iron ores therefrom, as no specific direction

has been given in the Judgment and Decree passed in R.F.A.

No.30 of 2016 directing the plaintiff and the Mining Authorities

to render their necessary lawful assistance for removal of the

iron ores from the suit premises.

Only due to the above non-cooperation of the plaintiff

(Opp. Party), the defendant (petitioner) is not able to remove

about 36,000 metric tons stacked iron ores from the suit

premises of the plaintiff.

5. So, without getting any way, the defendant filed CMA No.3

of 2018 before the 1st Appellate Court under Section 114 read

with Order 47, Rule 1 of the CPC, 1908 praying for

insertion/inclusion/addition of some sentences in the ordering

portion of the Judgment of R.F.A. No.30 of 2016 passed by the

learned First Appellate Court directing the Mining Department

to grant permission to the defendant (petitioner) to remove the

iron ores from the premises of the plaintiff (Opp. Party) within 2

months after the permission of the Mining Authorities.

6. To which, the Opp. Party (plaintiff) challenged by filing its

written objection stating that, the CMA of the defendant is in

the nature of an independent civil suit like mandatory

injunction after dismissal of the RFA No.30 of 2016, which is

not maintainable under law.

The defendant without taking any steps for complying the

directions of the 1st Appellate Court, has come with the review

petition, which is required to be dismissed with exemplary cost.

7. After hearing from both the sides, the learned First

Appellate Court dismissed the CMA No.3 of 2018 of the

defendant (petitioner) on contest as per its final order dated

18.07.2022 assigning the reasons that, the defendant is trying

for re-hearing of the appeal vide R.F.A. No.30 of 2016 through

the CMA, and the defendant is not able to point out any error

apparent on the face of the record or in the ordering portion of

the Judgment passed in R.F.A. No.30 of 2016, for which, the

CMA No.3 of 2018 filed by the defendant is not coming within

the parameters of Section 114 read with Order 47 Rule 1 of the

CPC, 1908. So, there is no ground to review the Ordering

portion of the Judgment passed by the first appellate court in

R.F.A. No.30 of 2016.

8. On being dissatisfied with the said dismissal order passed

in CMA No.3 of 2018 on dated 18.07.2022 by the learned First

Appellate Court, the defendant challenged the same by filing

this Revision being the petitioner against the plaintiff arraying

it as Opp. Party praying for addition of some sentences in the

ordering portion of the Judgment of R.F.A. No.30 of 2016, for

making the said Judgment of the learned 1st Appellate Court

executable/workable under law.

9. I have already heard from the learned counsels of both the

sides.

In order to assail the impugned order passed by the

learned First Addl. District Judge, Rourkela, the learned

counsel for the petitioner relied upon the following decision:

In a case bettween Bhavan Vaja & Others Vs. Solanki Hanuji Khodaji Mansang & Another reported in (1973) 2 SCC 40.

It appears from the Judgment and Decree passed by the

learned 1st Appellate Court in R.F.A. No.30 of 2016 that, about

36,000 metric tons of iron ores were stacked by the defendant

in the suit premises, in respect of which, direction was given by

the learned 1st Appellate Court to the defendant for its removal.

10. As per Section 4(1A) of the Mines And Minerals

(Development And Regulation) Act, 1957 along with Rule 10 of

the Orissa Minerals (Prevention of Theft, Smuggling & Illegal

Mining and Regulation of Possession, Storage, Trading and

Transportation) Rules, 2007 that,

"No person shall transport or store or cause to be

transported or stored any mineral otherwise than in accordance

with the provisions of this Act and the Rules made thereunder."

Likewise, "any person who wishes to transport or remove

any mineral from any place, shall make an application complete

in all respect in Form H in duplicate to the Competent Authority

for issue of a permit as per the Orissa Minerals (Prevention of

Theft, Smuggling & Illegal Mining and Regulation of Possession,

Storage, Trading and Transportation) Rules, 2007.

11. Though, it is forthcoming from the records in R.F.A. No.30

of 2016 that, about 36,000 metric tons of iron ores have been

stacked by the defendant inside the suit premises of the

plaintiff, but no direction has been given to the plaintiff as well

as Mining Authorities to render their necessary lawful

assistance for issuance of permit as per law in favour of the

defendant for the removal of the said huge quantity of stacked

iron ores from the suit premises of the plaintiff.

It was the case of the defendant in the CMA No.3 of 2018

that, the Opp. Party/plaintiff being the owner of the suit

premises (in which the iron ores have been stacked) is not co-

operating with the defendant for obtaining necessary permit as

per law from the Mining Authorities for the removal of the

stacked iron ores from its suit properties due to lack of any

direction in the ordering portion of the Judgment passed by

the learned 1st Appellate Court, and when, only due to the non-

cooperation of the plaintiff for that purpose, the

defendant/petitioner had approached the learned 1st Appellate

Court by filing CMA No.3 of 2018 praying for insertion of some

sentences in the ordering portion of the Judgment directing the

Mining Department to grant permission to the defendant to

remove the Iron Ores from the premises of the plaintiff (Opp.

Party) within 2 months after the permission of the Mining

Authorities.

12. Section 21 of the Mines and Minerals (Development and

Regulation) Act, 1957 provides that,

"Whoever contravenes the provisions of sub- section (1) or sub-section (1A) of section 4 shall be punishable with imprisonment."

13. The provisions of law envisaged in the Mines and Minerals

(Development and Regulation) Act, 1957 & Orissa Minerals

(Prevention of Theft, Smuggling & Illegal Mining and Regulation

of Possession, Storage, Trading and Transportation) Rules,

2007 provide that, "any mineral can never be transported or

removed without the necessary lawful permit of the Mining

Authority".

14. In view of the above provisions of law envisaged in the

Mines and Minerals (Development and Regulation) Act, 1957 &

Orissa Minerals (Prevention of Theft, Smuggling & Illegal Mining

and Regulation of Possession, Storage, Trading and

Transportation) Rules, 2007, in order to execute/comply/carry

out/workout the directions made by the learned First Appellate

Court in the ordering portion of the Judgment passed in R.F.A.

No.30 of 2016 by the defendant, cooperation of the owner of the

suit premises, i.e. plaintiff as well as the mining authorities for

issuance of necessary permit in favour of the defendant for the

removal of the stacked iron ores from the suit premises of the

plaintiff are very much essential.

15. When it has been stated on behalf of the defendant that,

due to the absence of any direction to the plaintiff as well as

Mining Authorities in the ordering portion of the Judgment

passed in R.F.A. No.30 of 2016, the plaintiff (owner of the suit

premises) is not co-operating with the Mining Authorities for

granting necessary permission in favour of the defendant for

the removal of the stacked iron ores from the suit premises,

then, at this juncture, the question arises,

"whether the learned First Appellate Court has any power, authority or jurisdiction under law to insert some sentences in the ordering portion of the Judgment and Decree already passed by it in R.F.A. No.30 of 2016 directing the plaintiff (Opp. Party in this revision) as well as Mining Authorities to render necessary lawful assistance for granting necessary permission for the removal of the stacked iron ores from the suit premises?"

16. It is the settled propositions of law that, a decree or a

direction of a Court can be executed, only when, it is executable

in nature.

Unless a decree is executable in nature, the Court cannot

proceed to execute that decree. For which, the Court cannot

assume jurisdiction to execute the decree, which is in otherwise

non-executable.

Therefore, it is the responsibility of the Court to pass an

executable decree. Because, a non-executable decree is

beneficial to no party.

17. On this aspect the propositions of law has already been

clarified by the Apex Court in the ratio of the following

decisions:

I. In a case between A.R. Antulay Vs. R.S. Nayak & Another reported in AIR 1988 (SC) 1531 that, Review--Once it is realized that, a mistake had been committed, it would not only be appropriate but also the duty of the Court to rectify the mistake by making review.

(Para No.20.3) II. In a case between Vidya Devi Vs. The State of Himachal Pradesh and Ors. reported in 2020 (1) Civil Court Cases 718 (SC) that, in a case, where the demand for justice is so compelling, a constitutional Court would exercise its jurisdiction with a view to promote justice, and not defeat it.

(Para No.10.7)

18. As per the discussions and observations made above,

unless some sentences are added in the ordering portion of the

Judgment passed by the learned 1st Appellate Court in R.F.A

No.30 of 2016 directing the plaintiff and Mining Authorities to

provide their necessary lawful assistance for the grant of

permission under law in favour of the defendant for lifting the

stacked iron ores from the suit premises of the plaintiff, the

direction given by the learned First Appellate Court in the

Ordering portion of the Judgment of R.F.A. No.30 of 2016

cannot at all be executed/carried out/worked out practically.

For which, in order to make the direction given by the

learned First Appellate Court in its Judgment

executable/workable practically and lawfully, some sentences

are required to be added in the ordering portion of the

Judgment and Decree passed by the learned First Appellate

Court in R.F.A. No.30 of 2016 without altering the main

substratum and basic structures/intention/purpose/object of

that Judgment and Decree by applying the ratio of the aforesaid

decisions of the Apex Court, for no other reason, but only in

order to make the directions of the learned 1st Appellate Court

in its Judgment and Decree passed in R.F.A. No.30 of 2016

executable/workable practically. Because, it is the duty of

every Court in India to make every Judgment

workable/executable or else the main object/purpose of

deciding the suit/appeal and proceeding shall be

frustrated/defeated.

19. As per the discussions and observations made above,

when, it is held that, some sentences are required to be added

in the ordering portion of the Judgment and Decree passed in

R.F.A No.30 of 2016 by the 1st Appellate Court for making that

Judgment and Decree executable/workable practically, then, at

this juncture, the total rejection of the CMA No.3 of 2018

passed by the learned First Appellate Court through the

impugned order cannot be sustainable under law.

For which, there is justification under law for making

some interference with the same through this revision filed by

the petitioner (defendant).

20. Therefore, there is some merit in the revision of the

petitioner. The same shall succeed in part.

21. In result, the revision filed by the petitioner is allowed in

part on contest, but without cost.

22. The impugned Order dated 18.07.2022 passed in CMA

No.3 of 2018 by the learned First Additional District Judge,

Rourkela Court is set aside.

23. The matter i.e. CMA No.3 of 2018 is remitted back to the

learned First Appellate Court i.e. to the Court of learned First

Additional District Judge, Rourkela to consider the C.M.A. No.3

of 2018 afresh for insertion of some sentences as per law in the

ordering portion of the Judgment and Decree passed in R.F.A.

No.30 of 2016 as per the requirements under Mines and

Minerals (Development and Regulation) Act, 1957 & Orissa

Minerals (Prevention of Theft, Smuggling & Illegal Mining and

Regulation of Possession, Storage, Trading and Transportation)

Rules, 2007 for making the directions in the Judgment and

Decree passed in R.F.A. No.30 of 2016 by the learned 1 st

Additional District Judge, Rourkela for removal of the stacked

iron ores from the suit premises of the plaintiff

executable/workable practically.

24. The parties to this revision are directed to appear before

the learned First Additional District Judge, Rourkela on dated

25.04.2025 in C.M.A No.3 of 2018 in order to receive the

directions of the learned 1st Additional District Judge, Rourkela

as to the further proceedings of C.M.A No.3 of 2018 on the

basis of the observations made in this Judgment for making the

Judgment and Decree passed in R.F.A. no.30 of 2016 by the

learned 1st Additional District Judge, Rourkela

executable/workable practically without altering/touching the

main substratum/structures/intention/purpose/object of that

Judgment and Decree.

25. The learned First Additional District Judge, Rourkela shall

dispose of the C.M.A No.3 of 2018 within a period of 1 month

positively from the date of appearance of both the parties after

giving opportunity of being heard to the parties.

26. Registry is directed to communicate this Order to the

learned 1st Addl. District Judge, Rourkela immediately.

(ANANDA CHANDRA BEHERA) JUDGE High Court of Orissa, Cuttack The 16 .04. 2025// Rati Ranjan Nayak (RK) Sr. Stenographer

Location: High Court of Orissa, Cuttack, India.

 
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