Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satyanarayan Rout And Others vs Bhawanipatna Mosque And Another .... ...
2025 Latest Caselaw 1220 Ori

Citation : 2025 Latest Caselaw 1220 Ori
Judgement Date : 14 July, 2025

Orissa High Court

Satyanarayan Rout And Others vs Bhawanipatna Mosque And Another .... ... on 14 July, 2025

Bench: K.R. Mohapatra, Savitri Ratho
                     IN THE HIGH COURT OF ORISSA AT CUTTACK
                                   CMAPL No.630 of 2022

                   Satyanarayan Rout and Others               ....       Petitioners
                                             Mr. Manas Kumar Chand, Advocate

                                               -versus-
                   Bhawanipatna Mosque and Another            ....     Opp. Parties
                                         Mr. Md. Fayaz, Advocate for O.P. No.2


                            CORAM:
                            JUSTICE K.R. MOHAPATRA
                            JUSTICE SAVITRI RATHO
                                          ORDER
Order No.                                14.07.2025

            I.A. No.178 of 2025
   04.        1.      This matter is taken up through hybrid mode.

2. This is an application under section 5 of the Limitation Act for condonation of delay of 95 days in filing this CMAPL.

3. Mr.Arun Kumar Mishra-2 and his associates entered appearance on behalf of Opposite Party No.1 by filing Vakalatnama in Court today, which is taken on record. Name of Mr.Mishra, learned counsel appearing for the Petitioner No.1 be reflected in the cause list so also on the brief.

4. Mr.Fayaz, learned counsel for the Opposite Party No.2-Orissa Board of Wakf is present.

5. Mr. Chand, learned counsel for the Petitioners submits that the writ petition was listed on 13.07.2022. But due to non-appearance of learned counsel for the Petitioners, it was dismissed for non- prosecution. None appearance of the learned counsel for the Petitioners was neither deliberate nor intentional. As learned counsel

for the Petitioners could not keep track of the matter, there was delay in filing the CMAPL. It is his submission that the Petitioners have a fair chance of success in the writ petition. Hence, he prays for condoning the delay and to take up CMAPL on merit.

6. Mr. Mishra, learned counsel for the Opposite Party No.1 submits that the delay of 95 days has not been properly explained in the petition for condonation of delay. No reason has been assigned as to why the learned counsel for the Petitioners could not appear on the date to which the writ petition was posted, i.e., on 13.07.2022. Hence, the petition for condonation of delay should not be allowed.

7. Mr.Fayaz, learned counsel for the Board of Wakf submits that the Petitioners had filed the writ petition assailing the judgment dated 31.12.2011 passed by the Wakf Tribunal in W.T.(O)/O.A.3 of 2010. Since the Petitioners were not diligent in pursuing the writ petition, the same was dismissed for non-prosecution. He, however, submits that the Court may consider the application and pass necessary orders.

8. Taking note of submission of the learned counsel for the parties, this Court finds that there is delay of 95 days in filing the CMAPL. As it appears that delay in fling the CMAPL was bona fide, hence the delay in filing the CMAPL is condoned.

9. The I.A. is accordingly disposed of.

05. 1. Copy of the CMAPL shall be served on Mr.Mishra, learned counsel for the Opposite Party No.1, in course of the day, as undertaken by Mr.Chand, learned counsel for the Petitioners.

2. Put up this matter on 4th August, 2025 under the heading "Fresh Admission" along with the disposal case record of W.P.(C) No.608 of 2012.

(K.R. Mohapatra) Judge

(Savitri Ratho) Judge

Himansu

Signed by: HIMANSU SEKHAR DASH

 
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