Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Angul Sukinda Railway Limited vs State Of Odisha
2025 Latest Caselaw 1895 Ori

Citation : 2025 Latest Caselaw 1895 Ori
Judgement Date : 30 July, 2025

Orissa High Court

Angul Sukinda Railway Limited vs State Of Odisha on 30 July, 2025

Bench: K.R. Mohapatra, Savitri Ratho
                   IN THE HIGH COURT OF ORISSA AT CUTTACK
                               W.P.(C) NO. 21722 OF 2024
                 Angul Sukinda Railway Limited,             ....      Petitioner
                 Khordha
                                    Mr. Susanta Kumar Dash, Senior Advocate
                                    being assisted by Mr. Prabin Das, Advocate
                                            -versus-
                 1. State of Odisha
                 2. Special Land Acquisition Officer,
                 Angul
                 3. Ministry of Railway, Union of
                 India
                 4. Panchu Behera                         .... Opposite Parties
                                               Mr. Siba Narayan Biswal, A.S.C.
                            Mr. Rupesh Kumar Kanungo, Senior Panel Counsel
                                                                (for O.P. No.3)

                           CORAM:
                           JUSTICE K.R. MOHAPATRA
                           JUSTICE SAVITRI RATHO
                                    ORDER
Order No.                         30.07.2025
   02.      1.       This matter is taken up through hybrid mode.

2. Petitioner in this writ application seeks to assail the judgment dated 2nd March, 2024 passed by the learned Senior Civil Judge, Kamakhyanagar in L.A. Misc. Case No. 121 of 2021.

3. Mr. Dash, learned Senior Counsel appearing for the Petitioner submits that the Petitioner being a beneficiary of land acquisition and a person interested was not served with any notice before passing of the award under Section 11 of the Land Acquisition Act, 1894 (for brevity "the Act") or during adjudication of the reference under Section 18 of the Act being L.A. Misc. Case No. 121 of 2021. It is his submission that by virtue of the impugned judgment under Annexure-2, the award passed under Section 11 of

the Act was enhanced unreasonably. Hence, the Petitioner has a say in the matter.

4. It is the submission of the learned counsel for the Petitioner that this case may be disposed of in the light of order dated 18th June, 2024 passed in W.P.(C) No. 13949 of 2024 (Angul Sukinda Railway Ltd., Bhubaneswar vs. State of Odisha and others), relevant paragraphs of which are quoted hereunder;

"6. A statutory appeal under Section 54 of the Act lies against an award under Section 18 of the Act, but at the same time, a writ petition is maintainable under Article 226 of the Constitution against determination of the amount of compensation by the Land Acquisition Collector or by the Reference Court as held in U.P. Awas Evam Vikas Parishad vs. Gyan Devi (Dead) by L.Rs. and Ors., AIR 1995 SC 725 and in Gregory Patrao and others vs. Mangalore Refinery and Petrochemicals Limited and others; (2022) 10 SCC 461. In the instant case, the petitioner is entitled to an opportunity of hearing for just adjudication of the reference under Section 18 of the Act.

7. In that view of the matter without delving into technicalities with regard to maintainability of the writ petition, we set aside the impugned award under Annexure-1 and remit the matter to the learned Senior Civil Judge, Kamakhyanagar for de novo adjudication of the L.A. Misc. Case No.184 of 2021 giving an opportunity of hearing to the parties including the petitioner. It is further directed that the learned Senior Civil Judge, Kamakhyanagar shall do well to

adjudicate the reference afresh as expeditiously as possible, preferably within a period of six months from the date of receipt of certified copy of the order.

8. Parties are directed to cooperate for early disposal of the reference.

9. With the aforesaid observation and direction, Writ Petition is disposed of."

5. He further submits that although the judgment passed under section 18 of the Act is appealable under Section 54 of the Act, but a writ petition is maintainable as held in the aforesaid order relying upon the decision in the cases of U.P. Awas Evam Vikas Parishad vs. Gyan Devi (Dead) By L.Rs. And Ors.: AIR 1995 SC 725 and Gregory Patrao and others vs. Mangalore Refinery and Petrochemicals Limited and others; (2022) 10 SCC 461.

6. He therefore, prays for setting aside the impugned judgment under Annexure-2 and to remit the matter to the learned Civil Judge, Senior Division, Kamakhyanagar for fresh adjudication of the reference under Section 18 of the Act, i.e. L.A. Misc. Case No. 121 of 2021 providing opportunity of hearing to the parties concerned including the Petitioner.

7. Mr. Biswal, learned Additional Standing Counsel submits that the ratio in the case of Angul Sukinda Railway Ltd., Bhubaneswar (supra) is squarely applicable to the instant case.

8. In view of the order proposed to be passed, this Court dispensing with service of notice on the private Opposite Parties proceeds to adjudicate the writ petition.

9. In that view of the matter, this Court without delving further into the contentions raised by learned counsel for the Parties on

merit of Judgment under Amnnexure-2, disposes of the writ petition in the light of the decision in the case of Angul Sukinda Railway Ltd., Bhubaneswar (supra).

10. As the Petitioner is the beneficiary of land acquisition and a person interested and was not provided with any opportunity of hearing during adjudication of the reference under Section 18 of the Act, the impugned judgment under Annexure-2 is set aside and the matter is remitted to learned Civil Judge, Senior Division, Kamakhyanagar to adjudicate L.A. Misc. Case No. 121 of 2021 (under Section 18 of the Act), as expeditiously as possible, preferably within a period of six months from the date of service of notice on the parties, providing opportunity of hearing to the parties concerned, including the Petitioner.

11. Learned Civil Judge, Senior Division, Kamakhyanagar shall act upon production of certified copy of this order.

Urgent certified copy of this order be granted on proper application.


                                                                        (K.R. Mohapatra)
                                                                           Judge


                                                                        (Savitri Ratho)
             Subhalaxmi                                                    Judge






Signed by: SUBHALAXMI PRIYADARSHANI


Location: Orissa High Court, Cuttack

 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter