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

Constitution Of India) vs State Of Odisha And Others .... Opposite ...
2025 Latest Caselaw 809 Ori

Citation : 2025 Latest Caselaw 809 Ori
Judgement Date : 2 July, 2025

Orissa High Court

Constitution Of India) vs State Of Odisha And Others .... Opposite ... on 2 July, 2025

                                            IN THE HIGH COURT OF ORISSA AT CUTTACK

                                                                   W.P.(C) No.613 of 2024

                                            (In the matter of an application under Article 226 and 227 of the
                                          Constitution of India)
                                           Ipsit Dash                                  ....            Petitioner

                                                                            -versus-
                                           State of Odisha and Others                  ....     Opposite Parties


                                          Appeared in this case:-
                                           For Petitioner               :      Mr. Nirod Kumar Sahoo, Advocate

                                           For Opposite Parties         :     Mr. S. Nayak
                                                                              Additional Standing Counsel


                                           CORAM:
                                           JUSTICE A.C. BEHERA

                                                                   JUDGMENT

Date of hearing : 02.07.2025 / Date of judgment : 02.07.2025

A.C. Behera, J. This writ petition under Article 226 & 227 of the Constitution of

India, 1950 has been filed by the petitioner praying for quashing the

order dated 03.02.2023 (Annexure-23) passed by the Addl. Tahasildar,

Bhubaneswar (Opp. Party No.4) in Mutation Case No.41910 of 2022.

2. I have already heard from the learned counsel for the

Petitioner and the learned Addl. Standing Counsel for the State-Opposite

Parties.

Location: HIGH COURT OF ORISSA, CUTTACK

3. The case of the petitioner that, he filed Mutation Case

No.41910 of 2022 on the basis of the final order dated 13.09.2021 passed

in OSS Case No.1119 of 2019 by the Learned Additional Commissioner,

Additional Revisional Court, Bhubaneswar under Section-15(b) of the

Orissa Survey and Settlement Act, 1958.

4. In the said final order dated 13.09.2021 passed in OSS Case

No.1119 of 2019, by the Opp. Party No.4 (Additional Commissioner,

Additional Revisional Court, Bhubaneswar), the Opp. Party No.3

(Tahasildar, Bhubaneswar) was directed to verify all the relevant

documents and make proper filed verification of possession along with

Sabik Hal comparison of the suit land and to record the said land in

favour of the Petitioner following due process of law.

5. The Mutation Case No.41910 of 2022 filed by the petitioner

was transferred by the Tahasildar, Bhubaneswar (Opp. Party No.3) to the

Additional Tahasildar, Bhubaneswar (Opposite Party No.4).

6. The Additional Tahasildar, Bhubaneswar (Opp. Party No.4)

passed final order in that Mutation Case No.41910 of 2022 on dated

03.02.2023 under Annexure-23 as follows:

"in regard to change of Kisam of the applied suit land from Chhota Jungle to Gharabari, this Court is not

Location: HIGH COURT OF ORISSA, CUTTACK

competent to do so and lacks jurisdiction. In view of the above, this authority is constrained not to proceed further in passing any order as being without jurisdiction; Therefore, the claim of the applicant needs no consideration at this stage and this Mutation Case is hereby dropped."

7. It is well evident from the contents of the above impugned

order vide (Annexure-23) passed by the Additional Tahasildar,

Bhubaneswar in Mutation Case No. 41910 of 2022 that, previously the

case land was converted by the Tahasildar, Bhubaneswar (Opp. Party

No.3) in O.L.R. Case No.6047 of 2007 under Section 8A of the O.L.R.

Act from Sharad-II to Gharabari holding its status as Sthitiban land of the

petitioner.

8. The said order of the Tahasildar, Bhubaneswar (Opp. Party

No.3) passed in OLR Case No.6047 of 2007 under Section 8A of the

OLR Act has not been varied/altered or set aside as yet. For which, the

final order passed by the Tahasildar, Bhubaneswar (Opp. Party No.3) in

OLR Case No.6047 of 2007 under Section 8A of the OLR Act regarding

the Kisam of the case land as Gharabari and its status as Sthitiban land of

the petitioner has already been reached in its finality without being

challenged in any manner either by the Tahasildar, Bhubaneswar or

anyone else.

Location: HIGH COURT OF ORISSA, CUTTACK

9. Therefore, the Tahasildar, Bhubaneswar (Opp. Party No.3)

including Additional Tahasildar, Bhubaneswar (Opp. Party No.4) are

estopped under law to take any view in Mutation Case No.41910 of 2022

filed by the Petitioner contrary to the views expressed earlier by the

Tahasildar, Bhubaneswar (Opp. Party No.3) in OLR Case No.6047 of

2007 under Section 8A of the OLR Act about the Kisam and Status of the

case land.

So, during the course of compliance to the directions made

in OSS Case No.1119 of 2019 by the Additional Tahasildar,

Bhubaneswar (Opp. Party No.4) in disposing of the Mutation Case

No.41910 of 2022 as per Annexure-23, the Opp. Party No.4 should not

have expressed her inability and lack of jurisdiction for recording the

Kisam and Status of the case land as Gharabari and Sthitiban in the name

of the petitioner.

Because, it is the duty of the authorities of the

Government/State like the Opp. Party No.4 to deal with the matters of the

citizens like Mutation Case No.41910 of 2022 of the petitioner in all

fairness consistently without taking any view contradicting the earlier

unassailed/unchallenged view of the same authority passed in OLR Case

No.6047 of 2007 under Section 8A of the OLR Act.

Location: HIGH COURT OF ORISSA, CUTTACK

10. When the views of the Opp. Party No.4 in the impugned

order dated 03.02.2023 (Annexure-23) in Mutation Case No. 41910 of

2022 is contrary to the unchallenged views made by the Tahasildar,

Bhubaneswar (Opp. Party No.3) in OLR Case No.6047 of 2007 under

Section 8A, then, in view of the above propositions of law, the said

Annexure-23 cannot be sustainable under law being contrary to law. For

which, that Annexure-23 is liable to be quashed.

11. In result, the writ petition filed by the Petitioner is allowed.

12. The order dated 03.02.2023 (Annexure-23) passed in

Mutation Case No. 41910 of 2022 by the Addl. Tahasildar, Bhubaneswar

(Opp. Party No.4) is quashed (set aside). The Mutation Case No.41910 of

2022 filed by the Petitioner is allowed in full.

13. The Additional Tahasildar, Bhubaneswar (Opp. Party No.4)

is directed to record the status and Kisam of the case land vide Khata

No.2242/11, Plot No.1889 in Mouza-Patharagadia Acre 0.1750 as

Sthitiban and Gharabari respectively in the name of the petitioner

changing the same from Pattadar and Chhota Jungle within fifteen (15)

days from the date of communication of this Judgment.

Location: HIGH COURT OF ORISSA, CUTTACK

14. The Registry is directed to communicate this order

immediately to Additional Tahasildar, Bhubaneswar (Opposite Party

No.4).

15. Accordingly, the writ petition is disposed of finally.

( A.C. Behera ) Judge

Orissa High Court, Cuttack The 2nd of July, 2025/ Sarbani Dash, Jr. Steno

Location: HIGH COURT OF ORISSA, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter