Citation : 2025 Latest Caselaw 6260 Ori
Judgement Date : 25 June, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.11583 of 2025
(An application under Articles 226 and 227 of the Constitution of India, 1950)
Prasanta Kumar Pradhan .... Petitioner
-versus-
State of Odisha and others .... Opposite Parties
Appeared in this case by Hybrid Arrangement
(Virtual/Physical Mode):
For Petitioner - Ms. Deepali Mohapatra,
Advocate.
For Opposite Parties - Smt. J. Sahoo,
Addl. Standing Counsel
CORAM:
HON'BLE MR. JUSTICE A.C.BEHERA
Date of Hearing and Judgment :25.06.2025
A.C. Behera, J. This writ petition under Articles 226 & 227 of the
Constitution of India, 1950 has been filed by the petitioner praying for
quashing the impugned order dated 20.02.2025 (Annexure-7) passed by
the Sub-Collector, Puri (O.P. No.3) in Mutation Appeal Case No.76 of
2024 on the ground that, the said impugned order dated 20.02.2025
(Annexure-7) has been passed by the Sub-Collector, Puri (O.P. No.3)
without application of mind and without any reason.
2. I have already heard from the learned counsels of both the sides.
3. In order to bring the impugned order (Annexure-7) into picture, I
thought it proper to place the same on the record, which is as follows:-
"20.02.2025 The case is put up today after receipt of the LCR. Perused the order passed by the Mutation Officer on dt.16.01.2019 in Mutation Case No.195/2019. Gone through the petition filed by the appellant against the impugned order passed by the Mutation Officer in Mutation Case No.195/2019.
Taking into consideration the facts available on record, I hereby set aside the order dt.16.01.2019 passed by the Mutation Officer (Addl. Tahasildar, Puri) in Mutation Case No.195/2019.
The Mutation Officer (Addl. Tahasildar, Puri) is directed to give opportunity of hearing to the appellant in this case and take into consideration the orders of the Hon'ble Civil Court as well as the orders of the Hon'ble High Court and pass an order as per law.
Pronounced in the open court today i.e. 20th February 2025. Intimate all concerned accordingly.
Typed to my dictation
and corrected by me. Sd/-
Sub-Collector, Puri Sub-Collector, Puri"
The above order dated 20.02.2025 (Annexure-7) passed by O.P.
No.3 in Mutation Appeal Case No.76 of 2024 is a non-speaking order, as
the same is not backed/supported by any reason.
That apart, the O.P. No.3 has not given his own view in the
impugned order, why he (O.P. No.3) interfered with the impugned order
dated 16.01.2019 passed by the Addl. Tahasildar, Puri in Mutation Case
No.195 of 2019.
For which, it is held that, the impugned order dated 20.02.2025
(Annexure-7) has been passed by the O.P. No.3 without application of
mind and without any reason. So, the impugned order vide Annexure-7 is
a non-speaking order.
4. It is the settled propositions of law that, when any order is not
backed/supported by any reason and the same is passed without
application of mind terming that order as non-speaking order, the said
order cannot be sustainable under law. Because as per law, that order is
against the principles of natural justice.
5. On this aspect the propositions of law has already been clarified in
the ratio of the following decisions:-
(i) In a case between Sebastiani Lakra and Ors. Vrs.
National Insurance Co. Ltd reported and another reported in 2018(4) CCC 50 (SC), every judicial order must contain reason. No judicial order is complete without reasons.
(ii) In a case between State of Rajasthan Vrs. Rajendra Prasad Jain reported in (2008)15 SCC 711, reason is the heartbeat of every conclusion, and without the same it becomes lifeless.
(iii) In a case between Atul Kuchhal Vrs. Hem Ram and another reported in 2015(1) CCC 640 (Rajasthan), an order which does not reveal ground for coming to a conclusion, the same falls in the category of non-speaking order.
(iv) In a case between U.P. Avas Evam Vikas Parishad Vrs. Sheo Narain Kushwaha & Ors. reported in I (2012) Civ.L.T. 169 (SC) & Deputy General Manager (Appellate Authority) and others Vrs. Ajai Kumar Srivastava reported in AIRONLINE 2021 SC 38, an unreasoned order shall be called as non-speaking order. The same cannot be sustainable under law.
A non-speaking order is held to be an order in violation of principles of natural justice.
(v) In a case between Andhra Bank, Cuttack Vrs. Raghunath Tripathy and others reported in 2017 (2) O.J.R. (889), when any judgment suffers from non-application of mind, the said judgment cannot be sustainable under law.
6. So, by applying the principles of law enunciated in the ratio of the
above decisions of the Hon'ble Courts and Apex Court to the impugned
order vide Annexure-7 passed by the Sub-Collector, Puri (O.P. No.3), it is
held that, the impugned order passed on dated 20.02.2025 (Annexure-7)
by the Sub-Collector, Puri (O.P. No.3) in Mutation Appeal Case No.76 of
2024 is not sustainable under law.
For which, there is justification under law for making interference
with the same through this writ petition filed by the petitioner.
7. Therefore, there is merit in the writ petition filed by the petitioner.
The same must succeed.
8. In result, the writ petition filed by the petitioner is allowed.
The impugned order dated 20.02.2025 (Annexure-7) passed in
Mutation Appeal Case No.76 of 2024 by the Sub-Collector, Puri (O.P.
No.3) is quashed.
The matter vide Mutation Appeal Case No.76 of 2024 is
remitted/remanded back to the Sub-Collector, Puri (O.P. No.3) to decide
the same afresh as per law after giving opportunity of being heard to the
parties thereof as expeditiously as possible within a period of two months
from the date of communication of this judgment.
Petitioner is directed to appear before the Appellate Court in
Mutation Appeal Case No.76 of 2024 on dated 10.07.2025 in order to
receive the directions of the said Court as to further proceedings of that
Mutation Appeal Case No.76 of 2024.
9. Accordingly, the writ petition filed by the petitioner is disposed of finally.
(A.C. Behera), Judge.
Orissa High Court, Cuttack.
25.06.2025//Utkalika Nayak// Junior Stenographer
Signature Not Verified Digitally Signed Signed by: UTKALIKA NAYAK Reason: Authentication Location: High Court of Orissa, Cuttack Date: 26-Jun-2025
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!