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

Arabinda Keshari Mohanty vs State Of Odisha And Others .... Opp. ...
2025 Latest Caselaw 10041 Ori

Citation : 2025 Latest Caselaw 10041 Ori
Judgement Date : 14 November, 2025

Orissa High Court

Arabinda Keshari Mohanty vs State Of Odisha And Others .... Opp. ... on 14 November, 2025

              IN THE HIGH COURT OF ORISSA AT CUTTACK

                         W.P.(C) No.31213 of 2025

             (An application under Article 226 and 227 of the Constitution

       of India, 1950)


           Arabinda Keshari Mohanty             ....        Petitioner
                                     -versus-
           State of Odisha and others           ....    Opp. Parties


                Appeared in this case by Hybrid Arrangement
                          (Virtual/Physical Mode):
                   For Petitioner -       Mr. A. C. Panda,
                                          Advocate.

                   For Opposite Parties-        Mr. G. Mohanty,
                                                Learned Sanding Counsel

                   CORAM:
                   HON'BLE MR. JUSTICE A.C.BEHERA

Date of Hearing :14.11.2025 :: Date of Judgment :14.11.2025

A.C. Behera, J. This writ petition has been filed by the petitioner

under Articles 226 and 227 of the Constitution of India,

1950 praying for quashing the impugned order dated

22.07.2022(Annexure-4) passed in Misc. Case No.38 of

2020 by the Assistant Settlement Officer, Rental Colony,

Bhubaneswar (Opposite Party No.2).

2. Heard from the learned counsel for the petitioner and

learned Standing Counsel for the State.

3. Learned counsels of both the sides submitted that, the

case land is situated in Mouza-Sampur in respect of which,

the settlement operation is going on.

As per Section 22(2) of the Orissa Survey and

Settlement Act, 1958, the order passed by the Assistant

Settlement Officer, Rental Colony, Bhubaneswar (Opposite

Party No.2) like the impugned order is assailable before the

appellate authority, i.e., before the Settlement Officer.

4. When the statutory appellate forum is available for the

petitioner to challenge the impugned order passed in Misc.

Case No.38 of 2020 by the Assistant Settlement Officer by

preferring an appeal under Section 22(2) of the Orissa

Survey and Settlement Act, 1958, then at this juncture, this

writ petition filed by the petitioner challenging the same is

not entertainable under law.

Therefore, the ends of justice shall be bestly served, if

this writ petition filed by the petitioner shall be disposed of

finally giving liberty to the petitioner to prefer an appeal

before the Settlement Officer at Jobra, Cuttack under

Section 22(2) of the Orissa Survey and Settlement Act, 1958

challenging the impugned order passed in Misc. Case No.38

of 2020 by the Assistant Settlement Officer and in case of

preferring an appeal before the Settlement Officer by the

petitioner, the appellate authority shall entertain and

dispose of the same as per law.

5. As such, with the aforesaid observations, this writ

petition filed by the petitioner is disposed of finally.

(A.C. Behera), Judge Orissa High Court, Cuttack The 14th of November, 2025/ Jagabandhu, P.A.

Designation: Personal Assistant

 
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