Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Piyali Chakravarty vs The Revenue Divisional .... Opposite ...
2025 Latest Caselaw 9387 Ori

Citation : 2025 Latest Caselaw 9387 Ori
Judgement Date : 27 October, 2025

Orissa High Court

M/S. Piyali Chakravarty vs The Revenue Divisional .... Opposite ... on 27 October, 2025

Author: Murahari Sri Raman
Bench: Murahari Sri Raman
              IN THE HIGH COURT OF ORISSA AT CUTTACK
                RVWPET Nos.146, 147, 148 and 149 of 2023

   M/s. Piyali Chakravarty                            ....                 Petitioner

                                       -Versus-
   The Revenue Divisional                             ....        Opposite Parties
   Commissioner (Northern Division),
   Sambalpur and others


  Advocates appeared in these cases:
          For Petitioner               : Mr. Surya Prasad Misra,
                                         Senior Advocate assisted by
                                         Ms. S. Rout, Advocate
          For Opposite Parties         : Mrs. Suman Pattanayak,
                                          Additional Government
                                          Advocate

                          CORAM:
                HON' BLE THE CHIEF JUSTICE
                            AND
          HON'BLE MR. JUSTICE MURAHARI SRI RAMAN

                                JUDGMENT

--------------------------------------------------------------------------------

Date of Hearing and Judgment : 27th October, 2025

-------------------------------------------------------------------------------- HARISH TANDON, CJ.

1. The instant applications for review are against the common

order dated 20th March, 2023 passed in W.P.(C) Nos.13399 of 2017,

13580 of 2017, 13582 of 2017 and 13583 of 2017, whereby and

whereunder the aforementioned writ petitions were dismissed

primarily on the ground of delay and laches having attributed to the

conduct of the review petitioner.

2. The undisputed facts so unfold would indicate that the

predecessor of the petitioner was settled with the nazrul land by

executing a lease deed in his favour which expired by efflux of time.

After the expiration of the period of the lease and the original lessee

having expired in the meantime, an application for renewal thereof

was taken out by the successor of the lessee.

2.1. Amidst the pendency thereof, a portion of the demised land

was carved out and vested with the Government and ultimately the

lease was granted to the surviving successor in respect of a

remaining portion. Settlement of the land and the execution of the

lease deed was challenged by opposite party Nos.4 and 5 (RVWPET

No.146 of 2023) by approaching the Revenue Divisional

Commissioner (Northern Division), Sambalpur (in short „the RDC‟)

with an additional prayer for settlement of the portion of the

demised land in their favour on the strength of being in settled

possession thereof. The RDC rejected the said application/appeal/

revision, which was challenged by the opposite party Nos.4 to 7

(RVWPET No.148 of 2023) in W.P.(C) No.10239 of 2012, which

was heard along with the other batch of writ petitions. The said writ

petition was disposed of on 13th September, 2012 in the following:

"Heard Mr. Mohapatra, learned counsel for the petitioners and learned Additional Government Advocate.

2. The claim of the petitioners to a portion of the case land is by virtue of an unregistered document executed in favour of the petitioners'predecessor-Ram Shrestha Tiwari and by so-called original lessees, Sova Chakravorty and Jyotsnanath Sen whose original Nazul lease had been renewed. The renewal lease in favour of Sova Chakravorty was disbelieved by the Revenue Divisional Commissioner who cancelled such lease and as such the sub-lease in favour of the petitioners' predecessor. At the same time, the petitioners' application for settlement of the land for residential purpose has been rejected by the Revenue Divisional commissioner.

3. The relevant portion of the order dated 23.05.2012 of the Revenue Divisional commissioner, Northern Division, Sambalpur is quoted hereunder:

"23......As to the claims of the appellants, it is construed that they have said to have been in possession of the land long since. The appellant in Case No.5/2001 has produced an unregistered document, appears to have been signed by Sova Chakravarty, wherein she wanted to pass on an area of Ac.0.08, Ac.0.05 and Ac.0.05 in favour of Ramshresth Tiwari S/O late Kirtan Tiwari (husband of appellant in appeal No.5/01), Krushna Putel S/O late Raghunath Putel (Father of appellant in Appeal No.3/2001)

and Muna Putel S/O late B. Putel (Father of appellant in Appeal No.4/2001) if the land would be renewed in her favour. This document was not agitated at the time of filing the appeal. The manner of the writing of the document clearly indicates that it has been manufactured afterwards, with a view to strengthen their stand. However, since Sova Chakraarty had not accrued her right, title over the case land by the time of writing the above mentioned document in the year 1982, there is no legal ground to accept it. As such the claim of the appellant in the appeal case Nos.3, 4 and 5/2001 become infructuous."

With the aforesaid finding the Revenue Divisional Commissioner, Northern Division, Sambalpur rejected the appeal of the petitioners and at the same time in para-24 rejected their petition for settlement under the provisions of O.G.L.S. Act.

4. In our considered opinion, the appeal of the petitioners has been rightly dismissed by the Revenue Divisional Commissioner, Northern Division, Sambalpur. But we feel that he should have independently dealt with the claim of the petitioners for settlement under the OGLS Act and passed necessary orders. Accordingly, the order and observation in respect of rejection of the petitioners' application for settlement under the OGLS Act is set aside.

5. Let the Revenue Divisional Commissioner, Northern Division, Sambalpur take a decision on the claim of the petitioners for settlement. The application of the petitioners pending before the Tahasildar, Sambalpur be transferred to the Revenue Divisional Commissioner, Northern Division, Sambalpur. The Revenue Divisional Commissioner shall consider the same within a period of three months from the date of communication of this order and pass necessary orders.

The writ application is dismissed.

All interim orders stand vacated.

Issue urgent certified copy."

2.2. After the said order was passed and the matter was relegated

to the RDC, the review petitioner filed the writ petitions challenging

the order of the RDC which by the impugned order dated 20 th

March, 2023 was dismissed, primarily on the ground of delay and

laches. The review applications are filed on a premise that the said

order dated 20th March, 2023 contains an error apparent on the face

of the record and, therefore, comes within the purview of the Order-

XLVII, Rule-1 of the Code of Civil Procedure, 1908 ("CPC").

3. Mr. Surya Prasad Misra, learned Senior Counsel appearing

for the review petitioner(s) submits that the observation of the

Division Bench in dismissing the writ petition on the ground of

delay and laches is contrary to the settled proposition of law that the

Court should not take such plea after the matter has matured for

hearing and placed reliance upon a Constitution Bench decision of

the Apex Court in case on P.B. Roy v. Union of India reported in

(1972) 3 SCC 432.

3.1. Learned Senior Counsel would further submit that once the

explanation is offered in the writ petition constituting the sufficient

cause in not approaching the Court promptly, the Court ought not to

have dismissed the writ petition on the ground of delay and laches as

the technicalities cannot overweigh substantial justice and placed

reliance upon an unreported judgment of the apex Court rendered in

case of State of Jharkhand and others v. Azadul Haque and

Another (Special Leave Petition (Civil) Diary No.3916 of 2025

decided on 12th September, 2025.

3.2. He further submits that this Bench in case of Manjulata Bag

v. State of Odisha and others (W.A. No.539 of 2025 decided on 1st

May, 2025) held that it is not obligatory to explain the delay if the

writ petition has been filed within the normal period of limitation

and, therefore, the impugned order passed on 20th March, 2023 is

liable to be reviewed. He thus submits that the Division Bench has

misinterpreted the expression "disposed of" to be akin to

"dismissed" and, therefore, such misinterpretation leads to a patent

error inviting invocation of the review jurisdiction by the Court.

3.3. Though feebly, yet, it is submitted by learned Senior

Counsel that once the order of the RDC was set aside by the Court,

it would not have restricted the hearing of the revisional application

filed before the RDC to the extent of claim of the opposite party

Nos.4 and 5 but should have permitted the said application to be

decided de novo by providing the right of hearing to the review

petitioner to support the decision of the Collector passed in its

favour.

3.4. It is lastly submitted that there is an apparent error on the

face of the record and, therefore, the Court should not hesitate to

exercise the power of review vested upon it.

4. Per contra, learned counsel for the contesting opposite

parties submits that the review applications are intended to reopen

the issue which has already been decided in the order dated 20 th

March, 2023. It is further submitted that there cannot be any error

apparent on the face of the record as the Court clearly and explicitly

indicated in the said order that there is delay and laches on the part

of the review petitioner. It is, thus, submitted that there is no fetter

on the part of the writ Court to dismiss the writ petition, if the party

has approached the writ Court belatedly and once such decision is

taken, it is not amenable to be reviewed on the pretext of non-

consideration of the sufficiency of the cause.

5. On the conspectus of the aforesaid facts, the first and

foremost point emerged in the instant review applications is whether

the order dated 20th March, 2023 suffers from any infirmities, which

can be termed as an error apparent on the face of the record for

invocation of the powers of review conferred upon the Court.

6. Before we proceed to decide the case on the factual matrix

involved in the instant applications for review, it would be apposite

to recapitulate the nuances of the review jurisdiction exercised by

the Court. It is no longer res integra that the writ Court inheres the

power of review as a plenary jurisdiction and once it exercises such

power it has to pass the muster of the grounds conferred under

Order-XLVII, Rule 1 of the CPC. The order which contains an error

apparent on the face of the record is capable of being reviewed and,

therefore, it is an ardent duty of the Court to find out whether the

order sought to be reviewed contained such patent error. The error

which is to be deciphered from the logical inferences to be drawn

from the observation made in the impugned judgment/order or

requires a roving inquiry into voluminous papers cannot come

within the periphery of the error apparent on the face of the record.

6.1. A distinction is to be drawn between an erroneous order and

order containing an error apparent on the face of the record. In

former case, it is open to the litigant to approach the higher forum to

have such order set aside but in latter case, there is no quarrel to the

proposition of law that the Court which passed the order is capable

of reviewing the same on a perceived error apparent on the face of

the record. The distinction is real and apparent and, therefore, the

Court has to draw a line in between an erroneous order and an order

containing an error apparent on the face of the record. The review

jurisdiction is never intended to revisit or re-write the order. It has to

be exercised within the strict parameters set forth in this regard and

does not give a second chance to the litigant to reargue the matter

inviting the attention of the Court that the Court passing an order

which is a subject matter of challenge in the review jurisdiction

ought to have been decided in such way or a particular way.

7. Having taken into consideration the broad principles

touching upon the exercise of review jurisdiction, let us embark our

journey on the factual terrain in order to ascertain whether the order

dated 20th March, 2023 suffers from such patent infirmity or an error

amenable to be reviewed by the Court.

8. Indubitably, the land was settled in favour of the petitioner

on the strength of the order of the Collector and a lease deed was

also executed in her favour. The said settlement as well as the lease

deed was assailed by the opposite party Nos.4 and 5 along with

others before the RDC with an additional prayer for settlement of

the portion of the land in their favour. The order of the RDC can be

dissected into two parts; firstly, the claim of the opposite party Nos.

4 and 5 along with others to settle the portion of the demised land in

their favour, was rejected by the RDC and secondly, the order of the

Collector in settling the land in favour of the review petitioner was

set aside. A person can approach the Court provided he is an

aggrieved person. The opposite party Nos.4 and 5 along with others

challenged the order of the RDC and, therefore, it is the paramount

duty of the Court to ascertain as to whether the order of the RDC

was challenged in its entirety or was restricted to the portion, which

affects the right of the person, who filed the writ petition. Even if,

the pleadings do not indicate with clarity and the precision but one

can reasonably gather the intention that is manifested from the

portion of the order passed by the Court in disposing the said writ

petition. The order dated 13.09.2012 as quoted hereinabove is

indicative of the fact that the portion of the order by which the claim

of the opposite party Nos.4 and 5 along with others was rejected and

set aside was assailed in the writ petition. Any other interpretation

would frustrate the intent and the purport evident from the

expression "accordingly, the order and observation in respect of

rejection of the petitioner‟s application for settlement under the

OGLS Act is set aside". One can safely proceed on a bare reading of

the said expression and/or observation that the order of the RDC,

which contains two parts was interfered with, so far as the claim of

the opposite party Nos.4 and 5 and the others are concerned, the

remaining portion of the order of the RDC remained untouched. The

law does not put any fetter on the Court to set aside the portion of

the impugned order keeping the other portion intact and the

observations made by the Court should be construed to be restricted

to the portion which is interfered with and not on the remaining

portion. The person, who emerged successful in achieving the relief

in part cannot be said to be aggrieved person so far as such part is

concerned and, therefore, the Court while disposing of the writ

petition on 13.09.2012 was conscious of such facts and interfered

with the order of the RDC to the extent by which the claim of the

opposite party Nos.4 and 5 and others were rejected.

8.1. Law does not put any fetter on the person, who suffered the

other portion of the same order to challenge the same by taking out

an independent proceeding. In fact, the same is done by the review

petitioner by taking out any independent writ petition but the Court

refused to entertain the same on the ground of delay and laches. The

Constitution Bench in P.B. Roy (supra) held that there is no hard

and fast rule that the Court should reject the writ petition on the

ground of delay and the moment the explanation is offered, the

Court must decide the matter on merit in the following:

"8. The learned Judge who had initially heard the petition had pointed out that the representation of the Appellant was first rejected on July 29, 1960, and that it did not matter that the petitioner had continued making subsequent representations. The learned Judge had noticed the explanation that the petitioner could not approach the court as he was admitted to a Tuberculosis Clinic in June 1961. The learned Judge, having found

that this was not sufficient to explain the delay between July 29, 1960 and June 1961 was disposed to reject the petition on the ground of laches. But, in view of the decision of the majority of the Full Bench of the Punjab High Court in S. Gurmej Singh v. Election Tribunal, Gurdaspur [1964 PLR 589] the delay in filing the petition was overlooked on the ground that, after the admission of a writ petition and hearing of arguments, the Rule that delay may defeat the rights of a party is relaxed and need not be applied if his case is "positively good"."

8.2. It admits no ambiguity that if a party approaching the Court

belatedly has offered an explanation, which satisfies the conscience

of the Court, it would not be proper on the part of the Court to reject

the writ petition on the ground of delay and laches. The Court

should not adopt the pedantic approach in dismissing the writ

petition after the parties were invited to exchange affidavits and the

matter matured at the stage of hearing as every litigation should be

decided on its merit which furthered the fundamental policy of the

country that a person should be heard before any adjudication is

made affecting the rights of the citizenry. The Constitution Bench in

the above report does not rule out the power of the writ Court to

dismiss the petition on the ground of delay and laches and, therefore,

has to be applied in a fact scenario, which is compatible to the facts

of the above report. Admittedly, the writ petition, being W.P.(C)

No.13399 of 2017, was disposed of at the stage of admission though

a notice was issued to the opposite parties therein. Mere issuance of

the notice does not ipso facto makes the writ petition admitted as at

times such notices are issued calling upon the opposite parties as to

why such writ petition should not be admitted. We do not find there

was any direction passed by the Court to exchange the affidavits and

the writ petition was disposed of at the admission stage.

8.3. While applying the ratio decidendi of a judgment, the first

and foremost duty is to find out in the context in which the same is

used. The observations made in the judgment should not be applied

treating the same as ratio thereof in isolation of the context in which

it is so used. The disparity in facts or an additional fact may invite a

different proposition of law and, therefore, the Court must be

conscious in applying the ratio in an adjunct manner but should find

the parity of facts or some similarity of facts. The Constitution

Bench was considering a case where the parties were directed to

exchange affidavits and several orders were passed in this regard but

the High Court dismissed the writ petition on the ground of delay

and laches. In the backdrop of the said facts, it was held that it is not

proper on the part of the Court to dismiss the writ petition on the

ground of delay and laches once the affidavits were exchanged. It

was further held that once the explanation, which constitutes the

expression "sufficient cause" is pleaded in the writ petition, it would

not be proper for the Court to dismiss petition/application on the

ground of delay and laches.

8.4. In the instant case, though the explanation appears to have

been offered but the moment the Court proceeded to dismiss the writ

petition on the ground of delay and laches, it necessarily implies that

the explanation so offered does not appear to be sufficient enough

for the purpose of condoning the conduct of the parties in

approaching the Court belatedly. The sufficiency of the cause is to

be judged in a subjective manner and once the Count finds that the

explanation is not convincing or put any fetter into the litigants to

approach the Court in a time bound manner, we do not find any

absolute proposition of law that the writ Court is denuded of its

power in not rejecting the writ petition on the ground of delay and

laches.

8.5. It is the satisfaction of the concerned Judge in treating the

explanation as a plausible one and it is also open to the Judge to take

a view that such explanation is not sufficient to discard the delay

attributed to the conduct of the litigant. There may be a possibility of

two views to be taken on the basis of such explanation and if one is

taken, even if the other appears to be more reasonable or plausible

does not invite the Court to exercise its review jurisdiction. Even if

the findings appears to be somewhat erroneous, it is open to the

litigant to move the higher forum to have the same adjudicated upon

but cannot come within the bracket of "error apparent on the face of

the record".

8.6. The subsequent unreported judgment of the apex Court in

Azadul Haque (supra), the Court was considering an application for

condonation of delay at the behest of the State and held that the

immobility in the Government department is not unknown as

"bureaucratic lethargy" which is ingrained and inhered in the system

and, therefore, the substantial justice, which is a crest on the head of

a serpent, should prevail in the following:

"6. Keeping the aforestated principles in mind when the facts on hand are examined, we observe that the cause shown for the delay has been explained as the officials being involved in Special Summary Revision 2024 and also in the programme of "Sarkar Aapke Dwaar".

Though the cause shown in the application for

condonation of delay is casual, this Court cannot lose sight of the fact that the State being an impersonal machinery moves at a snail's pace, there will be no personal interest of the officials in withholding the file. Even when there is bureaucratic lethargy, the substantial justice cannot be sacrificed at the cost of public good. Under similar circumstances, this Court in the Case of State of Nagaland vs Lipok Ao & Ors., 2005 (3) SCC 752 has held:

"12. In O.P. Kathpalia v. Lakhmir Singh [(1984) 4 SCC 66] a Bench of three Judges had held that if the refusal to condone the delay results in grave miscarriage of justice, it would be a ground to condone the delay. Delay was accordingly condoned. In Collector, Land Acquisition v. Katiji [(1987) 2 SCC 107] a Bench of two Judges considered the question of limitation in an appeal filed by the State and held that Section 5 was enacted in order to enable the court to do substantial justice to the parties by disposing of matters on merits. The expression "sufficient cause" is adequately elastic to enable the court to apply the law in a meaningful manner which subserves the ends of justice -- that being the life purpose for the existence of the institution of courts. It is common knowledge that this Court has been making a justifiably liberal approach in matters instituted in this Court. But the message does not appear to have percolated down to all the other courts in the hierarchy. This Court reiterated that the expression "every day's delay must be explained" does not mean that a pedantic approach should be made. The doctrine must be applied in a rational, common-sense, pragmatic manner. When substantial justice and technical considerations are pitted against each other, cause of substantial justice deserves to be preferred for the other side cannot claim to have vested right in injustice being done because of a non-deliberate delay. There is no presumption that delay is occasioned deliberately, or on account of culpable negligence, or on account of mala fides. A litigant does not stand to benefit by resorting to

delay. In fact he runs a serious risk. Judiciary is not respected on account of its power to legalise injustice on technical grounds but because it is capable of removing injustice and is expected to do so. Making a justice- oriented approach from this perspective, there was sufficient cause for condoning the delay in the institution of the appeal. The fact that it was the State which was seeking condonation and not a private party was altogether irrelevant. The doctrine of equality before law demands that all litigants, including the State as a litigant, are accorded the same treatment and the law is administered in an even-handed manner. There is no warrant for according a stepmotherly treatment when the State is the applicant. The delay was accordingly condoned."

7. In these circumstances, we are of the considered view that certain amount of latitude requires to be extended when administrative delay is pleaded. In the present case the facts unfolded would indicate that the cause for the delay has been explained namely it is contended that concerned officials were deputed on other official assignments. Thus, delay seems to be not intentional. The writ applicant who had succeeded before the learned Single Judge can be suitably compensated for espousing his cause in the appellate Court and before this Court by award of realistic cost of Rs.1,00,000/- payable by the State. The payment of cost to the writ applicant will be condition precedent for the appeal being taken up on Board and disposed of its own merit. It is made clear that we have not expressed any opinion on the merits and subject to the observations made hereinabove, the appeal is allowed. The impugned order dated 28.10.2024 passed in I.A. No.9029/2024 in L.P.A. (Filing) No.6893/2024 is set aside and the application filed under Section 5 of Act in I.A. No.9029/2024 in L.P.A. (Filing) No.6893/2024 stands allowed and intra- Court appeal is returned to file of the High Court. The aforestated cost imposed shall be paid to the writ applicant within eight weeks from today and it is

needless to state that the State would be at liberty to recover the cost from the officers responsible for the delay, if they deem fit."

8.7. Even our judgment rendered in Manjulata Bag (supra) as

relied upon by the petitioner is a repository of the proposition of law

concerning the condonation of delay, wherein it is held that there is

no obligation on the part of the litigant to offer an explanation, if the

proceeding is initiated within the normal period of limitation

provided for institution of the suit. The aforementioned reports are

pointer to an issue that the Court must take a pragmatic approach as

opposed to a pedantic approach in dealing with the cause concerning

the delay in approaching the Court within the period of limitation

provided therefor.

8.8. We are conscious that the Limitation Act, 1963 does not

contain any provision relating to the filing of the writ petition under

Article 226 of the Constitution of India. However, it has been held

in a catena of decisions that if for the self-same cause of action, the

suit is to be filed within the period of limitation provided therefor,

then once the approach is made to a writ Court within such period of

limitation, the same cannot be defeated nor be dismissed on the

ground of delay and laches nor any explanation is required to be

offered in this regard. Once the approach is made with delay after a

considerable period, it is imperative on the litigant to offer an

explanation which constrained him in approaching the Court

promptly. The plea of infringement of fundamental right stands on a

different pedestal than the invocation of the statutory right or the

contractual right admissible to a litigant.

8.9. Ordinarily, the Court should not defeat the writ petition

founded upon the facts concerning the violation of the fundamental

rights enshrined under Part-III of the Constitution of India on the

ground of delay and laches as the infringement and/or violation is a

recurring cause of action and continues till the same is remedied. If a

person sat over his other rights for a considerable period, he cannot

approach the Court after a long hiatus and seek the blessings to

decide the case on merit instead of dismissing on the ground of

delay and laches. Law does not support the indolent.

8.10. The words „dismissal‟ and „disposal‟ are interchangeable at

times being used to convey the same message or to achieve the same

distinction. Mere using the expression "dismissal" instead of

"disposal" does not invite a patent error the moment the latent

intention becomes patent from the observations preceding the same.

The Court was conscious in this regard and had taken a decision that

the conduct of the petitioner does not instill confidence that he was

prevented by sufficient cause. Such satisfaction does not invite an

error having committed on the face of the record and, therefore, we

do not find that it is a fit case for exercising the powers and the

jurisdiction concerning the review of its own order.

9. These review applications, therefore, fail. No order as to

costs.

                                    (M.S. Raman)                         (Harish Tandon)
                                      Judge                                Chief Justice




S.K. Jena/Secy.
Sisira Ku Behera/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