Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Guru Pradhan vs State Of Odisha And Others .... Opposite ...
2025 Latest Caselaw 8779 Ori

Citation : 2025 Latest Caselaw 8779 Ori
Judgement Date : 26 September, 2025

Orissa High Court

Guru Pradhan vs State Of Odisha And Others .... Opposite ... on 26 September, 2025

                     IN THE HIGH COURT OF ORISSA AT CUTTACK

                                       W.P.(C) No.26114 of 2025

                   (An application under Article 226 and 227 of the Constitution of India, 1950)



                  Guru Pradhan                                  ....            Petitioner
                                                  -versus-
                  State of Odisha and others                    ....      Opposite Parties


                             Appeared in this case by Hybrid Arrangement
                                        (Virtual/Physical Mode):
                            For Petitioner        -       Mr. U.K. Samal,
                                                          Advocate.

                            For Opposite Parties-         Smt. J. Sahoo,
                                                          Addl. Sanding Counsel

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

                  Date of Hearing :26.09.2025 :: Date of Judgment :26.09.2025

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 directing the

              Sub-Registrar, Lakhanpur (Opposite Party No.3) in the district of

              Jharsuguda to accept the deed for sale of the petitioner for registration,

              because, the Sub-Registrar, Lakhanpur (Opposite Party No.3) orally

              refused to receive the deed for sale of the petitioner stating that, the

              petitioner is wanting to sell his joint and undivided properties without the



                                                                                        Page 1 of 5
 consent and signatures of his co-sharers, for which, he(Opposite Party

No.3) will not receive that deed for sale of the petitioner.

2.     Heard from the learned counsel for the petitioner and learned

Additional Sanding Counsel for the Opposite Parties.

3.     The law is very much clear that, Sub-Registrars cannot orally

refuse to receive any deed for sale, when the same is presented for

registration. The Sub-Registrars including Opposite Party No.3 are bound

to receive the deed presented for registration and after receiving the deed,

they(Sub-Registrars) may register the deed or to refuse to register the

same assigning reasons for non-registration of the same, if that deed is

not legally fit for registration.

4.     According to The Registration Act, 1908 and The Orissa

Registration Rules, 1988, when a document is presented for registration,

it is the duty of the Sub-Registrar to receive the same, but, if the said

document is not fit as per law to be registered, then, the Sub-Registrar

may refuse to register the same assigning the reasons in writing for its

non-registration.

5.     On this aspect, the propositions of law has already been clarified in

a decision between North East Infrastructure Private Limited and Ors.

Vrs. The State of Andhra Pradesh and Ors. reported in 2025 (2)

Civ.C.C. 220 (Andhra Pradesh) and in a case between Antaryami Nayak




                                                                  Page 2 of 5
 Vs. State of Odisha & Others in WP(C) No.18548 of 2025 decided on

11.07.2025

that,

"the Sub-Registrar/Registrar, cannot orally refuse to receive the document, he/she is to receive the same. If that document is not legally fit for registration, then, he/she may refuse to register the same assigning reasons in writing for its non-registration.

6. Section 44 of the T.P. Act, 1882 provides inherent right/power

to the co-sharer of a joint property like the petitioner in this writ

petition to transfer/alienate his undivided share in his joint property

without the consent of his co-sharer or co-sharers and the Sub-

Registrars including Opposite Party No.3 has no power to refuse to

receive the deed, if the same is presented for registration by a co-

sharer like the petitioner in this matter at hand, even without the

consent and signatures of his co-sharers as vendors with the petitioner.

Because, as per law, every land owner like the petitioner has his

inherent right under Section 44 of the T.P. Act, 1882 to alienate his

interest in the joint and undivided properties. Any instruction or

circular issued by the Government cannot prohibit the land owner

(who is the master of his own land) from alienating his share and

interest in the joint and undivided property without the consent and

signatures of his co-owners (co-sharers). Because, any circular or

notification of the Government contrary to the statutory provisions

cannot nullify the statutory rights of the land owner for alienation of

his undivided interest in the joint and undivided properties.

On this aspect, the propositions of law has already been clarified in

the decision between Damodar Mishra Vs. State of Odisha and Others

decided on 03.04.2025 in WP(C) No.4340 of 2025, wherein, it has been

held that,

As per Section 44 of the T.P. Act, 1882, co-

sharers/co-owners have their inherent right to alienate their shares/interests in the Joint and Undivided properties to the extent of their share. Therefore, even there will be any sale of specific portion of land in the joint and undivided properties by co-owners of the same indicating boundaries thereof, still then, the said transfer/sale would be deemed as a transfer of share of the vendor in the said joint and undivided property. Any executive instruction or circular issued by any authority including Government contrary to the statutory law envisaged under Section 44 of the T.P. Act, 1882 restricting co-owners/co-sharers to alienate their undivided shares/interests in their joint and undivided property shall be deemed as non-est. Because, executive instructions and circulars have no applicability, where statutory law governs the field.

7. So, by applying the propositions of law as clarified in the ratio of

the above decisions and also taking the Rule 147 of The Orissa

Registration Rules, 1988 into account, it is felt proper to dispose of this

writ petition finally directing the Sub-Registrar, Lakhanpur (Opposite

Party No.3) to receive the deed for sale of the petitioner for alienation of

his shares in the plots covered in his deed for sale without indicating the

sale of any specific portion of the said plot and without indicating the

boundaries thereof, but only indicating the alienation of his share/interest

therein.

On presentation of the said deed for sale of the petitioner annexing

the certified copy of this Judgment, the Sub-Registrar, Lakhanpur

(Opposite Party No.3) shall act upon the same as per The Indian

Registration Act, 1908 and The Orissa Registration Rules, 1988 in

accordance with the principles of law enunciated in the ratio of the above

decision between Damodar Mishra Vs. State of Odisha & Others

decided on 03.04.2025 in WP(C) No.4340 of 2025.

If the said deed is registered, then, after registration of the same,

the Sub-Registrar, Lakhanpur (Opposite Party No.3) shall return that

registered sale deed to the petitioner within 3(three) days of its

registration after complying all the formalities thereof as per The Rule

100 of The Orissa Registration Rules, 1988 and Notification No.2915

dated 02.08.2017 of I.G.R of Odisha.

8. As such, this writ petition filed by the petitioner is disposed of

finally.

(A.C. Behera), Judge Orissa High Court, Cuttack The 26th of September, 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