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

Sanjukta Sahu vs Joginath Sahu & Others
2026 Latest Caselaw 3362 Ori

Citation : 2026 Latest Caselaw 3362 Ori
Judgement Date : 10 April, 2026

[Cites 4, Cited by 0]

Orissa High Court

Sanjukta Sahu vs Joginath Sahu & Others on 10 April, 2026

                    IN THE HIGH COURT OF ORISSA AT CUTTACK

                                            R.S.A No.320 of 2005

                  In the matter of an appeal under Section 100 of the Code of Civil
                  Procedure, 1908

                   Sanjukta Sahu                               ....            Appellant


                                                    -versus-
                   Joginath Sahu & others                      ....         Respondents



                  Appeared in this case:-
                        For Appellant           :              Mr. P.K. Sahoo, Advocate

                        For Respondents         :              None


                   CORAM:
                   JUSTICE A.C. BEHERA
                                           JUDGMENT

Date of hearing :11.03.2026 / date of judgment : 10.04.2026

A.C. Behera, J. This 2nd appeal has been preferred against the reversing judgment.

2. The respondent No.1 in this 2nd appeal (Joginath Sahu) was the

sole plaintiff before the learned Trial Court in the suit vide Title Suit

No.26 of 1997 and appellant before the learned 1st Appellate Court in the

1st appeal vide Title Appeal No.23 of 2003.

The respondent No.3 (Bhagaban Sahu) in this 2nd appeal was the

defendant No.2 before the learned Trial Court in the suit vide Title Suit // 2 //

No.26 of 1997 and respondent No.2 before the learned 1st Appellate

Court in the 1st appeal vide Title Appeal No.23 of 2003.

The respondent No.2 in this 2nd appeal i.e. Manguli Sahu was the

defendant No.1 before the learned Trial Court in the suit vide Title Suit

No.26 of 1997 and the respondent No.1 before the learned 1st Appellate

Court in the first appeal vide Title Appeal No.23 of 2003.

When during the pendency of the 2nd appeal, Manguli Sahu

expired, then the appeal is continuing between the appellant and

respondent Nos.1 and 3.

The appellant in this 2nd appeal (Sanjukta Sahu) was the defendant

No.3 before the learned Trial Court in the suit vide Title Suit No.26 of

1997 and respondent No.3 before the learned 1st Appellate Court vide

Title Appeal No.23 of 2003.

3. The suit of the plaintiff - Joginath Sahu (respondent No.1 in this

2nd appeal) vide Title Suit No.26 of 1997 against the defendants before

the learned Trial Court was a suit for declaration.

As per the case of the plaintiff, his grandfather was Khali Sahu.

Khali Sahu had three sons i.e. Sanatan Sahu, Manguli Sahu (defendant

No.1) and Abhiram Sahu.

// 3 //

Manguli Sahu (defendant No.1) is the father of the plaintiff

(Joginath Sahu). Manguli Sahu (defendant No.1) has two sons i.e.

plaintiff (Joginath Sahu) and defendant No.2 (Bhagaban Sahu).

Defendant No.3 (Sanjukta Sahu) is the wife of the defendant No.2

(Bhagaban Sahu).

The suit properties along with other properties were the ancestral

properties of his grandfather (Khali Sahu). After the death of Khali Sahu,

the suit properties along with their other ancestral properties devolved

upon his three sons i.e. Santan Sahu, Manguli Sahu (defendant No.1) and

Abhiram Sahu.

On the basis of the partition of the ancestral properties between

him (Manguli Sahu - defendant No.1) and his two brothers, the suit

properties along with some other properties fell into the share of Manguli

Sahu (defendant No.1).

As such, the suit properties are the ancestral properties of the

plaintiff, defendant Nos.1 and 2. Defendant No.1 (Manguli Sahu) being

the father of the plaintiff and defendant No.2 was the Karta of their joint

family. The suit Plot No.222 is Ac.0.02 dec. which is their Bari land, the

same adjoining to suit Plot No.223 Ac.0.01 dec. of their Ghara land.

The parties are Hindus and their sub-caste is Teli and their

profession is business. The plaintiff and the defendant No.2 are two

// 4 //

brothers and they are doing their own separate business at Birat Bazar

and Kedarswar Bazar respectively and they (Plaintiff and defendant no.2)

are in separate mess.

In the year 1976, the father of the plaintiff and defendant No.2 i.e.

defendant No.1 went to Charibatia for business purpose along with the

plaintiff and defendant No.2 and stayed there. The plaintiff and the

defendant No.2 are also staying at Charibatia.

The defendant No.1 (Manguli Sahu) has imbalanced mind. So,

taking the advantage of the imbalanced mind of the defendant No.1, the

defendant No.2 managed to execute sale deed No.408 dated 5.2.1996 in

respect of the suit properties from him (defendant No.1-Manguli Sahu) in

favour of his wife i.e. defendant No.3 (Sanjukta Sahu) without the

knowledge of the defendant No.1 relating to the execution and

registration of the said sale deed in favour of the defendant No.3 in

respect of the suit properties. Subsequent thereto, when the plaintiff came

to know about the execution of such fictitious sale deed in respect of the

suit properties from Manguli Sahu (defendant No.1) in favour of

Sanjukta Sahu (defendant No.3), he (plaintiff) asked about the same to

the defendant Nos.2 and 3, but they paid deaf ear to the same. For which,

he (plaintiff) applied for the certified copy of the said sale deed No.408

dated 5.2.1996 and obtained the same on 9.1.1997. From the said

// 5 //

certified copy of the sale deed No.408 dated 5.2.1996, he (plaintiff) was

sure that, the defendant No.2 (Bhagaban Sahu) has managed to execute

and register the said sale deed No.408 dated 5.2.1996 in respect of the

suit properties from the defendant No.1 (Manguli Sahu) by practicing

fraud and misrepresenting him (defendant No.1) and narrating false

things in that sale deed without payment of any consideration amount to

the defendant No.1 and without taking the delivery of possession of the

suit properties. The suit properties are the joint house and homestead land

of the plaintiff and the defendant Nos.1 and 2 and the same has not been

partitioned/divided between them. So, the defendant No.1 executed and

registered a deed of cancellation bearing No.148 dated 13.1.1997

cancelling the sale deed No.408 dated 5.2.1996 in favour of the

defendant No.3. In spite of cancellation of the sale deed No.408 dated

5.2.1996 by the defendant No.1 through deed of cancellation No.148

dated 13.1.1997, the defendant No.3 applied for mutation of the suit

properties to her name on the basis of the sale deed No.408 dated

5.2.1996 in her favour by filing Mutation Case No.449 of 1996 before

the Tahasildar, Banki, to which, the plaintiff objected, for which, the said

Mutation Case No.449 of 1996 of the defendant No.3 was disallowed by

the Tahsildar, Banki on dated 22.4.1997. Thereafter, he (plaintiff)

approached the Civil Court by filing the suit vide Title Suit No.26 of

// 6 //

1997 against the defendants praying for a declaration that, the sale deed

No.408 dated 5.2.1996 said to have been executed by the defendant No.1

in favour of the defendant No.3 in respect of the suit properties as void

and to intimate the Registering Officer about the same along with other

reliefs, to which, he (plaintiff) is entitled for.

4. The defendant No.1 filed his written statement supporting the case

of the plaintiff taking his stands in his written statement that, the plaintiff

and the defendant No.2 are his two sons and he is the Karta of his joint

family. Since 1976, he left for Charibatia for business purpose with the

plaintiff and the defendant No.2. In due course of time, the plaintiff and

the defendant No.2 i.e. his both sons are doing business separately and

independently. As he (defendant No.1) is old, for which, he required

assistance of his sons. His both sons i.e. the plaintiff and the defendant

No.2 were/are not pulling well with each other, for which, he (defendant

No.1) tried for settlement of their disputes through local gentries, but the

same was not fruitful. On 5.2.1996, he was seriously ill. His youngest

son Bhagaban Sahu (defendant No.2) brought him to Cuttack for the

execution of a power of attorney from him in his favour to manage his

business. When he (defendant No.1) reached at Cuttack, the so-called

sale deed was already scribed by the Moharir of the defendant No.2. The

same was not read over and explained to him (defendant No.1). He had

// 7 //

signed on the said sale deed on good faith according to the say of his son

(defendant No.2). Later, he could know that, the said sale deed is a false

one and the defendant No.2 has managed to execute the same in favour

of his wife i.e. defendant No.3. After knowing about the same, he

(defendant No.1) cancelled to that sale deed on dated 13.1.1997 through

a registered deed of cancellation. For which, the defendant No.3 has no

interest in the suit land. So, the said sale deed No.408 dated 5.2.1996 is

to be declared as void.

5. The defendant Nos.2 and 3, both husband and wife, were set ex

parte. Though, they (defendant Nos.2 and 3) had filed their joint written

statement, but the same was not accepted by the learned trial court.

In the said suit vide T.S No.26 of 1997 altogether five numbers of

issues were framed by the learned Trial Court and the said issues are:-

ISSUES

1. Is the suit maintainable?

2. Has the plaintiff any cause of action for the suit ?

3. Is the registered sale deed no.408 dated 5.2.1996 void being tainted with fraud ?

4. Has the plaintiff right, title, interest over the suit land?

5. To what relief, if any, is the plaintiff entitled ?

6. In order to substantiate the aforesaid reliefs sought for by the

plaintiff against the defendant Nos.2 and 3, he (plaintiff) examined four

// 8 //

witnesses from his side as P.Ws.1 to 4 including him as P.W.1 and

exhibited two documents on his behalf vide Exts.1 and 2.

The defendant No.1 had also adduced evidence as D.W.1 and had

relied upon the document vide Ext.A.

7. After conclusion of hearing, an ex parte judgment and decree was

passed in that suit vide Title Suit No.26 of 1997 against the defendant

Nos.2 and 3, to which, the defendant Nos.2 and 3 challenged by

preferring an appeal vide Title Appeal No.35 of 2000.

That appeal vide Title Appeal No.35 of 2000 filed by the

defendant Nos.2 and 3 was allowed and the ex parte judgment and

decree passed in that suit vide Title Suit No.26 of 1997 was set aside and

the Title Suit No.26 of 1997 was remanded back to the learned Trial

Court for its re-trial giving a scope to the defendant Nos.2 and 3 for

participating in the hearing of the arguments of the said suit without

filing any written statement.

8. Accordingly, after hearing from both the sides, the learned Trial

Court dismissed that suit vide Title Suit No.26 of 1997 of the plaintiff on

contest as per its judgment and decree dated 3.1.2003 and 21.01.2003

respectively answering all the issues against the plaintiff assigning the

reasons that :-

// 9 //

"The plaintiff has failed to plead and prove relating to the so called fraud alleged to have been practiced by the defendant No.2 for the execution and registration of the sale deed No.408 dated 5.2.1996 (Ext.1) in respect of the suit properties from the defendant No.1 in favour of the defendant No.3. For which through that sale deed No.408 dated 5.2.1996, title of the suit properties was conveyed in favour of the defendant No.3 and as such defendant no.3 has title in the suit properties. Therefore, the registered sale deed bearing No.408 dated 5.2.1996 executed by the defendant No.1 in favour of the defendant No.3 in respect of the suit properties is not tainted with fraud. So the plaintiff has no cause of action to institute the suit.

When the suit land still remains in jointness, it is open to him (plaintiff) to seek for the relief i.e. partition of the suit land, but the plaintiff has not done so. For which, he (plaintiff) is disentitled to the declaratory relief as prayed for in view of the Proviso to Section 34 of the Specific Relief Act."

9. On being dissatisfied with the aforesaid dismissal of the suit of the

plaintiff passed by the learned Trial Court, he (plaintiff) challenged the

same preferring the first appeal vide Title Appeal No.23 of 2003 being

the appellant against the defendant Nos.2 and 3 arraying them as

respondent Nos.2 and 3 and also arraying defendant No.1 as the

respondent No.1.

10. After hearing from both the sides, learned 1st Appellate Court

allowed that First Appeal vide Title Appeal No.23 of 2003 of the

// 10 //

plaintiff-appellant as per its judgment and decree dated 30.06.2005 and

12.07.2005 respectively and set aside to the judgment and decree of the

dismissal of the suit of the plaintiff vide Title Suit No.26 of 1997 passed

by the learned Trial Court and decreed the said suit vide Title Suit No.26

of 1997 of the plaintiff and declared the sale deed No.408 dated 5.2.1996

(Ext.1) executed by the defendant No.1 in favour of the defendant No.3

in respect of the suit properties as void and cancelled the same and

intimated such cancellation to the concerned Sub-Registrar, assigning the

reasons that,

"the suit properties are the joint family Gharabari land, wherein

the plaintiff has a share and as the defendant No.1 has cancelled the sale

deed vide Ext.1 through a deed of cancellation vide Ext.A and as the

defendant No.1 is a fickle minded person having no independent mind to

take proper decision, for which, the sale deed No.408 dated 5.2.1996

vide Ext.1 executed by him in favour of defendant No.3 is void".

11. On being aggrieved with the aforesaid judgment and decree dated

30.06.2005 and 12.07.2005 respectively passed by the learned 1st

Appellate Court in Title Appeal No.23 of 2003 in favour of the plaintiff

and against the defendant No.3, the defendant No.3 challenged the same

preferring this 2nd appeal being the appellant against the plaintiff and the

// 11 //

defendant No.1 arraying them as respondent Nos.1 and 2 and also

arraying her husband (defendant No.2) as proforma respondent No.3.

12. This 2nd appeal was admitted on 01.05.2007 on formulation of the

following substantial questions of law:-

"1. Whether the findings of the learned 1st appellate court that the sale deed, Ext.1 is void without recording any specific finding on the allegation of fraud and misrepresentation is legally tenable ?

2. Whether the learned 1st appellate court committed error of record and approached the issue in a perverse manner?"

When during the pendency of this 2nd appeal, the respondent No.2

(Manguli Sahu) expired, then the appeal has been continuing for other

parties.

13. I have already heard from the learned counsel for the appellant

(defendant No.3) only, as, none appeared from the side of the respondent

Nos.1 and 3 to participate in the hearing of this 2nd appeal.

14. When, the findings and observations made by the learned Trial

Court and the learned 1st Appellate Court in their respective judgments

and decrees on the basis of the pleadings and evidence, both the

aforesaid formulated substantial questions of law are inter-linked having

ample nexus with each other, then both the aforesaid formulated

substantial questions of law are taken up together analogously for their

discussions hereunder:

// 12 //

15. It is the own case of the plaintiff that, the suit properties are his

ancestral properties and the suit properties have not been

divided/partitioned between him (plaintiff), his father (defendant No.1)

and his brother (defendant No.2) through any metes and bounds

partition. He (plaintiff), defendant No.1 and defendant No.2 have equal

interest/share in the suit properties.

The plaintiff (P.W.1) has deposed in his evidence by stating that,

"the suit properties are his ancestral properties".

The witnesses of the plaintiff i.e. P.Ws.2, 3 and 4 have also

deposed specifically in their respective evidence that, "the parties i.e.

plaintiff and the defendants are in possession over the suit properties

jointly".

16. The above evidence of the plaintiff and his witnesses is

corroborating to the pleadings of the plaintiff and the same is going to

show that, the suit properties are the joint and undivided properties of the

parties and they are possessing the same jointly. The suit properties have

not been partitioned/divided between them through any metes and

bounds partition.

Now it will be seen,

Whether, there is material in the record to show about the

execution and registration of the sale deed No.408 dated 5.2.1996 vide

// 13 //

Ext.1 by the defendant No.1 in favour of the defendant No.3 in respect of

the suit properties with his intention and knowledge of such execution or

without his intention and knowledge about the execution and whether by

the unilateral cancellation of the said deed through the deed of

cancellation dated 13.1.1997 vide Ext.A, the legal effect of the sale deed

No.408 dated 5.2.1996 vide Ext.1 has been wiped out.

17. The plaintiff (P.W.1) has specifically deposed in Para No.4 of his

deposition that,

when his father (defendant No.1) realized the mistake regarding

the execution of the impugned sale deed No.408 dated 5.2.1996 vide

Ext.1, then he executed and registered the deed of cancellation vide

Ext.A.

18. The defendant No.1 has deposed in his examination-in-chief by

stating that,

the sale deed vide Ext.1 was executed by him on the impression

that, he is executing power of attorney, for which, on dated 13.1.1997, he

executed the registered deed of cancellation bearing deed of cancellation

No.148 dated 13.1.1997 vide Ext.A cancelling the sale deed No.408

dated 5.2.1996 vide Ext.1.

The above evidence of P.Ws.1 and 2 is going to show about the

execution of the sale deed No.408 dated 5.2.1996 vide Ext.1 by the

// 14 //

defendant No.1 in favour of the defendant No.3 in respect of the suit

properties with the intention and knowledge of the defendant No.1 about

such execution, for the reason that, when the defendant No.1 realized

that, he (defendant No.1) has committed a mistake executing the sale

deed No.408 dated 5.2.1996 subsequent to its execution and registration,

he (defendant No.1) cancelled the same through the deed of cancellation

vide Ext.A.

As such, the execution of the sale deed No.408 dated 5.2.1996 by

the defendant No.1 in favour of the Defendant No.3 with the intention

and knowledge of the defendant No.1 about such execution and

registration in respect of the suit properties is established.

Now it will be seen, what is the legal effect of unilateral

cancellation of the sale deed by the defendant No.1 through execution

and registration of the deed of cancellation bearing No.148 dated

13.1.1997, vide Ext.A.

19. The legal effect of an unilateral deed of cancellation has already

been clarified in the ratio of the following decisions:

(i) In a case between Thota Ganga Laxmi and Another vrs. Government of Andhra Pradesh and Others reported in (2010) (15) SCC 207 that,

Cancellation of sale deed and registration of the same was wholly void and non-est and can be ignored altogether;

There was no need for the appellants to approach the civil court as the said cancelation deed dated 4.8.2005 as well

// 15 //

as registration of the same was wholly void and non-est and can be ignored altogether.

(ii) In a case between M/s.V.Marc India Limited vrs. Jaan Illahi and Another reported in 2025 (3) Civil Court Cases 190 (Uttarakhand) that,

Cancellation of a registered sale deed by the executant unilaterally on the ground that he was not of stable mind at the time of execution of the same, the said cancellation of registered sale deed on the ground that executant was not of stable mind is not a ground for cancellation of a duly registered document.

(iii) In a case between Satya Pal Anand vrs. State of Madya Pradesh and others reported in (2016) 10 SCC 767 that,

There is no express provision in the Registration Act, 1908 which empowers the Registrar or Sub-Registrar to recall or cancel any registered deed.

The power to cancel the registration is a substantive matter. In the

absence of any express provision in that behalf, it is not open that, the

Registrar or Sub-Registrar would be competent to cancel the registration

of the documents in question.

When unilateral cancellation of a sale deed already executed deed

by the vendor is not permissible under law, then at this juncture by

applying the principles of law enunciated in the ratio of the aforesaid

decisions to this suit/appeal at hand, it is held that, the unilateral deed of

cancellation No.148 dated 13.1.1997 vide Ext.A is held as non est in the

eye of law and the same has no legal value. For which, the said deed of

cancellation vide Ext.A is excluded from the zone of consideration.

// 16 //

20. As per the discussions and observations made above, when it is

held that, the suit properties are the ancestral properties of the plaintiff

and the defendant Nos.1 and 2 and they have equal share in the same and

the said suit properties have not been divided/partitioned between them

as yet, then at this juncture, it will be seen, whether the sale deed No.408

dated 5.2.1996 vide Ext.1 executed by the defendant No.1 in respect of

the suit properties in favour of the wife of the defendant No.2 i.e.

defendant No.3 is void or not.

21. It is very much clear as per the mandate of Section 44 of the T.P

Act, 1882 that, a co-owner (co-sharer) is entitled to alienate his

undivided share in the joint properties without acknowledging the rights

of his/her co-owners in the sale deed. Such sale deed will not become

void or voidable at the option of other co-owners.

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

ratio of the following decisions.

(i) In a case between Sitarani Rath vrs. The Inspector General of Registration, Odisha and Ors. reported in 120 (2015) CLT 1069 that,

Joint family property - Transfer of immovable property by one of the co-owners is legally competent in that behalf. Held. Transfer is valid to the extent of the share of the transferor.

(ii) In a case between Dillip Kumar Sahoo vrs. Smt. Malati Rout and others reported in 2013 (1) CLR 570 that,

// 17 //

Transfer by one of the co-owners remains valid to the extent of the share of the transferor.

(iii) In a case between Sk. Golam Lalchand vrs. Nandu Lal Shaw alias Nand Lal Keshri alias Nandu Lal Bayes and Others reported in 2024 SCC Online SC 2456 that,

Joint properties not partitioned, the owners right to transfer to limited to his share and not beyond that.

(iv) In a case between Gangu Bai Raghunath Ayare vrs. Gangaram Sakharam Dhuri (D) Theirs Lrs And Ors. reported in 2025 (3) Civil Law Judgments 211 (Supreme Court) that,

Registered sale deed executed by one co-sharer shall be valid for her share - purchaser cannot claim the entire properties which was the subject-matter of transfer by sale in view of Section 44 of the T.P. Act, 1882.

(v) In a case between Dhabal Prasad Pradhan vrs. Sate of Odisha and others reported in 2014 (II) OLR 902 that,

Transfer passes forthwith all the interest of the transferor in favour of transferee and in the legal incidents thereof.

(vi) In the case between Gorakh Nath Dubey vrs. Hari Narain Singh and others reported in AIR 1973 SC 2451 that,

Transfer by co-owner excess to his/her share - An alienation made in excess of power to transfer would be, to the extent of the excess of power, is invalid.

(vii) In a case between Gananath Sahu &another Vrs. Smt. Bulli Sahu & others reported in 1974(1) C.W.R. 222 that,

Transfer of property more than the transferor's interest in lands jointly held with others is not invalid in toto. It would be valid and operative to the extent of the transferor's interest in the lands.

(viii) In a case between Gurdeep Singh & others vrs. Kulwant Singh & others reported in 2018 (1) Civil Court Cases 546 (P&H) that,

Sale of specific portion of land - no co-share was recorded to be in possession of any specific portion of the joint

// 18 //

land - Since the vendors were not in exclusive possession of any portion of the joint land, they could not deliver possession of any such portion and the recitals regarding delivery of possession would create only symbolic possession of the purchaser even sale is made for specific portion of land would amount to sale of only a share in the joint land.

(ix) In a case between Jal Singh & others vrs. Gurmej Singh reported in 2010 (I) CLR (SC) 319 that, When a co-share sells his share in the joint holding or any portion thereof and puts the vendee into possession of the land in his possession what he transfers is his right as a co-sharer in the said land and the right to remain in its exclusive possession till the joint holding is partitioned amongst all co-sharers.

(x) In a case between FGP Ltd. Vrs. Saleh Hooseini Doctor &Anr. 2009 (4) Civil L.T 1 (SC) that, Co-owner of property is an owner of property till property is partitioned. (Para-46)

22. As per the discussions and observations made above, when it is

held that, the suit properties are the joint and undivided properties of the

parties and the defendant No.1 has executed a registered sale deed

No.408 dated 5.2.1996 vide Ext.1 in respect of the suit properties in

favour of the defendant No.3 and when Section 44 of the T.P Act, 1882

empowers a co-owner like the defendant No.1 for alienation of his

undivided interest in the joint suit properties and when in view of the

clarifications made in the ratio of the aforesaid decisions, sale made by

the co-owner without consent of his other co-owners shall remain valid

only to the extent of his/her share and when, even if, a co-owner sells a

specific portion of the joint and undivided properties like the suit

properties or sells the entire joint suit properties in excess of his share,

// 19 //

still then, it will be held as per law that, he has transferred/alienated only

his interest in the suit properties and the said sale deed shall remain valid

to the extent of the share of the vendor like the defendant No.1 and the

vendee thereof like the defendant No.3 shall be entitled to get the joint

interest in the suit properties without any specific portion in the said joint

and undivided suit properties and when the said sale deed No.408 dated

5.2.1996 vide Ext.1 is neither void nor voidable as per law, then at this

juncture, the judgment and decree passed by the learned 1 st Appellate

Court holding that, the sale deed No.408 dated 5.2.1996 as void as well

as cancellation thereof cannot be sustainable under law, as the said sale

deed No.408 dated 5.2.1996 vide Ext.1 is neither void nor voidable, but

the transfer/alienation made through the same by defendant No.1 in

favour of the defendant No.3 is valid to the extent of the interest/share of

the defendant No.1 in the joint suit properties.

For which the impugned judgment and decree passed by the

learned 1st Appellate Court in Title Appeal No.23 of 2003 reversing the

judgment and decree of the dismissal of the suit vide Title Suit No.26 of

1997 of the plaintiff cannot be sustainable under law.

So, there is justification under law for making interference with

the same through this 2nd appeal filed by the appellant (defendant No.3

of the suit).

// 20 //

As such, there is merit in the 2nd appeal filed by the appellant

(defendant No.3). The same must succeed.

23. In the result, this 2nd appeal filed by the appellant (defendant No.3)

is allowed on merit.

24. The impugned judgment and decree dated 30.06.2005 and

12.07.2005 respectively passed by the learned 1st Appellate Court in

Title Appeal No. 23 of 2003 is set aside.

25. The judgment and decree dated 3.1.2003 and 21.1.2003

respectively passed by the learned Trial Court in Title Suit No.26 of

1997 in dismissing the suit of the plaintiff (respondent No.1) is

confirmed.

( A.C. Behera ) Judge

Orissa High Court, Cuttack The 10th April, 2026/ Pradeep.

Signed by: PRADEEP KUMAR SWAIN

Location: Orissa High Court, Cuttack Date: 11-Apr-2026 18:36:12

 
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