Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

*** vs State Of Odisha & Others
2026 Latest Caselaw 1139 Ori

Citation : 2026 Latest Caselaw 1139 Ori
Judgement Date : 9 February, 2026

[Cites 8, Cited by 0]

Orissa High Court

*** vs State Of Odisha & Others on 9 February, 2026

                 ORISSA HIGH COURT : CUTTACK

                     WP(C) No.3372 of 2026

An application under Articles 226 & 227 of the Constitution of
                            India.



                             ***

Sri Sri Dakhinakali SHG represented through its Secretary, Saraswati Behera, District-Ganjam

... Petitioner.

-VERSUS-


     State of Odisha & Others
                                    ...        Opposite Parties.



Counsel appeared for the parties:

For the Petitioner         : Mr. Pravash Chandra Jena, Advocate


For the Opposite Parties : Mr. S. Nayak, ASC

P R E S E N T:

HONOURABLE MR. JUSTICE ANANDA CHANDRA BEHERA

Date of Hearing : 04.02.2026 :: Date of Judgment : 09.02.2026

J UDGMENT

ANANDA CHANDRA BEHERA, J.--

1. This writ petition under Articles 226 and 227 of the

Constitution of India, 1950 has been filed by the petitioner-

WSHG praying for quashing the removal of the name of the

petitioner-WSHG for procuring paddy for KMS 2025-26 from

the Office Order/letter No.80/Judicial/MS/2026 dated

19.01.2026 under Annexure-7 passed/issued by the Collector

& District Magistrate, Ganjam (Opp. Party No.2) and to direct

the Opp. Party No.2 for the inclusion/insertion of the name of

the petitioner WSHG in that Annexure-7 as a paddy

procurement agency for KMS 2025-26 and to pass such other

order(s) in favour of the petitioner.

2. The factual backgrounds of this writ petition, which

prompted the petitioner for filing of the same is that, as per

the final order dated 08.01.2026 passed in WPC No.33140 of

2025 by this Court, the Collector-cum-Chairman of the

District Level Paddy Procurement Committee was directed to

finalize the selection of WSHGs for the procurement of paddy

for KMS 2025-26 considering the case of the petitioner-WSHG

along with other WSHGs. On the basis of the said order dated

08.01.2026 passed in WPC No.33140 of 2025 by this Court,

district level verification team was constituted as per the

Order of the Opp. Party No.2 for verification and submission

of report relating to the eligibility of the WSHG for the

selection of paddy procurement for KMS 2025-26 on being

headed by Deputy Collector, Revenue. During such

verification by the Committee, the name of the Petitioner-

WSHG was in Sl. No.4 as per Annexure-6. The committee

members were fully satisfied with the infrastructures,

equipments and materials of the petitioner-WSHG according

to the guidelines issued by the FS & CW Department vide

Letter No.21433 dated 18.12.2025 to be selected for the

procurement of paddy, but, surprisingly, without any reason,

the Collector and District Magistrate-Ganjam (Opp. Party

No.2) as per the impugned Order/letter

No.80/Judicial/MS2026 dated 19.01.2026 (Annexure-7)

removed/excluded the name of the petitioner-WSHG and

permitted other WSHGs for the procurement of paddy for

KMS-2025-26. For which, the petitioner-WSHG has

challenged the same by filing this writ petition praying for

quashing the removal of the name of the petitioner-WSHG

from Annexure-7 (Order/Letter No.80/Judicial/MS 2026

dated 19.01.2026) and to direct the Opp. Party No.2 for the

inclusion/insertion of the name of the petitioner in the said

list, as the name of the petitioner has been removed/excluded

illegally without assigning any reason/cause for such

exclusion/removal.

3. I have already heard from the learned counsel for the

petitioner and the learned Addl. Standing Counsel for the

State.

4. It is well evident from the impugned Order/letter No.80

dated 19.01.2026 (Annexure-7) passed/issued by O.P. No.2

that, "no reason/cause has been assigned for the

removal/exclusion of the name of the petitioner WSHG as a

paddy procurement agency for KMS 2025-26".

It is the settled propositions of law that, when any order

is not backed/supported by any reason, then the said order is

to be termed as a non-speaking order. That order cannot be

sustainable under law. Because as per law, such order is

against the principles of natural justice, only due to non-

assigning of any reason/cause for passing of the same.

On this aspect the propositions of law has already been

clarified in the ratio of the following decisions:

(a) In a case between Kranti Associates Private Limited & Another v. Masood Ahmed Khan & Others reported in 2010 (9) SCC 496 that, In India the judicial trend has always been to record reasons, even in administrative decisions, if such decisions affect anyone prejudicially.

(b) In a case between Menaka Gandhi Vs. Union of India reported in 1978 (1) SCC 248 that, law cannot permit any exercise of power by an executive to keep the reasons undisclosed if the only motive for doing so is to keep the reasons away from judicial scrutiny.

(c) In a case between Raj Kishore Jha Vs. State of Bihar & Others reported AIR 2003 SC page 4664, that, the reason is the heartbeat of every conclusion.

(d) In a case between Vishwanath Jha & Others Vs. State of Bihar through the Collector and Others reported in 2025 (1) CCC 310 (Patna) that, reason is heartbeat of every conclusion. Pretence of reasons or rubber-stamp reasons is not to be equated with a valid decisions-making process.

(e) In a case between India Limited Vs. Sales Tax Officer, Rourkela-I Circle reported in AIR 2009 (Supll.) SC 561 that, reason is the heart beat of every conclusion. It introduces clarity in an order and without the same it becomes lifeless.

(f) Special appeal No.497 of 2021 Allahabad Durgawati Singh and others Vs. Deputy Registrar, Firms, Societies & Chits Lucknow and others decided on 04.01.2022 that, Whenever an order is struck down as invalid being in violation of principles of natural justice, there is no final decision of the case and fresh proceedings are left open.

5. 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/letter vide Annexure-7

passed/issued by the Collector & District Magistrate, Ganjam

(O.P. No.2), it is held that, the impugned order/letter

passed/issued on dated 19.01.2026 (Annexure-7) by the

Collector & District Magistrate, Ganjam (Opp. Party No.2)

relating to the removal of the name of the Petitioner-WSHG for

procuring paddy for KMS 2025-26 is not sustainable under

law.

For which, there is justification under law for making

interference only with the said exclusion of the name of the

petitioner-WSHG from the Annexure-7 through this writ

petition filed by the petitioner-WSHG.

6. As such, there is merit in the writ petition filed by the

petitioner-WSHG. The same is to be allowed.

7. In result, the writ petition filed by the petitioner is

allowed.

8. The impugned Letter/Order No.80/Judl./MS/2026

dated 19.01.2026 vide Annexure-7 issued/passed by the Opp.

Party No.2(Collector & District Magistrate, Ganjam) is

quashed only relating to the removal/elimination of the name

of the petitioner-WSHG as a paddy procurement

society/agency for KMS 2025-26.

9. The Opp. Party No.2 (Collector & District Magistrate,

Gnajam) is directed to consider the matter relating to the

elimination/exclusion of the name of the petitioner as a paddy

procurement society/agency for KMS 2025-26 after giving

opportunity of hearing to the petitioner-WSHG and others, if

any, complying the principles of natural justice without

interfering with the continuation of the present paddy

procurement of KMS 2025-26, if the same will have been

made by the Opp. Party No.2 in the meanwhile.

It is made clear here that, if in the fresh decision of the

Opp. Party No.2 (Collector & District Magistrate, Ganjam), it is

found that, the elimination/removal of the name of the

petitioner-WSHG from procuring paddy for KMS 2025-26 is

baseless, then, the petitioner-WSHG is at liberty to claim

compensation for its baseless exclusion/removal from the

erring persons/officials those had alleged such false and

baseless allegations.

10. As such, this writ petition filed by the petitioner is

disposed of finally.

(ANANDA CHANDRA BEHERA) JUDGE High Court of Orissa, Cuttack The 09 .02. 2026// Rati Ranjan Nayak Sr. Stenographer

Location: High Court of Orissa, Cuttack, India.

 
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