Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jiban Ballabha Mohanty & vs Prafulla Kumar Das And .... Opposite ...
2026 Latest Caselaw 1995 Ori

Citation : 2026 Latest Caselaw 1995 Ori
Judgement Date : 6 March, 2026

[Cites 2, Cited by 0]

Orissa High Court

Jiban Ballabha Mohanty & vs Prafulla Kumar Das And .... Opposite ... on 6 March, 2026

Author: Biraja Prasanna Satapathy
Bench: Biraja Prasanna Satapathy
        IN THE HIGH COURT OF ORISSA AT CUTTACK

               OJC Nos.6413 & 6414 of 1999

  In the matter of an application under Articles 226 and 227
of the Constitution of India.
                              ..................
                     OJC No.6414 of 1999

 Jiban Ballabha Mohanty &
 Others                                     ....                    Petitioners

                                    -versus-

 Prafulla Kumar Das and                     ....             Opposite Parties
 Another

             For Petitioner         :       Mr. A. Pal, Advocate

          For Opp. Parties :            Mr. T. Panigrahi, Advocate for
                                        O.P. No.1
                                        Mr. S.P. Das, ASC for O.P.
                                        Nos.2 and 3



PRESENT:

     THE HONBLE JUSTICE BIRAJA PRASANNA SATAPATHY
---------------------------------------------------------------------------------
 Date of Hearing:12.02.2026 and Date of Judgment:06.03.2026
--------------------------------------------------------------------------------

   Biraja Prasanna Satapathy, J.

1. Heard Mr. A. Pal, learned counsel for the

petitioner, Mr. T. Panigrahi, learned counsel appearing

for the Opp. Party No.1 and Mr. S.P. Das, learned Addl.

Standing Counsel for the State.

// 2 //

2. Since the issue involved in both the Writ Petitions

is identical and challenge has been made to the orders

passed by the Appellate Authority in Appeal Case

Nos.97 and 98 of 1996 as well as the order passed by

the Revisional Authority in Revision Case No.290 and

291 of 1997 under Annexure-5 and 6, with parties

being same in both the Writ Petitions, both the matters

were heard analogously and disposed of by the present

common order.

3. It is the case of the petitioners that challenging

the sale deed executed by Lt. Narayan Mohanty, the

common ancestor of the present petitioners vide Sale

Deed No.2326 dated 23.03.1967 under Annexure-A

to the counter affidavit, as well as seeking partition

of the suit schedule Ka and Kha property, the

present petitioners filed O.S. No.49 of 1974-I in the

Court of Learned Sub-Judge, Puri. The suit was filed

by the present petitioners against Lt. Narayan

Mohanty and the vendees of the Sale Deed dated

23.03.1967.

// 3 //

3.1. It is contended that the aforesaid suit in O.S.

No.49 of 1974 was decreed in part by holding that

Defendant No.3 therein, is not the adopted son of the

Lt. Narayan Mohanty and preliminary decree of

partition was passed by allowing 2/3rd share in

favour of the present petitioners/plaintiffs.

3.2. While deciding issue No.5, learned Trial Court

held that the alienation of the suit land made by

Defendant No.1 in favour of Defendant No.2 and 4 to

7, is not for legal necessity and it wound not bind the

plaintiff/petitioners. It is contended that challenging

such judgment and decree passed in O.S. No.49 of

1974, the present petitioners filed F.A. No.59 of 1976

before this Court against Defendant No.1 and

Defendant No.3. Defendant No.2 and 4 to 7 did not

challenge the judgment and decree so passed on

28.11.1975 in O.S. No.49 of 1974.

3.3. The aforesaid First Appeal however was

dismissed on merit by this Court vide order dated

18.12.1987 under Annexure-3. However, during

// 4 //

pendency of the appeal, Defendant No.1-Narayan

Mohanty died in the year 1978. It is contended that

challenging judgment dated 18.12.1987, so passed

by this Court in FA No.59 of 1976, Defendant No.3-

Ashok Kumar Mohanty filed AHO No.6 of 1988

before this Court. This Court vide order dated

24.03.1993, placing reliance on the provisions

contained under Section (4)4 of the OCH and PFL

Act, 1972, though held the judgment and decree of

the learned Trial Court as well as learned Single

Judge in FA No.59 of 1976 having been abated, but

subsequently considering the interim application

filed in Misc. Case No.173 of 1993, this Court passed

a further order on 05.08.1994 under Annexure-1 by

holding that adoption of Defendant No.3 in the suit

so recorded by the Trial Court as well as Appellate

Court stands affirmed. Not only that judgment of the

Single Judge, affirming the decision of the learned

Trial Judge so far as it relates to properties of village

Gopinathpur as well as house located in Puri was

also affirmed.

// 5 //

3.4. It is contended that after disposal of the AHO

vide order dated 05.08.1994 under Annexure-1, Opp.

Party No.1 filed Objection Case No.1155 of 1995 and

1156 of 1995 under Section 9 of the OCH and PFL

Act with a prayer to record Suit Plot No.153/481

area Ac.0.180 dec. in his favour in Objection Case

No.1155 of 1995 and to record Suit Plot No.157 Area

Ac.0.104 dec. under Khata No.49, both in Mouza-

Bentapur taking into account the sale deed executed

by Lt. Narayan Mohanty vide RSD No.10099 dated

18.12.1970 and 2326 dated 23.03.1967.

3.5. However, both the objection cases were rejected

by the learned C.O., Puri vide order dated

14.11.1996 under Annexure-4. It is contended that

Opp. Party No.1 challenging the common order

passed on 14.11.1996 in Objection Case No.1155 &

1156 of 1995, moved the Court of learned Deputy

Director of Consolidation, Puri In Appeal Case No.97

and 98 of 1996.

// 6 //

3.6. Learned Deputy Director of Consolidation, Puri

vide a common order dated 24.07.1997 under

Annexure-5, when allowed both the appeals so filed

by the Opp. Party No.1, the present petitioners

challenging the same, moved the Commissioner,

Consolidation, Bhubaneswar in Revision Case

No.290 and 291 of 1997. But the Revisional Court-

Opp. Party No.3 without proper appreciation of the

petitioners' claim and the order passed by this Court

on 05.08.1994 in AHO No.6 of 1988, dismissed both

the Revision Petitions vide a common order dated

29.08.1998 under Annexure-6. Challenging the

common order passed in Revision Case No.290 and

291 of 1997, both the Writ Petitions have been filed.

3.7. Learned counsel for the petitioners vehemently

contended that taking into account the order passed

by this Court on 05.08.1994 in AHO No.6 of 1988

under Annexure-1, claim of the private Opp. Party

No.1, could not have been allowed by the Appellate

Authority-Opp. Party No.2 vide order dated

// 7 //

24.07.1997 under Annexure-5 and confirmation of

the same by Opp. Party No.3 while dismissing both

the Revision cases under Annexure-6.

3.8. Learned counsel for the petitioners contended

that Sale Deed No.2326 dated 23.03.1967, was the

subject matter of challenge in O.S. No.49 of 1974.

Learned Trial Court while decreeing the suit for

preliminary partition vide judgment and decree dated

28.11.1975, clearly held that such transfer made by

the Vendor-Narayan Mohanty in favour of the

Vendees, Defendant No.2, 4 to 7 were not for legal

necessity and would not bind on the

plaintiffs/petitioners. Such order passed by the Trial

Court on being challenged by Narayan Mohanty and

others in FA No.59 of 1976, the First Appeal was

dismissed by this Court vide judgment dated

18.12.1987 under Annexure-3.

3.9. However, this Court while dealing with AHO

No.6 of 1988 and vide order dated 05.08.1994 under

Annexure-1, affirmed the decision of the learned

// 8 //

Trial Court so far as it relates to the properties of

Village-Gopinathpur as well as the House located in

Puri Town is concerned. On the face of such order

passed by this Court on 05.08.1994 in AHO No.6 of

1988, learned Consolidation Officer rightly rejected

the claim of the private Opp. Party No.1 for recording

of the land in question situated in Mouza-Bentapur

in his favour vide order under Annexure-E to the

counter affidavit. But the Appellate Authority vide a

common order dated 24.07.1997 under Annexure-5

without proper appreciation of the order passed

under Annexure-1 allowed the claim of private Opp.

Party No.1. Similarly, the Revisional Authority also

dismissed both the Revision cases, so filed by the

present petitioners challenging the order of the

Appellate Authority vide order under Annexure-6.

3.10. It is contended that on the face of the order

dated 05.08.1994 in AHO No.6 of 1988 under

Annexure-1, the Revisional Court-Opp. Party No.3

could not have dismissed both the Revisions by

// 9 //

confirming the order passed by the Appellate

Authority-Opp. Party No.2 under Annexure-5. It is

accordingly contended that order passed by the

Revisional Court-Opp. Party No.3 under Annexure-6,

confirming the order passed by the Appellate

Authority under Annexure-5, requires interference of

this Court.

4. Learned counsel appearing for the private Opp.

Party No.1 on the other hand made his submission

basing on the stand taken in the counter affidavit. It

is contended that in O.S. No.49 of 1974, the present

petitioners/plaintiffs challenged the sale deed

No.2326 dated 23.03.1967 and no such challenge

was made to the sale deed executed by Lt. Narayan

Mohanty vide RSD No.10099 dated 18.12.1970, with

regard to Suit Plot No.153/481 of Area Ac.0.180 dec.

in Mouza-Bentapur.

4.1. It is also contended that even though this Court

vide order dated 05.08.1994 in AHO No.6 of 1988,

confirmed the Lower Court finding so far as the

// 10 //

property situated in Mouza-Gopinathpur and the

House situated in Puri Town, but no such order was

passed, so far as the suit land situated in Mouza-

Bentapur is concerned.

4.2. It is contended that Opp. Party No.1 basing on

the order passed by this Court on 05.08.1994 in

AHO No.6 of 1988, moved the Consolidation

Authority by filing objection under Section 9 of the

Act and with a prayer to record the suit land situated

in Mouza-Bentapur vide Suit Plot No.153/481 and

Suit Plot No.157. Private Opp. Party No.1 raised such

claim for recording taking into account the sale deed

executed by Lt. Narayan Mohanty vide RSD

No.10099 dated 18.12.1970 and RSD No.2326 dated

23.03.1967 and in view of the notification issued

U/s.4(4) of the Act.

4.3. It is contended that RSD No.10099 dated

18.12.1970 so executed by Lt. Narayan Mohanty,

was never challenged by the petitioners and it is also

not under challenge in O.S. No.49 of 1974. Even

// 11 //

though RSD No.2326 dated 23.03.1967 was

challenged in O.S. No.49 of 1974, but in view of the

order dated 05.08.1994 in AHO No.6 of 1988, the

decree passed in respect of the suit land situated in

Mouza-Bentapur was never affirmed.

4.4. Since Suit Plot No.153/481 in Mouza-Bentapur

so purchased by Opp. Party No.1 vide RSD No.10099

dated 18.12.1970 was never an issue in O.S. No.49

of 1974, the judgment and decree passed in O.S.

No.49 of 1974, so confirmed by this Court in FA

No.59 of 1976 and further order passed on

05.08.1994 in AHO No.6 of 1988, is not at all

applicable to such claim of the private Opp. Party

No.1 for recording of the land to his name which was

rightly allowed by the Appellate Authority-Opp. Party

No.2 vide order under Annexure-5, further confirmed

by the Revisional Authority with dismissal of the

Revisions so filed by the present petitioners under

Annexure-6.

// 12 //

4.5. So far as Plot No.157 under Khata No.49 in

Mouza-Bentapur is concerned, the preliminary

decree passed in O.S. No.49 of 1974, confirmed by

this Court in FAO No.59 of 1976, was never affirmed

by this Court in its order dated 05.08.1994 in AHO

No.6 of 1988. Since Suit Plot No.153/481, in Mouza-

Bentapur arising out of RSD No.10099 dated

18.12.1970, was never an issue in OS No.49/1974

and Suit Plot No.157, situates in Mouza-Bentapur,

was never affirmed by this Court in its order dated

05.08.1994 under Annexure-1, no illegality or

irregularity can be found with the impugned order

passed by the Appellate Authority and by the

Revisional Authority under Annexure-5 and 6 in both

the cases.

It is also contended that after disposal of the

AHO vide order dated 05.08.1994 by this Court, no

final decree proceeding has been initiated, to make

the preliminary decree final.

// 13 //

5. Having heard learned counsel for the parties

and considering the submissions made, this Court

finds that Lt. Narayan Mohanty the common

ancestor of the petitioners when transferred Suit

Scheduled "Ka" and "Kha" property in favour of

Defendant Nos.2 and 4 to 7, vide sale deed No.2326

dated 23.03.1967, challenging the sale deed as an

illegal sale deed and seeking partition of the Suit

Schedule "Ka" and "Kha" property, the present

petitioners filed O.S. No.49 of 1974 in the Court of

learned Sub-Judge, Puri. Transfer made by Lt.

Narayan Mohanty vide RSD No.10099 dated

18.12.1970, was never an issue in the aforesaid suit.

5.1. Even though Sale Deed No.2326 dated

23.03.1967 was never declared as illegal by the

learned Trial Court so affirmed by this Court in FA

No.59 of 1976, but a finding was given that such

transfer of the land by Lt. Narayan Mohanty is not

for legal necessity.

// 14 //

5.2. However, this Court in its order dated

05.08.1994 in AHO No.6 of 1988 under Annexure-1,

affirmed the judgment and decree so far as the suit

land situated in Mouza-Gopinathpur and House

situated in Puri Town is concerned. No such decree

has been passed and affirmed so far as the suit land

in Mouza-Bentapur is concerned.

5.3. Since private Opp. Party No.1 filed the

Objection Cases for recording of the suit land

situated at Mouza-Bentapur basing on RSD

No.10099 dtd.18.12.1970 and RSD No.2326 dated

23.03.1967, this Court taking into account the fact

that RSD dated18.12.1970 was never under

challenge, finds no illegality or irregularity with the

direction to record suit Plot No.153/481, in Mouza-

Bentapur in the name of private Opp. Party No.1 by

the appellate authority vide order under Annexure-5,

so confirmed by the Revisional Authority vide order

under Annexure-6.

// 15 //

5.4. Similarly, Suit Plot No.157 in Mouza-Bentapur

under Khata No.49, transferred by Lt. Narayan

Mohanty vide RSD No.2326 dated 23.03.1967, was

never affirmed by this Court while disposing the

AHO vide order dated 05.08.1994 under Annexure-1

and such a sale deed was never declared as illegal

either by Trial Court or by the Appellate Court, this

Court finds no illegality or irregularity with the

impugned order passed by the Opp. Party No.2

under Annexure-5, confirmed by Opp. Party No.3

vide order under Annexure-6 in that regard.

5.5. In view of the aforesaid analysis, this Court

finds no illegality or irregularity with the impugned

orders passed by Opp. Party No.2 and 3 under

Annexure-5 and 6 and not inclined to interfere with

the said orders and dismiss both the Writ Petitions.

6. Both the Writ Petitions stand dismissed

accordingly.

(Biraja Prasanna Satapathy) Judge Orissa High Court, Cuttack

Dated the 6 March, 2026/Basudev th

Signed by: BASUDEV SWAIN Reason: Authentication Location: High Court of Orissa, Cuttack Date: 07-Mar-2026 15:05:45

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter