Citation : 2010 Latest Caselaw 800 Del
Judgement Date : 11 February, 2010
HIGH COURT OF DELHI AT NEW DELHI
+ WP(C) Nos.8904/2009, 7735/2007,
7317/2009 and 9246/2009
Judgment reserved on: 17.12.2009
% Judgment pronounced on: 11th February, 2010
1. WP(C) 8904/2009
SUDAMA SINGH & OTHERS ..... Petitioners
Through: Mr.Prashant Bhushan,
Mr.Somesh Rattan and Mr.Rohit
Kumar Singh, Advocates.
Versus
GOVERNMENT OF DELHI & ANR. ..... Respondents
Through Mr.Najmi Waziri, Standing
Counsel for GNCTD
2. WP(C) 7735/2007
MAYA DEVI & OTHERS ..... Petitioners
Through: Ms. Girija Krishan Varma
Advocate.
Versus
GOVERNMENT OF DELHI & ORS. ..... Respondents
Through Mr.Najmi Waziri, Standing
Counsel for GNCTD
3. WP(C) 7317/2009
MAJNU ..... Petitioner
Through: Mr. S.K.Agarwal with
Ms. Vandana Misra, Advocate.
Versus
COMMISSIONER MCD & ORS. ..... Respondents
Through Mr. H.S. Phoolka,
Sr.Advocate with Mr. Ravi Bassi,
Advocate for MCD
Mr.O.P.Saxena,Advocate for Slum &
JJ
WP(C) 8904/09 & connected matters Page 1 of 57
4. WP(C) 9246/2009
MUKANDI LAL CHAUHAN & OTHERS ..... Petitioners
Through: Mr. Divya Jyoti Jaipuria,
Advocate.
Versus
MUNICIPAL CORPORATION OF DELHI & ORS.
..... Respondents
Through: Mr. H.S. Phoolka,
Sr.Advocate with Mr. Ravi Bassi,
Advocate for MCD
Mr. Najmi Waziri, Standing Counsel
for GNCTD
Mr. O.P.Saxena, Advocate for Slum &
JJ
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE DR. JUSTICE S.MURALIDHAR
1. Whether reporters of the local papers be allowed to see
the judgment ? y
2. To be referred to the Reporter or not ?y
3. Whether the judgment should be reported in the Digest ?y
AJIT PRAKASH SHAH, CJ
INTRODUCTION
1. The writ petitions have been filed under Article 226 of the
Constitution of India seeking intervention of this Court to
rehabilitate and relocate the petitioners who were residing at
various slum clusters in the Capital city to a suitable place and
providing them alternative land with ownership rights pursuant
to demolition of their „jhuggies‟ (hutments). The subject matter
in these four writ petitions revolves around questions of great
importance, inter alia, right to shelter of the petitioners and
WP(C) 8904/09 & connected matters Page 2 of 57
those represented by them on one hand, and, on the other,
slum cluster being on „Right of Way‟ on which basis the agencies
of the State seek to oppose them. Therefore, all of them were
taken up together for hearing and are being disposed of by this
common judgment.
STATE'S POLICY OF RESETTLEMENT OF JHUGGI INHABITANTS
2. Certain background facts, germane to these writ petitions
may be noted at the outset. The Government in the year 1990,
decided to resettle the then inhabitants of jhuggies in Delhi and
a comprehensive survey was conducted by the Civil Supplies
Department of Delhi Administration between January and March,
1990, wherein all jhuggi clusters except those residing on road,
footpath etc., were identified with the cut-off date of January 31,
1990, pursuant to which a proposal was submitted to the Delhi
Administration and the Planning Commission for its 1990-91
Annual Plan. The Municipal Corporation of Delhi mooted a three
pronged strategy in its proposal to the Delhi Administration and
Planning Commission for Annual Plan, 1990-91, to solve the
problem of eligible dwellers which, inter alia, provided:
Strategy-I: Relocation of these Jhuggi households where
land owning agencies are in a position to
implement the projects on the encroached land
pockets as per requirements in larger public
interest and they submit request to S&JJ
Department for clearance the jhuggi cluster for
WP(C) 8904/09 & connected matters Page 3 of 57
project implementation and also contribute due
share towards the resettlement cost.
Strategy-II: In-situ upgradation of JJ clusters and informal
shelters in case of those encroached land
pockets where the land owning agencies issue
NOCs to Slum & JJ Department for utilization of
land. However the utilization of land under this
strategy is linked with clearance of the project
by the Technical Committee of the DDA.
Strategy-III: Extension of minimum basic Civic amenities for
community use under the Scheme of
Environmental Improvement in JJ clusters and
its component schemes of construction of Pay
and Use Janasuvidha complexes containing
toilets and baths and also the introduction of
mobile toilet vans in the clusters, irrespective of
the status of the encroached land till coverage
under one of the aforesaid two strategies.
3. The Delhi Government with the approval of Central
Government finalized the Rehabilitation and Improvement
Scheme, 2000 for Jhuggi Clusters which came into effect from
01.04.2000 and had a cut-off date of 30.11.1998 for the
entitlements. The said Scheme was set aside by this Court in
the case of Wazirpur Bartan Nirmata Sangh v. Union of
India, reported in 103 (2003) DLT 654 but the Supreme Court
WP(C) 8904/09 & connected matters Page 4 of 57
vide its orders dated 19.02.2003 and 03.03.2003 passed in
SLP(C) No. 3166-3167/2003 filed by the Union of India stayed
the said order of the High Court. Therefore, the policy is still
operative today. The policy for relocation of J.J. clusters w.e.f.
01.04.2000, interalia, provided that slums will be relocated only
from project sites where specific requests have been received
from the land owning agencies and no large scale removal
should be resorted to without any specific use. Relocation land
will be identified in Delhi and NCR in consultation with DDA and
NCRPB so that it is in conformity with the land use policy under
the Master Plan and the NCR Plan. Land to be acquired will be
identified by DDA/NCRPB in small pockets near existing
residential areas so that the cost of peripheral services is
minimized. A target of shifting 10,000 Jhuggies in 2000-2001
was laid down which was to be reviewed each year in April by
Delhi Government based on requests received from land owning
agencies. Cut-off date for beneficiaries was 30.11.1998 and to
verify eligibility, ration cards issued prior to 30.11.1998 was to
be taken in account, the name of allottee must also figure in the
notified voters list as on 30.11.1998. Keeping in view the
scarcity and high cost of land, the plot size for single dwelling
unit was kept at 20 sqm (those who are eligible before
31.01.1990) and 15 sqm (eligible between 01.02.1990 to
30.12.1998) with 100% ground coverage. The layout plans,
building plans and other development works for relocation
settlement were to be prepared by the executing agency, i.e.
WP(C) 8904/09 & connected matters Page 5 of 57
Slum Department, MCD. Prior to relocation and payment of
subsidy by the land owing agency and Delhi Government, a joint
survey of the slum cluster was to be carried out by the Dy.
Commissioner (Revenue) jointly with the land owning agency
and the executing agency. The figure of jhuggies to be
relocated was to be determined on the basis of this survey
keeping in view the eligibility criteria. A separate revolving fund
was also envisaged with the contribution of the beneficiary, the
subsidy given by Delhi Government and the subsidy given by
the land owing agency which was to be released to the
executing agency based on the project estimates. A steering
committee under the Chairmanship of the Chief Secretary, Delhi
Government was set up for indentifying and prioritizing clusters
to be shifted, shifting of identified clusters and for monitoring
the execution of each project.
MASTER PLAN FOR DELHI - 2021
4. The latest Master Plan for Delhi-2021 (hereinafter referred
to as "the MPD-2021") as notified on 07.02.2007, has already
been enforced. It gives statutory relief to the Slum & JJ Clusters.
The MPD-2021 envisages three fold strategies to deal with
rehabilitation or relocation of the existing squatter
settlements/jhuggi dwellers. One of the strategies is relocation
of the jhuggies dwellers if the land on which their jhuggies exist
is required for a public purpose, in which case, the jhuggi
dwellers should be relocated/resettled and provided alternative
WP(C) 8904/09 & connected matters Page 6 of 57
accommodation. It also provides that Resettlement whether in
form of in situ-upgradation or relocation, should be based mainly
on built-up accommodation of around 25 sq. meters with
common areas and facilities. Paras 4.2.3 and 4.2.3.1 of MPD-
2021 under the heading "Housing for Urban Poor" read as
under:
"4.2.3 HOUSING FOR URBAN POOR
The category of urban poor for purpose of the
Plan would mainly comprise the inhabitants of
squatter settlements and informal service
providers. Such services could include domestic
help, hawkers and vendors, low paid workers in
the industrial, commercial and trade/business
sectors, etc. These include both existing
population and future migrants. In terms of
housing requirements of the city, this continues
to be the single-biggest challenge and would
require a mix of approaches and innovative
solutions.
4.2.3.1 Rehabilitation/Relocation of Slum & JJ
Clusters
In so far as the existing squatter settlements
are concerned, the present three-fold strategy of
relocation from areas required for public purpose,
in-situ up-gradation at other sites to be selected
on the basis of specific parameters and
environmental up-gradation to basic minimum
standards shall be allowed as an interim
measure. Rest of the clusters, till they are
covered by either of the first two components of
the strategy, should be continued.
During the Plan period 1981-2001, sites and
services approach based relocation was
employed in which resettlement of squatter
slums was done on 18 sqm and 12.5 sqm. plots
(transit accommodation) allotted to eligible
persons on licence basis. This has led to a
number of aberrations and there are several
aspects, due to which this approach needs to be
progressively abandoned and substituted by an
alternate approach. Broadly speaking this
WP(C) 8904/09 & connected matters Page 7 of 57
alternate approach should have the following
components:
(i) Resettlement, whether in the form of in-
situ up-gradation or relocation, should be
based mainly on built up accommodation
of around 25 sq.m with common areas
and facilities, rather than on the model of
horizontal plotted development.
(ii) The concept of land as a resource should
be adopted to develop such
accommodation with private sector
participation and investment, to the
extent possible.
(iii) Incentives by way of higher FAR, part
commercial use of the land and, if
necessary and feasible, Transfer of
Development Rights should be provided.
(iv) A cooperative resettlement model with
adequate safeguards may be adopted
with tenure rights being provided
through the institution of Co-operative
Societies.
(v) The provision of accommodation should
be based on cost with suitable
arrangements for funding/financing,
keeping in view the aspect of
affordability and capacity to pay."
PETITIONERS' CASE
5. The petitioners have contended that action of the
government authorities in demolishing the slum clusters without
ensuring relocation of its poor residents ("Urban Poor") in total
violation of their fundamental right to shelter enshrined in right
to life under Article 21 of the Constitution. It is contended that
the demolition of the jhuggies without relocation of the
inhabitants was also in violation of human rights and various
Covenants like Universal Declaration of Human Rights,
WP(C) 8904/09 & connected matters Page 8 of 57
International Covenant of Economic, Social and Cultural Rights
and Resolution No.1993/77 adopted by Commission of Human
Rights entitled „Forced Evictions and Human Rights‟. The
petitioners claim to be mainly from the low income groups
engaged in peripheral activities in the neighbourhood of their
clusters. They are characterized by the term "city service
personnel" whose daily chores ensure the health and cleanliness
of the households in the neighbourhood where they are
employed. There is an element of indispensability of their
services for the resident population in the upper-class
apartments and households. The petitioners claim to possess
various identity proofs such as election i-cards, ration cards etc.
issued by the concerned civil authorities. Some surveys have
been conducted from time to time for the purpose of identifying
persons eligible for rehabilitation and relocation.
6. On the other hand, the main contention of the respondents
is that petitioners were occupying land which comes under the
category of „Right of Way‟ and, therefore are not entitled for any
compensation or alternative land under any policy or scheme of
the rehabilitation and relocation.
FACTS
Facts peculiar to the writ petitions may be set out as under:-
WRIT PETITION Nos. 8904/2009 & 7735/2007
7. Writ Petition No.8904/2009 and 7735/2007 involve more or
less similar facts and circumstances. The demolition of the
petitioner‟s dwelling was carried out by the concerned
government authorities (except for the location of „Right of Way‟
involved). In Writ Petition No.8904/ 2009, the jhuggies of New
Sanjay Camp Slum Cluster were demolished on 05.02.2009 for
the purpose of constructing an underpass on road no. 13 (Okhla
Estate Marg) which goes through Okhla Phase -I and Okhla
Phase II. The respondents to the petition are the Government of
NCT of Delhi (hereinafter referred to as GNCTD) through its
Secretary, PWD and Municipal Corporation of Delhi (MCD)
through its Additional Commissioner - Slum & JJ Department,
MCD (hereinafter referred to as „the Slum Department). In Writ
Petition No.7735/2007, the demolitions of Nehru Camp slum
cluster was carried out for the purpose of the work of widening
of existing National Highway-24 (NH-24) from four lanes to eight
lanes. The work on NH 24 was started in August, 2006. The
respondents in the petition are GNCTD, PWD and the Slum
Department.
8. According to the petitioners, they have been residing at
their respective jhuggi clusters for the last many years. These
slum clusters were situated on both sides of the road. It is the
claim of the petitioners that all the residents of the clusters have
proper proof of identity and residence. They are all living well
below the poverty line and stand covered within the accepted
definitions of the term „Urban Poor‟. They also come within the
definition as laid down in the MPD-2021 under the heading
"Housing for Urban Poor" in Para 4.2.3. They are and eligible
under the Scheme for rehabilitation and relocation. It is
submitted that the demolition of the jhuggies was in violation of
the Scheme and MPD-2021 which envisages a three-fold
strategy to deal with rehabilitation or relocation of the existing
squatter/Jhuggi clusters.
9. The petitioners have claimed that the clusters were settled
beyond the area required for widening of the relevant roads and
were spread over the stretch in length along the roads in
question. The agencies demolished the clusters (jhuggies) not
only on the marked area of the road constituting the „Right of
Way‟ but even those which were located beyond. Before
presenting the writ petitions, the petitioners petitioned various
authorities. Lengthy correspondence and communications were
exchanged between the petitioners and the respondents
regarding the extension of time well as clarifications and
information under the provisions of Right to Information Act,
2005. The petitioners in Writ Petition No.7735 of 2007 filed an
RTI application with PWD, in response whereof the PWD vide
letter dated 21.07.2007 informed them that the total width of
land in both sides of the road is called „Right of Way‟. Whenever
any new road is constructed, the Government acquires land on
both sides of the road equal to the Right of Way of the road.
Thus, the end limits of the lands are fixed at the time of initial
construction of road and as per the Government policy, no
compensation is payable for the encroachers existing in the
Right of Way of road. Reference was made to letter No.
F8(158)/R/PWD-III/2006-07/1362 dated 18.10.2006.
10. The main stand of the agencies concerned is that
alternative land is not required to be allotted to the inhabitants
of jhuggies as land comes under the „Right of Way‟ in view of
the policies governing the relocation and rehabilitation of the
slum dwellers. It was submitted on behalf of the petitioners that
the MPD - 2021 and the Scheme have been approved by this
Court in the later decisions and there is no mention of any
exception, such as „Right of Way‟ where compensation or
alternate plots are not to be given to the Jhuggi dwellers who
are on the „Right of Way‟. The petitioners pointed out that the
PWD in its reply to RTI Application dated 21.07.2007 has stated
that neither the copies of the Policy, Order, Guidelines or Rules
indicate what „Right of Way‟ is and where it applies nor any such
file relating to the policy of „Right of Way‟ is available with its
office. According to the petitioners, the stand of the PWD with
regard to non-allotment of alternative accommodation to the
inhabitants of land covered under the „Right of Way‟ was
completely baseless, arbitrary and discriminatory.
11. During the course of hearing of Writ Petition No.7735 of
2007 this Court vide its order dated 12th November, 2007
appointed a Court Commissioner to visit the area in question
and to submit a report after physically verifying the area and the
relevant documents, survey reports produced by the
respondents.
WRIT PETITION 9246/2009
12. This writ petition has been filed seeking intervention of this
Court to rehabilitate the petitioners belonging to Gadia Lohar
Basti at Prem Nagar, New Delhi to a suitable place and providing
them with 25 sq.yds. of lands with ownership rights in
accordance with the policy of MCD, which is one of the
respondents to the present petition.
13. The petitioners are the residents of Gadia Lohar Basti
which is a nomadic and scheduled tribe often referred as
„Khanabadosh‟ who migrated from Rajasthan to Delhi in 1965.
The respondents are MCD, the GNTCD and the Slum
Department, an implementing agency which initiates action for
shifting / relocation of eligible jhuggi clusters upon the receipt of
specific request from the concerned land owning / project
implementing agency. The Gadia Lohar Basti came into
existence in 1965 and the petitioners were residing there since
more than 40 years. The petitioners aver that the MCD on
12.01.2009, without prior notice demolished the house
structures / jhuggies and irresponsibly displaced more than 200
people without giving them a chance to take their belongings at
safe place. The petitioners have strongly relied upon a
Resolution dated 12.2.2009 passed by the MCD for rehabilitation
of the Gadia Lohar community, pursuant whereto they are
eligible to allotment of 25 sq.yds. plots of land along with
ownership rights. The petitioners have claimed that such
demolitions have resulted in various health hazards and
hardships and the demolition of the slum is contrary to the
mandate of Draft National Slum Policy, 2001, Resettlement
Policy of 1990 and MPD - 2021 and relevant international
covenants. Part B, Paragraph 1 of Draft National Slum Policy,
2001 has been quoted which says that "the Policy does not
advocate the concept of slum clearance except under strict
guidelines set down for resettlement and rehabilitation in
respect of certain slums located on untenable sites." The term
„untenable slums/informal settlements‟ has been defined in Part
C para 4 to say that " A site shall not be declared as untenable
unless existence of human habitation on such sites entails
undue risk to the safety or health or life of the residents
themselves or where habitation on such sites is considered
contrary to "public interest". Reliance is also placed on Draft
National Urban Housing and Habitat Policy, 2005. The decision
of the Supreme Court in Ahmedabad Municipal Corporation
v. Nawab Khan Gulab Khan, (1997) 11 SCC 121 has also
been relied upon wherein the Court observed that "though it is
correct to say that roadways and pathways should be kept free
of encroachers, should it not be held, in cases where the poor
have resided in an area for a long time, that the State ought to
frame schemes, and allocate land and resources, for resettling
and rehabilitating the urban poor."
14. The MCD in its response to the petition submitted that
many development projects were being undertaken in order to
facilitate the holding of the Commonwealth Games, 2010. In
pursuance thereof, a Road Under Bridge (RUB) is being
constructed connecting Jawaharlal Nehru Stadium to Tyagraj
Stadium under a Joint Venture between the MCD, Railway
Department and Central Government. In view of the upcoming
Commonwealth Games, it was necessary to connect both the
venues. The distance of road between the two stadiums is 1.5
Kms. The existing road connecting the two stadiums is 7 mts.
wide which was sought to be widened to 14 mts. and for the
purpose, it was necessary to remove all the jhuggies and slum
clusters on the pavements which constitute „Right of Way‟ of the
road. It was pointed out by the MCD that the Gadia Lohar Basti
consisted only of 15/16 jhuggies that were removed whereas
altogether around 1000 jhuggies were removed in whole length
of the road between the two stadiums. It is the stand of the
MCD that the demolition was carried out after receiving prior no-
objection certificate from the Slum Department and the jhuggi
clusters were not notified and covered under any rehabilitation
programme of Delhi Government. According to the MCD, there
is no existing rehabilitation policy in MCD for rehabilitation of the
people removed from encroachments on public land. The
present clusters of jhuggies under consideration in this petition
constitute encroachment on „Right of Way‟. Therefore, no
statutory and constitutional right can be said to have been
violated. Responding to the reliance of the petitioners on
Resolution passed by the MCD, it was submitted that the
Resolution was a private resolution raised by a Councilor,
passed by MCD and have no legal sanctity and cannot be legally
enforceable. A resolution passed on the basis of a proposal by a
Councilor is of no legal consequences unless the Commissioner,
MCD adopts or formulates a policy on that resolution.
Consequently, the petitioners have no right to claim an
allotment of an alternative land based on resolution dated
12.2.2009. In support of this contention reliance was placed on
a decision of this Court in WP(C) No. 1662/1988 titled: Nirmal
Kumar Jain v. MCD, wherein the Court observed that the MCD
Act does not contain any provision which makes it incumbent
upo the Commissioner to carry out all the dictates of the
Corporation. The entire executive power for the purpose of
carrying out the provisions of Delhi Municipal Corporation Act
vests with the Commissioner. The petitioners being encroachers
on „Right of Way‟ were not entitled to any prior notice before
demolition action. Reliance was also placed on the decision of
this Court in Pitampura Sudhar Samiti v. Govt. of NCT of
Delhi, (Writ Petition Nos.4125/95 and 531/90 decided on
27.9.2002) and Wazirpur Bartan Nirmata Sangh v. UOI,
103(2003) DLT 654.
15. A short reply was filed on behalf of the Slum Department,
wherein it was submitted that a survey was conducted by the
Department determining the eligibility of persons entitled to
alternative accommodation on removal of clusters from Kushak
Nallah, Prem Nagar. Accordingly, 610 jhuggi units were
identified by the concerned land owning agencies out of which
none was found eligible or having a mandatory document as per
policy of the Government. It was further submitted that as per
the survey none of petitioners had shown ration cards as
required to be eligible under the 1990 or 1998 category year of
the Scheme for allotment of alternative plots. Out of the 18
petitioners, only the names of 11 petitioners had been recorded
in the survey, which were placed on record. Consequently, none
of the petitioners were eligible and could be considered for
allotment of alternative place under the Scheme.
16. The petitioner in its rejoinder to the reply of respondent -
MCD has relied upon various schemes and resettlement policies
pertaining to nomadic tribes such as Gadia Lohars. The
petitioners have placed on record an unofficial survey of the 92
points by the Slum Department in the year 1990. It is the claim
of the petitioners that the respondents erroneously did not cover
the Gadia Lohars of Prem Nagar and the petitioners could not be
considered for the resettlement schemes.
WRIT PETITION 7317 of 2009
17. In WP(C) 7317 of 2009, the petitioner has prayed for
similar reliefs as in WP(C) 9246/2009. In this petition, earlier
the petitioner had sought reliefs for himself and for 17 other
families of his community though they were not arrayed as
petitioners in the petition. However, during the course of
hearing, the petitioner confined the relief prayed only to himself
and not to the other families.
18. The petitioner was residing at Prem Nagar, New Delhi for
more than 45 years. The petitioner amongst other reliefs has
prayed for directing the respondents to prohibit demolition
activity at the aforesaid Jhuggi cluster and a temple erected by
the community and relocate him on an alternative plot of equal
size. MCD, the Slum Department and Tantia Constructions are
arrayed as respondents in the petition.
19. Petitioner has placed reliance on a resolution dated 23 rd
January, 2009 passed by the MCD to resettle Gadia Lohar
community by allotting them 25 sq. yards plots along with
ownership rights. Though the petitioner sought a direction to
stop the demolition activity by the respondent as he along with
many others of the community is living in the temple premises
situated at Prem Nagar, Lohar Basti, New Delhi, but he could not
place on record any document to establish ownership of the land
where the temple is situated.
20. In reply to the petition, MCD has submitted that neither the
petitioner nor other jhuggi dwellers were able to establish their
existence on the land under their illegal possession prior to 1998
and, therefore, they are not eligible for rehabilitation as per
Rehabilitation Policy of the Slum Department. So far as reliance
on resolution dated 23rd January, 2009 is concerned, it was
submitted that there is no provision in the MCD Act which binds
the Commissioner to give effect to every resolution passed by
the Corporation. It was further submitted that the temple in
question existed on public land and all other encroachments
existed on the site were removed on 12th January, 2009 so as to
complete the project of construction of RUB connecting the two
Stadiums. During the course of hearing, the respondent MCD
stated that on the request of the petitioner, the construction
work was stalled so as to enable the petitioner to remove the
deities in the temple, which were not removed even thereafter.
By order dated 4th March, 2009 the Court acceded to petitioner‟s
request for time to remove the deities from the temple and
granted one week‟s time. The Slum Department has stated that
they are only implementing/executing agency and as per the
policy of the government they initiated action for
shifting/relocation of those jhuggi clusters who have got ration
cards of 1990 category or 1998 category and are eligible for
18.0 sq.mtr or 12.5. sq.mtr plot. So far as the petitioner is
concerned, he has no ration card of 1990/1998 category. An
additional affidavit has also been filed by the Slum Department
wherein, as regards the resolution dated 23rd January, 2009, it
was stated that the Department cannot enforce this resolution
as under the MCD Act there is no provision for relocating jhuggi
dwellers who are found squatting on the „Right of Way‟. It was
further stated that Commissioner MCD is the statutory authority
who acts under the MCD Act in accordance with the powers
conferred on him by virtue of the MCD Act. All the resolutions
passed by the MCD Deliberative Wing are not binding on the
Commissioner. So far as relocation/rehabilitation of the
petitioner is concerned, as per the policy framed by the Delhi
Government, the resolution of the MCD Deliberative Wing
cannot overrule the policy framed by the Delhi Government and,
therefore, relocation/rehabilitation of the petitioner is not
possible under the policy framework.
SUBMISSIONS OF PETITIONERS
21. On behalf of the petitioners it was submitted that the
decision of the authorities for the demolition of their jhuggi
cluster in violation of the government policy / Master Plan Delhi
2021 without making any provision for rehabilitation / relocation
for the jhuggi dwellers was clearly arbitrary and discriminatory
and has rendered the residents of those jhuggies homeless,
seriously affecting their human rights as well as the
Fundamental Rights as guaranteed under the Constitution.
22. It was submitted that the stand of the respondents that
alternative land is not required to be allotted to the inhabitants
of such land which comes under the „Right of Way‟ is completely
contrary to the 2000 Scheme framed by the Delhi Government
for rehabilitation of the slum dwellers. In the 2000 Scheme
there is no mention of any exception, such as „Right of Way‟, to
deny the eligible slum dwellers allotment of alternative plots for
their rehabilitation. Moreover, the policy of not relocating those
who are found on „Right of Way‟ may be applicable for those
who encroach upon the road, footpath etc. but the same
principle cannot be applied to the persons who are residing on a
place for several decades and are completely unaware that the
place where they are living is earmarked for some road which
has to be developed or expanded in future. As long as they
were not on existing road / footpath, they cannot be denied the
benefit of rehabilitation / relocation. The demolition of jhuggi
cluster is also in violation of MPD 2021 which has come into
force and has given statutory relief to the Slum & JJ Clusters.
The MPD 2021 envisaged three-fold strategies to deal with
rehabilitation or relocation of the existing squatter settlement /
jhuggi dwellers. One of the strategies is relocation of the jhuggi
dwellers if the land on which their jhuggies exist is required for
public purpose and in such cases jhuggi dwellers should be
relocated / resettled on alternative plot. It further provides that
resettlement whether in form of in situ upgradation or
relocation, should be based mainly on built-up accommodation
of around 25 sq. mtr. with common areas and facilities. In view
of this clear provision of relocation in the present Master Plan, it
was submitted that the demolition of the petitioners‟ jhuggies
before eligible jhuggi dwellers were relocated or resettled on
alternative accommodation was illegal, arbitrary and in clear
violation of the MPD-2021.
23. It was submitted that these slum dwellers do not have any
other alternative place to live in Delhi as neither do they own
any land nor they can afford any rented accommodation in
Delhi. All of them had shifted to Delhi to earn their livelihood as
there is no work opportunity in their respective native villages
and now, the demolition of their jhuggies with no hope for any
resettlement will leave them without any shelter. It was
submitted that the petitioners have got constitutional right and
moreover, they are fully covered under the resettlement policy
of the government. In these circumstances, removal of the
jhuggi cluster without ensuring proper relocation of its residents
would amount to gross violation of their human rights as well as
the fundamental right to life guaranteed under Article 21 of the
Constitution of India.
SUBMISSIONS OF RESPONDENTS
24. On behalf of the respondents it was contended that jhuggi
and slum dwellers were on the Right of Way and constituted
encroachment on public land. There can be no legal right
vested in any person on a Right of Way. The petitioners were
encroachers on public land and as such they are liable to be
removed, especially in view of the project for Common Wealth
Games that has to be completed expeditiously. Even otherwise,
it was submitted that it is the function of the statutory authority
to remove encroachers on public land especially on the right of
way. Unauthorised occupants on the right of way have no legal
right to continue. Such unauthorised occupation on public land
that constitutes Right of Way cannot create the right in their
favour to be allotted alternative site. In support of their
submissions, the respondents placed reliance on decision of this
Court in Pitampura Sudhar Samiti & Another v.
Government of NCT of Delhi & Others and Wazirpur
Bartan Nirmata Sangh v. UOI & Ors.,(supra). It was claimed
that these decisions categorically held that no alternative sites
are to be provided in future for removal of persons, who are
squatting on public land. It has been specifically directed that
encroachers and squatters on public land should be removed
expeditiously without any pre-requisite requirement of providing
them alternative sites before encroachment is removed or
cleared. The encroachers on public land / Right of Way are not
entitled to any statutory notices before their eviction from such
public land / Right of Way. The relocation policy framed by the
State Government is not applicable to the petitioners, who are
encroachers upon the Right of Way.
THE ISSUES
25. In the light of the above submissions made at the Bar,
following points falls for consideration and determination:
Whether the State Government‟s policy for
relocation and rehabilitation excludes the persons
living on Right of Way, although they are otherwise
eligible for relocation / rehabilitation as per the
Scheme?
If there is any policy regarding the persons living on
Right of Way then what could be the true import of
such policy?
Whether the manner in which the alleged policy is
being implemented by the respondents is arbitrary,
discriminatory and in violation of Articles 14 and 21
of the Constitution and various international
covenants to which India is signatory?
RIGHT TO SHELTER
26. The housing problem can be considered to be universal,
since, to date, no country has yet managed to completely meet
this basic human need. Adequate housing serves as the crucible
for human well-being and development, bringing together
elements related to ecology, sustained and sustainable
development. It also serves as the basic unit of human
settlements and as an Indicator of the duality of life of a city or a
country's inhabitants. It reflects, among other things, the
mobilization of resources and the distribution of space, as well
as varied social and organizational aspects of the relationship
between Government and society. Unfortunately, in spite of its
importance, there exists an enormous housing deficit
throughout the world. According to the United Nations, more
than one billion people are living in precarious shelter
conditions, including those who are "homeless.
INTERNATIONAL CONVENTIONS
27. International concern over the world housing situation has
been expressed by Governments themselves in numerous
international declarations, conventions and agreements.
28. Nations General Assembly in 1948 made explicit reference
to housing as a fundamental human right. Article 25(1) states:
"Everyone has the right to a standard of living adequate for the health and well-being of himself and his family, including food, clothing, housing and medical care, and necessary social services."
29. Future international declarations on the implementation of
housing rights would include emphasis on the physical structure
such as the provision of drinking water, sewer facilities, access
to credit, land and building materials as well as the de jure
recognition of security and tenure and other relates issues.
30. Thus the process of recognizing human rights began 60
years ago. The rights enshrined in the Universal Declaration
became binding obligations in 1966. Article 11 of the
International Covenant on Economic, Social and Cultural Rights
expanded on Article 25(1) of the Universal Declaration. It
further codified the right to housing by stating:
"The State Parties to the present Covenant recognize the right of everyone to an adequate standard of living for himself and his family, including adequate food, clothing, and housing, and to the continuous improvement of living conditions."
31. In 1987, the International Year of Shelter for the Homeless,
the United Nations spoke of the right of all individuals to:
"a real home ... one which provides protection from the elements; has access to safe water and sanitation; provides for secure tenure and personal safety; and within easy reach of centres for employment, education and health care; and is at a cost which people and society can afford."
32. The Covenant indicates that priority should be given to
social welfare and the level of effort should increase over time.
These obligations apply to any State that has ratified the
Covenant regardless of the State‟s economic resources. Of
course, the States would devise their own steps for the
realization of these rights in accordance with their own
resources. India has signed and ratified this Covenant and the
State is under an obligation to give effect to its provisions.
33. The General Comment 7 dated 20th May 1997 on the right
to adequate housing (Article 11.1) by the Commission on
Economic, Social and Cultural rights reads as follows:
"(1) In its General Comment No.4, (1991), the Committee observed that all persons should possess a degree of security of tenure which guarantees legal protection against forced eviction, harassment and other threats. It concluded that forced evictions are prima facie incompatible with the requirement of the Covenant.
(2) The international community has long recognized that the issue of forced evictions is a serious one. In 1976, the United Nations Conference on Human Settlements noted that special attention should be paid to ?undertaking major clearance operation should take place only when conservation and rehabilitation are not feasible and relocation measures are made. In
1988, in the Global Strategy for Shelter to the Year 2000, adopted by the General Assembly in its neighbourhoods, rather than damage or destroy them was recognized. Agenda 21 stated that people should be protected by law against unfair eviction from their homes or land. In the Habitat Agenda Governments committed themselves to protecting all people from, and providing legal protection and redress for, forced evictions that are contrary to the law, taking human rights into consideration; [and] when evictions are unavoidable, ensuring, as appropriate, that alternative suitable solutions are provided. The Commission on Human Rights has also indicated that forced evictions are a gross violation of human rights."
34. The recognized importance of the right to housing over
time has led to its ratification and reinforcement through other
international declarations, conventions and conferences, in
which more precise and complex objectives have been
developed. Of these declarations, special note should be made
of The Habitat I Vancouver Declaration (1976), the International
Year of the Homeless (1987).
SPECIAL RAPPORTEUR'S GUIDELINES ON RELOCATION OF DISPLACED
35. Annexure-I of the Report of the Special Rapporteur on
Adequate Housing lays down basic principles and guidelines on
development based evictions and displacement. Insofar as
relocation of the displaced is concerned, the guidelines provide:
"52. The Government and any other parties responsible for providing just compensation and sufficient alternative accommodation, or restitution when feasible, must do so immediately upon the eviction, except in cases of force majeure. At a minimum, regardless of the circumstances and without discrimination,
competent authorities shall ensure that evicted persons or groups, especially those who are unable to provide for themselves, have safe and secure access to: (a) essential food, potable water and sanitation; (b) basic shelter and housing; (c) appropriate clothing; (d) essential medical services; (e) livelihood sources; (f) fodder for livestock and access to common property resources previously depended upon; and (g) education for children and childcare facilities. States should also ensure that members of the same extended family or community are not separated as a result of evictions.
53. Special efforts should be made to ensure equal participation of women in all planning processes and in the distribution of basic services and supplies.
54. In order to ensure the protection of the human right to the highest attainable standard of physical and mental health, all evicted persons who are wounded and sick, as well as those with disabilities, should receive the medical care and attention they require to the fullest extent practicable and with the least possible delay, without distinction on any non-medically elevant grounds. When necessary, evicted persons should have access to psychological and social services. Special attention should be paid to: (a) the health needs of women and children, including access to female health-care providers where necessary, and to services such as reproductive health care and appropriate counselling for victims of sexual and other abuses; (b) ensuring that ongoing medical treatment is not disrupted as a result of eviction or relocation; and (c) the prevention of contagious and infectious diseases, including HIV/AIDS, at relocation sites.
55. Identified relocation sites must fulfil the criteria for adequate housing according to international human rights law. These include:
(a) security of tenure;
(b) services, materials, facilities and infrastructure such as potable water, energy for cooking, heating and lighting, sanitation and washing facilities, means of food storage, refuse disposal, site drainage and emergency
services, and to natural and common resources, where appropriate;
(c) affordable housing;
(d) habitable housing providing inhabitants with adequate space, protection from cold, damp, heat, rain, wind or other threats to health, structural hazards and disease vectors, and ensuring the physical safety of occupants;
(e) accessibility for disadvantaged groups;
(f) access to employment options, health-care services, schools, childcare centres and other social facilities, whether in urban or rural areas; and
(g) culturally appropriate housing. In order to ensure security of the home, adequate housing should also include the following essential elements: privacy and security; participation in decision-making; freedom from violence; and access to remedies for any violations suffered.
56. In determining the compatibility of resettlement with the present guidelines, States should ensure that in the context of any case of resettlement the following criteria are adhered to:
(a) No resettlement shall take place until such time as a comprehensive resettlement policy consistent with the present guidelines and internationally recognized human rights principles is in place;
(b) Resettlement must ensure that the human rights of women, children, indigenous peoples and other vulnerable groups are equally protected, including their right to property ownership and access to resources;
(c) The actor proposing and/or carrying out the resettlement shall be required by law to pay for any associated costs, including all resettlement costs;
(d) No affected persons, groups or communities shall suffer detriment as far as their human rights are concerned, nor shall their right to the continuous improvement of living conditions be subject to infringement. This applies equally to host communities at resettlement sites, and
affected persons, groups and communities subjected to forced eviction;
(e) The right of affected persons, groups and communities to full and prior informed consent regarding relocation must be guaranteed. The State shall provide all necessary amenities, services and economic opportunities at the proposed site;
(f) The time and financial cost required for travel to and from the place of work or to access essential services should not place excessive demands upon the budgets of low-income households;
(g) Relocation sites must not be situated on polluted land or in immediate proximity to pollution sources that threaten the right to the highest attainable standards of mental and physical health of the inhabitants;
(h) Sufficient information shall be provided to the affected persons, groups and communities on all State projects and planning and implementation processes relating to the concerned resettlement, including information on the purported use of the eviction dwelling or site and its proposed beneficiaries. Particular attention must be paid to ensuring that indigenous peoples, minorities, the landless, women and children are represented and included in this process;
(i) The entire resettlement process should be carried out with full participation by and with affected persons, groups and communities. States should, in particular, take into account all alternative plans proposed by the affected persons, groups and communities;
(j) If, after a full and fair public hearing, it is found that there still exists a need to proceed with the resettlement, then the affected persons, groups and communities shall be given at least 90 days‟ notice prior to the date of the resettlement; and
(k) Local government officials and neutral observers, properly identified, shall be present during the resettlement so as to ensure that no force, violence or intimidation is involved.
57. Rehabilitation policies must include programmes designed for women and marginalized and vulnerable groups to ensure their equal enjoyment of the human rights to housing, food, water, health, education, work, security of the person, security of the home, freedom from cruel, inhuman or degrading treatment, and freedom of movement.
58. Persons, groups or communities affected by an eviction should not suffer detriment to their human rights, including their right to the progressive realization of the right to adequate housing. This applies equally to host communities at relocation sites."
UN COMMITTEE'S OBSERVATIONS ON INDIA
36. The UN Committee on Economic, Social and Cultural Rights
in May, 2008, in its Concluding Observations on India, called
upon the Indian government to address the issue of rising
homelessness, including the need for disaggregated data on the
homeless. In particular, it mentioned:
"30.The Committee is concerned about the lack of a national housing policy, which particularly addresses the needs of the disadvantaged and marginalized individuals and groups, including those living in slums who are reportedly growing in numbers, by providing them with low-cost housing units. The Committee also regrets that sufficient information was not provided by the State party on the extent and causes of homelessness in the State party.
The Committee also requests the State party to provide, in its next periodic report, detailed information on homelessness in the State party and the extent of inadequate housing, disaggregated by, inter alia, sex, caste, ethnicity and religion.
70.The Committee urges the State party to address the acute shortage of affordable housing
by adopting a national strategy and a plan of action on adequate housing and building or providing low-cost rental housing units, especially for the disadvantaged and low income groups, including those living in slums. In this connection, the Committee reminds the State party of its obligations under article 11 of the Covenant and refers to its General Comment No. 4 on the right to adequate housing (1991) to guide the Government‟s housing policies. The Committee also requests the State party to provide, in its next periodic report, detailed information on homelessness in the State party and the extent of inadequate housing, disaggregated by, inter alia, sex, caste, ethnicity and religion.
71.The Committee recommends that the State party take immediate measures to effectively enforce laws and regulations prohibiting displacement and forced evictions, and ensure that persons evicted from their homes and lands be provided with adequate compensation and / or offered alternative accommodation, in accordance with the guidelines adopted by the Committee in its General Comment No. 7 on forced evictions (1997). The Committee also recommends that, prior to implementing development and urban renewal projects, sporting events and other similar activities, the State party should undertake open, participatory and meaningful consultations with affected residents and communities. In this connection, the Committee draws the attention of the State party to its General Comment No. 4 on the right to adequate housing (1991) and further requests the State party to provide information in its next periodic report on progress achieved in this regard, including disaggregated statistics relating to forced evictions.
RIGHT TO SHELTER - CONSTITUTIONAL PERSPECTIVES
37. In a catena of decisions, the Supreme Court has enlarged
the meaning of life under Article 21 of the Constitution to
include within its ambit, the right to shelter. In some of the
cases upholding the right to shelter the Court looked at
differentiating between a man animal-like existence and a
decent human existence thereby emphasizing the need for
respected life.
38. Upholding the importance of the right to a decent
environment and a reasonable accommodation, in Shantistar
Builders v. Narayan Khimalal Totame, (1990) 1 SCC 520 the
Court held that, (para 9)
"The right to life would take within its sweep the right to food, the right to clothing, the right to decent environment and a reasonable accommodation to live in. The difference between the need of an animal and a human being for shelter has to be kept in view. For the animal it is the bare protection of the body, for a human being it has to be a suitable accommodation, which would allow him to grow in every aspect - physical, mental and intellectual. The Constitution aims at ensuring fuller development of every child. That would be possible only if the child is in a proper home. It is not necessary that every citizen must be ensured of living in a well-
built comfortable house but a reasonable home particularly for people in India can even be mud-built thatched house or a mud-built fireproof accommodation."
39. In PG Gupta v. State of Gujarat and Ors, 1995 Supp.
(2) SCC 182, in 1994, the Court went further holding that the
Right to shelter in Article 19(1) (g) read with Articles 19(1) (e)
and 21 included the right to residence and settlement.
Protection of life guaranteed by Article 21 encompasses within
its ambit the right to shelter to enjoy the meaningful right to life.
The right to residence and settlement was seen as a
fundamental right under Article 19(1)(e) and as a facet of
inseparable meaningful right to life as available under Article 21.
40. In Chameli Singh V. State of U.P., (1996) 2 SCC 549 a
Bench of three Judges of Supreme Court had considered and
held that the right to shelter is a fundamental right available to
every citizen and it was read into Article 21 of the Constitution
of India as encompassing within its ambit, the right to shelter to
make the right to life more meaningful. It has been held thus:
(para 8)
"In any organized society, right to live as a human being is not ensured by meeting only the animal need of man. It is secured only when he is assured of all facilities to develop himself and is freed from restrictions, which inhibit his growth. All human rights are designed to achieve this object. Right to life guaranteed in any civilized society implies the right to food, water, decent environment, education, medical care and shelter. These are basic human rights known to any civilized society. All civil, political, social and cultural rights enshrined in the Universal Declaration of Human Rights and Convention or under the Constitution of India cannot be exercised without these basic human rights."
41. Emphasizing further on the right to shelter, the Court in
this case held that, (para 8)
"Shelter for a human being, therefore, is not a mere protection of his life and limb. It is however where he has opportunities to grow physically, mentally, intellectually and spiritually. Right to shelter, therefore, includes adequate living space, safe and decent structure, clean and decent surroundings, sufficient light, pure air and water, electricity, sanitation and other civic amenities like roads etc. so as to have easy access to his daily avocation. The right to shelter, therefore, does not mean a mere right to a roof over one‟s head but right to all the
infrastructure necessary to enable them to live and develop as a human being. Right to shelter when used as an essential requisite to the right to live should be deemed to have been guaranteed as a fundamental right. As is enjoined in the Directive Principles, the State should be deemed to be under an obligation to secure it for its citizens, of course subject to its economic budgeting. In a democratic society as a member of the organized civic community one should have permanent shelter so as to a physically, mentally and intellectually equip oneself to improve his excellence as a useful citizen as enjoined in the Fundamental Duties and to be a useful citizen and equal participant in democracy. The ultimate object of making a man equipped with a right to dignity of person and equality of status is to enable him to develop himself into a cultural being. Want of decent residence, therefore, frustrate the very object of the constitutional animation of right to equity, economic justice, fundamental right to residence, dignity of person and right to live itself."
42. In Ahmedabad Municipal Corporation v. Nawab Khan
Gulab Khan (supra) (relevant paras 10, 12, 25) Supreme Court
observed:
"... It would, therefore, be clear that though no person has a right to encroach and erect structures or otherwise on footpaths, pavements or public streets or any other place reserved or earmarked for a public purpose, the State has the constitutional duty to provide adequate facilities and opportunities by distributing its wealth and resources for settlement of life and erection of shelter over their heads to make the right to life meaningful, effective and fruitful ........ The deprivation of the right to life in that context would not only denude life of effective content and meaningfulness but if would make life miserable and impossible to live. It would, therefore, be the duty of the State to provide right to shelter to the poor and indigent weaker sections of the society in fulfillment of the constitutional objectives."
INDIA: URBAN POVERTY REPORT-2009
43. The Ministry of Housing and Urban Poverty Alleviation,
Government of India, with the support of the United Nations
Development Programme (UNDP) have launched India‟s first-of-
its-kind report on the nature and dynamics of urban poverty in
the country. The report, "India: Urban Poverty Report-2009",
brings together inputs from eminent researchers, academics
and civil society representatives.
Key Messages from the Report
The urban population of India is increasing but not as fast as other Asian countries India has shared the growth pattern with some of the fastest growing regions in Asia. The country has witnessed around 8 percent growth in GDP in the last couple of years. India‟s urban population is increasing at a faster rate than its total population. Urbanisation has been recognized as an important component of economic growth. At 28 percent, the pace of urbanisation, however, has been slow and lower than the average for Asia. The absolute number of people in urban cities and towns, however, has gone up substantially. The researchers expect rate of urbanisation to also increase in the coming years. With over 575 million people, India will have 41 percent of its population living in cities and towns by 2030 from the present level of 286 million.
But this success has been accompanied by poverty in urban areas Urban poverty in India remains high, at over 25 percent. Over 80 million poor people live in the cities and towns of India.
This has resulted in the 'Urbanisation of Poverty'
A large number of states report poverty figures in urban areas much above that in rural areas. At the national level, rural poverty is higher than poverty in urban areas but the gap between the two has decreased over the last couple of decades. The incidence of decline of urban poverty has not accelerated with GDP growth. As the urban population in the country is growing, so is urban poverty.
The nature of urban poverty poses different problems Urban poverty poses the problems of housing and shelter, water, sanitation, health, education, social security and livelihoods along with special needs of vulnerable groups like women, children and aged people.
An increase in the slum population is one example
As per 2001 census report the slum population of India in cities and towns with a population of 50,000 and above was 42.6 million, which is 22.6 per cent of the urban population of the states / Union Territories reporting slums. This could also roughly be the size of Spain or Columbia.
11.2 million of the total slum population of the country is in Maharashtra followed by Andhra Pradesh (5.2 million), and Uttar Pradesh (4.4 million). Although the slum population has increased, the number of slums is lower (National Sample Survey Organisation‟s 58th Round), which makes them more dense. There is higher concentration of slum population in the large urban centres (Census 2001).
Poor in slums do not have access to basic services like sanitation or water
Poor people live in slums which are overcrowded, often polluted and lack basic civic amenities like clean drinking water, sanitation and health facilities. Most of them are involved in informal sector activities where there is constant threat of eviction, removal, confiscation of goods and almost non-existent social security cover. A substantial portion of the benefits provided by public agencies are cornered by middle and upper income households. 54.71 percent of urban slums have no toilet facility. Most free community toilets built by state government or local bodies are rendered unusable because of the lack of maintenance.
The homeless live an even more precarious life As per the 2001 census, the total urban homeless population is 7,78,599 people. Delhi had 3.1 percent of the national level, and Bihar and Tamil Nadu had 1.6 percent and 7.3 percent respectively. Many people interviewed chose the streets because paying rent would mean no savings and therefore no money sent back home and hence the street was the only option for them. Their condition is chiefly linked to their lack of adequate shelter. In Delhi, for over a 100,000 homeless people, the government runs 14 night shelters with a maximum capacity of 2,937 people, which is only 3 percent of the homeless people in the city. Outside, in the walled city of Delhi, private contractors called thijawalahs rent out quilts (winter) and plastic sheets (monsoon) for five rupees a night. Iron cots are rented for 15 rupees a night. 71 percent said they had no friends. In a study of homeless populations, homeless men, women and children in four cities reported that they were beaten by the police at night and driven away from their make- shift homes/shelters.
Proposed solutions to urban poverty
1. There should be greater equity in the provision of
basic services as interstate and intercity disparity has acquired
alarming proportions.
2. Small and medium towns, particularly in backward
states, should get special assistance from the central / state
government as their economic bases are not strong enough to
generate adequate resources.
3. Constitutional amendments for decentralization
should be backed up by actual devolution of powers and
responsibilities and their use by the municipal bodies.
4. As much of the subsidized amenities have gone to
high and middle income colonies, the restructure of these
programmes and schemes is needed to ensure that subsidies
are made explicit through strict stipulations, targeted through
vulnerable sections of population.
5. There is good potential for organising slum
communities as the average size of slum is small.
6. To improve sanitation standards, it is suggested to
construct community toilets where individual toilets are not
possible, to extend sewerage networks to slum areas and
connect toilet outlets with that, and community management of
toilets in common places.
7. Solar, bio-gas and non-conventional energy needs to
be promoted for street lights as well as in household energy use
wherever possible and feasible. Complete coverage of slum
households through electric connections should be ensured.
JHUGGIES & JJ CLUSTERS IN DELHI
44. In the last four decades, on account of pressure on
agricultural land and lack of employment opportunities in the
rural areas, a large number of people were forced to migrate to
large cities like Delhi. However, in cities, their slender means as
well as lack of access to legitimate housing, compelled them to
live in existing jhuggi clusters or even to create a new one.
They turned to big cities like Delhi only because of the huge
employment opportunities here but then they are forced to live
in jhuggies because there is no place other than that within their
means. These jhuggi clusters constitute a major chunk of the
total population of the city. Most of these persons living in the
slums earn their livelihood as daily wage labourers, selling
vegetables and other household items, some of them are
rickshaw pullers and only few of them are employed as regular
workers in industrial units in the vicinity while women work as
domestic maid-servants in nearby houses. Their children also
are either employed as child labour in the city; a few fortunate
among them go to the municipal schools in the vicinity. The
support service provided by these persons (whom the Master
Plan describes as „city service personnel‟) are indispensable to
any affluent or even middle class household. The city would
simply come to halt without the labour provided by these
people. Considerations of fairness require special concern
where these settled slum dwellers face threat of being uprooted.
Even though their jhuggi clusters may be required to be legally
removed for public projects, but the consequences can be just
as devastating when they are uprooted from their decades long
settled position. What very often is overlooked is that when a
family living in a Jhuggi is forcibly evicted, each member loses a
„bundle‟ of rights - the right to livelihood, to shelter, to health, to
education, to access to civic amenities and public transport and
above all, the right to live with dignity. In this regard, comments
of Professor Bundy on the large number of forced evictions in
South Africa, may be noted:
"There is a sense in which these appalling figures have been cited so often that we are used to them: that we cease to realize their import, their
horror - what they mean in terms of degradation, misery, and psychological and physical suffering.
Bundy makes the point that "trauma, frustration, grief, dull
dragging apathy and [the] surrender of the will to live" are
indeed some of the effects of forcible evictions on the human
condition. And, the consequences span over multiple areas of
social life: frequently it is the case that families are left
homeless, their social support structures severed and their
welfare services, jobs and educational institutions, rendered
inaccessible. [Occupiers of 51 Olivia Road, Berea Township, and 197 Main
Street, Johannesburg v. City of Johannesburg and Others (2008) ZACC 1:2008 (3) SA
208 (CC):2008(5) BCLR 475 (CC) at para 17]
DELHI GOVERNMENT'S INITIATIVE FOR RELOCATION OF SLUM DWELLERS
45. The Delhi Government vide Cabinet Decision No.510 dated
10th May, 2000 framed Policy Guidelines for implementation of
the Scheme for relocation of JJ clusters and the Policy Guidelines
inter alia reads as follows:
"Government of NCT of Delhi URBAN DEVELOPMENT DEPARTMENT VIKAS BHAVAN: NEW DELHI
Sub : Policy guidelines for implementation of the Scheme for Relocation of JJ clusters.
..........
1. Jhuggies will be relocated only from project sites where specific requests have been received from the land owning agencies for cleaning of the project lands.
No large scale removal of jhuggis should be resorted to without any specific use for the cleared site.
2. Land for relocation of jhuggies will be identified in Delhi and NCR in consultation with the DDA and NCRPB so that it is in conformity with the land use policy laid down under the Master Plan, and the NCR Plan. Land pockets in NCR well connected with the transport system should also be utilised for relocation of JJ dwellers in Delhi.
3. Land will be acquired at the sites identified by the DDA/NCR in small pockets not exceeding 10 acres (4 hectares) near existing residential areas so that cost of provision of peripheral services is minimised.
4. A target of shifting 10,000 jhuggies in 2000-2001 is laid down. This target will be reviewed each year in April by Delhi Govt. based on requests received from land owning agencies.
5. Land will be acquired under the scheme of "large Scale Acquisition for Planned Development of Delhi". Its development and disposal will also be governed by the conditions laid down under Govt. Of India Orders No. F.37/16/50-Delhi(1) dated 2.5.1961 read with GOI‟s Order No. J-20011/12/77-L.II dated 14.2.92 making it compulsory for conversion of plots below 50 sqm. from leasehold to freehold. (Copies enclosed). After acquisition, the land will be placed at the disposal of the Executing Agency by the Lands Deptt. Of Delhi Government. The ownership of the land acquired for relocation will vest with the Delhi Govt. Requests for acquisition will be routed by the Executing Agency through the Urban Development Department of Delhi Government.
6. Cut-off date and eligibility criteria : Cut-off date for beneficiaries would be 30.11.98. To verify eligibility, Ration Cards issued prior to 30.11.98 will be taken into account. The name of the allottee must also figure in the notified Voters‟ List as on 30.11.98. Jhuggies who come up after 30.11.98 will be removed without any alternative allotment by the project Executing Agency.
7. Size of Plot : Keeping in view the scarcity and high cost of land, the plot size now approved for JJ dwellers will be as under :
Size of plot JJ dwellers JJ dwellers who
who were have become
eligible before eligible between
31.1.90. 1.2.90 and
30.12.98.
Size of plot 20 Sqm. 15 sqm.
for a single
dwelling
unit with
WC.
Ground 100% 100%
coverage
8. Layout Plans : The layout plans for the relocation settlement will be prepared by the Executing Agency and proper approval taken from the concerned local body / DDA as the case may be. Executing Agency will follow the ISI Code 8888 for preparing the layout. 50% of gross area will be used for residential plots, 30% for services and 20% for other social infrastructure such as schools, dispensary, community hall and local shopping area and other utility sites.
9. Building Plans : The Executing Agency will also prepare standard building plans for each relocation settlement which are duly approved by the local bodies / DDA. The sanction shall be given to the beneficiary along with the allotment letters / conveyance deed.
10. Construction of Dwelling Units : The construction of dwelling units on the plots will be carried out by the allottee in accordance with the sanctioned lay out plans / building plans within a period of one year from the actual date of shifting. Till completion of the project and handing over of the services to the concerned local bodies, the Executing Agency will exercise the necessary building controls and ensure that the construction activities go on as per the approved plans and building plans. In case, the allottee fails to build even a single floor with WC within a period of one year
the allotment be cancelled and plot resumed by the Executing Agency.
11. Handing of the services for maintenance to the local bodies : After two years from the date of actual shifting of the cluster to the Resettlement site, the settlement shall stand transferred to the concerned local body for maintaining services, and for exercising of building controls.
12. Cost of land :
Cost of land at Rs.16.00 lakhs per acre or Rs.400 per sqm. Cost of Internal Development : Rs.600 Sqm.
Total Rs.1000/- per sqm. of gross area, or Rs.2000/- per sqm of net area.
13.........
14. Recovery of electricity and water : Charges for consumption of electricity and water be recovered from allottees for community toilets and common water hydrants. Fixed charges shall be recovered by the Executing Agency from each allottee to cover the cost of maintenance and consumption of water for the first two years, during which period metered supply will be provided by DVB / DJB.
15. Water Supply : Individual metered water connections will be given to each allottee within a period of two years of shifting. The reduced norm for supply of water as in the case of unauthorised colonies will be adopted. The work of laying of internal water and sewer lines at the resettlement site shall be executed by the DJB from funds to be provided by the Executing Agency. No departmental charges will however be leviable by DJB for such works. Peripheral and trunk services will be provided by DJB as in the case of other settlement at its own cost.
Water harvesting : The DJB will adopt innovative technology for water harvesting and ground water recharge at the relocation site.
16. Electricity : Individual metered connections will be provided to each allottee. The work of internal electrification as in the case of unauthorised colonies
will be carried out by DVB. No departmental charges will be levied by DVB for executing the work. Peripheral and trunk services will be provided by DVB at its own cost as in the case of unauthorised colonies.
17. Other developmental works : Other developmental works like laying of roads, drains, developmental of parks, etc. Will be carried out by the Executing Agency. The services shall be transferred to the local bodies / DDA after a period of 2 years from the date of shifting, for maintenance.
18. Density and size of each dwelling unit : Keeping in view the high cost of land in Delhi and the reducing availability, density shall be as follows :
Size Density
15 sqm plot 300 dwelling units per
hectare.
20 sqm plot 250 dwelling units per
hectare
.
19. Terms of allotment : The grant of freehold plots to JJ dwellers at the relocation site has been agreed to, in principle by Delhi Government subject to clearance by Government of India. Separate instructions with regard to nature and tenure shall be issued shortly.
20. Public Utility sites : Sites for putting up sub- stations by DVB, tubewells and other water related infrastructure as also for primary school, community hall and dispensary will be transferred on a token charge of Re.1/- to the concerned government agency, since cost of such land has already been paid for by other departments of the Government / Delhi Government.
21. Survey of clusters : Prior to relocation and payment of subside by the land owning agency and Delhi Government, a joint survey of the slum cluster will be carried out by the DC of the revenue district, jointly with the land owning agency and Executing Agency.
The figure of jhuggies to be relocated should be determined on the basis of this survey keeping in view the eligibility criteria.
22. Issue of Laser Cards: - Each allottee of a site and services plot shall be issued a Laser Card by the DC of the revenue district. This card will carry all relevant details of the allottee and his family members. This Laser Card will be used by the District authorities to check allotment of more than one plot to a family.
23. .........
24.........
25.........
Sd/-
(SUMAN SWARUP) Principal Secretary (UD)
BINDING NATURE OF MPD-2021
46. The Master Plan for Delhi (MPD) - 2021 envisages
rehabilitation or relocation of the existing squatter
settlement/jhuggi dwellers. It provides for relocation of the
jhuggi dwellers if the land on which their jhuggies exist is
required for public purpose, in which case, the jhuggi dwellers
should be relocated/resettled and provided alternative
accommodation. It also provides that resettlement whether in
form of in-situ upgradation or relocation should be based mainly
on built-up accommodation of around 25 sq.mtrs. with common
facilities.
47. It is now well settled that a plan prepared in terms of a
statute concerning the planned development of a city attains a
statutory character and is enforceable as such. In Bangalore
Medical Trust v. B.S.Muddappa, (1991) 4 SCC 58, the
Supreme Court in regard to the scheme prepared under the
Bangalore Development Act, 1976, observed :
"The scheme is a statutory instrument which is administrative legislation involving a great deal of general law making of universal application, and it is not, therefore, addressed to individual cases of persons and places. Alteration of the scheme must be for the purpose of improvement and better development of the city of Bangalore and adjoining areas and for general application for the benefit of the public at large."
48. In Delhi Science Forum v. DDA, 2004 (112) DLT 944,
the Division Bench of this court declared the proposed project at
Sultangarhi to be illegal and stressed the need to strictly adhere
to the MPD provisions by the DDA.
49. A Full Bench of this Court in Joginder Kumar Singh v.
Government of NCT of Delhi, AIR 2004 Delhi 258, in the
context of clear violations of the Zonal Development Plan (ZPD)
under the Delhi Development Act, 1957 by impermissible
commercial use of residential areas, went as far to suggest
(para 37) that ".....any act or attempt amounts to nothing but
mischief with the Planned Development and is violative of Article
21 of the Constitution of India". We may add that the previous
plan, i.e. MPD-2001, also made similar provisions for
resettlement or in-situ upgradation of JJ clusters.
SO-CALLED POLICY OF 'RIGHT OF WAY'
50. In our opinion, the stand of the respondents that
alternative land is not required to be allotted to the inhabitants
of such land which comes under the "Right of Way" is
completely contrary to the State‟s policy which governs
relocation and rehabilitation of slum dwellers. State‟s policy for
resettlement nowhere exempts persons, who are otherwise
eligible for benefit of the said policy, merely on the ground that
the land on which they are settled is required for "Right of Way".
The respondents‟ have failed to produce any such policy which
provides for exclusion of the slum dwellers on the ground that
they are living on "Right of Way". We find force in the
submission of the petitioners that even if there is any such
policy, it may be for those jhuggi dwellers, who deliberately set
up their jhuggies on some existing road, footpath etc, but surely
this policy cannot be applied to jhuggi dwellers who have been
living on open land for several decades and it is only now
discovered that they are settled on a land marked for a road
under the Master Plan though when they started living on the
said land there was no existing road.
51. Learned counsel representing the respondents fairly
conceded that there is no written policy of "Right of Way" but
made a faint attempt to justify their stand on the basis of a
letter of the Principal Secretary, Urban Development,
Government of the NCT of Delhi, which is reproduced below:-
"R. Narayanaswami Principal Secretary Urban Development Government of the National Capital Territory of Delhi Urban Development Deptt, Vikas Bhawan, IP Estate New Delhi.
Dated 3/10/2001
Dear SP,
Kindly refer to your note dated 20th August 2001 inFile No.11/DC(S&JJ)/S/2001 seeking advice of the Urban Development Department on the matter regarding status of jhuggis on roads, pavements and berms. In this connection, I am directed to convey Hon‟ble Lt. Governor‟s instructions to the effect that encroachers on the right of way of roads (even if they reside there) are not entitled to alternate land. In this regard, the Hon‟ble Lt. Governor has categorically observed that this has been explicitly stated in all previous orders and there is no ambiguity about it. He had made these observations on file on 26th September, 2001 following a discussion with you on 25th September, 2001.
You are therefore requested to kindly proceed accordingly to deal with any encroachments, in the manner provided under the DMC Act in so far as roads, pavements and berms are concerned.
This letter issues with the prior approval of the Chief Secretary.
Yours sincerely,
Sd/-
(R.NARAYANASWAMI)
Shri S.P. Aggarwal Commissioner MCD Town Hall Delhi."
52. We fail to appreciate how the above letter of the Principal
Secretary spells out any policy decision on „Right of Way‟. The
letter merely records oral instructions of the Lt. Governor that
the jhuggi dwellers on the „Right of Way‟ will not be entitled to
relocation. It is also not clear from the letter as to what
constitutes „Right of Way‟. When the petitioners set up their
jhuggies several decades ago there was no road. It may be that
in some layout plan the land was meant for a road but when
they started living there, they could not anticipate that the land
will be required in future for a road or for the expansion of an
existing road. As long as they were not on an existing road,
they cannot be denied the benefit of rehabilitation/relocation.
The denial of the benefit of the rehabilitation to the petitioners
violates their right to shelter guaranteed under Article 21 of the
Constitution. In these circumstances, removal of their jhuggies
without ensuring their relocation would amount to gross
violation of their Fundamental Rights. The decision in Wazirpur
Bartan Nirmata Sangh v. Union of India relied upon by the
respondent has been stayed by the Supreme Court. In
Pitampura Sudhar Samiti v. Govt. of NCT of Delhi (supra),
the Court expressly observed: "No doubt the Government has
been formulating the policies for relocation of JJ clusters keeping
in view the social and humane aspects of the problem. As
already mentioned above, we are not concerned with this aspect
of the matter in the present case which is being attended to by
the Division Bench-II."
JUDGMENTS IN GROOTBOOM CASE AND JOE SLOVO CASE
53. On behalf of the petitioners reliance was placed on the
judgments of the South African Constitutional Court in Irene
Grootboom case and Joe Slovo Case. On October 4, 2000 the
Constitutional Court of South Africa delivered the decision in the
case of Government of the Republic of South Africa v.
Irene Grootboom and others in respect of housing rights of
persons who were forced to live in deplorable conditions while
waiting for their turn to be allotted low cost housing. In this
case, the Constitutional Court held (relevant paras 19-26, 41-45
and 884) that "everyone has a right to have access to adequate
housing. .....The state must take reasonable legislative and
other measures, within its available resources, to a progressive
realization of this right. .....The state is obliged to take a positive
action to meet the needs of those living in extreme conditions of
poverty, homelessness or intolerable housing".
54. In the case of Residents of Joe Slovo Community,
Western Cape v. Thubelisha Homes and Others [CCT
22/08(2009)ZACC 16(10 June 2009)]. The Constitutional Court
held:
"Any government decision taken and consequent order made regarding the forced eviction of a group of people cannot ignore the enormous impact that a potential forced removal will have on the individual, family, and community at large. No matter how commendable the government‟s intentions are regarding the intended use of the land from which the
community has been removed without the solid promise of alternative housing, evictions may turn out to be a method of brutal state-control and a far cry from the progressive realisation of the socio-economic rights our Constitution guarantees. Courts must remain vigilant to ensure that when the government seeks to evict a community in pursuit of commendable housing plans, the plans must include the guarantee that those who are evicted and relocated have a reasonable opportunity of accessing adequate housing within a reasonable time in relation to the housing projects concerned."
The Court directed the respondents to engage meaningfully with
the residents on the timeframe of the relocation. The Court
further directed the respondents to consult with the affected
residents on each individual relocation specifically. Specifically,
the engagement was to take place one week before the
specified date for relocation. The Court went as far as specifying
some of the issues to be included in the engagement, clearly
pointing out that these were not exhaustive. The respondents
were to engage with the residents on:
ascertaining the names, details and relevant personal circumstances of those affected by each relocation;
the exact time, manner and conditions under which the relocation would be conducted; the precise TRUs to be allocated to those relocated;
the provision of transport for those to be relocated and for their possessions; the provision of transport facilities to those affected from the temporary accommodation to amenities such as schools, health facilities and places of work; and the prospect of the subsequent allocation of permanent housing to those relocated to temporary accommodation, including information on
their current position on the housing waiting list and the provision of assistance to those relocated in the completion of housing subsidy application forms (para 7(11)).
55. We find no difficulty in the context of the present case, and
in the light of the jurisprudence developed by our Supreme
Court and the High Court in the cases referred to earlier, to
require the respondents to engage meaningfully with those who
are sought to be evicted. It must be remembered that the MPD-
2021 clearly identifies the relocation of slum dwellers as one of
the priorities for the government. Spaces have been earmarked
for housing of the economically weaker sections. The
government will be failing in its statutory and constitutional
obligation if it fails to identify spaces equipped infrastructurally
with the civic amenities that can ensure a decent living to those
being relocated prior to initiating the moves for eviction.
56. The respondents in these cases were unable to place
records to show that any systematic survey had been
undertaken of the jhuggi clusters where the petitioners and
others resided. There appears to be no protocol developed
which will indicate the manner in which the surveys should be
conducted, the kind of relevant documentation that each
resident has to produce to justify entitlement to relocation,
including information relating to present means of livelihood,
earning, access to education for the children, access to health
facilities, access to public transportation etc.
57. This Court would like to emphasise that the context of the
MPD, jhuggi dwellers are not to be treated as „secondary‟
citizens. They are entitled to no less an access to basic survival
needs as any other citizen. It is the State‟s constitutional and
statutory obligation to ensure that if the jhuggi dweller is
forcibly evicted and relocated, such jhuggi dweller is not worse
off. The relocation has to be a meaningful exercise consistent
with the rights to life, livelihood and dignity of such jhuggi
dweller.
58. It is not uncommon to find a jhuggi dweller, with the
bulldozer at the doorstep, desperately trying to save whatever
precious little belongings and documents they have, which could
perhaps testify to the fact that the jhuggi dweller resided at that
place. These documents are literally a matter of life for a jhuggi
dweller, since most relocation schemes require proof of
residence before a „cut-off date‟. If these documents are either
forcefully snatched away or destroyed (and very often they are)
then the jhuggi dweller is unable to establish entitlement to
resettlement. Therefore, the exercise of conducting a survey
has to be very carefully undertaken and with great deal of
responsibility keeping in view the desperate need of the jhuggi
dweller for an alternative accommodation. A separate folder
must be preserved by the agency or the agencies that are
involved in the survey for each jhuggi dweller with all relevant
documents of that jhuggi dweller in one place. Ideally if these
documents can be digitalized then there will be no need for
repeated production of these documents time and again
whenever the jhuggi dweller has in fact to be assigned a place
at the relocated site.
59. Each member of the family of the jhuggi dweller is
invariably engaged in some livelihood from morning to night. It
is, therefore, not uncommon that when a survey team arrives at
a jhuggi camp, some or the other member may not be found
there. By merely stopping with that single visit, and not finding
a particular member of that family, it may not be concluded that
no such member resides in that jhuggi. Such an exercise, if it
has to be meaningful, has to be undertaken either at the time
when all the members of the family are likely to be found.
Alternatively there should be repeated visits by the survey team
over a period of time with proper prior announcement. If jhuggi
dwellers are kept at the centre of this exercise and it is
understood that the State has to work to ensure protection of
their rights, then the procedure adopted will automatically
change, consistent with that requirement.
60. The further concern is the lack of basic amenities at the
relocated site. It is not uncommon that in the garb of evicting
slums and „beautifying‟ the city, the State agencies in fact end
up creating more slums the only difference is that this time it is
away from the gaze of the city dwellers. The relocated sites are
invariably 30-40 kilometers away from a city centre. The
situation in these relocated sites, for instance in Narela and
Bhawana, are deplorable. The lack of basic amenities like
drinking water, water for bathing and washing, sanitation, lack
of access to affordable public transport, lack of schools and
health care sectors, compound the problem for a jhuggi dweller
at the relocated site. The places of their livelihood invariably
continue to be located within the city. Naturally, therefore, their
lives are worse off after forced eviction.
61. Each of the above factors will have to be borne in mind
before any task for forceful eviction of a jhuggi cluster is
undertaken by the State agencies. It cannot be expected that
human beings in a jhuggi cluster will simply vanish if their
homes are uprooted and their names effaced from government
records. They are the citizens who help rest of the city to live a
decent life they deserve protection and the respect of the rights
to life and dignity which the Constitution guarantees them.
CONCLUSION
62. It is declared that :
(i) The decision of the respondents holding that the
petitioners are on the „Right of Way‟ and are,
therefore, not entitled to relocation, is hereby
declared as illegal and unconstitutional.
(ii) In terms of the extant policy for relocation of jhuggi
dwellers, which is operational in view of the orders of
the Supreme Court, the cases of the petitioners will
be considered for relocation.
(iii) Within a period of four months from today, each of
those eligible among the petitioners, in terms of the
above relocation policy, will be granted an alternative
site as per MPD-2021 subject to proof of residence
prior to cut-off date. This will happen in consultation
with each of them in a „meaningful‟ manner, as
indicated in this judgment.
(iv) The State agencies will ensure that basic civic
amenities, consistent with the rights to life and
dignity of each of the citizens in the jhuggies, are
available at the site of relocation.
63. With the above directions, these petitions are allowed.
64. A certified copy of this order be sent to the Member
Secretary, Delhi Legal Services Authority (DLSA) with the
request that wide publicity be given to the operative portion and
directions of this judgment in the local language among the
residents of jhuggi clusters in the city as well as in the relocated
sites. The DLSA will also hold periodical camps in jhuggi clusters
and in relocated sites to make the residents aware of their
rights. A copy of this order be also sent to the Chief Secretary,
Government of National Capital Territory of Delhi, for
compliance.
Chief Justice
February 11, 2010 S. Muralidhar, J
"v/nm"
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!