Citation : 2010 Latest Caselaw 5432 Del
Judgement Date : 30 November, 2010
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) No.15239/2004 & CM No. 11011/2004
Date of decision: November 30, 2010
P.K. KOUL ... Petitioner
Through: Mr. B. L. Wali, Advocate
VERSUS
ESTATE OFFICER AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(2) Writ Petition (Civil) No. 15240/2004
and CM No. 11013/2004
T.K. OGRA ... Petitioner
Through: Mr. B. L. Wali, Advocate
VERSUS
ESTATE OFFICER AND ANR.
....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(3) Writ Petition (Civil) No. 15245/04
and CM No. 11026/2004
A.K. MUKOO ... Petitioner
Through: Mr. B.L. Wali, Advocate
VERSUS
ESTATE OFFICER AND ORS. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
W.P.(C) No.15239/2004 Page 1 of 157
AND
(4) Writ Petition (Civil) No. 15246/2004
and CM No. 11029/2004
M.L.DULLU ... Petitioner
Through: Mr. B.L. Wali, Advocate
VERSUS
ESTATE OFFICER AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(5) Writ Petition (Civil) No. 862/2004
and CM No. 736/2006
A.K. TRISAL ... Petitioner
Through: Mr. Manoj V. George,
Advocate
VERSUS
ESTATE OFFICER AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(6) Writ Petition (Civil) No. 15241/2004
and CM No. 11016/2004
T.S. BALI ... Petitioner
Through: Mr. B. L. Wali, Advocate
VERSUS
ESTATE OFFICER AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(7) Writ Petition (Civil) No. 15264/2004
and CM No. 11044/2004
P.N. KACHROO ... Petitioner
Through: Mr. B. L. Wali, Advocate
W.P.(C) No.15239/2004 Page 2 of 157
VERSUS
ESTATE OFFICER AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(8) Writ Petition (Civil) No. 15279/2004
and CM No. 11050/2004
C.L.MISRI ... Petitioner
Through: Mr. B. L. Wali, Advocate
VERSUS
ESTATE OFFICER AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(9) Writ Petition (Civil) No. 15698/2004
and CM No. 11044/2004
PHOOLA RAINA ... Petitioner
(Wife of late Sh.T.N.Raina) Through: Mr. B. L. Wali,
Advocate
VERSUS
ESTATE OFFICER AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(10) Writ Petition (Civil) No. 1779/2004
and CM No. 1557/2006
TEJ KISHAN ... Petitioner
Through: Mr. Samrat K. Nigam, Advocate
VERSUS
UOI & ANR. ....Respondents
Through: Mr. Ravinder Agarwal, Advocate
W.P.(C) No.15239/2004 Page 3 of 157
AND
(11) Writ Petition (Civil) No. 2641/2006
& CM NO. 2379/2006
S.N.BHAT ... Petitioner
Through: Mr. Manoj V. George, Advocate
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr. Abhishek
Aggarwal and Ms. Megha Bharara, Advocates.
AND
(12) Writ Petition (Civil) No. 5681/2007
and CM No. 10547/2007
M.K. TIKOO ... Petitioner
Through: Mr. R.K. Handoo with Mr.
Yoginder Handoo and Mr. Manish Shukla &
Mr. Atul Sharma, Advocates
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. R. V. Sinha with Mr. A.S.
Singh, Advocates.
AND
(13) Writ Petition (Civil) No. 7057/2007
and CM No. 13421/2004
C.L. RAINA ... Petitioner
Through: Mr. Thakur Summit, Advocate
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. R. V. Sinha with Mr. A.S.
Singh, Advocates.
W.P.(C) No.15239/2004 Page 4 of 157
AND
(14) Writ Petition (Civil) No. 2869/2008
and CM No. 5540/2008
S.N. KAUL ... Petitioner
Through: Mr. R.K. Handoo with Mr.
Yoginder Handoo and Mr. Manish
Shukla & Mr. Atul Sharma, Advocates
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. R. V. Sinha with Mr. A.S.
Singh, Advocates.
AND
(15) Writ Petition (Civil) No. 8599/2008
and CM No. 16497/2008
KANTIAYANI GANJOO ... Petitioner
Through: Mr. R.K. Handoo with Mr.
Yoginder Handoo and Mr. Manish
Shukla & Mr. Atul Sharma, Advocates
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. R. V. Sinha with Mr. A.S.
Singh,Advocates.
AND
(16) Writ Petition (Civil) No. 8600/2008
and CM No. 16499/2008
H.L. KOUL ... Petitioner
Through: Mr. R.K. Handoo with Mr.
Yoginder Handoo and Mr. Manish
Shukla & Mr. Atul Sharma, Advocates
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. R. V. Sinha with Mr. A.S.
Singh, Advocates.
W.P.(C) No.15239/2004 Page 5 of 157
AND
(17) Writ Petition (Civil) No. 8601/2008
& CM NO. 16501/2008
VIJAY MAM ... Petitioner
Through: Mr. R.K. Handoo with Mr.
Yoginder Handoo and Mr. Manish
Shukla & Mr. Atul Sharma, Advocates
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. R. V. Sinha with Mr. A.S.
Singh, Advocates.
AND
(18) Writ Petition (Civil) No. 8641/2009
and CM No. 5796/2009
P.L. KAUL ... Petitioner
Through: Mr. Samrat K. Nigam,
Advocate
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. R. V. Sinha with Mr. A.S.
Singh, Advocates.
AND
(19) Writ Petition (Civil) No. 9609/2009
& CM NO. 7654/2009
Y.S. JAMWAL ... Petitioner
Through: Mr. Naresh Thanai, Advocate
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. R. V. Sinha with Mr. A.S.
Singh, Advocates.
AND
(20) Writ Petition (Civil) No. 11377/2009
& 10986/2009
M.K. BAZAZ ... Petitioner
Through: Mr. R.K. Handoo with Mr.
Yoginder Handoo and Mr. Manish
Shukla & Mr. Atul Sharma, Advocates
W.P.(C) No.15239/2004 Page 6 of 157
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(21) Writ Petition (Civil) No. 11548/2009
& CM NO. 11351/2009
B.L. TAKAROO ... Petitioner
Through: Mr. Manoj V. George,
Advocate
VERSUS
UOI AND ANR. ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(22) Writ Petition (Civil) No. 11488/2009
& CM NO. 11242/2009
MOTILAL KAUL ... Petitioner
Through: Mr. B. L. Wali, Advocate
VERSUS
ESTATE OFFICER, DIRECTORATE OF ESTATES,
NIRMAN BHAWAN ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
AND
(23) Writ Petition (Civil) No. 11489/2009
& CM NO. 11244/2009
B.L. RAINA ... Petitioner
Through: Mr. B. L. Wali, Advocate
VERSUS
ESTATE OFFICER ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
W.P.(C) No.15239/2004 Page 7 of 157
AND
(24) Writ Petition (C) No. 11490/2009
& C.Mo.No.11246/2009
A.K. GIGOO ... Petitioner
Through: Mr. B. L. Wali, Advocate
VERSUS
ESTATE OFFICER ....Respondents
Through: Mr. Jatan Singh with Mr.
Abhishek Aggarwal and Ms. Megha
Bharara, Advocates.
CORAM:
HON'BLE MS. JUSTICE GITA MITTAL
1. Whether reporters of local papers may be allowed
to see the Judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the
Digest? Yes
GITA MITTAL, J
1. The instant case is a testimony to events which lead to an
unprecedented ethnic cleansing of a minority community from
the Kashmir valley on account of the inability of the State to
protect them and their property from violence, who, as a result,
were rendered homeless. Such turmoil was faced by the
minority community in the state of Jammu & Kashmir after
December, 1989, compelling its members to flee home, hearth
and State for bare survival.
These writ petitions have been filed by some of such
displaced persons who were Central Government employees
seeking protection against forcible eviction of the quarters
occupied by them on the ground that it is the only roof available
to them.
W.P.(C) No.15239/2004 Page 8 of 157
2. The petitioners contend that those representing the
Central Government in the Kashmir valley, especially those who
were representing the intelligence agencies, para military and
defence forces as well as the Government media became prime
targets of the militants to the extent that lists of such persons
who had to be targeted were published and circulated in the
localities. Family members and friends of such Government
employees were killed and their properties destroyed for the
message to permeate. As a result, immediate steps for
evacuation of such officials on emergency basis were taken by
the Government of India in order to at least protect their lives.
3. The writ petitioners in W.P.(C) Nos. 5681/2007, 2869,
8599, 8600, 8601/2008, 11377/2009, 15239, 15240, 15245,
15246, 862, 15241, 15264, 15279, 15698, 1779/2004,
2641/2006, 7057/2007, 8641, 9609, 11548, 11488, 11489,
11490 & 11491/2009 were shifted from Jammu & Kashmir to
Delhi and posted in the local offices of the central organization
and department where they were employed.
4. The facts disclose that all the petitioners (or the person on
whom they were dependant as in the case of Smt. Phoola Raina
widow of Late Sh. T.N. Raina writ petitioner in W.P.(C) No.
15698/2004) upon being brought to Delhi were allotted
Government accommodation to reside in, not only by virtue of
their employment but also their extreme need for shelter. These
allottees of the quarters, superannuated from service on
different dates over the period of time.
5. W.P.(C) No.15698/2004 has been filed by Smt. Phoola
Raina, widow of Late Shri T.N. Raina who was a Government
W.P.(C) No.15239/2004 Page 9 of 157
servant. Shri Raina was the allottee of Government
accommodation bearing no. DG-915, Sarojini Nagar, New Delhi-
23. While still in service Shri T.N. Raina unfortunately expired
on the 4th of August, 2001. The petitioner contends that late Sh.
T.N. Raina and family which included herself were compelled to
flee from the valley in circumstances identical to those of the
other petitioners. This petitioner is surviving on a meager
pension and she cannot afford any alternate accommodation.
6. The petitioner in W.P.(C) No.5681/2007 evacuated in the
same emergent conditions, is stated to be afflicted with the
Parkinson's disease since his retirement. His home in Kashmir
stands burnt. His relative, one Mrs. Chuni Lal had gone to
retrieve her belongings from Kashmir, but was shot dead at
point blank range. The petitioner is stated to be barely
surviving on his pension. He has no place to return in his home
state.
7. So far as the petitioner in W.P.(C) No.2869/2008 and his
family are concerned, they were shifted out by the Government
on account of the perception of a serious threat to their lives. It
is contended that the militants have burnt the petitioner‟s
ancestral home in order to demonstrate their intention of not
sparing him. In addition, they have shot dead his uncle and wife
at point blank range. As a result, other than the quarter under
occupation, the petitioner is without any alternate shelter.
8. Shri P.K. Koul, the petitioner in W.P.(C) No. 15239/2004,
was a resident of Razdan, Kochhaa, Bana Mohalla, Habba Kadal,
Srinagar and his entire property in Srinagar has been destroyed
by the communal riots and terrorist movements. He clearly
W.P.(C) No.15239/2004 Page 10 of 157
states that he has no other house anywhere in India. This
petitioner was lastly posted as the Director General with the
Border Security Force at R.K. Puram, New Delhi. While in
service, this petitioner was allotted the premises no. H-52,
Sarojini Nagar, New Delhi. On 31st July, 2002, the petitioner
superannuated from service. The allotment of this
accommodation in his name was cancelled by a letter dated
27/28th August, 2002 with effect from 1st December, 2002
directing the petitioner to vacate the accommodation
immediately and he was informed that on failure to vacate,
action to evict him under the Public Premises (Eviction of
Unauthorised Occupants) Act, 1971 would be taken. The
respondents also informed the petitioner that on failure to
vacate, he would be liable to pay damage rent @ Rupees 150
per sq. mtr. for the entire period of over stay. The petitioner
was permitted to retain the accommodation from 1st December,
2002 to 31st April, 2003 on payment of four times of the normal
license fee for the next two months.
9. The petitioner and his family are permanent residents of
the State of J&K and did not leave their home state voluntarily
but were driven out of the Srinagar valley. Their household
goods were looted and house was burnt by the terrorists. Other
than the one residence, which also stands destroyed by the
militants in Srinagar, Shri P.K. Koul owned no other property. A
grievance is made that the respondents have taken no action for
the reconstruction of the houses of the petitioners and others
like him which were destroyed by the militants and to
rehabilitate them resulting in a pitiable condition and absence
W.P.(C) No.15239/2004 Page 11 of 157
of any security for them. Consequently, they are unable to
return to their own homes.
10. In this background, the petitioner submitted a
representation dated 24th March, 2003 seeking permission from
the respondent to retain his accommodation on payment of the
existing normal license fee setting out the above facts. Despite
permitting retention of accommodation by other similarly placed
persons, this request of the petitioner was rejected by the letter
dated 20th February, 2003. The respondent no. 2 further
referred the case for eviction of the petitioner, treating him as
an unauthorised occupant of public premises under the Public
Premises (Eviction of Unauthorised Occupants) Act, 1971.
11. In these proceedings, the following eviction order dated
23rd September, 2003 was passed against the petitioner which
was served on him on 18th November, 2003:-
"OFFICE OF THE ESTATE OFFICER AND DEPUTY
DIRECTOR OF ESTATE (LIT.) DIRECTORATE OF
ESTATES, NIRMAN BHAWAN, NEW DLEHI.
EC/93/AD/Lit/03/T-D
All persons concerned and in particular
Shri P.K. Koul,
123, North West Moti Bagh,
New Delhi
Whereas I, the undersigned am satisfied for the reasons
recorded below that Shri P.K. Koul is an unauthorized
occupation of the premises specified in the Schedule
below :
REASONS
You have been continuing to occupy the premises
specified in the schedule below even after its allotment
stands cancelled in your name w.e.f. 1.2.03 vide letter no.
TD/283/M-23/96 dated 8.11.02.
You have failed to prove that you are not in unauthorized
occupation of the instant premises.
Now, therefore, in exercise of the powers conferred on me
under Sub-Section (I) of Section 5 of the Public Premises
W.P.(C) No.15239/2004 Page 12 of 157
(Eviction of Unauthorized Occupants) Act, 1971, I hereby
order Shri P.K. Koul, and all the persons who may be in
occupation of the said premises or any part thereof to
vacate the same within 15 days from the date of issue of
this order. In the event of refusal or failure to comply
with this order within the period specified above, the said
Shri P.K. Koul and all other persons concerned are liable
to be evicted from the said premises, if need be, by the
use of such force as may be necessary.
SCHEDULE
123, North West Moti Bagh, New Delhi.
Sd/-
(B.K. Kulshreshtha)
ESTATE OFFICER
Date : 23.9.2003
Copy to A.D.-T-D."
12. The petitioner filed an appeal registered as PPA No.
333/2003 challenging the said eviction order.
It is contended that the learned Additional District Judge
mechanically dismissed the petitioner's appeal by an order
dated 10th September, 2004 ignoring the orders passed by the
Supreme Court and other precedents of this court in respect of
identically placed persons, necessitating the present petition.
The submission is that the cancellation of the petitioner's
allotment by the letter dated 27/28th August, 2002; rejection of
the petitioner‟s request by the letter dated 20th of February,
2003; the order of eviction dated 23rd September, 2003, as well
as the order of the learned ADJ dated 10th September, 2004 are
legally not sustainable.
The writ petition lays a challenge to these orders as well
as the non-action of the respondents.
13. The facts relating to the other petitioners in this bunch of
petitions are similar and are not disputed by the respondents.
For the purposes of convenience and clarity, the details of
W.P.(C) No.15239/2004 Page 13 of 157
the allotment of accommodations which were effected in favour
of the petitioners/the predecessor in interest; the dates of their
retirement; the status of allotment and particulars of the orders
which have been passed against all the petitioners and are
impugned in these writ petitions are tabulated below:-
1 2 3 4 5 6
Writ Quarter Date of Date of Date of Date of
Petition Allotted Retiremen impugned impugned the
No. t of order of Eviction impugned
Allottee Cancellati Order order in
on of Appeal
Allotment
WP (C) H-52, 31.7.2002 31.10.2002 23.9.2003 10.9.2004
No.15239 Sarojini
/2004 Nagar,
New Delhi
WP (C) GI-800, 1.7.2002 31.10.2002 23.9.2003 10.9.2004
No.15240 Sarojini
/2004 Nagar,
New Delhi
WP (C) H-162, 7.5.2002 7.5.2002 25.9.2003 10.9.2004
No.15245 Sarojini
/2004 Nagar,
New Delhi
WP (C) 123/IV, 30.9.2002 7.5.2002 25.9.2003 10.9.2004
No.15246 North
/2004 West Moti
Bagh, New
Delhi
WP (C) 499 A, 30.4.2005 1.9.2004 28.3.2005
No.862/2 Sector 3, 20.12.2005
006 R.K.
Puram ,
New Delhi
WP (C) Z-20, 12.12.2005 12.12.2005 31.1.2006 31.1.2006
No.1779/ Sarojini
2006 Nagar,
New Delhi
WP (C) 11/5, 31.10.2001 1.3.2002 18.9.2002 10.9.2004
No.15241 Sector-1,
/2004 M.B. Road,
New Delhi
WP (C) 60/9, 28.2.2002 30.6.2002 11.7.2003 10.9.2004
No.15264 Sector-1,
/2004 Pushp
Vihar,
New Delhi
W.P.(C) No.15239/2004 Page 14 of 157
1 2 3 4 5 6
Writ Quarter Date of Date of Date of Date of
Petition Allotted Retiremen impugned impugned the
No. t of order of Eviction impugned
Allottee Cancellati Order order in
on of Appeal
Allotment
WP (C) 3/252, 30.4.1998 1.9.1998 3.3.2004 -
No.1527 Andrews
9/2004 Ganj,
New
Delhi
WP (C) DG 915, (Allottee 22.1.2002 -
No.1569 Sarojini Died while
8/2004 Nagar, in service
New on
Delhi 4.8.2001)
WP (C) MS/1007, 30.4.2004 1.7.2004 25.4.2005 1.2.2006
No.2641 Sector
/2006 VII, M.B.
Road,
New
Delhi
WP (C) Allotted 30.9.2006 23.7.2007 -
No.5681 Quarter
/2007 in Delhi
WP (C) New 31.5.2007 - -
No.2869 Delhi
/2008
WP (C) New 31.12.2007 10.11.2008 -
No.8599 Delhi
/2008
WP (C) New 31.12.2007 - -
No.8600 Delhi
/2008
WP (C) New 31.12.2007 10.11.2008 -
No.8601 Delhi
/2008
WP (C) GI-809, 31.5.2008 20.4.2009 -
No.8641 Sarojini
/2009 Nagar,
New
Delhi
-
WP (C) 880, 31.7.2008 3.8.2009
No.1137 Lakshmi
7/2009 Bai
Nagar,
New
Delhi
Writ Quarter Date of Date of Date of Date of
Petition Allotted Retiremen impugned impugned the
No. t of order of Eviction impugned
Allottee Cancellati Order order in
on of Appeal
Allotment
WP (C) SI/38, 30.6.2008 1.8.2008 9.3.2009 25.8.2009
No.1148 Sadiq
8/2009 Nagar,
New
Delhi
WP (C) S- 30.11.2007 21.7.2008 19.1.2009 -
No.1148 1/65/11,
9/2009 M.B.
Road,
New
Delhi
WP (C) AB-837, 30.4.2008 18.8.2007 10.11.200 25.8.2009
0/2009 Nagar,
New
Delhi
WP (C) K-4/12, 30.6.2006 1.11.2006 18.6.2007 25.8.2009
No.1149 Sector II,
1/2009 DIZ Area,
Gole
Market,
New
Delhi
WP (C) 47/3A/, 30.9.2005 1.2.2006 18.7.2006 25.8.2009
No.1154 DIZ Area,
8/2009 Sector 2,
Gole
Market,
New
Delhi
WP(C) X-224, 31.08.2006 01.01.2007 28.05.2007 1.9.2007
No.7057 Sarojini
/2007 Nagar,
New
Delhi
WP(C) Qr.No.28 30.04.2008 31.12.2008 16.03.2009 -
No.9609 1, Type-
/2009 IV,
Sector-8,
R.K.Pura
m, New
Delhi.
Petitioners' contentions
14. In these writ petitions, the petitioners have all contended
that they are permanent residents of Jammu & Kashmir and
have no desire whatsoever to reside in Delhi. However, on
account of the prevailing circumstances and the inability of the
Government to secure their lives and properties in their home
state, they are unable to return to the state. Their properties
and only homes in the valley have either been destroyed or
occupied.
15. Passage of time also has brought no change in the
conditions prevalent in the state of Jammu & Kashmir. The
petitioners remain unable to return to their own homes.
16. Mr. R.K.Handoo, Mr. B.L. Wali and Mr. Samrat Nigam,
learned counsels appearing for the petitioners, with all the
vehemence at their command, have urged that the status of the
petitioners stands reduced to that of `refugees' in their own
country with nowhere to go and no support at all from the state,
the only difference being that instead of being displaced to
another country, the petitioners stand evicted within their own
country.
17. The petitioners have contended that discretion and power
is vested in the respondents under SR 317-B-25 of the Allotment
of the Government Residence (General Pool in Delhi) Rules to
permit any person to occupy public premises. Instances have
been cited of the respondents permitting other persons
including identically displaced Kashmiris to occupy public
premises. It is complained that the respondents have unfairly
failed to consider the special circumstances so far as the
petitioners are concerned and have discriminated against them.
The writ petitioners thus assail the failure of the respondents to
exercise the discretion vested in them to permit the petitioners
to continue to occupy the quarters, in accordance with law on
the ground of arbitrariness.
18. The submission is that the refusal of the respondents to
permit the petitioners to retain the allotment on payment of
normal license fee is illegal and results in violation of the
constitutional rights of the petitioner as well as the
constitutional and public law obligations, responsibilities and
duties of the respondents.
19. It is submitted that in the given circumstances the
petitioners cannot be deemed to be in „unauthorised occupation‟
for the purposes of the application of the Public Premises
(Eviction of Unauthorised Occupants) Act, 1971. The
petitioners contend that the respondents were constitutionally
mandated to protect their right to life under Article 21 of the
Constitution of India and having failed to do so, were bound to
ensure the right to shelter of the petitioners, which is an
essential concomitant thereof. In this background, the
petitioners challenge inaction qua the rights of the petitioners;
the legality and validity of the cancellation of the allotments of
the quarters; as well as the proceedings and all orders under
the Public Premises (Eviction of Unauthorised Occupants) Act,
1971. It is contended that the respondents have ignored all
relevant material in initiating the proceedings against the
petitioners, passing the impugned orders.
Respondents contentions
20. Mr. Jatan Singh, learned Standing Counsel for the Union
of India and Mr. R.V. Sinha, learned counsel for the respondents
challenge the very maintainability of these writ petitions. It is
contended that the public premises were allotted to employees
of the Government by virtue of their employment. Such
relationships having come to an end on superannuation/demise
of the government servant, learned counsels strongly urge that
the petitioners have no right at all to continue to occupy the
official accommodation after their retirement. It is further
urged that the petitioners have no right or entitlement to any
accommodation from the respondents. The submission is that
the decisions against the petitioners are in accordance with the
provisions of the Act of 1971 and judicial precedents on the
subject and cannot be faulted on any legally tenable grounds.
Material pleadings
21. Before examining these submissions, learned counsel for
the petitioners have drawn attention to the petitioner's
pleadings in grounds A to H, K, L & M of WP (C)
No.15239/2004 P.K. Koul Vs. Estate Officer and the
respondents response thereto which deserves to be usefully
considered in extenso and reads as follows:-
Pleadings in the WP (C) Pleadings in counter affidavit No.15239/2004
Grounds "A. Because the Hon'ble Supreme
Court of India in S.L.P.
No.7639/1977 - Shri J.L. Koul & "That the contents of Grounds (A Ors. Vs. State of J&K & Ors. has to H) are matter of record, considered the question regarding need no comments. the possession of the accommodation Xxx of the similarly placed employees xx and adjourned the matter sine die and till the Supreme Court decides the matter finally, the Respondents cannot dispossess the Petitioner from the premises in question.
Vide order dated 26.8.1997 the Hon'ble Supreme Court of India in the said case passed the following orders:
"List this matter on a regular day after six weeks.
In the meantime, Mr. P.P. Rao will ascertain from the State Govt. as to whether the petitioners can be put back to their respective houses owned by them in the Kashmir valley and can ensure protection of the persons as also their property. To facilitate that venture, the petitioner's counsel will give to Mr. Rao the address of each petitioner where he would expect to be shifted."
xx Again vide order dated 28.1.1998 taking into consideration of the present situation the Hon'ble Supreme Court of India passed the following orders adjourning the matter sine die and continued the stay:-
"Adjourned sine die. Stay to continue. The petition to be activated on mentioning by Counsel for the State of Jammu and Kashmir as and when the Pleadings in the WP (C) No.15239/2004
State is in a position to assure the return of the petitioners to their respective homes in the Kashmir valley and ensure their safety and personal property."
Copies of the aforesaid orders of the Hon'ble Supreme Court dated 26.8.1997 and 28.1.1998 are annexed herewith as annexure herewith as Annexure P-5 & P-6 respectively.
B. Because the Ld. ADJ has not even considered that the Hon'ble Tribunal Pleadings in counter affidavit in OA No.2378/2002 - Tej Kishan Vs. Union of India & Ors. has gone into the issue and directed the Respondents to allow the Applicant therein to retain the Govt.
accommodation pending decision in SLP (Civil) No.7369/97. A copy of the aforesaid order of the Ld. Tribunal dated 30.12.2002 is annexed herewith as Annexure P-7.
C. Because the Ld. ADJ has failed to appreciate that Petitioner being a Kashmiri migrant whose house in Kashmir was burnt and destroyed by "That the contents of Grounds (A the militants, he has no place to go. to H) are matter of record, He is, therefore, compelled to stay at need no comments. his Govt. accommodation allotted to xxx xx him till the normalcy in Kashmir valley is restored and he could go back to his State one day and rebuild and reoccupy his destroyed house.
However, the Respondents in a most callous, unconcerned and mechanical manner turned down the request of the Petitioner.
D. Because the Petitioner has the Fundamental Right to live which is guaranteed to him under the Article 21 of the Constitution of India and which Right includes the Right to Shelter also.
E. Because the Petitioner cannot go back to the Kashmir Valley, his place of origin because his life is in danger in the valley on account of the ongoing militancy in the State of J & K and also because his own house in Srinagar was burnt/destroyed by the militants and he has no other shelter anywhere in India.
Pleadings in the WP (C) No.15239/2004
F. Because the Petitioner with his
meager income received as pension cannot take an alternate private accommodation in Delhi where he can live with dignity alongwith his family members. His pensionary income is not even sufficient to buy food material for his family members. He has no other income whatsoever.
G. Because unless the Respondent No.1 namely, the Ministry of Urban Development who is the nodal agency to ensure proper shelter to the citizens of India provide suitable accommodation to the Petitioner and other similarly placed Kashmiri migrants at affordable price and in easy installments, no retired Kashmiris can acquire a house of their own and move to the same. The Respondents have of their own and move to the same. The Respondents have not taken any positive action in this direction so that the Kashmiri migrants are rehabilitated properly and with dignity.
H. Because in the face of the peculiar circumstances and abnormal conditions prevailing in the State of Jammu and Kashmir, employees of the State of J & K were granted relief by the Hon'ble Supreme Court of India on humanitarian considerations and on the basis of equality.
xxx xxx xxx
K. Because the right to the 16.That in response to the Petitioner to have a shelter does not contents of para K of ground, it cease to exist just because he has is submitted that the petitioner retired from the Government service. was allotted Government His right to continue to stay in the accommodation subject to present accommodation or in an allotment rules while he was in alternate accommodation to be service. He was entitled to retain provided by the Respondents cannot the Government Quarter only be taken away till his safety in his during his service period and the own State is ensured and his own allotment has been cancelled house in Srinagar is renovated or re- consequent upon his retirement built. from service after giving him
concessional period of four months. Further retention thereafter for a maximum period Pleadings in the WP (C) of four months on medical No.15239/2004 grounds as per rules has already been availed by him.
L. Because the Directorate of 17.That in response to the Estates are allotting general pool contents of para L of ground, it is accommodation not only to the submitted that the allotment of serving Government employees but Government quarter is made as also to various other categories of per the rules and policy laid down employees who have nothing to do by the Government. with government service. The employees working in the office of the political parties, journalists, freedom fighters, artists, etc. are also allotted general pool accommodation. The Petitioner belongs to special category of displaced Kashmiri Pandits and they also deserve special treatment in the matter of providing accommodation as in the case of the aforesaid non-governmental categories.
M. Because the Ld. ADJ has failed to 18.That the content of para M of consider the facts that the the Ground needs no comments Respondents has the power to relax for want of knowledge. the Allotment Rules in respect of any However, the petitioner is a person and in respect of any retiree and getting post retrial accommodation. According to SR pension."
317-B-25 of the Allotment of Government Residences (General Pool in Delh) Rules, 1963, the Government have the power to relax the Allotment Rules which is reproduced as under:-
"SR 317-B-25: The Government may for reasons to be recorded in writing relax all or any of the provisions of the Rules in this Division in the case of any officer or residence or class of officers or type of residences."
22. The above narration would show that the respondents
admit the correctness of the factual submissions, rights claimed
and entitlements of the petitioners in these grounds of the writ
petition.
Nature of rights involved in these petitions
Constitutional guarantees
23. Before proceeding to examine the challenge laid by the
petitioners, it is essential to examine the right of the petitioners
which is involved. Article 19(1)(e) of the Constitution of India
states that all citizens shall have the right to reside and settle in
any part of the territory of India. Article 21 on the other hand
states that no person shall be deprived of his life or personal
liberty except according to procedure established by law.
24. The petitioners question the jurisdiction and legality of the
respondent‟s actions and threat to forcibly evict them from their
only shelter in purported exercise of statutory powers utilizing
the process prescribed under the Public Premises (Eviction of
Unauthorised Occupants) Act, 1971 (hereafter referred to as the
„Public Premises Act, 1971‟).
25. In 1995 (2) SLR 72, P.G. Gupta Vs. State of Gujarat &
Ors., the Supreme Court held that food, shelter and clothing are
the minimal human rights. The court reiterated its earlier
expansion of the right to residence and settlement by again
holding that, it is a "fundamental right under Article 19(1)(e)
and it is a facet of inseparable meaningful right to life under
Article 21" of the Constitution of India.
26. Fundamental rights are guaranteed to the citizens of India
under part III of the Constitution of India. In (1996) 2 SCC
549 Chameli Singh & Ors. Vs. State of U.P. & Anr., the
Supreme Court held that the right to shelter is a fundamental
right available to every citizen of India. It was also read into the
right to life guaranteed under Article 21 of the Constitution to
make it more meaningful. In para 8 of the judgment, the court
succinctly set out the nature of the right and the mandate on the
state as follows:-
"8. In any organised society, right to live as a human being is not ensured by meeting only the animal needs 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 live guaranteed in any civilised society implies the right to food, water, decent environment, education, medical care and shelter. These are basic human rights known to any civilised 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.
Shelter for a human being, therefore, is not a mere protection of his life and limb. It is home where he has opportunities to grow physically, mentally, intellectually and spiritually. Right to shelter, therefore, includes adequate living space and decent structures, 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 organised civil community one should have permanent shelter so as to 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 culture being. Want of decent residence, therefore, frustrates the very object of the Constitutional animation of right to equality, economic justice, fundamental right to residence, dignity of person and right to live itself......." (Emphasis supplied)
The Apex Court unequivocally declared that all the civil,
political, social and cultural rights enshrined in the Universal
Declaration of Human Rights and Convention, 1948 or under the
Constitution of India cannot be exercised without, inter alia, the
basic human right of shelter.
27. The right to shelter as an essential concomitant of the
fundamental right to life was also pressed by the pavement
dwellers in the pronouncement reported at (1997) 11 SCC 121
Ahmedabad Municipal Corporation Vs. Nawab Khan Gulab
Khan & Ors. The Municipal Corporation of Ahmedabad was
complaining against encroachment and occupation of
pavements in the urban limits of Ahmedabad by the pavement
dwellers (respondents therein). The court was concerned with
the plea of violation of fundamental rights of the pavement
dwellers under Article 19(1)(e) and 21 of the Constitution of
India and their entitlement to shelter. The summation by the
Court placing reliance on the several precedents on the subject
throws light on the very question which has been raised herein
also. After reiterating the principles in earlier judgments, the
observations of the Supreme Court read as follows:-
"13. Socio-economic justice, equality of status and of opportunity and dignity of person to foster the fraternity among all the sections of the society in an integrated Bharat is the arch of the Constitution set down in its preamble. Articles 39 and 38 enjoins the State to provide facilities and opportunities. Articles 38 and 46 of the Constitution enjoin the State to promote welfare of the people by securing social and economic justice to the weaker sections of the society to minimise inequalities in income and endeavour to eliminate inequalities in status. In that case, it was held that to bring the Dalits and the Tribes into the mainstream of national life, the State was to provide facilities and opportunities as it is the duty of the State to fulfil the basic human and constitutional rights to residents so as to make the right to life meaningful. In Shantistar Builders v. Narayan Khimalal Totame AIR 1990 SC 630, another Bench of three Judges had held that basic needs of man have traditionally been accepted to be three-food, clothing and shelter. The right to life is guaranteed in any civilised society. That 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 an 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 surplus urban-vacant land was directed to be used to provide shelter to the poor. In Olga Tellis case (supra), the Constitution Bench had considered the right to dwell on pavements or in slums by the indigent and the same was accepted as a part of right to life enshrined under Article 21; their ejectment from the place nearer to their work would be deprivation of their right to livelihood."
xxx xxx xxx
It would, therefore, be clear that though no person has a right to encroach and erect structures or otherwise on footpath, pavement 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.
Right to livelihood is meaningful because no one can live without means of this living, that is the means of livelihood. The deprivation of the right to life in that context would not only denude life of effective content and meaningfulness but it 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 fulfilment of the constitutional objectives.
xxx xxx xxx
25. Article 19(1)(e) of the Constitution provides to all citizens fundamental rights to travel, settle down and reside in any part of the Bharat and none have right to prevent their settlement. Any attempt in that behalf would be unconstitutional. The Preamble of the Constitution assures integrity of the nation, fraternity among the people and dignity of the person to make India an integrated and united Bharat in a socialist secular democratic republic. The policy or principle should be such that everyone should have the opportunity to migrate and settle down in any part of Bharat where opportunity for employment or better living conditions are available and, therefore, it would be unconstitutional and impermissible to prevent the persons from migrating and settling at places where they find their livelihood and means of avocation. It is to remember that the Preamble is the arch of the Constitution which accords to every citizen of India socio-economic and political justice, liberties, equality of opportunity and of status, fraternity, dignity of person in an integrated Bharat. The fundamental rights and the directive principles and the preamble being trinity of the Constitution, the right to residence and to settle in any part of the country is assured to every citizen. ..........The right to life enshrined under Article 21 has been interpreted by this Court to include meaningful right to life and not merely animal existence as elaborated in several judgments of this Court including Hawkers' case, Olga Tellis case and the latest Chameli Singh's case and host of other decisions which need no reiteration. Suffice it to state that right to life would include right to live with human dignity. As held earlier, right to residence is one of the minimal human rights as fundamental right. Due to want of facilities and
opportunities, the right to residence and settlement is an illusion to the rural and urban poor. Articles 38, 39 and 46 mandate the state, as its economic policy, to provide socio-economic justice to minimise inequalities in income and in opportunities and status. It positively charges the State to distribute its largess to the weaker sections of the society envisaged in Article 46 to make socio-economic justice a reality, meaningful and fruitful so as to make the life worth living with dignity of person and equality of status and to constantly improve excellence."
(Emphasis supplied)
28. The petitioners are facing threatened forcible eviction
from the only shelter they know which was allotted by the
respondents, either to them or the person on whom they were
dependant. If compelled to vacate without provision of an
alternative, the inevitable consequence is, that the petitioners
would be rendered homeless.
29. It is obvious that the present petitions raise an important
aspect of right to shelter of these displaced persons under
Article 19(1)(e) and which has been declared by the Supreme
Court to be an integral and essential part also of their right to
life, guaranteed as a fundamental right under Article 21 of the
Constitution of India. In the several binding judicial precedents
noticed hereinabove, the Supreme Court has further held that
such violation may also adversely impact and violate the right to
occupation and profession under Article 19(1)(g) of the
Constitution of India which is the other basic human right of the
petitioners inextricably involved in the instant case.
International perspective - conventions; norms; guiding principles and their applicability to present case
30. So far as right to adequate housing and its protection is
concerned, there is no specific domestic legislation on the issue.
In the aforenoticed pronouncements the Supreme Court has
been of the view that such right can also be sourced as a basic
human right under the international human rights law.
31. This court has had occasion to examine the source of the
right to housing, shelter and protection against forcible
evictions by residents of Jhuggi Jhopri clusters (hutments) in the
judgments dated 14th July, 2006 in W.P.(C) No. 5007/2002
reported at MANU/DE/9327/2006 entitled Jagdish vs. DDA
and also the pronouncement of this court dated 11th February,
2010 in W.P.(C) No. 8904/2009 Sudama Singh & Ors. vs
Government of Delhi & Anr. with connected writ petitions.
In this regard, in these judgments as well, reference was made
to the following international & regional covenants and
declarations on the right to adequate housing which declare
that provision of housing as well as the protection against
forced eviction is the unequivocal responsibility of the state :-
(i)The Universal Declaration of Human Rights, 1948 makes the following statement:
"Article 25.1
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, and the right to security in the event of unemployment, sickness, disability, widowhood, old age or other lack of livelihood in circumstances beyond his control."
(ii) The International Convention on the Elimination of All forms of Racial Discrimination, 1965 contains the following :
"Article 5
In compliance with the fundamental obligations laid down in article 2 of this Convention, States Parties undertake to prohibit and to eliminate racial discrimination
in all its forms and to guarantee the right of everyone, without distinction as to race, colour, or national or ethnic origin, to equality before the law, notably in the enjoyment of the following rights :
xxxx
(d) Other civil rights, in particular
xxxx
(iii) The right to housing."
(iii). Article 11 of the International Covenant on Economic, Social and Cultural Rights adopted by the General Assembly of the United Nations on the 16th of December, 1966 further codifies the right to housing and states thus :
"Article 11
"1. 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..........."
India has signed and ratified this covenant and is thus a state party to it.
(iv) Part II of the Declaration of Social Progress and Development, 1969 states thus :
"Social progress and development shall aim at the continuous raising of the material and spiritual standards of living of all members of society, with respect for and in compliance with human rights and fundamental freedoms through the attainment of the following main goals:
xxxx
Article 10(f)
The provision for all, particularly persons in low-income groups and large families, of adequate housing and community services.
(v) Part III Section (8) of the Vancouver Declaration of Human Settlements, 1976 mandates as follows :
"III Guidelines for Action
xxxx
8. Adequate shelter and services are a basic human right which places an obligation on governments to ensure their attainment by all people, beginning with direct assistance to the least advantaged through guided programmes of self-help and community action. Governments should endeavor to remove all impediments hindering attainment of these goals. Of special importance is the elimination of social and racial segregation, inter alia, through the creation of better balanced communities, which blend different social groups, occupation, housing and amenities."
The Recommendations for National Action in the Vancouver Declaration contains inter alia also the following :-
"A. Settlement Policies & Strategies
Preamble, Point 3
The ideologies of States are reflected in their human settlement policies. These being powerful instruments for change, they must not be used to dispossess people from their homes and their land, or to entrench privilege and exploitation. The human settlement policies must be in conformity with the declaration of principles and Universal Declaration of Human Rights."
(vi) Article 8.1 of the Declaration on the Right to Development, 1986 also states that:
"Article 8
1. States should undertake, at the national level, all necessary measures for the realization of the right to development and shall ensure, inter-alia, equality of opportunity for all in their access to basic resources, education, health services, food, housing, employment and the fair distribution of income...."
(vii) The above objectives were also reinforced the declaration made in the International Year of the Homeless in 1987 by the United Nations when it spoke of this right of all individuals in the following terms:
"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."
(viii) On the issue of forcible evictions, the General Comment 7 dated 20th May 1997 on the right to adequate housing (Article 11.1 of the Covenant : Forced Evictions) by the Commission on Economic, Social and Cultural Rights is important and is extracted hereafter :
"(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 operations 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 resolution 43/181, the "fundamental obligation (of Government) to protect and improve houses and neighborhoods, 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........"
(x) Annexure-I of the Report of the Special Rapporteur on Adequate Housing lays down some basic principles and guidelines on development based evictions and displacement. It provides the guidelines on relocation of the displaced which read as follows :
"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.
xxx
55. Identified relocation sites must fulfil the criteria for adequate housing according to international human rights law. These include:
(a) security of tenure;
Xxx
(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; xxx
(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;
xxxx
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."
(Emphasis` supplied)
32. The UN Committee on Economic, Social and
Cultural Rights in May, 2008, in its Concluding
Observations on India, called upon the Indian government
particularly to address the issue of rising homelessness,
including the need for disaggregated data on the homeless. In
the observations relating to India as a state party, it specifically
stated as follows:-
"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."
33. The above narration would show that the international
covenants and instruments refer to basic human rights. All of
them have recognized right to shelter as a basic human right,
essential for survival. It needs no elaboration that the concept
of human rights emanates from the ancient doctrine of natural
rights based on natural law. The experiences of the Post-
Second World War which brought forth the International
Charters and Conventions leading to the emergence of the
present day human rights. The first documented use of the
expression „human rights‟ is to be found in the Charter of the
United Nations, adopted on 25th June, 1945. This Charter was of
course not binding but stated that it was only an ideal to be
later developed. By adopting the Universal Declaration of
Human Rights in December, 1948 the UN General Assembly
took the concrete step of formalising the various human rights.
This was followed by the International Bill of Rights. The
deficiency in the binding nature of the declaration was removed
by the U.N. General Assembly by adopting on 16th December,
1966, firstly, the Covenant on Civil and Political Rights which
formulated legally enforceable rights of the individual and,
secondly, the Covenant on Economic, Social and Cultural Rights
which was addressed to the states to implement them by
legislation. These covenants came into force in December, 1976
after ratification by the requisite number of member states.
India is a party to both these covenants which were
adopted on 16th December, 1966 and bind this country.
34. The above narration shows that homelessness may result
from several causes including natural disasters; development
projects, economic deprivation as well as human rights
violations. International law terms persons who stand displaced
from their countries as "refugees" and recognizes that they are
entitled to protection from being returned to places where their
lives or freedom could be threatened.
35. At the same time there are growing instances
internationally of persons and even communities who are
compelled to abandon homes on account of threat of imminent
violence or stand forcibly evicted by use of violence and
compelled to relocate to other places even within their own
country. They cannot return to their homes within the
boundaries of their own countries in the face of the continuing
threat of persecution and danger to their properties. Such
persons cannot be termed as "refugees" as described by learned
counsels for the petitioners. In international parlance, persons
compelled to relocate within the boundaries of their own
countries stand categorised as "Internally Displaced
Persons" (abbreviated as „IDP‟s hereafter).
36. The present petitioners along with several other families,
have been compelled to relocate within India and would
therefore fall under the category of such internally displaced
persons ('IDPs') who have received either insufficient or no
protection by the State, from or during their persecution.
37. Except that IDPs are forced to flee from their homes to
another location with their own country, refugees and IDPs
appear to be similarly situated. However, international
covenants respect the principle of non-interference with the
internal politics of one country, and consequently there exist no
international conventions relating to IDPs.
38. The United Nations High Commissioner for Refugees has
recognised that the IDPs also face the same problems as
international refugees and require to be treated with dignity by
their own governments with full respect given to their basic
human rights.
39. In this regard, a guiding document has been framed by
Francis Denge, the representative of the Secretary General of
the United Nations on Internal Displaced Persons, in 1998
which is titled as "Guiding Principles on Internal
Displacement" which was presented to the UNCHR. The
Commission in a unanimously adopted resolution took note of
these principles which address the specific needs of internally
displaced persons worldwide and identify rights and guarantees
relevant to the protection of persons from forced displacement
and to their protection and assistance during displacement as
well as during return or resettlement and reintegration. The
introduction to these Guidelines defines "Internally Displaced
Persons" („IDP‟s) in Clause 2 as follows :-
"2. For the purposes of these principles, internally displaced persons are persons or groups of persons who have been forced or obliged to flee or to leave their homes or places of habitual residence, in particular as a result of or in order to avoid the effects of armed conflict, situations of generalized violence, violations of human rights or natural or human made disasters, and who have not crossed an internationally recognized State border."
40. So far as housing of IDPs is concerned, these guidelines
contain the following important provisions :-
"Principle 3
1.National authorities have the primary duty and responsibility to provide protection and humanitarian assistance to internally displaced persons within their jurisdiction.
2.Internally displaced persons have the right to request and to receive protection and humanitarian assistance from these authorities. They shall not be persecuted or punished for making such a request.
xxx
Principle 7 Prior to any decision requiring the displacement of persons, the authorities concerned shall ensure that all feasible alternatives are explored in order to avoid displacement altogether. Where no alternative exist, all measures shall be taken to minimize displacement and its adverse effects.
2.The authorities undertaking such displacement shall ensure, to the greatest practicable extent, that proper accommodation is provided to the displaced persons, that such displacements are effected in
satisfactory conditions of safety nutrition, health and hygiene, and that members of the same family are not separated.
3.If displacement occurs in situations other than during the emergency stages of armed conflicts and disasters, the following guarantees shall be complied with :
(a)A specific decision shall be taken by a State authority empowered by law to order such measures;
(b)Adequate measures shall be taken to guarantee to those to be displaced full information on the reasons and procedures for their displacement and, where applicable, on compensation and relocation;
(c)The free and informed consent of those to be displaced shall be sought;
(d)The authorities concerned shall endeavour to involve those affected, particularly women, in the planning and management of their relocation;
(e)Law enforcement measures, where required, shall be carried out by competent legal authorities; and
(f)The right to an effective remedy, including the review of such decisions by appropriate judicial authorities, shall be respected.
Principle 8 Displacement shall not be carried out in a manner that violates the rights to life, dignity, liberty and security of those affected.
xxx
Principle 14
1.Every internally displaced person has the right to liberty of movement and freedom to choose his or her residence.
2.In particular, internally displaced persons have the right to move freely in and out of camps or other settlements.
xxx
Principle 15 Internally displaced persons have:
(a)The right to seek safety in another part of the country;
(b)The right to leave their country;
(c)The right to seek asylum in another country; and
(d)The right to be protected against forcible return to or resettlement in any place where their life, safety, liberty and/or health would be at risk.
xxx
Principle 18
1.All internally displaced persons have the right to an adequate standard of living;
2.At the minimum, regardless of the circumstances, and without discrimination, competent authorities shall provide internally displaced persons with and ensure safe access to:
(a)Essential food and potable water;
(b)Basic shelter and housing;
(c)Appropriate clothing; and
(d)Essential medical services and sanitation.
3.Special efforts should be made to ensure the full participation of women in the planning and distribution of these basic supplies.
xxx
Principle 21
1.No one shall be arbitrarily deprived of property and possessions.
2.The property and possessions of internally displaced persons shall in all circumstances be protected, in particular, against the following acts:
(a)Pillage;
(b)Direct or indiscriminate attacks or other acts of violence;
(c)Being used to shield military operations or objectives;
(d)Being made the object of reprisal; and
(e)Being destroyed or appropriated as a form of collective punishment.
3.Property and possessions left behind by internally displaced persons should be protected against destruction and arbitrary and illegal appropriation, occupation or use.
xxx
Principle 25
1.The primary duty and responsibility for providing humanitarian assistance to internally displaced persons lies with national authorities.
xxx
Section V. Principles relating to return, resettlement and reintegration Principle 28
1.Competent authorities have the primary duty and responsibility to establish conditions, as well as provide the means, which allow internally displaced persons to return voluntarily, in safety, and with dignity, to their
homes or places of habitual residence, or to resettle voluntarily in another part of the country. Such authorities shall endeavour to facilitate the reintegration of returned or resettled internally displaced persons.
2.Special efforts should be made to ensure the full participation of internally displaced persons in the planning and management of their return or resettlement and reintegration.
Principal 29
1.Internally displaced persons who have returned to their homes or places of habitual residence or who have resettled in another part of the country shall not be discriminated against as a result of their having been displaced. They shall have the right to participate fully and equally in public affairs at all levels and have equal access to public services.
2.Competent authorities have the duty and responsibility to assist returned and/or resettled internally displaced persons to recover, to the extent possible, their property and possessions which they left behind or were dispossessed of upon their displacement. When recovery of such property and possessions is not possible, competent authorities shall provide or assist these persons in obtaining appropriate compensation or another form of just reparation."
41. The United Nations Charter thus establishes the
obligation upon member nations to promote the key human
rights. The Universal Declaration of Human Rights, 1948 though
not a treaty, but is a declaration published by the General
Assembly of the United Nations and is the primary document
which is concerned with the listing of the rights. It affirmatively
lays down the common standards of achievement for all peoples
and all nations. It consequently has an effect which is similar to
a treaty. Further every nation who is a signatory to the
aforenoticed International Covenant on Economic, Social and
Cultural Rights ('ICESR') must refrain from acts which would
defeat the object and purpose of the covenant. The preamble to
the ICESCR establishes that "the ideal of free human beings
enjoying freedom from fear and want can only be achieved if
conditions are created whereby everyone may enjoy his
economic, social and cultural rights as well as his civil and
political rights".
Article 11 of this covenant emphasises that the state
parties recognises the right of every person to an adequate
standard of living which include adequate housing and
continued improvement of living conditions. The right for
people to be free from want is the very foundation of the
ICESCR.
42. The international human rights law thus establishes a
legal obligation for ensuring minimum welfare guarantees. The
conventions, treaties and declarations as well as the guiding
principles manifest the international consensus that every
nation has a duty to ensure and provide these guarantees
including, inter alia shelter and basic general assistance to
every person on its soils.
43. The aforenoticed international conventions which exist
as well as the Guideline Principles for IDPs therefore
recognize that shelter and housing is a basic human right of
every individual which is the bare minimum to be provided to
internally displaced persons.
These Principles also emphasise all rights of displaced
persons and caste a mandate on the national authorities
concerned of their primary duty and responsibility to provide
protection and humanitarian assistance to internally displaced
persons within their jurisdiction which includes their right to
safety as well as protection against forcible return and
resettlement in a place where their life, safety, liberty and or
health would be ensured. The Guiding Principles have been
evolved after an elaborate consultative process.
44. Before proceeding any further, it is necessary to examine
the bindingness of the above principles on the courts in India.
The extent, manner and applicability of International
Conventions and treaties in interpretation and expansion of
rights, have been authoritatively considered and are well settled
by a catena of binding precedents of the Supreme Court. In the
authoritative pronouncement reported at JT2008(7)SC11,
2008(9)SCALE69 Entertainment Network (India) Ltd. Vs.
Super Cassette Industries Ltd. the Supreme Court traced
the evolution of the jurisprudence on the issue under
consideration in paras 48 to 54 which may usefully be extracted
and read as follows:-
"48. Beginning from the decision of this Court in Kesavananda Bharati v. State of Kerala MANU/SC/0445/1973 : AIR 1973 SC 1461, there is indeed no dearth of case laws where this Court has applied the norms of international laws and in particular the international covenants to interpret domestic legislation. In all these cases, this Court has categorically held that there would be no inconsistency in the use of international norms to the domestic legislation, if by reason thereof the tenor of domestic law is not breached and in case of any such inconsistency, the domestic legislation should prevail.
In Jagdish Saran and Ors. v. Union of India MANU/SC/0067/1980 : (1980) 2 SCR 831, it was observed:
"It is also well-settled that interpretation of the Constitution of India or statutes would change from time to time. Being a living organ, it is ongoing and with the passage of time, law must change. New rights
may have to be found out within the constitutional scheme. Horizons of constitutional law are expanding."
49. In the aforementioned judgment, this Court referred to a large number of decisions for the purpose of treaties and conventions. Yet again in Indian Handicrafts Emporium and Ors. v. Union of India MANU/SC/0640/2003 : AIR 2003 SC 3240, this Court considered the Convention on International Trade in Endangered Species (CITIES) and applied the principles of purposive constructions as also not only the Directive Principles as contained in Part IV of the Constitution but also Fundamental Duties as contained in Part IVA thereof. Referring to Motor General Traders and Anr. v. State of Andhra Pradesh and Ors.
MANU/SC/0293/1983 : (1986) 1 SCR 594, Rattan Arya and Ors. v. State of Tamil Nadu and Anr.
MANU/SC/0550/1986 : (1986) 2 SCR 596 and Synthetics and Chemicals Ltd. and Ors. v. State of U.P. And Ors. MANU/SC/0595/1989 : AIR 1990 SC 1927, this Court held:
"There cannot be any doubt whatsoever that a law which was at one point of time was constitutional may be rendered unconstitutional because of passage of time. We may note that apart from the decisions cited by Mr. Sanghi, recently a similar view has been taken in Kapila Hingorani v. State of Bihar (supra) and John Vallamattom and Anr.
v. Union of India (supra)."
50. These judgments were referred to in the decision of Liverpool and London S.P. and I Asson. Ltd. v. M.V. Sea Success I and Anr. MANU/SC/0951/2003 : (2004) 9 SCC 512, wherein this Court observed that as no statutory law in India operated in the field, interpretative changes, if any, must, thus be made having regard to the ever changing global scenario. Liverpool also referred for the proposition that the changing global scenario should be kept in mind having regard to the fact that there does not exist any primary act touching the subject and in absence of any domestic legislation to the contrary. Concurring with the said decisions, it was however opined that the same could not mean that it restricted the jurisdiction of the Indian High Courts to interpret the domestic legislation strictly according to the judge made law.
51. Liverpool and London S.P. and I Asson. Ltd. (supra) has been followed by the Supreme Court in a plethora of cases inter alia The State of West Bengal v. Kesoram Industries Ltd. & Ors.
MANU/SC/0038/2004 : (2004) 2 66 ITR 721(SC). In Pratap Singh v. State of Jharkhand and Anr. MANU/SC/0075/2005 : 2005 CriLJ 3091 wherein this Court directed to interpret the Juvenile Justice Act in light of the Constitutional as well as International Law operating in the field. (See also Centrotrade Minerals and Metal Inc. v. Hindustan Copper Limited MANU/SC/8146/2006 : (2006) 11 SCC 245 : State of Punjab; State of Punjab and Anr. v. Devans Modern Brewaries Ltd. and Anr. MANU/SC/0961/2003 : (2004) 11 SCC 26 and Anuj Garg and Ors. v. Hotel Association of India and Ors. MANU/SC/8173/2007 : AIR 2008 SC 663.
52. However, applicability of the International Conventions and Covenants, as also the resolutions, etc. for the purpose of interpreting domestic statute will depend upon the acceptability of the Conventions in question. If the country is a signatory thereto subject of course to the provisions of the domestic law, the International Covenants can be utilized. Where International Conventions are framed upon undertaking a great deal of exercise upon giving an opportunity of hearing to both the parties and filtered at several levels as also upon taking into consideration the different societal conditions in different countries by laying down the minimum norm, as for example, the ILO Conventions, the couirt would freely avail the benefits thereof. Those Conventions to which India may not be a signatory but have been followed by way of enactment of new Parliamentary statute or amendment to the existing enactment, recourse to International Convention is permissible.
53. This kind of stance is reflected from the decisions in PUCL v. Union of India MANU/SC/0274/1997 : AIR 1997 SC 1203, John Vallamattom v. Union of India MANU/SC/0480/2003 : AIR 2003 SC 2902, Madhu Kishwar v. State of Bihar MANU/SC/0468/1996 : AIR 1996 SC 1864, Kubic Darusz v. Union of India MANU/SC/0426/1990 : 1990 CriLJ 796, Chameli Singh v. State of Swaminathaswami Thirukoil MANU/SC/0441/1996 : (1996) 1 SCR 1068, Apparel Export Promotion Council V. A.K. Chopra MANU/SC/0014/1999 : (1999) 1 LLJ 962 SC, Kapila Hingorani v. State of Bihar MANU/SC/0403/2003 : (2003) III LLJ 31 SC, State of Punjab and Anr. v. Devans Modern Breweries and Anr. MANU/SC/0961/2003 : (2004) 11 SCC 26 and Liberpool & London S.P. & I Asson. Ltd. v. M.V. Sea Success I MANU/SC/0951/2003 : (2004) 9 SCC 512."
45. With regard to the application of International
conventions and treaties in India, the Supreme Court laid the
following principles in para 47 of the judgment :-
"In interpreting the domestic/municipal laws, this court has extensively made use of International law inter alia for the following purposes :
(i) As a means of interpretation;
(ii) Justification or fortification of a stance taken;
(iii) To fulfill spirit of international obligation which India has entered into, when they are not in conflict with the existing domestic law;
(iv) To reflect international changes and reflect the wider civilization;
(v) To provide a relief contained in a covenant, but not in a national law;
(vi) To fill gaps in law."
46. In AIR 1997 SC 3011 Vishaka and others Vs. State of
Rajasthan and Others, the court was concerned with a writ
petition filed for preservation and enforcement of the right to
gender equality and fundamental rights of working women
under Articles 14, 19 and 21 of the Constitution of India,
Section 2 of Protection of Human Rights Act, 1993 and the
entitlements of working women under the Convention on
Elimination of All Forms of Discrimination Against Women.
There was no specific domestic legislation on the subject. With
regard to the importance and applicability of international
conventions and treaties, the court held as follows -
"7. In the absence of domestic law occupying the field, to formulate effective measures to check the evil of sexual harassment of working women at all work places, the contents of International Conventions and norms are significant for the purpose of interpretation of the guarantee of gender equality, right to work with human dignity in Articles 14, 15, 19(1)(g) and 21 of the Constitution and the safeguards against sexual harassment implicit therein. Any International Convention not inconsistent with the fundamental rights and in harmony with its spirit must be read into these provisions to enlarge the meaning and content thereof, to promote the object of the constitutional guarantee. This is implicit from Article 51(c) and the enabling power of the Parliament to enact laws for implementing the International Conventions and
norms by virtue of Article 253 read with Entry 14 of the Union List in Seventh Schedule of the Constitution. Article 73 also is relevant. It provides that the executive power of the Union shall extend to the matters with respect to which Parliament has power to make laws. The executive power of the Union is, therefore, available till the Parliament enacts legislation to expressly provide measures needed to curb the evil."
47. In (1999) 1 SCC 759 Apparel Export Promotion
Council vs. A.K. Chopra, also the Supreme Court was dealing
with the case of sexual harassment at the place of work which
vitiated the working environment and observed that the
international instruments cast an obligation on the Indian State
to gender sensitise its laws and that the courts are under an
obligation to see that the message of the international
instruments is not allowed to be drowned. The Supreme Court
again emphasised that the courts must never forget the core
principles embodied in International Conventions and
Instruments and reiterated the above principles.
48. In (2003) 6 SCC 1 Kapila Hingorani Vs. State of
Bihar, the Apex court stressed on the importance of respecting
International Treaties and Conventions while interpreting the
Constitution and domestic law so as to effectuate the recognised
rights and observed as follows-
"47. It is also well-settled that a statute should be interpreted in the light of the International Treaties and Conventions. In Chairman, Railway Board and Ors. v. Mrs. Chandrima Das and Ors. MANU/SC/0046/2000 : 2000CriLJ1473 this Court stated the law thus:-
"24. The International Covenants and Declarations as adopted by the United Nations have to be respected by all signatory States and the meaning given to the above words in those Declarations and Covenants have to be such as would help in effective implementation of those rights. The
applicability of the Universal Declaration of Human Rights and the principles thereof may have to be read, if need be, into the domestic jurisprudence."
49. As noticed above, right to residence and to settle in any
part of the country is assured to every citizen as a fundamental
right under Article 19(1)(e) of the Constitution of India. (Ref :
1997 (11) SCC 121 Ahmedabad Municipal Corporation vs.
Nawab Khan Gulab Khan & Ors.) The right to shelter springs
from this right and has been considered to be an integral part
for a meaningful enjoyment of right to life under Article 21 of
the Constitution of India. (Ref.: 1995 Suppl. 3 SCC 456 : AIR
1996 SC 114 U.P. Avas Evam Vikas Parishad & Anr. Vs.
Friends Co-operative Housing Society Ltd. & Anr.)
50. In the instant case also there is no specific domestic
legislation at all for internally displaced persons. As noticed
hereinabove, there are also no International Conventions
governing rights of such persons. It is now an accepted rule of
judicial construction that regard must be had to international
conventions, norms and guiding principles for construing
domestic law when there is no inconsistency between them and
there is a void in the domestic law.
51. It is noteworthy that there is no specific law, rule,
regulation or instrument providing for treatment of IDPs or
setting out any minimum standards for their protection,
rehabilitation and relocation. The Guiding Principles on
Internal Displacement reiterate the very right to shelter
constitutionally guaranteed and recognized as a basic human
right in the international instruments. These Guidelines thus
consolidate and fill gaps in national and international law
relating to such displaced persons. They also provide a
valuable benchmark for what must be ensured as part of the
basic human rights security of such persons and would guide
consideration of the rights of the present petitioners.
52. It has been observed by the Supreme Court in (2003) 6
SCC 1 Kapila Hingorani Vs. State of Bihar that
indisputably, the state parties to the International Covenant on
Economic, Social & Cultural Rights were to take appropriate
steps to ensure realisation of this thought. So far as the present
case is concerned, this covenant specifically states the right of
everyone to an adequate standard of living including housing.
53. The rules laid down and right recognised in the
aforenoticed conventions as well as the Guiding Principles
would bind the present adjudication also in the light of the
following principle laid down in Entertainment Network
(supra) :-
"54 Furthermore, as regards the question where the protection of human rights, environment, ecology and other second generation or third-generation rights is involved, the courts should not be loathe to refer to the International Conventions."
54. The petitioners are members of the larger group from
their community which stands forcibly evicted from one part of
the country rendering them homeless and resourceless. They
are without resources at the place of their relocation and are
faced with the threat of forcible eviction from their
accommodation. By way of these writ petitions, the petitioners
seek protection and enforcement of their fundamental right to
life which includes shelter. The international conventions
recognise shelter as a basic human right. The Guiding
Principles reiterate the same rights and responsibilities of the
state so far as IDPs are concerned. Consideration of the
petitioners‟ rights, therefore, would necessarily involve ensuring
the objectives and declarations made in the above international
instruments especially those endorsed by India reiterated by the
Guiding Principles for IDPs.
The Protection of Human Rights Act, 1993
55. The issue in the instant case has another dimension to it
which is of importance. In discharge of the obligation under
the international covenants, India promulgated an ordinance
appointing commissions and courts for the protection of human
rights. This ordinance was replaced by the Protection of
Human Rights Act, 1993 was promulgated on 8th January,
1994 to provide for the constitution of the national and state
human rights commissions and human rights courts for better
protection and for matters connected therewith or incidental
thereto. „Human rights‟ are defined in clause (d) of sub-section
(1) of Section 2 as the „rights relating to life, liberty, equality
and dignity of the individual guaranteed by the Constitution or
embodied in the International Covenants and enforceable by
courts in India‟.
The expression „international covenants‟ is also defined to
include the two covenants adopted by the General Assembly on
16th December, 1966 and such other covenants and conventions
adopted by the General Assembly of the United Nations as the
Central Government may specify by notification. The
enforceability of the several rights recognised under the
International Covenants, therefore, stands recognized by this
legislation in India. The said Act was made by the Parliament
having regard to the changing social realities and growing
concern in India about issues relating to human rights with a
view of bringing about greater accountability and transparency
in enforcement of the laws of the nation.
56. It is essential to note that in fact no new right is being
created, recognized or reiterated by the international
instruments or the said guidelines. The right to shelter of every
person has been recognized as an essential concomitant of right
to life under Article 21 of the Constitution of India. It would
clearly be covered under the definition of a „human right‟ under
Section 2(1)(d) of the Protection of Human Rights Act, 1993
which includes right relating to life, liberty, equality and dignity.
The right to shelter, an essential part of right to life, would
therefore also be a statutorily recognized right under Section
2(1)(d) of the Act of 1993 and enforceable as such also.
The present petitioners, as persons displaced from their
homes and state, by way of these writ petitions are thus,
seeking enforcement of such right to shelter.
57. The above discussion would show that state courts are
bound to use international human rights covenants, which also
stand incorporated into the Protection of Human Rights Act,
1993, as a pillar of support for the rights recognised thereby
and to ensure the requisite assistance as well as access to
shelter as a positive right so that the bare minimum for those in
need is enabled. The petitioners assert such rights in the
challenge laid in these writ petitions.
Q Whether the statutory provisions of Public Premises
(Eviction of Unauthorised Occupants) Act, 1971 which
would have the effect of defeating the constitutional
rights of the petitioners, could be validly invoked against
them?
58. On behalf of the respondents, it is urged that the
allotment of the quarters to the petitioners (or their
predecessors) stands cancelled. They are therefore in
unauthorised occupation of the Government accommodation and
therefore liable to be evicted under the provisions of the Public
Premises (Eviction of Unauthorised Occupants) Act, 1971. The
submission is that the proceedings taken by the respondents
and the orders passed against the petitioners were justified and
are in accordance with law.
59. On the other hand, the petitioners have urged that even in
their wildest dreams, they had never envisaged a situation when
they would not be in a position to reside in their own homes
after retirement. On account of grave threats to their safety,
the petitioners have been prevented from returning to their
homes. The petitioners are not residing in Delhi on account of a
desire not to return to the valley or to perpetuate residence in
Delhi, but for reasons totally beyond control of these petitioners.
The writ petitioners have stated that their homes in Kashmir
have either been destroyed or rendered inaccessible to them
primarily on account of the inability of the respondents to
protect the same. They do not have adequate means to acquire
any property in Delhi. It is the petitioners contention that the
pension admissible to them does not enable them to afford
rented accommodation or acquire their own houses. The
petitioners have submitted that the respondents have permitted
similarly situated persons to continue in the allotted
accommodation. Reliance is also placed on orders of the
Supreme Court, this Court and the Central Administrative
Tribunal also prohibiting eviction of similarly placed persons
from allotted accommodation.
In this background, the petitioners assail also the failure
to consider their requests to the respondents to exercise
discretion vested in them under the Allotment of Government
Residences (General Pool in Delhi) Rules, 1963 to permit the
petitioners to continue to occupy the allotted premises. It is
urged that this refusal was discriminatory, arbitrary and has
failed to consider the relevant circumstances.
60. It is contended by the petitioners that in these facts, they
are not in unauthorized occupation of the quarters and that the
respondents could not have taken recourse to proceedings
under the Public Premises Act, 1971 which would have the
effect of ousting them and their families from their only
residence without taking steps of making provision of
reasonable alternatives. The contention is that the entire
action taken by the respondents and implementation of the
threat of forcible eviction would result in violation of the
fundamental and basic human rights of the petitioners and,
therefore, is unconstitutional, without jurisdiction and
completely illegal.
Binding judicial precedents
61. So far as the conditions which were in existence in the
state of Jammu & Kashmir, the restoration of normalcy and the
circumstances in which they are occupying these quarters are
concerned, reliance has been placed by the petitioners on the
proceedings and orders passed in several similar cases prior
hitherto which have been completely ignored by the
respondents. Attention is drawn to the orders of the Supreme
Court of India in SLP (C) No.7639/1999 Shri J.L. Koul &
Anr. Vs. State of Jammu & Kashmir & Ors. Shri J.L. Koul &
the other petitioners in this case were Kashmiri pandits who
were employees of the State Government and being State
Government servants, had been allotted residential
accommodations in Jammu between 1989-90. Their houses in
the valley were either destroyed or burnt down by militants.
Even though they had retired from service, these petitioners
were permitted to retain the government accommodations in
Jammu for safety reasons. Such a step was considered
necessary and inevitable by the State Government as the
atmosphere was not congenial for the appellants to return to the
valley, more so when they had lost their respective houses.
62. It appears that other state government employees
awaiting allotment of official accommodation, could not get the
same for the reason that these retired persons continued to
occupy the official accommodation. They filed a writ petition
before the High Court of Jammu and Kashmir complaining
against the failure of the State Government to provide them
with official accommodation. A learned Single Judge of the High
Court of Jammu & Kashmir had allowed the writ petition and
passed a judgment on 24th January, 1997 directing eviction of all
those persons who had ceased to be government servants for
any reason but were still occupying the state accommodation.
The learned Single Judge had also directed that the persons who
were not in government service but required Government
accommodation because of security reasons, should be tried to
be accommodated within one complex so that their security is
ensured, reducing the burden on the state which would have to
incur lesser amount for their security.
63. For the reason that the state government was attempting
to evict these occupants without providing them with alternative
accommodations, a challenge was laid to the judgment of the
Single Judge dated the 24th of January, 1997 by a letters patent
appeal. This appeal was dismissed by the Division Bench by a
judgment dated 14th March, 1997, however, giving an
opportunity to the appellants to approach the appropriate
authority for relief. In this background, these persons led by
Shri J.L. Koul, filed the above special leave petition before the
Supreme Court. On a consideration of the matter, an interim
order order dated 11th April, 1997 was passed by the court
directing the state government to maintain status quo regarding
the possession of the property.
64. Mr. R.K. Handoo, learned counsel for the petitioners has
referred to certain orders passed by the Supreme Court of India
in the said petition. On 26th August, 1997, the Supreme Court
had required counsel representing the State of Jammu &
Kashmir to ascertain from the State Government as to whether
the petitioners can be put back in to the houses owned by them
in the Kashmir Valley and to ensure protection of their persons
as also their properties.
65. The case was thereafter taken up by the Supreme Court
on 28th January, 1998 when the Supreme Court took notice of
the massacre of Kashmiri Pandits in the Kashmir Valley which
had taken place a few days prior to the hearing and recorded
the following order :-
"This order is being made in the backdrop of a massacre of Kashmiri Pandits which took place a couple of days ago in the Kashmir valley. Adjourned sine die. Stay to continue. The petition to be activated on mentioning by counsel for the State of Jammu and Kashmir as and when the State is in a position to assure return of the petitioners to their respective homes in the Kashmir valley and ensure their safety and personal property."
(Underlining supplied)
66. It is noteworthy that the Supreme Court had also passed
an order on 3rd December, 2008 (in Shri J.L. Koul & Others
vs. State of J&K aforenoticed) directing the respondent-state
to frame a rehabilitation scheme within a period of six months
and to place the same before the court. For the reason that no
material or scheme was placed before it by the respondents, on
17th September, 2009, the Supreme Court directed the Chief
Secretary of the State to file a personal affidavit as to what
steps had been taken pursuant to the orders of the court.
67. An affidavit dated 6th October, 2009 was thereafter filed
by the Chief Secretary in the case. The appeal was disposed of
by a final judgment on 27th October, 2009 which stands reported
at 2009 (1) AD SC 253 J.L. Koul & Others Vs. State of
Jammu & Kashmir. So far as rehabilitation of the Kashmiri
migrants is concerned, the affidavit dated 6th October, 2009 has
been considered in para 7 of the judgment in the following
terms:-
"7. In pursuance of the said order, the Chief Secretary has filed the affidavit dated 6.10.2009. In the said affidavit it has been disclosed that out of 54 appellants 23 had already handed over the Government accommodation to the State Department and the same had been allotted to the Government employees. Only 31 migrants/retirees are presently in occupation of the Government accommodation. It has further been clarified that there are 37,280 families who have been registered for the relief including the accommodation and out of them only 5,000 families could be provided the accommodation in the camps. However, it had been undertaken that the Government would provide such facilities to all Kashmiri migrants till they are residing at the present places. The relevant part of the affidavit reads as under:-
"5. That it is further submitted that Govt. formulated a package for return and rehabilitation of Kashmiri Migrants which involves an outlay of Rs.1618.40 crores. This is for the first time since 1990, that Govt. of India has come up with a policy for Return and Rehabilitation of Kashmiri Migrants. The policy has been framed on the recommendations of a working group constituted by Govt. of India to suggest various confidence building measures in the J&K State. While framing the policy various needs of the migrants have been taken into consideration, such as housing, education, revival of Agriculture and Horticulture land, employment etc. The details of the package announced on 5th June 2008 are reproduced as under:-
i) Return and Rehabilitation Package of Kashmiri Migrants: The total package involves an outlay of Rs.1618.40 crore. The main components of the package are as under: (a) Housing
i) Assistance @ Rs.7.5 lac for fully or partially damaged house left behind by migrant.
(ii) Rs.2.00 lac for dilapidated/unused houses.
(iii) Rs.7.5. lac for purchase/construction of a house in Group Housing Societies for those who have sold their properties during the period after 1989 and before the enactment of "The J&K Migrant Immovable Property (Preservation,
Protection and Restraint of Distress Sale) Act, 1997" on 30.5.1997.
(b) Transit Accommodation : Construction of transit accommodation at three sites @ Rs.20.00 crore each for total Rs.60.00 crore. Alternatively, Rs.1.00 lac per family towards rental and incidental expenses to those families who may not be accommodated in transit accommodation.
(c) Continuation of Cash Relief to Migrants: Migrants families at Jammu and Delhi who are recipients of cash relief and free ration would continue to receive the same @ Rs.5000 per family per month (including rations) for a period of two years after their return to the valley.
7. That it may be further submitted that unemployed youth were asked to convey their willingness for serving in Kashmir Valley. In response to the same, 14074 unemployed youth have expressed their willingness in writing for serving in Kashmir valley.
8. That it is further submitted that a form called "EXPRESSION OF INTEREST" was circulated among the migrants in order to ascertain their willingness to return to valley and so far 1676 families have expressed their willingness to return to valley and avail the concession available under the package.
9. That it is further submitted that land at the following three sites have already been identified for construction of transit accommodation, the details whereof are as under: a- Land at Vessu, District Kulgam 100 Kanals. b- Land at Qazigund, District Anantnag 25 Kanals. c- Land at Khanpura, District Baramulla 50 Kanals
10. That it may be further submitted that 200 flats are nearing completion at Sheikhpora Budgam. In addition to this, 18 flats are available at Mattan Anantnag. These flats are to be used as transit accommodation by the Kashmiri migrants who wish to return to valley. The migrants shall stay in the transit accommodation till they re- construct or renovate their houses.
11. That it may be further submitted that State Government had also constituted an Apex Advisory Committee to oversee the implementation of Return and Rehabilitation package for Kashmiri Migrants in the month of September 2009 and immediately after the constitution of the Apex Level 8 Committee, various suggestions were put forth in a meeting held on 23.9.2009.
12. That it may be further submitted that the State Cabinet vide its decision No.130/11/2009 dated 1.10.2009 has approved the package for Return and Rehabilitation of Kashmiri Migrants to Kashmir Valley. However, with regard to
implementation of employment scheme a Committee has also been ordered to be constituted to go into the legal and other implications for making recruitments of the migrant youth against various posts before the said scheme is formally notified. The Committee has to submit its report within a period of two weeks.
13. That the State Government is keen to rehabilitate the Kashmiri Migrants in the Kashmir valley and shall provide every type of assistance for their return and rehabilitation. The process for the rehabilitation in valley has been initiated in June 2008 after Govt. of India announced the package for their return."
(Emphasis supplied)
The Supreme Court observed that this case had remained
pending before it for twelve years and that the court had been
insisting upon the state to frame the scheme of rehabilitation of
the appellants and particularly for providing them
accommodation. Placing reliance on the above
affidavits/undertakings given by the respondents, the Court
further observed that the authorities have framed the
rehabilitation scheme and for implementation of the same, it has
got sufficient resources also. In this background, the Supreme
Court issued the following directions:-
"9. In view of the above affidavit/undertaking given by the State and after hearing Mrs. Purnima Bhat Kak, Ld. Counsel for the appellants and Mr. Anis Suhrawardy, Ld. Counsel for the State, we dispose of the appeal with a pious hope that State shall take all endeavours to rehabilitate the persons who have been victim of terrorism and till the State is able to rehabilitate and provide the appropriate accommodation to 31 appellants-retirees/oustees, they shall continue to possess the accommodations which are in their respective possession on this date."
(Emphasis supplied)
68. It is noteworthy that the only difference between the
petitioners before the Supreme Court and those who are before
this court is, that the petition before the Supreme Court
related to persons who were retired employees of the State
Government while the present petitioners are all employees of
the Central Government and its departments. However, the
petitioners before the Supreme Court and the present writ
petitioners are identically placed victims of the militancy and
the rights asserted by both sets of the petitioners and issues
raised by them are identical.
69. While the above petition remained pending in the
Supreme Court, some other similarly placed employees were
facing the same threat of eviction as the present set of
petitioners. Some such persons approached this court while
others filed a petition before the Central Administrative
Tribunal. The orders passed in these matters would also have a
bearing on the present consideration.
70. Reference requires to be also made to a judgment passed
on 2nd August, 2006 in WP (C) No.11742/2005 entitled P.K.
Handoo Vs. Estate Officer & Anr. by this court which is
reported at 132 (2006) DLT 672. Shri P.K. Handoo was also a
Kashmiri Pandit and part of the minority community in the
Kashmir valley. An employee with the Intelligence Bureau of
the Government of India, he had retired from the service on 31st
July, 2004 whereafter efforts to cancel his allotment and evict
him by way of proceedings under the Public Premises Act, 1971
had been undertaken. Sh. P.K.Handoo filed the writ petition
assailing this action and the eviction order dated 30th June, 2005
passed against him in the proceedings by the estate officer and
also sought issuance of a writ of mandamus against the
respondents to allow him to retain the official accommodation
which had been allotted to him till such time that the
Government made it possible for him to return to Srinagar or till
suitable alternative accommodation is provided to him in Delhi.
71. The observations made by this court in the judgment
dated 2nd August, 2006 in P.K. Handoo (supra) while dealing
with the very objections urged in these proceedings, deserve to
be considered in extenso and read as follows :-
"11. The argument submitted by the learned counsel for the respondents is typically gauche. It lacks sensitivity. Kashmir has never ceased to be a hub of terrorist activity which is mainly directed against the Hindu Pandits. The violence in the State is at its peak. Due to the obstinacy of terrorists and helplessness of the government to counter terror, the situation could not improve. Indian Constitution applies to all the citizens of India. Equal protection means the right to equal treatment in similar circumstances. There should be no discrimination between one person and another if as regards the subject matter of the legislation their position is the same. It is settled law that a judicial or quasi judicial decision cannot offend Article 14.
12. In the result, I allow the writ petition in terms of the order passed by the Apex Court in the case of J.L. Koul Vs. State of Jammu and Kashmir (supra). Respondents are directed to allow the petitioner to retain Quarter No.D-845, Mandir Marg, New Delhi, pending decision in SLP © No.7369/2007, subject to payment of normal licence fees or in the alternative the respondents may provide alternative accommodation to the petitioner and his family anywhere in Delhi till the pendency of the above said writ petition before the Hon'ble Supreme Court. No costs."
(underlining supplied)
72. Learned counsels for the petitioners have also painstakingly
pointed out the earlier similar directions made as back as on
30th December, 2002 by the Central Administrative
Tribunal in OA No.2378/2002 entitled Tej Kishan Vs. Union
of India & Ors. on the same issue which have also been noticed
and reiterated in the P.K. Handoo (supra) judgment. It is
noteworthy that Shri Tej Kishan, a Kashmiri displaced person
had made a request for retention of Government
accommodation beyond superannuation which was turned down
by the Government by an order dated 13th August, 2002. This
refusal was assailed by way of proceedings before the Central
Administrative Tribunal. In these proceedings, the Tribunal had
placed reliance on a letter dated 2nd July, 2002 written to the
Delhi Development Authority („DDA‟) by the Ministry of Urban
Development & Poverty Alleviation on the subject of preferential
allotment of DDA flats to J&K migrant Central Government
employees who had retired or were retiring. The tribunal noted
the letter in the following terms:-
"12. By referring to the letter dated 2.7.2002 written to the DDA by the Ministry of Urban Development & Poverty Allevation, it is stated that this has been decided as under:-
"......But the situation prevailing in J&K is such that does not permit the safe return of these retired/retiring Central Government employees who can settle after retirement at their native place. Keeping this background in view, a decision has been taken to allot about 100 MIG and LIG Flats in Dwarka to such retired/retiring J&K migrant Central Government employees so that the Central Pool Accommodation could be got vacated from them. DDA is, therefore, requested to formulate a housing scheme for retired/retiring J&K migrant Central Government employees and send a draft thereof to this Ministry within a fortnight for approval."
(Underlining supplied)
73. In the above judgment, the Central Administrative
Tribunal also observed on violation of Article 14 by the
respondents holding that "the state shall not by its act
discriminate as between two individuals who are similarly
circumstanced." These findings are also noticed in para 10 of
the judgment in P.K. Handoo‟s case (supra).
74. I have had occasion to deal with a similar issue in a
judgment dated the 11th of April, 2008 rendered in W.P.(C)
No.1065/2007 M.K. Koul Vs. Union of India & Ors. In this
case also the petitioner was a retired Kashmiri employee of the
Central Government who could not return to Kashmir for the
same reason as the petitioners. Proceedings for his eviction
were also initiated by the respondents under the Public
Premises (Eviction of Unauthorised Occupants) Act, 1971.
During the course of hearing on 7th April, 2008, a query was put
to counsel for the respondent in this case in respect of the
position with regard to the safety and security of the Kashmiri
Pandits in the valley. The position was revealed to be the same
as before. In para 14 of the said judgment, consequently it was
recorded that "the respondents are not in a position to ensure
their safety and protection and as such, in case they are
displaced from the accommodation which they are occupying,
they will not be in a position to return to their respective homes
in the Kashmir valley".
Consequently, the following directions were issued:-
"15. In this background, the respondents certainly cannot be permitted to maintain the order of cancellation of the petitioner's allotment or to enforce the eviction order which has been passed against the petitioner or to evict the petitioners from the premises which they are occupying.
16. There is no doubt, that the petitioner was making payment of the normal licence fee while he was in service. Interest of justice and equity merit that the petitioner be required to make payment of the licence fee on the same basis till such time as the respondents are able to ensure safety of personal
property of the petitioner in their home State or are in a position to provide similar alternative accommodation to the petitioner or the petitioner acquires any other residential property in Delhi.
17. In view of the above discussion, this writ petition is allowed.
The respondents are directed to permit the petitioner to continue to occupy the Quarter No.N- 299, Sector-8, R.K. Puram, New Delhi subject to payment of the same licence fee as was being paid by the petitioner on the date when he retired. This order shall continue to operate till such time as the respondents provide similar alternative accommodation to the petitioner, or the petitioner acquires any residential property in his name.
This writ petition is allowed in the above terms. There shall be no order as to costs."
(Emphasis supplied)
It is noteworthy that these orders have not been assailed
and have attained finality.
75. It is urged by learned counsel for the respondents that
failure of the Government of India to challenge the orders
passed in WP(C) No.11742/2005 entitled P.K.Handoo v.
Estate Officer & Anr.; WP (C) No.1065/2007 entitled
M.K.Kaul v. UOI & Ors. and the other cases are immaterial
and would have no bearing on the instant case. Reliance is
placed on the pronouncement of the Apex Court reported at
(2006) II SCC 709 Col. B.J. Akkara Vs. Government of
India & Ors. in support of this submission.
76. It is noteworthy that Col. B.J. Akkara's case (supra)
related to efforts of the Government to recover payment of
excess amount as pension. Certain orders stood passed in the
writ petition filed by other employees who had raised a similar
challenge. These orders had not been challenged by the
Government. In this background, the petitioner had contended
that the Government was estopped from recovering the amount
from him in view of those orders which had attained finality.
The Apex Court rejected the contentions and held that the
Union of India would not be barred from resisting the
subsequent writ petitions involving similar issues or challenging
subsequent judgments of the High Court realising the
seriousness or magnitude of the issues or financial implications.
The position would be different only if it is established that the
Government had adopted a pick and choose method only to
avoid relief to the petitioner on account of mala fide or ulterior
motives. It was held that principles of estoppel, res judicata,
legitimate expectation or fairness in action were not attracted
on the facts of the case.
No plea of violation of fundamental rights was involved in
Akkara‟s case (supra). There can be no comparison with the
facts of Akkara's case (supra) with those of the present cases.
77. The aforenoticed judgments and orders were clearly
relevant and binding upon the respondents for construing and
taking a view on the contentions and claims of the petitioners.
The respondents were also bound by the deposition and the
policy placed before the Supreme Court which resulted in its
judgment dated 6th of October, 2009. The available records do
not show any consideration of the aforenoticed judgments and
orders so far as the rights and plight of the petitioners are
concerned.
Cancellation of allotments and action under the Public Premises
Act, 1971
78. Mr. Jatan Singh, learned counsel appearing for the
respondent No.1 has contended that the decision to cancel the
allotments and to initiate the proceedings under the Public
Premises Act, 1971 as well as the orders of the Estate Officer
and the judgments of the Appellate Court are in terms of
statutory provisions cannot be assailed by way of these writ
petitions.
Reliance is placed on the pronouncements of this court
reported at (1995) II AD Delhi 293 Union of India Vs. S.M.
Aggarwal & 31 others; 2000 (55) DRJ 57 Bhim Singh Vs.
Union of India & Anr.; AIR 1977 Delhi 268 Hardwari Lal
Verma Vs. The Estate Officer & Ors. in support.
79. This objection of the respondents ignores well settled first
principles of law. Merely because the impugned action is taken
and order passed in purported exercise of statutory power
would not render it immune from judicial scrutiny. The question
as to manner in which such action and orders viz-a-viz their
effect on fundamental rights will be examined, stands answered
by the Supreme Court in AIR 1978 SC 597; (1978) 1 SCC 248
Maneka Gandhi Vs Union of India and others. In this case,
the court had made the following observations with regard to
the impact of action taken under provisions of the Passport Act:-
"Now, if the effect of State action on a fundamental right is direct and inevitable, then a fortiorari, it must be presumed to have been intended by the authority taking the action and hence, this doctrine of direct and inevitable effect has been described by some jurists as the doctrine of intended and real effect. This is the test which must be applied for the purpose of determining whether Section 10 (3) (c ) of the impugned order made under it is violative of Article 19 (1)(a) or
(g)."
80. The Supreme Court further ruled that it is not necessary to
assail the constitutional validity of the statutory provisions
under which the impugned order is made and that the court
would still be able to examine as to whether the order made in
exercise of statutory power was invalid for the reason that it
contravened a fundamental right holding as follows :-
"But that does not mean that an order made under Section 10(3)(c) ) may not violate Article 19(1)(a) or (g). While discussing the constitutional validity of the impunged order impounding the passport of the petitioner, we shall have occasion to point out that even where a statutory provision empowering an authority to take action is constitutionally valid, action taken under it may offend a fundamental right and in that event, though the statutory provision is valid, the action may be void.
It is true, and we must straightaway conceded that merely because a statutory provision empowering an authority to take action in specified circumstances is constitutionally valid as not being in conflict with any fundamental rights, it does not give a carte blanche to the authority to make any order it likes so long as it is within the parameters laid down by the provision. Every offer made under a statutory provision must not only be within the authority conferred by the statutory provision, but must also stand the test of fundamental rights. Parliament cannot be presumed to have intended to confer power on an authority to act in contravention of fundamental rights. It is a basic constitutional assumption underlying every statutory grant of power that the authority on which the power is conferred, should act constitutionally and not in violation of any fundamental right. This would seem to be elementary and no authority is necessary in support of it."
(Underlining supplied)
81. In the above case, the Supreme Court held that even
though the impugned order was within the terms of the relevant
section, "it must nevertheless, not contravene any fundamental
rights and if it does, it would be void".
So far as the present case is concerned, even it were to
be held that the action taken by the respondents was
permissible under the statutory provisions, but if it violated or
adversely impacted fundamental rights of the petitioners, it
would have to be voided. This objection to the maintainability of
the present writ petitions is therefore misconceived and is
rejected.
82. An examination of the order of cancellation of the
allotment requires to be undertaken. The only rules relied upon
in support of the power to permit occupancy of the quarters are
the Allotment of Government Residences (General Pool in
Delhi) Rules, 1963. Cancellation of the allotment has been
effected under these very rules.
83. The respondents have permitted the petitioners to occupy
the same in exercise of power conferred on them. It is not the
respondents' case that the petitioners came into possession of
the quarters illegally or without authority. The occupancy is
being treated as unauthorised by the respondents for the
reason that they have cancelled the allotments.
84. In view of this stand of the respondents, it becomes
necessary to examine the provisions of the Public Premises Act,
1971.
85. For the purposes of the instant case, the expression
"unauthorized occupation" as defined under section 2(g) of the
Public Premises (Eviction of Unauthorised Occupants)
Act, 1971 has to be construed.
Section 2(g) of the said statute reads as follows :-
"2(g) "unauthorised occupation", in relation to any public premises, means the occupation by any person of the public premises without authority for such occupation, and includes the continuance in occupation by any person of the public premises after the authority (whether by way of grant or any other mode of transfer) under which he was allowed to occupy the premises, has expired or has been determined for any reason whatsoever."
86. So far as the proceedings for eviction under the Public
Premises Act, 1971 are concerned, Sections 4 and 5 thereof
deserve to be also considered. The relevant extract reads thus:-
"4. Issue of notice to show cause against order of eviction. - (1) If the estate officer is of opinion that any persons are in unauthorised occupation of any public premises and that they should be evicted, the Estate Officer shall issue in the manner hereinafter provided a notice in writing calling upon all persons concerned to show cause why an order of eviction should not be made.
(2) The notice shall-
(a) specify the grounds on which the order of eviction is proposed to be made; and
(b) require all persons concerned, that is to say, all persons who are, or may be in occupation of, or claim interest in, the public premises,-
(i) to show cause, if any, against the proposed order on before such date as is specified in the notice, being a date not earlier than seven days form the date of issue thereof, and
(ii) to appear before the Estate Officer on the date specified in the notice along with the evidence which they intend to produce in support of the cause shown, and also for personal hearing, if such hearing is desired.]
xxxx
5. Eviction of unauthorised occupants. - (1) If, after considering the cause, if any, shown by any person in pursuance of a notice under section 4 and [any evidence produced by him in support of the same and after personal hearing, if any, given under clause (b) of sub-section (2) of section 4], the estate officer is satisfied that the public premises are in unauthorised occupation, the estate officer may make an order of eviction, for reasons to be recorded therein, directing that the public premises shall be vacated, on such date as may be specified in the order, by all persons who may be in occupation thereof or any part thereof, and cause a copy of the order to be affixed on the outer door or some other conspicuous part of the public premises.
(2) If any person refuses or fails to comply with the order of eviction [ on or before the date specified in the said order or within fifteen days of the date of its publication under sub-section (1), whichever is later.] the estate officer or any other officer duly authorised by the estate officer in his behalf [ may, after the date so specified or after the expiry of the period aforesaid, whichever is later, evict that person] from, and take possession of, the public."
(Underlining supplied)
87. The present cases raise a pertinent question as to
whether the cancellation of the allotments to the petitioners
was justified and valid and whether the petitioners‟ occupancy
thereafter could be brought within the meaning of the
expression "unauthorised" under Section 2(g) of the Public
Premises Act, 1971.
88. The statutory definition of the expression "unauthorised
occupation" in Section 2(g) of the Public Premises Act, 1971
thus requires judicial interpretation for the purposes of the
present cases. In this regard the oft quoted words of Justice
P.N. Bhagwati in (1983) 1 SCC 228 National Textile
Workers' Union vs. P.R. Ramakrishnan would be apposite
when it was stated as follows :-
"We cannot allow the dead hand of the past to stifle the growth of the living present. Law cannot stand still : it must change with the changing social concepts and values. If the bark that protects the tree fails to grow and expand along with the tree, it will either choke the tree or if it is a living tree, it will shed that bark and grow a new living bark for itself. Similarly, if the law fails to respond to the needs of changing society, then either it will stifle the growth of the society and choke its progress or if the society is vigorous enough, it will cast away the law which stands in the way of its growth. Law must therefore constantly be on the move adapting itself to the fast changing society and not lag behind."
89. While interpreting statutory provisions, the Supreme Court
has also approved and applied in a number of cases, the
principle of "updating construction" while interpreting statutes
as set out by the leading jurist Francis Bennion in his
commentaries titled 'Statutory Interpretation', 2nd Edn., pg 617.
{Ref : (2003) 4 SCC 601 State of Maharashtra vs. Dr.
Praful D. Desai ; (1997) 5 SCC 482 CIT Vs. Poddar Cement
Pvt. Ltd.; (2000) 8 SCC 740 Basavaraj R. Patil vs. State of
Karnataka}. These principles have been noticed in (1996) 2
SCC 428 State vs. S.J. Choudhary and read as follows :-
"(2) It is presumed that Parliament intends the court to apply to an ongoing Act a construction that continuously updates its wording to allow for changes since the Act was initially framed (an updating construction). While it remains law, it is to be treated as always speaking. This means in its application on any date, the language of the Act, though necessarily embedded in its own time, is nevertheless to be construed in accordance with the need to treat it as current law."
At page (618-19), of the report, it is further noted that:-
"In construing an ongoing Act, the interpreter is to presume that Parliament intended the Act to be applied at any future time in such a way as to give effect to the true original intention. Accordingly, the interpreter is to make allowances for any relevant changes that have occurred, since the Act's passing, in law, social conditions, technology, the meaning of words, and other matters. Just as the US Constitution is regarded as 'a living Constitution', so an ongoing British Act is regarded as 'a living Act'. That today's construction involves the supposition that Parliament was catering long ago for a state of affairs that did not then exist is no argument against that construction. Parliament, in the wording of an enactment, is expected to anticipate temporal developments. The drafter will try to foresee the future, and allow for it in the wording."
It was, therefore, observed that an ongoing Act is taken
to be always speaking stating that :-
"An enactment of former days is thus to be read today, in the light of dynamic processing received over the years, with such modification of the current meaning of its language as will now give effect to the original legislative intention. The reality and effect of dynamic processing provides the gradual adjustment. It is constituted by judicial interpretation, year in and year out. It also comprises processing by executive officials."
Thus, the courts have over the period of time applied this
principle to interpret various terms and phrases including
"stage carriage" has been interpreted to include "electric
tramcar"; "steam tricycle" to include "locomotive"; "telegraph"
to include "telephone"; "banker‟s book" to include "microfilm";
"to take note" to include "use of tape recorder"; "documents" to
include "data bases"; "handwriting" was construed to include
"typewriting" {Ref: 1996(2) SCC 428 State Vs.
S.J.Chaudhary}. "Notice in writing" in Section 138 of the
Negotiable Instruments Act, were construed to include a
"notice by fax". {Ref : (1999) 4 SCC 567 SIL Import USA
Vs. Exim Aides Silk Exporters}. This principle of legal
interpretation would squarely apply to the construction to be
placed on the provisions of Public Premises Act, 1971.
90. Because of the peculiar circumstances prevalent in the
Kashmir valley, members of the minority community were
targetted and singled out for hostility as a class in their home
state. Admittedly, the state was unable to protect their rights
or properties.
91. The state authorities assessed the threat perception and
danger to the lives to some of the petitioners who were bodily
evacuated from their homes in the valley. The transfer of the
petitioners, (or that of the persons on whom they were
dependent), to Delhi, which preceded the allotment of quarters,
was thus compelled by the inability of the respondents to
protect and ensure the right to life of the petitioners. The same
was certainly involuntary. The allotments were a result of the
extreme necessity recognised and adjudged by the respondents
themselves. It is also noteworthy that those fleeing to safety
had no opportunity to secure or salvage their properties.
92. It is an admitted fact that over this period, the properties
of the petitioners in Jammu & Kashmir have either been
destroyed or, in other cases, occupied by militants or the
majority groups in the state. On account of the inability of the
Government to protect the lives and properties of the
petitioners, despite the Constitutional mandate, the
petitioners have been deprived of their properties, are
unable to return to their homes and face danger to their
lives, if they do so.
93. The accommodation allotted to the petitioners is the only
accommodation which they have ever known in this city. The
petitioners state that they do not own any other property. It is
the same sheer necessity which compels the petitioners to
continue to occupy the premises which was allotted to them. It
is clearly evident that having identified and supplied such need
of the petitioners, absent any alternative with them, the
respondents would be required to maintain the same.
94. The petitioners have been at the receiving end of the
threats not only for the reason that they were from another
community but also largely because they represented the face of
the Central Government in the valley as its employees.
95. It is important to note that the scheme noticed in the
aforenoticed affidavit dated 6th October, 2009 (filed by the Chief
Secretary before the Supreme Court in J.K. Koul vs. Union of
India (supra); talks of 'Return and Rehabilitation'. It does not
even advert to resettlement. No reference is made to the safety
or security of the migrants who agreed or attempted to return.
Interestingly, there is reference to 37280 Kashmiri families who
had registered for the relief including accommodation out of
which out of which only 5000 families have been provided
accommodation. An undertaking stood given to the Supreme
Court that the government would provide such facilities to all
the Kashmiri migrants till they are residing at the present
places. Persons as the petitioners are not even covered under
those who are dealt with in this affidavit.
96. It is also noteworthy that the affidavit filed before the
Supreme Court refers to a total package of the Central
Government involving an outlay of Rupees 1618.40 crores.
97. The affidavit of the Chief Secretary does not even refer to
the utilisation of this huge amount of public money and the fate
of the proposed facilities. There is nothing even before this
court which could suggest that the facilities promised before the
Supreme Court, have even come into existence.
98. The alternatives propounded and the schemes pertaining
to Kashmiri migrants noticed in the judgments of the Supreme
Court and of this court remain in the realm of proposals and
unimplemented schemes alone without any element of reality or
fairness. No alternative at all has been made available to or
offered to the petitioners even during the hearings before this
court. In the light of the well settled principles laid in the
above precedents, the inevitable conclusion is that the
respondents have not taken the relevant factors into
consideration and have acted arbitrarily and unreasonably.
The above discussion clearly manifests that the respondents
have not acted fairly in discharge of their positive obligation
and have not sufficiently engaged with the problems and
difficulties of the petitioners.
99. The petitioners have been prevented from residing in their
homes in Jammu & Kashmir for the reason that the State has
been unable to secure their lives or protect their homes. In
fact, the respondents also admit their inability to ensure
protection to the life and limb of the petitioners in case they
were to return to the home state, let alone any measure of
security for their continued residence in the place of their birth,
in case they returned.
100. On behalf of the respondents, it has been argued at length
even in these proceedings that the Union of India has
formulated a package for return and rehabilitation of the
displaced persons. This by itself shows that the situation is not
such that the petitioners are in a position to return to their
homes. The respondents are clearly unable to ensure protection
to the lives of the petitioners and their families or security in
their homes.
101. Mr. Jatan Singh, learned standing counsel for the UOI has
placed reliance on the pronouncement of this court reported at
2000 (55) DRJ 57 Bhim Singh Vs. Union of India & Anr . In
this case, the petitioner had sought upgradation of the
accommodation allotted to him on grounds of the security cover
which had been granted to him as a president of a political
party. A challenge was also laid to the eviction proceedings. It
was held that the accommodation allotted to him was not liable
to be upgraded. It is noteworthy that the petitioner in that case
did not hail from the Kashmir valley. No plea that the petitioner
could not return to his own accommodation on account of
inability of the state to protect either his life or the property was
putforth or considered. In the present case, the petitioners seek
no upgradation of accommodation but only protection of their
basic human right and the fundamental right to life. There is no
parity at all between Bhim Singh's case (supra) and the
present cases.
102. It needs no elaboration that a judgment has to be
examined in the context of the factual matrix which it decides.
The judgment reported at (1995) II AD Delhi 293 Union of
India Vs. S.M. Aggarwal & 31 Others, also relied upon by the
respondents, was a case of eviction of shopkeepers who were
licencees in shops which were public premises and had failed to
show cause in answer to the notice issued by the Estate Officer.
This case cannot be compared with the factual matrix noticed
hereinabove.
103. The respondents have also placed reliance on the
pronouncement of this court reported at AIR 1977 Delhi 268
Hardwari Lal Verma Vs. The Estate Officer & Ors. wherein
the court held that an allottee of a Government quarter is
merely a licencee. There can be no dispute at all with this
proposition. However, Hardwari Lal Verma had also not raised
any question of violation of basic human and constitutional
rights as the petitioners have in the present case. No fact
situation as in the present case was involved.
104. The petitioners are not continuing to occupy the subject
premises because they want to do so. They are also not claiming
a right to indefinitely occupy the public premises or asserting a
title or a right thereto in respect of the subject property. The
petitioners have merely sought protection of their right to
shelter till such time, as the respondents are able to ensure
their right to life in their home state or make available a
reasonable alternative shelter to the petitioners. The
respondents have themselves considered such requests and
permitted identically placed persons to continue to occupy the
allotted accommodation. Such a claim has also been
entertained and granted by not only the Supreme Court, but
also by this court as well in several precedents noticed
hereinabove. The respondents have admitted in their counter
affidavit that the petitioners have nowhere else to go.
105. Within the larger group of the IDPs from Kashmir, the
petitioners form a special class and are retired government
personnel. When the petitioners were forced to relocate, they
received government accommodation not only as an incidence
of their service, but also on account of their compulsive eviction
from their homes. They have also not been able to get any
benefit of any of the schemes framed by the government which
clearly admit the special needs and entitlement of these
displaced persons.
106. Despite this hard reality, the representations,
undertakings and promises of the Central Government, upon
retirement, the allotments to the petitioners stand cancelled
and they are being asked to vacate Government
accommodation; otherwise they face the threat of eminent
forcible eviction therefrom pursuant to proceedings taken
against them under the Public Premises (Eviction of
Unauthorised Occupants) Act, 1971.
107. The petitioners may thereby be compelled to return to the
violent situation where from they were evicted/evacuated/or
forced to flee. Forcing the petitioners who are IDPs to return
to the area where they were persecuted violates the principle of
non-refoulement which is the principle in international law
forbidding the expulsion of a refuge into an area where such
person mights be again subjected to persecution. The
respondents cannot be permitted, to on a hyper-technical
construction of statutory provision or arbitrary exercise of
power to create a situation where the homeless petitioners are
compelled to return to the areas where they may face violence
and threat to their life and liberty.
108. The respondents have themselves recognised the
entitlement of the petitioners to appropriate residence, when
they made the allotments. The only reason advanced by the
respondents for their decision to cancel the allotment and to
evict the petitioners is that they have retired. The relevant
factor as to the developments in the state of Jammu & Kashmir
and the effect of such eviction has not even been remotely
considered. No examination of the issue of whether the spirit or
intendment of the avowed policy of rehabilitation been
achieved, or not, has been undertaken.
109. The situation which was to be addressed in these cases
was truly exceptional. This aspect has also not even remotely
entered the respondents consideration. In fact the decisions of
the respondents amply illustrates that the respondents are not
rational, reasonable or consistent in their decision making. The
construction placed by the respondents in the cases of these
IDPs on the permissibility of the occupancy of the quarters
under the Allotment Rules as relateable solely to their service
results in violation of constitutional guarantees and was clearly
and completely unwarranted. It needs no further elaboration
that the rights which the petitioners are complaining breach of,
are the rights guaranteed to them under Article 19(1)(e) and
Article 21 of the Constitution of India. For these reasons, the
interpretation of the expression "unauthorised occupation" by
the respondents as well as in the impugned orders is blinkered,
restricted and impermissible in the given facts. The expression
"authority for such occupation" appearing in Section 2(g) must
take within its ambit the constitutional violations which result
from the restricted working of the statutory provisions by the
respondents. It was incumbent upon all concerned with the
decision making to take into consideration the most material
developments in the home state of the petitioners and the fact
that the State was unable to guarantee protection of life and
liberty to the petitioners in case they return; the insufficiency
and inability of the resettlement/rehabilitation effort and the
absence of any alternative to the petitioners for the purposes of
construction of the expression "authority for such occupation".
No legal interpretation could be acceptable which does not take
into its consideration these relevant facts and circumstances.
The petitioners are occupying the accommodation because of
the failure of the respondents to discharge the constitutional
mandate and their public law obligations of protecting the right
to life and liberty of the petitioners. As noticed above, the
authority to occupy the quarters so far as the petitioners were
concerned was derived from the constitutional guarantees.
Such occupancy cannot be deemed or held to be
"unauthorised" by any measure.
110. The significant difference between the cases of the
petitioners and that of an unauthorised occupant of public
premises is that the writ petitioners have continued to occupy
the public premises only on account of the inability of the state
to protect the fundamental and basic human rights of the
petitioners.
111. The respondents would have the records of the
circumstances in which the petitioners and their successors in
interest were transferred and evacuated to Delhi and also the
extreme necessity of making the allotments of the quarters to
these persons who were not only Government servants but also
IDPs. The Directorate of Estates which has effected the
impugned decisions cancelling the allotments would be aware
of the pronouncements in respect of identically placed persons
of the Supreme Court in P.K. Koul Vs. Estate Officer, this
court in J.K. Koul vs. Union of India, the order of the Central
Administrative Tribunal in Tej Kishan Vs. Union of India &
Ors. and implemented the same. The respondents are aware of
the prevalent situation.
112. No legal interpretation would be acceptable which does
not take into its consideration the relevant facts and
circumstances. There can also be no statutory interpretation
which results in violation and constitutional guarantees and
protection.
The present petitioners certainly cannot be compared
with or treated in the same manner in which the respondents
would deal with any other occupant who has not suffered the
gross violations and deprivations as the petitioners, and is
unauthorisedly occupying the public premises.
113. It, therefore, has to be held that the occupation by
petitioners cannot be construed as "unauthorized occupation" of
the quarters within the meaning of the expression in Section
2(g) of the Public Premises (Eviction of Unauthorized
Occupants) Act, 1971.
114. An examination of the impugned orders is now
necessitated. The cancellation of the allotments and the action
initiated under the Public Premises Act, 1971 were resisted by
the petitioners on the several grounds on which these writ
petitions are premised. However, the same resulted in the
impugned orders of eviction.
115. The sole reason given by the Estate Officer for passing the
impugned orders of eviction is that the allotments in favour of
the petitioners stand cancelled and that they had failed to prove
that they were not in unauthorized occupation of the instant
premises. None of the other contentions of the petitioner have
been even mentioned let alone considered.
116. The petitioners' appeals assailing these eviction orders
stand rejected.
117. The petitioners had placed the several decisions relating
to similarly situated persons before the respondents, the Estate
Officer as well as the learned Additional District Judges. A plea
was taken that because of failure of the respondents to ensure
the protection of the rights of the petitioners under Article 21 of
the Constitution of India they continued to occupy the quarters.
The petitioners had also urged that they stood deprived of home
and hearth because of the failure of the respondents to ensure
the constitutional guarantees and discharge the mandate
thereunder.
118. The appellate orders notice the petitioners' contention
that the petitioners have made several representations to
various authorities for allowing them to retain the
accommodation on the ground that they belong to Kashmir and
it was not feasible to return in view of the communal riots and
terrorists movements. These requests have not been acceded
to. The impugned appellate orders record that the petitioners
have challenged the eviction orders on the ground that the
Estate Officer had failed to consider the fact that they were
Kashmiri migrants and cannot return to Srinagar till normalcy
is restored. It was also a ground of appeal that the Estate
Officer had not considered the orders in SLP No. 1369/1997 by
the Supreme Court and that the petitioners' cases were on the
same footings. The challenge had also been laid to the orders
of the estate officer on grounds of arbitrariness and violation of
principles of natural justice.
119. The appellate court in the impugned orders has also
proceeded on the sole ground that there was no lease or license
deed issued in favour of the petitioners by the Government of
India. The orders of the Apex Court were not considered on the
sole ground that copy of the Special Leave Petition had not been
placed before the court and that the petitioners were not a
party to the proceedings. The learned appellate court was also
of the view that the petitioners were provided accommodation
in Delhi because they were in service in Delhi and not because
of terrorists threats and further that accommodation was given
only by virtue of employment. It was also concluded that no
relief had been granted to the petitioners by the Supreme Court
and therefore, the orders did not assist the Supreme Court.
The eviction orders had been sustained in view of these
conclusions.
120. As a result, such working of the Public Premises Act by
the respondents, the petitioners are being threatened with
eviction from the only shelters that they know, without any
alternative being available to them.
121. The respondents are bound to act in a manner which is
compatible with the constitutional rights of the petitioner while
this court has to take into account and require the legislation to
be read compatibly with such rights. The object is to ensure
that the actions and orders must be such as to avert or rectify
any violation of such basic rights.
122. The scheme of the Public Premises (Eviction of
Unauthorised Occupants) Act, 1971 shows that the notice which
is issued under Section 4 to show cause is required to specify
the grounds on which the eviction is proposed to be made and
require the persons concerned to show cause against the
proposed order before the specified date when they are to
produce evidence in support of the show cause. Under Section
5 of the Act, the Estate Officer is required to consider the show
cause by the noticee under Section 4 as well as the evidence
produced by him and after personal hearing, if any, given.
Thereafter, the Estate Officer is required to record reasons for
his satisfaction for making an order of eviction. The orders of
the estate officer discloses no reasons at all to support
satisfaction to order eviction. The impugned orders do not
reflect the consideration of the contentions on the evidence
placed by the petitioners.
123. The due process clause in the Constitution mandates
ensuring that the state provides a humane standard of living to
its citizens.
124. The letter from Ministry of Urban Development to Delhi
Development Authority placed on record in Tej Kishan vs. UOI
(supra) before the Central Administrative Tribunal (also relied
upon in 132 (2006) DLT 672 P.K. Handoo vs. Estate Officer
indicates engagement of the authorities with this issue and the
decision of the Central Government directing that schemes be
framed by the Delhi Development Authority as well for making
preferential allotments of accommodation to Kashmiri migrants.
In addition, the Government affidavit dated 6th October, 2009 in
J.L. Koul (supra) filed in the Supreme Court of India also
expresses the same concern as has been expressed in the above
Guiding Principles on Internal Displacement.
These actions unequivocally manifest the respondents'
awareness about the positive obligation imposed upon them to
ensure that the persons displaced from Kashmir are required to
be resettled and/or rehabilitated. There is admission of
responsibility and culpability. The working of the measures,
however, reflects that the steps which have been taken are
inadequate and hopelessly insufficient. Even in the prolonged
hearing before this court, the respondents could place no
alternative so far as the petitioners were concerned.
125. In AIR 2010 SC 1476 State of West Bengal vs. The
Community for Protection of Democratic Rights, West
Bengal & Ors., the Supreme Court has also held that the court
was required to weigh the impact of a particular government
scheme, statute or action on the fundamental rights of those
effected by the government scheme, statute or action. In case
any statute or action abrogates or abridges such rights, it would
be violative of the basic structure/doctrine of the Constitution.
For this reason as well, any application or enforcement
of statutory provisions, rules, regulations that impacts or
impinges fundamental rights has to be struck down.
126. In [2004] EWCA Civ 540 Secretary of State for the
Home Department vs. Wayoka Limbuela, Binyam Tefera
Tesema & Yusif Adam, the House of Lords has prescribed a
test to determine whether a statutory scheme or a government
policy caused a violation of fundamental rights. It was observed
that when a reasonable evaluation of all relevant facts and
circumstances shows that a government policy would subject
petitioners to an immediate and serious deprivation of the basic
necessities of life, then the court may properly grant relief. It
was also held that the state would be liable for both action and
inaction as long as the action or inaction results in a serious
deprivation of rights or human dignity.
127. In the light of the directions by the Supreme Court and
this court in the aforenoticed cases relating to identically
situated displaced persons who are victims of violence, the
contest by the respondents to the present writ petitions on
technical, specious and legally untenable grounds is unfair to
say the least. Similar issues have arisen before and orders
stand passed in favour of the similarly placed persons therein.
128. The petitioners have suffered on account of the
respondents failure to protect their life and liberty when they
were compelled to flee from their homes in Kashmir. In
international law, refugees are protected from being compelled
to return to places or situations where their lives or freedom
could be threatened. It is pointed out that the respondents
have implemented this principle in the cases of Chakmas,
Tibetans, and else where IDPs, who are citizens of the same
country, certainly cannot be treated differently and compelled
to return to violent situations.
129. The proceedings as well as the impugned decisions and
orders have completely failed to take into consideration the
material issue of the impact of the proceedings and the orders
which would result in forcible eviction of the petitioners from
the only shelters known to them without any alternative. The
impugned cancellation of allotments, the orders of eviction
passed by the Estate Officer and the aforenoticed orders
dismissing the appeals of the petitioners are in the teeth of the
constitutional guarantees to the petitioners under Articles
19(1)(e)(g) and 21 and therefore not sustainable.
130. Such cancellation of allotment and forcible eviction at the
hands of the State utilizing the shield of a statutory right to do
so under the Public Premises Act, 1971 results in violation of the
constitutional rights of the petitioners. It is manifest therefore
such that such application of law as would have an impact of
violating the fundamental rights of the petitioners is
impermissible under the constitutional scheme.
Proportionality test
131. The proportionality of the impact on the fundamental right
involved by working of the statutory provision as against the
objective of the concerned statute is another important test for
adjudicating upon the legality of the interference with the right
which would have a bearing on the present case. In a
pronouncement of the House of Lords reported at (2007)
UKHL 11:(2007) 4 All ER 15 Huang Vs. Secretary of State
for the Home Department, the decision making role and
function of the appellate immigration authorities in the context
of the Human Rights Act, 1998 and the Immigration and Asylum
Act, 1999 was in issue. The House examined the scope of
reviews by the prescribed authorities. The private parties
complained of violation of their rights under Article 8 of the
European Convention for the Protection of Human Rights and
Fundamental Freedoms, 1950 which provides as under:-
"1. Everyone has the right to respect for his private and family life, his home and his correspondence. 2. There shall be no interference by a public authority with the exercise of this right except such as is in accordance with the law and is necessary in a democratic society in the interests of national security, public safety or the economic well-being of the country, for the prevention of disorder or crime, for the protection of health or morals, or for the protection of the rights and freedoms of others."
The consideration by the House of Lords on the principle of
proportionality of the impact of the interference on the right vis-a-
vis, the legitimate end in view is important and reads as follows :-
" xxx xxxx
In most cases where the applicants complain of a violation of their art 8 rights, in a case where the impugned decision is authorised by law for a legitimate object and the interference (or lack of respect) is of sufficient seriousness to engage the operation or art 8, the crucial question is likely to be whether the interference (or lack of respect) complained of is proportionate to the legitimate end sought to be achieved. Proportionality is a subject of such importance as to require separate treatment.
PROPORTIONALITY
In de Freitas Vs. Permanent Secretary of Ministry of Agriculture, Fisheries, Lands and Housing [1999] 1 AC 69 at 80, [1998] 3 WLR 675 at 684, the Privy Council, drawing on South African, Canadian and Zimbabwean authority, defined the questions generally to be asked in deciding whether a measure is proportionate :
`....Whether : (i) the legislative objective is sufficiently important to justify limiting a fundamental right; (ii) the measures designed to meet the legislative objective are rationally connected to it; and
(iii) the means used to impair the right or freedom are no more than is necessary to accomplish the objective."
This formulation has been widely cited and applied. But counsel for the applicants (with the support of Liberty, in a valuable written intervention) suggested that the formulation was deficient in omitting reference to an overriding requirement which featured in the judgment of Dickson CJ in R v Oakes [1986] 1 SCR 103, from which this approach to proportionality derives. This feature is (at 139) the need to balance the interests of society with those of individuals and groups. This is indeed an aspect which should never be overlooked or discounted. The House recognised as much in R (Razgar) v Secretary of State for the Home Dept [2004] UKHL 27 at [17]- [20], [26], [27], [60],[77], [2004] 2 All ER 821 at [17]- [20], [26], [27], [60], [77], [2004] 2 AC 368 when, having suggested a series of questions which an adjudicator would have to ask and answer in deciding a convention question, it said (at [20]) that the judgment on proportionality -
`must always involve the striking of a fair balance between the rights of the individual and the interests of the community which is inherent in the whole of the convention. The severity and consequences of the interference will call for careful assessment at this stage.'
If, as counsel suggest, insufficient attention has been paid to this requirement, the failure should be made good.
xxxx"
(Emphasis supplied)
132. Having regard to the drastic violation which results from
the impugned action and orders, it has to be held that the
decision of the authorities to cancel the allotments and proceed
for eviction as well as the impugned orders against the
petitioners are not in accordance with law even on reasonable
assessment of proportionality viz-a-viz the object of eviction of
unauthorised occupants of the Public Premises Act, 1971.
Violation of Article 14 of the Constitution
133. The petitioners have also complained that the respondents
had discretion to permit the petitioners to continue to occupy
the premises under SR 317-B-25 of the Allotment of
Government Residences (General Pool in Delhi) Rules,
1963. It is contended that the respondents were bound to
consider the matter on the relevant consideration of the right to
shelter of the petitioners which was involved and cannot
premise their action on extraneous and impermissible reasons
or considerations.
Mr. B.L. Wali, learned counsel for petitioners has urged
that the failure to exercise discretion in favour of the petitioners
is in fact not only in violation of the constitutional obligations of
the respondents, but is arbitrary and unreasonable.
134. Shri P.K. Kaul, (writ petitioner in W.P.(C) No.15239/2004)
had earlier filed WP (C) No.6551/2003, submitting that the
respondents had arbitrarily failed to consider his request for
regularization despite having knowledge of the special
circumstances of the case. Mr.B.L.Wali, learned counsel for this
petitioner has placed the order which was passed on 15th
October, 2003 in the earlier writ petition, which directed the
respondents to consider the question of regularization of
allotment in favour of the petitioner in view of the special
circumstances. It was directed that the petition including its
enclosures should also be considered while disposing of the
petitioner's representation.
135. Despite these orders, the writ petitioner has contended
that there has been no consideration in terms of this order till
date. He has, therefore, filed the writ petition being WP (C)
No.15239/2004 challenging the notice issued by the Estate
Officer under section 4 of the Public Premises (Eviction of
Unauthorised Occupants) Act, 1972 to him.
136. The other writ petitioners have also made similar requests
to the respondents for exercise of discretion which were
reiterated by them in the reply to the notices issued by the
Estate officer under Section 4 of the Public Premises Act as well
as in the appeals which were filed. The same ground of
challenge to the respondents‟ action has been urged in these
writ petitions.
137. Mr.B.L.Wali, learned counsel appearing for some of the
petitioners has pointed out that the respondents have exercised
discretion favourably and permitted some identically situated
displaced Kashmiris to continue in allotted premises after
retirement whereas this has been arbitrarily denied to the
petitioners. Learned counsels contend that the respondents‟
action so far as the present petitioners are concerned, is
discriminatory and not sustainable.
138. The respondents on the other hand place reliance on the
pronouncement of the court in (1997) 1 SCC 444 Shiv Sagar
Tiwari vs. Union of India and dispute that they have any
discretion in the matter.
139. Allotment of government accommodations are effected
under the provisions of Allotment of Government Residences
(General Pool in Delhi) Rules, 1963. Reference is made to
SR 317-B-25 thereof which empowers the Government to relax
the provisions of these rules and deserves to be considered in
extenso. The same reads as follows:-
"SR 317-B-25: The Government may for reasons to be recorded in writing relax all or any of the provisions of the Rules in this Division in the case of any officer or residence or class of officers or type of residences."
140. It is undisputed before us that despite the propounded
rehabilitation schemes stated before the Supreme Court and
establishment of preferential quotas in allotments placed before
the Central Administrative Tribunal, the respondents have not
been able to rehabilitate or resettle any of the petitioners.
141. The respondents have also not denied the availability of
the discretion under SR 317 B 25 of the Allotment Rules, 1963
and its favourable exercise in favour of some Kashmiri IDPs.
Yet, the respondents have failed to exercise the same discretion
in favour of the present petitioners. No explanation for the
same is even attempted.
142. On the issue of exercise of discretion, in the judgment
reported at AIR 1980 SC 1622, Municipal Council Ratlam
Vs. Vardichan & Ors., the court was concerned with the public
power of the Magistrate under Section 133 of the Code of
Criminal Procedure. The court observed that the „public power
of the magistrate under the Code‟ is 'a public duty to the
members of the public who are victims of nuisance and so he
shall exercise it when the jurisdictional facts are present as
here'. So far as exercise of discretion is concerned, it was
observed as follows :-
"9. So the guns of Section 133 go into action wherever there is public nuisance. The public power of the Magistrate under the Code is a public duty to the
members of the public who are victims of the nuisance, and so he shall exercise it when the jurisdictional facts are present as here. "All power is a trust-that we are accountable for its exercise-that, from the people, and for the people, all springs, and all must exist." Discretion becomes a duty when the beneficiary brings home the circumstances for its benign exercise.
xxxx"
143. Given the established violation of the fundamental rights
of the petitioners resulting in their displacement; the
destruction of their property coupled with the prevalent
conditions in their home state; and lack of any alternate to
them, the exercise of discretion under the SR-317 B-25 of the
allotment of Allotment of Government Residences (General Pool
in Delhi) Rules, 1963 in favour of the petitioners would thus be
the bounden duty of the respondents. The mandate of the
Supreme Court in Municipal Council Ratlam vs. Vardichan
(supra) would bind even the court.
144. The pronouncement of the Supreme Court reported at
(1997) 1 SCC 444 entitled Shiv Sagar Tiwari Vs. Union of
India & Ors., has been placed before this court by the
respondents. In this case, the court was concerned with gross
misuse of discretionary power relating to allotment of
accommodation to government employees. As against the
permissible discretionary quota of 10 per cent, such allotments
had shot up to 70 per cent. On top of these, 8,768 houses were
allotted on "Special Compassionate Grounds" in exercise of
discretion under the authority of a letter dated 18th July, 1996
from the Cabinet Secretary. The Government of India had
submitted that it had exercised discretion vested in it under the
aforenoticed SR. The court had concluded that the conduct of
the respondents did not disclose application of mind and
discretion was not exercised fairly. In para 56 of the judgment,
it was observed as follows:-
"56. The decision of the present Central Government on this aspect as finding place in the letter of the Cabinet Secretary dated 18-7-1996 bearing DO No.1/44/1/96- CAV is that "where it is considered absolutely necessary" small number of out-of-turn allotments would be made for which purpose also the Ministries/Departments would formulate clear rules and guidelines. During the course of hearing, on being desired to know as to why out-of-turn allotment is at all required, the submission advanced on behalf of the Union of India was that there are a few officers, who by virtue of the duties discharged, have to be accommodated in government quarters to facilitate smooth functioning of the Government.xxx"
145. In view of the gross abuse of the discretion vested in the
respondents, in para 57 at page 463 of the report, it was held
that a case to permit minimal out of turn allotments was made
out which has to be regulated and transparency has to be
maintained in such allotments. The court considered private
citizens who could be allotted out of the discretionary quota
which included accredited journalists and news cameraman,
political parties, artistes, social worker etc and other
organizations as well.
In Shiv Sagar Tiwari vs. UOI (supra), it was held that
the discretion conferred has to be exercised to advance the
purpose to subserve which the power exists and that even the
Minister, if he/she be the repository of discretionary power,
cannot claim that either there is no discretion in the matter or
unfettered discretion. The Supreme Court held that exercise of
such discretion was an exception and deprecated the above
action of the Government making the same into a norm.
Noteworthy, is the Government's stand in this case that vesting
of some discretion in the matter of allotment of quarters was
essential.
In this background, the contention of the respondents
that exercise of discretion was prohibited by the Supreme Court
in this case is totally misconceived.
146. On the other hand, in the instant cases, the petitioners
have assailed the arbitrariness in exercise of the discretion
admittedly conferred on the respondents and the failure to
permit continuation of occupation of the allotted
accommodation in the exceptionable circumstances and
conditions in which they were placed. The pronouncement of
the Supreme Court, in fact, assists the petitioners as the court
recognized existence of and permissible exercise of discretion
while deprecating its abuse.
147. The standards on which an authority would exercise
discretion were settled by the Supreme Court in the judgment
reported at (1979) 3 SCC 489 entitled Ramana Dayaram
Shetty vs. International Airport Authority of India & Ors.
as follows :-
"10. xxx........It is indeed unthinkable that in a democracy governed by the rule of law the executive Government or any of its officers should possess arbitrary power over the interests of the individual. Every action of the executive Government must be informed with reason and should be free from arbitrariness. That is the very essence of the rule of law and its bare minimal requirement. And to the application of this principle it makes not difference whether the exercise of the power involves affection of some right or denial of some privilege."
xxx
12. .............It must, therefore, be taken to be the law that where the Government is dealing with the public, whether by way of giving jobs or entering into contracts or issuing quotas or licences or granting other forms of largess, the Government cannot act arbitrarily at its sweet will and, like a private individual, deal with any person it pleases, but its action must be in conformity with standard or norms which is not arbitrary, irrational or irrelevant. The power or discretion of the Government in the matter of grant of largess including award of jobs, contracts, quotas, licences etc., must be confined and structured by rational, relevant and non-discriminatory standard or norm and if the Government departs from such standard or norm in any particular case or cases, the action of the Government would be liable to be struck down, unless it can be shown by the Government that the departure was not arbitrary, but was based on some valid principle which in itself was not irrational, unreasonable or discriminatory." (emphasis supplied)
148. In para 85 of the pronouncement reported at AIR 1974
SC 555 entitled E.P. Royappa vs. State of Tamilnadu & Anr.
the Supreme Court laid down the following binding principles :-
"85. .....In fact equality and arbitrariness are sworn enemies; one belongs to the rule of law in a republic while the other, to the whim and caprice of an absolute monarch. Where an act is arbitrary it is implicit in it that it is unequal both according to political logic and Constitutional law and is therefore violative of Article 14, and if it affects any matter relating to public employment, it is also violative of Article 16. Articles 14 and 16 strike at arbitrariness in State action and ensure fairness and equality of treatment. They require that State action must be based on equivalent relevant principles applicable alike to all similarly situate and it must not be guided by any extraneous or irrelevant considerations because that would be denial of equality. Where the operative reason for State action, as distinguished from motive inducing from the antechamber of the mind, is not legitimate and relevant but is extraneous and outside the area of permissible considerations, it would amount to mala fide exercise of power and that is hit by Articles 14 and 16. Mala fide exercise of power and arbitrariness are different lethal radiations emanating from the same vice : in fact the latter comprehends the former. Both are inhibited by Articles 14 and 16."
(emphasis supplied)
Therefore, even if it were to be held as urged by the
respondents that this court could be held to be powerless to
direct exercise of discretion in a particular manner, in view of
the clear principles laid down in these judicial precedents, there
is no prohibition upon this court from examining as to whether
the respondents have failed to exercise discretion on relevant
criterion. There is also no prohibition on this court to examine
whether the respondents have acted arbitrarily or discriminated
against the petitioners.
The impugned action of the respondents against the
petitioners and the orders assailed herein have to be tested on
the above principles.
149. A similar argument of the respondent that the allottees
were prohibited from permitting retention of accommodation
beyond the permissible period after retirement was rejected by
the Central Administrative Tribunal in the aforenoticed decision
rendered on 30th December, 2002 in O.A. No.2378/2002
Shri Tej Kishan Vs. Union of India & Ors. The Tribunal had
examined the petitioner‟s challenge to the respondent‟s action
on the plea of discrimination premised on the conduct of the
respondents in exercising discretion in favour of some similarly
situated migrants and not in favour of the petitioners and
observed as follows:-
"31. Respondents have not disputed that Kashmir migrants who were identically and equally situated, on their request have been allowed to retain the accommodation till the normalcy comes back in State of J&K and till they are returned, ensured further the safety of their persons and property and reconstruction of their houses. For these three Kashmir migrants, who are placed in similar situation and with same conditions, a
different criteria was adopted on the ground of merits in their case, and the principle not to be given a general application. Applicant who is also a Kashmir migrant having no place to live in Delhi a large family to support, is on a similar footing with those who were allowed to retain the accommodation. In order to satisfy the requirements of law, the respondents have to establish that there has been an intelligible differentia and which has a reasonable nexus with the object sought to be achieved. No grounds whatsoever have forthcome which can be treated as reasonable or relevant for to mete out the aforesaid requirements of law and to pass dual test which will render the decision in consonance with the Article 14 of the Constitution of India. In absence of any reasons and the fact that the applicant is equal in all respects should not have been meted out a differential treatment. This in my considered view, is unsustainable being violative of Article 14 of the Constitution of India."
150. The tribunal rejected the arguments of the respondents
premised on the pronouncement in Shiv Sagar Tiwari (supra)
as well as scarcity of resources holding as follows :-
32. Moreover, the contention that the directions issued in Shiv Sagar Tiwari's case supra and the fact that the Government accommodations are few and the persons claiming the same are more and the rules do not permit retention beyond the specified period, is no justification for rejecting the case of the applicant as in J.L. Koul's case, even in an interim order passed, the Apex Court was well aware about the decision rendered in Shiv Sagar Tiwari's case as well as the Rules were also in existence at that time as well which prohibits retention of accommodation beyond the permissible period. Conscious of this, the Apex Court in the light of the fact and conditions as well as circumstances of Kashmir migrants, who have their own houses destroyed in Kashmir and those retired inclined to go back directed the Government to ensure their protection and as well as of their property so that they may be put back to their respective houses owned by them in Kashmir on 28.1.1998 i.e. much after the decision of S.S. Tiwari's case supra as well as the instructions through OM in 17.11.1997, the matter has been pending sine die and to be activated only after the State of Jammu and Kashmir ensures return of the petitioners to their respective Homes with safety of their persons and property. The aforesaid petition is still pending before the Apex Court.
33. I also find that the Government by the letter dated 2.7.2002 in order to hold the retirees or retiral officials of Kashmir migrants working in Delhi, who could
not get back to J&K due to prevailing situation, a decision has been taken to allot about 100 MIG/LIG Flats and for which DDA has been requested to formulate the Housing Scheme for which a draft has been sent to the Ministry for approval. The aforesaid decision also incorporated that these houses are being allotted to Kashmir migrants retiring or retired so that the general pool accommodation got vacated from them. This on a literal consideration connotes that the Kashmir migrants who are in retention of general pool accommodation on retirement, are to be evicted only after the DDA formulate a Housing Scheme to allot MIG/LIG flats to them.
34. In my considered view, the review undertaken by the respondents in compliance of the earlier directions of this Court has not taken note of letter dated 2.7.2002 as well as the directions in Koul's case supra. If a post-facto approval can be accorded by CCA and approval by the Ministry for Urban Development denying the same to the applicant who is similarly situated and is equal in all respects, smacks of arbitrariness and hostile discrimination which, as per various pronouncements of the Apex Court, cannot be countenanced and would be an antithesis to rule of laws doctrine of equality.
35. In the result and for the forgoing reasons, OA is partly allowed. Impugned order dated 13.8.2002 is quashed and set aside. Respondents are directed to allow the applicant to retain the Government accommodation pending decision in SLP (Civil) No.7369/97. No costs."
(underlining supplied)
This decision of the Central Administrative Tribunal has
attained finality and also stands implemented.
151. Before this court the respondents have not even
attempted to show how the present petitioners can be
distinguished from either Shri Tej Kishan (supra) or from the
instances noticed in para 31 of the judgment of the Tribunal.
On the contrary, as set out above, in answer to grounds (A) and
(B) of the writ petition noticed in para 22 above, the
respondents have stated that these contentions of the petitioner
are a "matter of record".
152. There is no dispute also to the fact that the orders in
J.L.Koul, P.K.Handoo, M.K.Koul, Tej Kishan (supra) have
attained finality and these persons continue to occupy the
allotted accommodation despite superannuation.
153. The respondents are unable to point a single distinction,
let alone a relevant one, between the present petitioners and
those in the decided cases. The petitioners are identically
situated, yet have been denied equal treatment. Not a whit of
explanation for not treating these petitioners as those in the
cited precedents is suggested by the respondents. Even the
impugned orders unfortunately do not attempt to deal with this
aspect of the matter.
154. As noticed above, the respondents contended before the
Supreme Court in Shiv Sagar Tiwari (supra) that they have
the discretion to draw exceptions in the matter of allotments of
public premises and have relied on instances and categories
when this discretion was exercised in favour of persons who
were even not in public service and were never even employed
by the Government.
155. In ground L of WP(C ) no.15329/2004, Shri P.K.Koul, the
petitioner has stated that the respondents have allotted the
Government accommodation not only serving Government
employees, but to various other categories of employees who
have nothing to do with Government service. It has been
stated that "employees working in the office of the political
parties, journalists, freedom fighters, artists etc." are also
allotted general pool accommodation. This averment is not
contested by the respondents who have only submitted that the
allotment of the quarter is made as per the rules and policy laid
down by the Government.
156. It is trite that residuary rules are interpreted and worked
to empower authorities permitting exceptions from applicability
of the rule to remove hardships (Ref : 1993 Supp.3 SCC 515
(para 33) Syed Khalid Rizvi vs. UOI & Ors; (1996) 8 SCC
762 SBI & Ors. vs. Kashinath Kher & Ors.; (1988) 4 SCC
179 Ashok Kr. Uppal and Ors. vs. State of J&K).
157. The orders in Tej Kishan (supra) make a detailed
reference to the voluntary exercise of discretion in favour of
three migrants by the respondents which was the entire basis
of the finding of arbitrariness by the Tribunal in the action
taken against Tej Kishan and co-petitioners. These very
findings squarely apply to the cases of the present petitioners.
158. No explanation is rendered or reason given by the
respondents for the rejection of identical requests of some of
the petitioners or for not favourably considering the said
requests of the petitioners. The failure to even consider these
requests despite the specific directions in P.K. Koul's previous
writ petition reflect highhandedness, unreasonableness and
arbitrariness on the part of the respondents. The respondents
have granted approval to similarly situated persons. Denial
thereof to the equally placed petitioners certainly tantamounts
to hostile discrimination against them which is impermissible
and as observed above 'an antithesis to the equality clause'.
The action of the respondents in not favourably considering the
petitioners' representations; in cancelling the allotments of the
petitioners and proceeding against them under the Public
Premises Act, 1971 as well as the impugned orders are,
therefore, not sustainable also being in violation of Articles 14
and 16 of the Constitution.
Change in Policy
159. There is yet another important side to the claim asserted
by the petitioners which requires consideration. The declared
policy of the state with regard to the IDPs from Kashmir is
concerned with their rehabilitation. Forcible eviction from their
current residences without an alternative is not even remotely
suggested in these policies. The same is evident from the
affidavit placed before the Supreme Court in J.L.Koul vs. State
of Jammu & Kashmir (supra) and the letter dated 2nd July,
2002 placed before the Central Administrative Tribunal in Tej
Kishen Vs. Union of India (supra). The decision taken to
cancel the petitioners' allotments and to initiate proceedings
under the Public Premises (Eviction of Unauthorised Occupants)
Act, 1971 without making available of alternative shelter clearly
suggests a drastic change in the government policy so far as
these IDPs are concerned.
160. In a recent judgment of the Supreme Court reported at
MANU/SC/0476/2010 Sindhu Education Society & Anr. Vs.
The Chief Secretary, Govt. of NCT of Delhi & Ors., the
Supreme Court observed that framing a policy is the domain of
the Government. The framework of the policy and the working
of such Government Policy has essentially to be done within the
framework of the Constitution & the laws. As and when
Government changes its policy decision, it is expected to give
valid reasons thereof and act in larger interest of the entire
community rather than a section. In para 66 of the judgment,
the Supreme Court held that :
"........... It is a settled canon of administrative jurisprudence that state action, must be supported by some valid reasons and should be upon due application of mind. In the affidavits filed on behalf of the state, nothing in this regard could be pointed out and in fact, none was pointed out during the course of arguments. Absence of reasoning and apparent non- application of mind would give colour of arbitrariness to the state action."
The position in the cases in hand is no different. The state
does not again even suggest a reasonable explanation or valid
reason for the change from the rehabilitative policy to the
decision to evict the petitioners and thereby threatening them
with imminent homelessness
161. The respondents would have the right to change its
policy upon change in circumstances. (Ref: (1998) 1 SCR
1120 State of Punjab & Ors. vs. Ram Lubhaya Begga &
Ors.). No such change is pointed out in the present cases. The
decision to treat the petitioners as unauthorized occupants
without their resettlement is clearly not premised a change of
policy upon application of mind and therefore not sustainable.
Responsibility of the Central Government
162. It has been suggested by Mr. Jatan Singh, learned
standing counsel for the Union of India that the Central
Government has no responsibility vis-a-viz the petitioners in the
given facts and that only the State of Jammu and Kashmir is
liable for the infraction of the rights of the petitioners.
163. The submission on behalf of the petitioners on the other
hand is that the duty and responsibility of the state authorities
vis-a-vis these groups of persons which stands recognized and
admitted by the both the state and Central Government itself.
As such, the rights of the petitioners cannot be ignored,
imperilled or violated by any of the respondents.
164. It is urged that the respondents have heartily engaged
with and manifested extreme concern for refugees from other
countries, but have handled inadequately, and even failed to
address the difficulties of internally displaced persons.
165. Reference is also made to the policies of regularization of
unauthorized constructions and encroachments on public lands
are pointed out. Several schemes and policies of the
respondents with regard to the disadvantaged masses so far as
rehabilitation and resettlement is concerned. The attention of
this court is drawn also to the several judgments concerned with
the right of shelter of pavement and jhuggi-jhompri dwellers
including Olga Tellis v. Bombay Municipal Corporation &
Ors.; Ahmedabad Municipal Corporation vs. Nawab Khan
Gulab Khan & Ors.; Jagdish vs. DDA; Sudama Singh &
Ors.vs. Government of Delhi & Anr. which have been
referred above. The petitioners have urged at some length that
the respondents have shown utter insensitivity not only in
protecting their rights but even in the pursuit of the matter
before this court.
166. The question which begs an answer is having failed to
ensure the life and safety of the petitioners or to protect their
property, or to guarantee either of them, what would be the
obligation, duty and responsibility of the respondents qua the
petitioners.
167. It is an admitted fact that the petitioners were all
employed by the Central Government or its agencies. In order
to avoid compromising the security issues of these persons, a
more detailed analysis of the factual matrix is not being
undertaken. However, the present cases set out instances of
extreme trauma faced by the petitioners and their family
members as well as the continued threat to their life and
property. In one of the cases, the petitioner is a destitute lady
who was working in the Ministry of Information & Broadcasting
of the Government of India used to give live performances and
conducted programs on behalf of the Central Government in
remote villages in the valley as well as on the electronic media
making her face known to the militants. Her troupe was
attacked in 1987 while performing at Khamabal in District
Anantnag and they had to flee for their life. In this background,
she was transferred to Delhi, and was allotted the premises by
the respondents. The petitioner points out that in mid-1990, the
Songs and Drama Division Office in Srinagar, Kashmir was
blown up and the entire staff transferred to Delhi. Not only the
house of her in-laws but her ancestral/parental rental house also
stands burnt down and she has no place to return to in Kashmir.
Even after she was evacuated from the valley, her brother
received threats to her life by way of communications advising
the petitioner to desist from participating or performing in
programs in support of the Government. This communication
has been placed on record. The petitioner was deserted by her
husband decades ago and she stands abandoned by the State
with none to assist to her. The writ petition states that she is
getting a meager amount of 4500/- as pension, insufficient
even to sustain her, let alone acquiring rights in any property.
168. Another petitioner who was the author and the voice of a
programme on the All India Radio in Srinagar division which
became popular across the line of control was so targetted by
the militants. A price for his head was even announced. In one
of the cases, despite the security cover, an attempt was made
on the life of the petitioner whose property and belongings
stand looted and gutted in Srinagar and he has no property at
all anywhere in the country. There are other petitioners who
were working in the intelligence agencies in the state who were
evacuated on emergency basis after their colleagues were shot
dead. Several of the petitioners have lost close friends and
relatives on account of the attacks by militants.
The petitioners were targetted because they were the
face of the Central Government in the Kashmir valley and are
unable to return for the same reason.
169. So far as ensuring the right to shelter is concerned, the
Supreme Court has held that the state is deemed to be under an
obligation to secure the same to its citizens [Ref : (1996) 2 SCC
549 Chameli Singh & Ors. vs. State of U.P.(supra), that it is
imperative for the state to provide permanent housing
accommodation to the deprived.
170. In 1995 (2) SLR 72 P.G. Gupta vs. State of Gujarat the
Supreme Court had further declared that it was the duty of the
state to construct houses at reasonable costs and make them
easily accessible to the poor, and that such principles have been
expressly embodied in our Constitution to ensure socio-
economic democracy so that everyone has a right to life, liberty
and security of the person.
In this context, in para 11 of the pronouncement, the court
expressly laid down the imperative duty of the state to provide
permanent housing accommodation to the poor in the housing
schemes undertaken by it, or its instrumentality and observed
as follows:-
"11. As stated earlier, the right to residence and settlement is a fundamental right under Article 19(1)(e) and it is a facet of inseparable meaningful right to life under Article 21. Food, shelter and clothing are minimal human rights. The State has undertaken as its economic policy of planned development of the country and has undertaken massive housing schemes. As its part, allotment of houses was adopted, as is enjoined by Arts. 38, 39 and 46, Preamble and 19(1)(e), facilities and opportunities to the weaker sections of the society of the right to residence, make the life meaningful and liveable in equal status with dignity of person. It is, therefore, imperative of the State to provide permanent housing accommodation to the poor in the housing schemes undertaken by it or its instrumentalities within their economic means so that they could make the payment of the price in easy instalments and have permanent settlement and residence assured under
Article 19(1)(e) and 21 of the Constitution. xxxxx"
(Underlining supplied)
171. The Supreme Court has repeatedly reiterated the well
settled position that the state has the constitutional duty to
provide adequate facilities and opportunities to all including the
disadvantaged and the displaced, by distributing its wealth and
resources for the settlement of life and erection of shelter over
their heads. The court has emphasized the constitutional right
of every citizen to migrate and settle in any part of India for
better employment opportunity and it would be the duty of the
state to provide right to shelter to the disadvantaged in society.
(Ref : Ahmedabad Municipal Corporation Vs. Nawab Khan
Gulab Khan & Ors. (supra).
172. The forcible removal of pavement and slum dwellers by
the agencies of the state without their resettlement or
rehabilitation has been repeatedly deprecated by the courts in
the plethora of judgments on the subject. In case they have to
be evicted from the place they are occupying, state authorities
are bound to formulate schemes and policies. The respondents
have gone on record with regard to such projects as are in
vogue for their relocation, resettlement and rehabilitation. (Ref:
(1985) 3 SCC 545 Olga Tellis v. Bombay Municipal
Corporation & Ors.; (1997) 11 SCC 121 Ahmedabad
Municipal Corporation Vs. Nawab Khan Gulab Khan &
Ors.; MANU/DE/9327/2006 Jagdish vs. DDA; decision of this
court dated 11th February, 2010 W.P.(C) No. 8904/2009
Sudama Singh & Ors.) Placing reliance on the obligations
under the international instruments, the courts have repeatedly
stated that adequate and reasonable facilities for resettlement
and effective steps taken for rehabilitation have to be made
available before forcible eviction.
173. An issue involving chakmas who were tribals from
erstwhile East Pakistan (now Bangladesh) went to the Supreme
Court in the case reported at (1996) 1 SCC 742 National
Human Rights Commission vs. State of Arunachal
Pradesh Anr. In this case, a public interest litigation was filed
by the National Human Rights Commission seeking
enforcement of rights under Article 21 of the Indian
Constitution, of about 65,000 Chakma/Hajong tribals. It was
alleged that these Chakmas had settled primarily in the State of
Arunachal Pradesh and were being persecuted by sections of
the citizens of the state i.e. the All Arunachal Pradesh Students
Union referred to as "AAPSU" hereafter. It was additionally
complained that the applications of the Chakmas under the
Citizenship Act and Rules thereunder were not being forwarded
by the State Government for consideration to the Central
Government in accordance with law.
In deciding the matter, the Supreme Court placed citizens
as well as non-citizens on a common platform so far as the
rights under Article 14 and 21 of the Constitution are
concerned.
So far as the constitutional and the statutory obligations
of the states to protect the rights of those who reside within the
territory of that state are concerned, the court observed as
follows :-
"20. We are a country governed by the Rule of Law. Our Constitution confers certain rights on every human- being and certain other rights on citizens. Every person is entitled to equality before the law and equal protection of the laws. So also, no person can be deprived of his life or personal liberty except according to procedure established by law. Thus the State is bound to protect the life and liberty of every human- being, be he a citizen or otherwise, and it cannot permit any body or group of persons, e.g., the AAPSU, to threaten the Chakmas to leave the state, failing which they would be forced to do so. No State Government worth the name can tolerate such threats by one group of person to another group of persons; it is duty bound to protect the (Sic) group from such assaults and if it fails to do so, it will fail to form its Constitutional as well as statutory obligations. Those giving such (Sic) would be liable to be dealt with in accordance with law. The State Government must act impartially and carry out its
legal obligations to safeguard the life, health and well- being of Chakmas residing in the State without being inhibited by local politics. Besides, by refusing to forward their applications, the Chakmas are denied rights, Constitutional and statutory, to be considered for being registered as citizens of India."
The court considered the factual matrix and prevalent
circumstances in detail and thereafter issued, inter alia, a writ
of mandamus directing the State of Arunachal Pradesh, to
ensure that the life and personal liberty of each and every
Chakma residing within the State shall be protected and any
attempt to forcibly evict or drive them out of the State by
organised groups, such as the AAPSU, shall be repelled, if
necessary by requisitioning the service of para-military or police
force. The Union of India was directed to provide such
additional force as is necessary to protect the lives and liberty of
the Chakmas on the request of the first respondent. The
Supreme Court further directed that the Chakmas shall not be
evicted from their homes except in accordance with law and
shall not be denied domestic life and comfort therein; the State
Government was directed to deal with the quit notices and
ultimatums issued by the AAPSU and any other group which
tantamounted to threats to the life and liberty of each and every
Chakma in accordance with law. The Supreme Court has thus
recognized the responsibility of the Central Government to
provide forces to protect the right to life of the threatened
persons.
174. Unlike the Chakmas, the petitioners are IDPs who
complain of violation of the same rights and seek redressal
thereof. However, the extreme situation of hardship and
difficulties being faced by the petitioners and other persons
similarly placed is no different. The State Government has
been unable to protect or secure the life and property of the
petitioners. The Central Government has not been able to
adequately address the several issues which have been raised.
Many of the petitioners had been physically evacuated by the
Central Government in extreme situations. All the petitioners
were employees of the Government in Delhi and have
superannuated in Delhi. The attempt being made at present is
also by the Central Government at Delhi is to forcibly evict the
petitioners by taking recourse to statutory provisions.
175. It is the constitutional duty of the state to protect human
rights and the fundamental rights of all persons. The distinction
between such rights and legal rights which may require
adjudication in appropriate proceedings has also been
emphasised on several occasions.
In (1982) 3 SCC 235 People's Union for Democratic
Rights & Ors. Vs. Union of India & Ors., the court observed
that denial of statutory rights of the labour force, which was a
vulnerable section of the community, tantamounted to breach of
their constitutional rights and was therefore enforceable
against the government. It was held that it was the duty of the
Union of India, the Delhi Administration and the DDA to ensure
that the constitutional obligation towards labour are discharged
by the contractors to whom they had entrusted construction
work. It was held that the Union of India, Delhi Administration
and DDA cannot fold their hands in despair and become silent
spectators of the breach of constitutional prohibitions being
committed by their own contractors. In this context, the court
held as follows :-
"21. Before leaving this subject, we may point out with all the emphasis at our command that whenever any fundamental right, which is enforceable against private individuals such as, for example a fundamental right enacted in Article 17 or 23 or 24 is being violated, it is the constitutional obligation of the State to take the necessary steps for the purpose of interdicting such violation and ensuring observance of the fundamental right by the private individual who is transgressing the same. Of course, the person whose fundamental right is violated can always approach the court for the purpose of enforcement of his fundamental right, but that cannot absolve the State from its constitutional obligation to see that there is no violation of the fundamental right of such person, particularly when he belongs to the weaker Section humanity and is unable to wage a legal battle against a strong and powerful opponent who is exploiting him. The Union of India, the Delhi Administration and the Delhi Development Authority must therefore be held to be under an obligation to ensure observance of these various labour laws by the contractors and if the provisions of any of these labour laws are violated by the contractors, the petitioners indicating the cause of the workmen are entitled to enforce this obligation against the Union of India, the Delhi Administration and the Delhi Development Authority by filing the present writ petition. The preliminary objections urged on behalf of the respondents must accordingly be rejected."
The failure of the state to ensure statutory rights was held
to provide the essential basis for maintaining the writ petition
under Article 32 for enforcing fundamental rights against the
State and its agencies.
176. It is noteworthy that a writ petition was filed in this court
in connection with compensation payable to residents of
Kashmir whose property had been destroyed in the disturbances
in Kashmir. The judgment of this court reported at AIR 2005
Delhi 110 B.L. Wali & Ors. Vs. Union of India & Ors. has
made observations on this very unacceptable stand of the
Government of India in its affidavit which is under
consideration. These observations before the Court read as
under:-
"20. Respondent No.1, Union of India, has also filed an affidavit under the signatures of Mr. K.M. Kuti, Under Secretary in the said Ministry dealing with the Department of Jammu & Kashmir affairs. Respondent No.1/UOI by way of the said affidavit effectively washes its hands off the matter. It is stated that relief and rehabilitation are State subjects. Para 2 of the parawise reply may be reproduced to show the stand of the Union of India:
"2. That the averments made in para 2 of the petition that UOI is invested with the responsibility to rehabilitate and provide relief to the citizens who suffer as a result of failure of state to protect their life and property is misconceived, incorrect and is denied. The answering respondent respectfully submits that Law and Order as well as Relief and Rehabilitation are State Subjects. Ministry of Home Affairs has the responsibility of providing Relief and Rehabilitation to refugees from West Pakistan (now Pakistan), East Pakistan (now Bangladesh), Sri Lanka, Tibet and to the repatriated Indian Nationals. Therefore, the present writ petition qua the answering respondent is not maintainable."
21. The Government of India, thus, considered its responsibility for providing relief and rehabilitation to refugees, who are not citizens of this country, but not to citizens of the country who are refugees in their own country. The apathy is writ large on its face.
22. There is a vast para para phernelia of military and para military personnel in the State of Jammu & Kashmir of the Central Government. The boundaries of the country are to be protected. The condition in the State was so serious that it has been taken as a priority issue. The dislocation of persons from the Valley is a well-known undisputed fact. How can the Government of India wash its hands of the whole matter and absolve itself of the responsibility for providing a safe living to the citizens of the country?
23. Article 21 of the Constitution of India provides for the Fundamental Right of Protection of Life and Personal Liberty. Life cannot be bare existence. Persons who are displaced and suffered injury to life
and property as a result of terrorism cannot be left without remedy. It is the duty and responsibility of the State to protect its citizens. Citizens like the petitioners are victims of environment, which is not their own creation. The State owes a responsibility to create an environment for safe and dignified existence of the citizens."
(Emphasis supplied)
This court rejected the stand of the Government of India
that the responsibility towards the payment of the compensation
rests with the State Government alone holding as follows:-
"31.The Government of India cannot also absolve itself of the responsibility and is liable to ensure that the State Government remits the amount. A large amount of funds flow to the State of Jammu & Kashmir from the Central Government keeping into consideration the disturbed conditions and, thus, the Central Government cannot say that it has no role to play. The State of Jammu & Kashmir is an integral part of our country and the writ of the Central Government runs. In the cases of victims of Charari Sharief incident, funds have been disbursed out of the Prime Minister Relief Fund to make a package of Rs.2 lakhs of ex-gratia compensation apart from other benefits."
177. In this judgment, the court held that what holds true for
loss of life and limb, would hold true for loss of property
occasioned by failure of the State to protect the same. It is
noteworthy that in the present writ petitions, the petitioners
have not been deprived of their property and homes in
accordance with law as, for instance, in the case of acquisition
proceedings. The deprivation is a direct result of the failure to
control the violence against the petitioners. The principles laid
down in the above judgment would apply to the Kashmiri
migrants on every score. More important is the clear finding
by the court of the responsibility of the Central Government for
the rehabilitation and relief to the IDPs from Kashmir.
178. It is unfortunate that despite this adjudication, the stand
which was rejected has again been taken in these proceedings.
This position on behalf of the Central Government in fact
ignores the commitments made in legal proceedings noticed
above.
179. It is noteworthy that the displacement of the petitioners
is also not intra-state. The petitioners have been compelled to
leave the boundaries of their state and are residing in Delhi.
180. The Central Government has acknowledged its
responsibility in the matter inasmuch it has intervened in the
matter. Several of the present petitioners stand evacuated by it
and the allotments of the quarters in the instant case stand
made it. Central resources are being utilized for development
projects and security purposes in the state and admittedly the
Central Government has accepted and assumed responsibility
towards rehabilitation and resettlement of the persons displaced
as well in the grants and reservation made by it.
181. It was observed in (1978) 1 SCR 1 State of Rajasthan
& Ors. vs. UOI by Chief Justice Beg that :-
"In our country national planning involves disbursements of vast amounts of money collected as taxes from citizens residing in all the States and placed at the disposal of the Central Government for the benefits of the States without even the "conditional grants" mentioned above. Hence, the manner in which State Government function and deal with sums placed at their disposal by the Union Government or how they carry on the general administration may also be matters of considerable concern to the Union Government."
182. The expansion and interpretation by the courts has
affirmatively established a positive right to housing and shelter
for every person as part of the fundamental right. Human
rights and fundamental rights are inalienable; their violations
are indefeasible. The state is under a constitutional obligation
and duty to protect these rights. When violated, a citizen is
entitled to their enforcement. The constitutional mandate upon
it, is coupled with the statutory duty and public law obligations
to ensure the protection of the fundamental and basic human
rights to all, in addition to its obligation under the several
international instruments noticed above. This essentially
remains in the exclusive domain of state functions. Failure to
protect the citizens from eminent loss of life and property as
well as maintenance of public order, implicates the state for
culpable inaction.
183. Mr. Jatan Singh, learned standing counsel for the Union
of India has urged that these petitioners are not public servants
and can claim no right to continue in the allotted public
premises. It has been vehemently urged that on account of
their superannuation, they ceased to be Government servants
and are disentitled to retain Government accommodation.
Learned Standing Counsel has urged at some length that the
Government of India has formulated a rehabilitation package
which necessitates that all these petitioners must return to their
homes in Kashmir. It is contended that by their failure to
vacate, the rights of the several Government employees who are
waiting to be allotted Government accommodation are adversely
effected. Unfortunately the respondents are unable to submit
that the petitioners would be safe upon return or how the
respondents propose to ensure protection of life and liberty of
the petitioners or ensure restoration of their property in the
Kashmir valley.
184. Before the Supreme Court of India, the respondents have
accepted responsibility and obligation to the IDPs from Kashmir
and claimed to have advanced huge grants to the State of
Jammu Kashmir and also set out a detailed scheme in the
affidavit filed before the Supreme Court.
In the instant case given the nature and extent of the
violations, the Union of India cannot abdicate responsibility in
the matter, or avoid its constitutional obligation of at least
ensuring reasonable shelter or a roof to these petitioners.
Financial stringency of the Government
185. Placing reliance on the judgment reported at (2005) 6
SCC 138 Master Marine Services Pvt. Ltd. vs. Metcalfe and
Hodgkinson Pvt. Ltd. & Anr., it has been further argued by
Mr. Jatan Singh that this court is bound to exercise judicial
restraint and cannot be unmindful of the administrative burden
and increase in unbudgeted expenditure on account of quashing
decisions. It is urged that in this background, while exercising
power of judicial review of an administrative decision, the court
cannot substitute its own decision without the necessary
expertise and compel the respondents to exercise discretion to
permit the petitioner to continue to occupy the aforenoticed
accommodation.
186. This submission fails to consider the nature of the rights
which are involved in the case in hand. Metcalfe Hodgkinson
Pvt. Ltd. (supra) related to a challenge to award of a tender
and contract of work of professional services to the appellant
and was not concerned with a plea of violation of basic human
rights and constitutional guarantees as are involved in the
instant case. The consideration in Metcalfe Hodgkinson Pvt.
Ltd. (supra) has no application to the present case.
187. In (2003) 6 SCC 1 Kapila Hingorani vs. State of
Bihar & Ors. the State Government had, however, pleaded
financial stringency to shift its liability to the Union of India or
to the State of Jharkhand. In para 67 of the judgment dated 9 th
of May, 2003 Supreme Court had held that the liability of the
state of Bihar cannot be shifted to the Union of India only
because it is the repository of funds raised by it through excise
and other central levies and impost, and consequently it would
not be indirectly or vicariously liable for the failings on the part
of the State Public Sector Undertakings. It was held that either
precedentially or jurisprudentially, the Union of India cannot be
held liable and no such direction as was being sought by the
state government could be issued.
The Supreme Court, however, clearly declared the
position that financial stringency may not be a ground for not
issuing requisite directions when a question of violation of
fundamental right arises. In this regard, the court noticed the
emphasis given by it on this aspect including the judgments
reported at [1987]1SCR641 Rural Litigation and
Entitlement Kendra and Ors. v. State of Uttar Pradesh
and Ors. ; 1980CriLJ1075 Municipal Council, Ratlam vs.
Vardichan & Ors.; [1996]3SCR80 B.L. Wadhera v. Union
of India ; (1995)4SCC507 State of H.P. v. H.P. State
Recognised & Aided Schools Managing Committees and
Ors.; AIR 1996 SC 2426 Paschim Banga Khet Mazdoor
Saimiti & Ors. vs. State of West Bengal & Anr.]
In para 65 of (2003) 6 SCC 1 entitled Kapila
Hingorani Vs. State of Bihar & ors, the Court rejected the
contention of the State of Bihar also to this effect.
188. In para 6 at page 589 of (1993) 3 SCC 584 All India
Imam Organisation vs. UOI, the Supreme Court held that:-
"6....Much was argued on behalf of the Union and the Wakf Boards that their financial position was not such that they can meet the obligations of paying the Imams as they are being paid in the State of Punjab. It was also urged that the number of mosques is so large that it would entail heavy expenditure which the Boards of different States would not be able to bear. We do not find any correlation between the two. Financial difficulties of the institution cannot be above fundamental right of a citizen. If the Boards have been entrusted with the responsibility of supervising and administering the Wakf then it is their duty to harness resources to pay those persons who perform the most important duty namely of leading community prayer in a mosque the very purpose for which is created."
189. On the same issue in (1995) 4 SCC 507 State of H.P.
vs. H.P. State Recognised & Aided Schools Managing
Committees, the Supreme Court observed that:-
"16. The constitutional mandate to the State, as upheld by this Court in Unni Krishnan case - to provide free education to the children up to the age of fourteen
- cannot be permitted to be circumvented on the ground of lack of economic capacity or financial incapacity."
190. The observations of the Supreme Court at (2005) 2 SCC
262 Kapila Hingorani vs. State of Bihar & Others, while
dismissing the review petition filed by the Bihar Government,
seeking a review of the earlier order dated 9th May, 2003 are
also topical on this objection of the respondents and need to be
considered. The State of Bihar had submitted that the state had
no liability to pay the salaries of the employees of the statutory
corporations/companies incorporated under the Indian
Companies Act and that they were not completely under the
control of the State. Before the Supreme Court, counsel for the
State of Bihar had urged that the remedy of the employee was
to file appropriate applications before the Company Judge who
was seized of the winding up proceedings in relation to such
company.
These submissions were rejected by court observing that
in the order dated 9th May, 2003., the court had considered the
matter from the human rights aspect as well as the fundamental
rights of the employees in the public sector undertaking
operating in the state of Bihar. The court noticed that after the
passing of the order dated 9th May, 2003, several employees
died due to non-payment of their salaries. The court placed
reliance, inter alia on para 24 of the directions dated 9th May,
2003 and while rejecting the review petition filed by the
respondents observed as follows :-
"24. This Court further observed that the State has a constitutional obligation and acts in a fiduciary capacity vis-à-vis performance of its constitutional duties and functions by the public sector undertakings as it has constitutional obligations in relation thereto."
(Underlining supplied)
So far as protection of such human rights and
fundamental rights, and remedy for violation thereof, is
concerned, the court issued directions to the state government
to pay the salaries of employees in the public sector
undertakings in the following terms :-
"22. ......
The Government companies/public sector undertakings being 'States' would be constitutionally liable to respect life and liberty of all persons in terms of Article 21 of the Constitution of India. They, therefore, must do so in cases of their own employees. The Government of the State of Bihar for all intent and purport is the sole shareholder. Although in law, its liability towards the debtors of the Company may be confined to the shares held by it but having regard to the deep and pervasive control it exercises over the Government companies; in the matter of enforcement of human rights and/or rights of the citizen of life and liberty, the State has also an additional duty to see that the rights of employees of such corporations are not infringed.
The right to exercise deep and pervasive control would in its turn make the Government of Bihar liable to see that the life and liberty clause in respect of the employees is fully safeguarded. The Government of the State of Bihar, thus, had a constitutional obligation to protect life and liberty of the employees of the Government owned companies/corporations who are the citizens of India. It had an additional liability having regard to its right of extensive supervision over the affairs of the company."
xxx
37. We make it clear that we have not issued aforementioned directions to the States of Bihar and Jharkhand on the premise that they are bound to pay the salaries of the employees of the public sector undertakings but on the ground that the employees have a human right as also a fundamental right under Article 21 which the States are bound to protect. The directions, which have been issued by this Court on 9th May, 2003 as also which are being issued herein, are in furtherance of the human and fundamental rights of the employees concerned and not by way of an enforcement of their legal right to arrears of salaries. The amount of salary payable to the concerned employees or workmen would undoubtedly be adjudicated upon in the proper proceedings. However, these directions are issued which are necessary for their survival. Undoubtedly, any amount paid by Justice Uday Sinha Committee pursuant to these directions shall be duly credited for."
(Emphasis supplied)
191. The principle reiterated by the Supreme Court was that
financial difficulties of the institution or the state cannot be
above the fundamental rights of the citizen. It has also been
observed that in a situation of the nature which was before the
court, it was obliged to issue necessary directions to mitigate
the extreme hardship of the employees involving of human
rights of the citizens of the country at the hands of the state
government and companies and corporations owned and
controlled by it.
192. Other than the bald reference to the judgment in
Metcalfe (supra), learned standing counsel has placed no
factual assertions in support thereof. Such submission is clearly
untenable in view of the admitted Government position in the
affidavit dated 6th October, 2009 filed in J.K. Koul (supra)
before the Supreme Court of its responsibility as well as liability
qua the displaced Kashmiris. The same stands admitted in the
discretion exercised in favour of the three persons cited in Tej
Kishan (supra) and the letter dated 2nd July, 2002 placed
before the Central Administrative Tribunal as also in the policy
of reservation/preferential allotment of the flats. The
respondents have clearly admitted their responsibility and are
bound by their commitments.
193. Before this court, the respondents have not stated that
there is any assessment or calibration in terms of priorities of
the various of the several projects which the respondents need
undertake or the various areas which Government business
addresses. The respondents explain neither the financial
burden of ensuring shelter to these IDPs nor the extent of the
available resource. Mere announcement of schemes and
allocation of large volume of funds by the Government as a
reaction to court directions upon occurrence of events in the
country by themselves are insufficient and may prove to be
meaningless. Displacement as that of the present petitioners
clearly reflects the imperative to take a holistic view and for the
decision makers to take a 'minimum-needs' based approach
where ensuring basic human rights and social welfare are
concerned.
194. Experience and examples abound in this city and the
aforenoticed judicial precedents of forcible evictions relating to
slums and jhuggi dwellers. Defenceless and disadvantaged
citizens are forcibly evicted from their shelters which are then
destroyed. And then, the long arm of the state, gives a hyper
technical interpretation to legal definitions, takes the shield of
statutory provisions and implements what is touted as the "rule
of law" in removal of "encroachments" by the disadvantaged.
Others illegal constructions and deviants are "regularised" or
"compounded". This very ethos is illustrated in the present writ
petitions.
195. Instance after instance of schemes in Delhi for
regularising not only rank illegal and unauthorised
constructions but also large scale encroachments on public land
are in existence and being implemented. So much so that the
Central Government has promulgated ordinances and statutes
prohibitting demolitions of huge illegal buildings and even
interdicting court orders. Interestingly such legislations benefit
such law breakers who do not even need rehabilitation or state
support, who are certainly not disadvantaged or displaced. The
Delhi Laws (Special Provisions) Act, 2006 was enacted by the
Parliament concerned that action for violation of the provisions
of the Master Plan 2001 and building bye laws was causing
hardship and irreparable loss to a large number of people. No
reference to public safety, public interest, environment
concerns, enforcement of legal provisions or the financial
impact and loss is displayed.
196. The judgment reported at 2010 (III) AD (Delhi) 513
Harijan Kalyan Samiti Regd. & Ors. vs. Government of
NCT of Delhi makes a reference to Government policy to
regularise 1400 unauthorised colonies. The huge loss to the
public exchequer of indiscriminately regularising illegal
encroachments on land acquired after payment of large sums as
compensation from public funds by the government;
encroachments those on public land as also violations of
building regulations is not even computed, let alone addressed.
(Ref: (2006) 3 SCC 399 M.C. Mehta vs. UOI & Ors.; AIR
2005 SC 1 Friends Colony Development Committee vs.
State of Orissa & Ors.)
197. Yet the respondents urge "financial stringency" so far as
the present petitioners are concerned. The essence of the
policy of rehabilitation and resettlement, so far as the
petitioners is concerned has not only been given a complete go
by but the respondents are completely denying all liability for
the same.
198. Apart from a vague suggestion of insufficiency of funds,
the respondents do not substantiate such plea with any
material. The respondents have not shown any consideration of
the petitioners' needs, let alone any steps take to address their
plight. There is nothing which could enable this court to arrive
at a conclusion that the respondents had difficulty in working
the rights of the petitioners on account of financial incapacity.
To say the least, similar submissions were termed as "typically
gauche" and "lacking insensitivity" by this court in P.K.
Handoo vs. Estate Officer (supra) and already stand rejected
in B.L. Wali & Ors. vs. UOI (supra). The impugned action
and the submissions manifests the huge barriers which a
displaced citizen of the country faces in accessing even basic
and guaranteed constitutional rights despite the admitted
responsibility of the state for the breaches and violations of the
constitutional protections suffered by them.
Appropriate remedy, role of the court and nature of relief
199. It is now necessary to consider the nature of remedy and
relief which would be available to a citizen for violation of the
fundamental right to life as well as threat thereto. The
Supreme Court has repeatedly judicially awarded compensation
in cases of established breach of public duty to protect the
fundamental rights and violations thereof, especially the
guarantees of personal liberty and life.
200. In AIR 1983 SC 1086 Rudul Sah vs. State of Bihar ,
the court was concerned with violation of rights resulting from
illegal detention. The observations of the court on the duty of
the court deserve to be considered in extenso and read as
follows :-
"10. .........Article 21, which guarantees the right to life and liberty will be denuded of its significant content if the power of this Court were limited to passing orders of release from illegal detention. One of the telling ways in which the violation of that right can reasonably be prevented and due compliance with the mandate of Article 21 secured, is to mulct its violators in the payment of monetary compensation. Administrative sele(sic)sis leading to flagrant infringements of fundamental rights cannot be corrected by any other method open to the judiciary to adopt. The right to compensation is some palliative for the unlawful acts of instrumentalities which act in the name of public interest and which present for their protection the powers of the State as a shield. If civilisation is not to perish in this country, as it has perished in some others too well-known to suffer mention, it is necessary to educate ourselves into accepting that, respect for the rights of individuals is the true bastion of democracy. Therefore, the State must repair the damage done by its officers to the petitioner's rights."
201. So far as the remedy which would be available in cases
involving infringement of fundamental rights and the power of
courts, Dr. A.S. Anand, J [as his Lordship then was] in his
concurring judgment in AIR 1993 SC 1960 entitled Nilabati
Behara @ Lalita Behura Vs. State of Orissa had observed as
follows :-
"33. The public law proceedings serve a different purpose than the private law proceedings. The relief of monetary compensation, as exemplary damages, in proceedings under Article 32 by this Court or under Article 226 by the High Courts, for established infringement of the indefeasible right guaranteed under Article 21 of the Constitution is a remedy available in public law and is based on the strict liability for contravention of the guaranteed basic and indefeasible rights of the citizen. The purpose of public law is not only to civilize public power but also to assure the citizen that they live under a legal system which aims to protect their interests and preserve their rights. Therefore, when the court moulds the relief by granting "compensation" in
proceedings under Article 32 or 226 of the Constitution seeking enforcement or protection of fundamental rights, it does so under the public law by way of penalising the wrongdoer and fixing the liability for the public wrong on the State which has failed in its public duty to protect the fundamental rights of the citizen. The payment of compensation in such cases is not to be understood, as it is generally understood in a civil action for damages under the private law but in the broader sense of providing relief by an order of making `monetary amends' under the public law for the wrong done due to breach of public duty of not protecting the fundamental rights of the citizen. The compensation is in the nature of `exemplary damages' awarded against the wrongdoer for the breach of its public law duty and is independent of claim compensation under the private law in an action based on tort, through a suit instituted in a court of competent jurisdiction or/and prosecute the offender under the penal law.
xxx xxx xxxx
37. This Court and the High Courts, being the protectors of the civil liberties of the citizen, have not only the power and jurisdiction but also an obligation to grant relief in exercise of its jurisdiction under Articles 32 and 226 of the Constitution to the victim or the heir of the victim whose fundamental rights under Article 21 of the Constitution of India are established to have been flagrantly infringed by calling upon the State to repair the damage done by its officers to the fundamental rights of the citizen, notwithstanding the right of the citizen to the remedy by way of a civil suit or criminal proceedings. The State, of course has the right to be indemnified by and take such action as may be available to it against the wrongdoer in accordance with law - through appropriate proceedings. Of course, relief in exercise of the power under Article 32 or 226 would be granted only once it is established that there has been an infringement of the fundamental rights of the citizen and no other form of appropriate redressal by the court in the facts and circumstances of the case, is possible."
(Emphasis supplied)
202. In (1988) 4 SCC Sheela Barse vs. UOI & Ors., the
court was concerned with gross violations of the constitutional
and statutory rights of a large number of children in the country
who were suffering custodial restraints. While commenting on
the nature of proceedings in public interest litigation and the
issue of protection and enforcement of their rights, the court
made the following observations with regard to the duty of the
court :-
"6. ........More importantly the Court is not merely a passive, disinterested umpire or onlooker, but has a more dynamic and positive role with the responsibility for the organisation of the proceedings, moulding of the relief and-- this is important -- also supervising the implementation thereof."
203. Where infringement of fundamental rights is established,
the duty of the court does not stop at giving a mere declaration.
In 1997 (1) SCC 416 D.K. Basu vs. State of West Bengal, it
was laid down that in such a case, the court must proceed
further and give compensatory relief, not by way of damages as
a civil action but by way of compensation under the public law
jurisdiction for the wrong done, due to breach of the public duty
by the State of not protecting the fundamental right to life of
the citizens. To repair the wrong done and give judicial redress
for legal injury is a compulsion of judicial conscience.
204. Unlike the several cases noted hereinabove including
cases of Rudul Shah, D.K. Basu, Leelawati Behura, Sheela
Barse (supra) etc. in the instant case, the state or its
instrumentalities itself have not harmed or punished the
petitioners. However, the state has totally failed to protect the
fundamental right to life of the petitioners and to protect them
from violence, harassment and pogroms. This is in clear
abdication of the constitutional responsibility of the State.
Responsibility for the violence in the State is not the question
before this court. The issue before this court is restricted to the
question of the rights of the petitioner.
205. So far as the approach of a court on such issues is
concerned, in para 13 of the pronouncement reported at (2003)
4 SCC 601 State of Maharashtra vs. Dr. D. Praful B. Desai ,
the Supreme Court stated that one needs to set out the
approach which a court must adopt in deciding such questions
and reiterated that the first duty of the court is to do justice.
206. In para 15 of AIR 1980 SC 1622 Municipal Council,
Ratlam vs. Vardichan & Ors., the court observed that:-
"15. ......... The nature of the judicial process is not purely adjudicatory nor is it functionally that of an umpire only. Affirmative action to make the remedy effective is of the essence of the right which otherwise becomes sterile."
207. In para 11 of (1997) 6 SCC 241 Vishakha & Ors. vs.
State of Rajasthan & Ors., the Supreme Court held that the
obligation of the Supreme Court under Article 32 of the
Constitution for the enforcement of fundamental rights in the
absence of legislation must be viewed along with the role of
judiciary envisaged in the Beijing Statement of Principles of the
Independence of the Judiciary in the LAWASIA region. These
principles were accepted by the Chief Justices of the Asia and
the Pacific at Beijing in 1995 as those representing the
minimum standards necessary to be observed in order to
maintain the independence and effective functioning of the
judiciary. The objectives of the judiciary mentioned in the
Beijing Statement are:
"Objectives of the Judiciary:
10. The objectives and functions of the judiciary include the following:
(a) to ensure that all persons are able to live securely under the Rule of Law;
(b) to promote, within the proper limits of the judicial function, the observance and the attainment of human rights; and
(c) to administer the law impartially among persons and between persons and the State."
In Clause 10(a) of the objectives of the Chapter on
'Objectives of the Judiciary', it has been clearly stipulated that
the objectives and functions of the judiciary include ensuring
that all persons are able to live securely under the rule of law.
208. So far as the manner in which relief is required to be
moulded so as to ensure protection of the constitutional rights
of the petitioners in this bunch of writ petitions are concerned,
learned counsel for petitioner has placed reliance on the
pronouncement of this court dated 10th September, 2004 in
WP(C) No. 172/1997 entitled Smt. Kamla Devi vs. Govt. of
NCT of Delhi & Ors. In this judgment, learned brother B.D.
Ahmed, J was dealing with a case relating to a prayer for
compensation for the death of one Uday Singh, an electrician
who was killed in an explosion on account of terrorist activity in
Delhi.
The court held that lower courts would lose their efficacy
if they cannot possibly respond to the needs of the society -
technicalities there might be many but the justice-oriented
approach ought to not be thwarted on the basis of such
technicality since technicality cannot and ought not to outweigh
the course of justice.
209. While referring to several pronouncements of the Apex
Court with regard to compensation for custodial death; death of
school children on a picnic; death of a passenger in a train in
action on the part of the railway employees, it was further
observed in Kamla Devi's case (supra) as follows :-
"7. xxx The fact of the matter is that Uday Singh lost his life on account of an act of terrorism. The State failed to prevent it. The Primary duty of the State is to maintain peace and harmony amongst its citizens. If for some reason, it is unable to put the lid on simmering discontent, then it is its duty to protect innocent citizens from harm. If it fails in this duty, then it must compensate the citizens who have been wronged."
Reliance was placed on the pronouncement in AIR 1993
SC 1960 Nilabati Behara @ Lalita Behura Vs. State of
Orissa wherein it had been also observed that while directing
monetary compensation for established infringement of the
fundamental rights, the courts take into account not only the
interest of the applicant and the respondent but also the
interests of the public as a whole with a view to ensure that
public bodies or officials do not act unlawfully and do perform
their public duties properly particularly where the fundamental
right of a citizen under Article 21 is concerned. Law is in the
process of development and the process necessitates developing
separate public law procedures as also public law principles.
210. In AIR 1989 Mad. 205 R. Gandhi & Ors. vs. UOI &
Anr., the Madras High court was concerned with the inability of
the State to enforce public order putting in jeopardy the life and
liberty, home and hearth of the victims involved. The petition
sought redressal for the trials and tribulations undergone by the
minority Sikh community of Coimbatore in Tamil Nadu and a
few others in the wake of the assassination of late Prime
Minister Smt. Indira Gandhi on 31st October, 1984. Observing
on the violation of the fundamental rights and the duty of the
state, the Madras High Court placed reliance on the
observations of the Supreme Court in the Olga Tellis (supra)
case, and held as follows:-
"21. The maintenance of law and order is the primary duty of the State and under our Constitution it is a State subject and tops the State List. No Government worth the name can abdicate this function and put the life and liberty, the hearth and home of the citizens in jeopardy. Article 38 of the Constitution enjoins on the State to strive to promote the welfare of the people by securing and protecting, as effectively as it may, a social order in which justice, social, economic and political, shall inform all the institutions of the national life. Under Article 19(a) and (g) of the Constitution, any citizen of this country is entitled to reside and settle in any part of the Territory of India and to practice any profession or to carry on any occupation, trade or business. Article 21 lays down that no person-shall be deprived of his right or personal liberty except according to the procedure established by law. As pointed out by the Supreme Court in Bombay Pavement Dweller's case, MANU/SC/0039/1985 : AIR1986SC180 , no person can live without the means of living, that is, the means of livelihood and the easiest way of depriving a person of his right to life would be to deprive him of his means of livelihood to the point of abrogation. Under Article 300(A) of the Constitution, no person shall be deprived of his property save by authority of law and to allow his properties to be reduced to ashes by the force of darkness and evil is a clear deprivation of the right to property guaranteed by the Constitution. The members of the Sikh Community form an integral part of the Indian society; they have every right to settle down in Coimbatore and carry on their profession. They have the Constitutional right to live and they cannot be deprived of their means of livelihood. Their right to property is inviolable. All these Constitutional rights of the Sikhs and a few members of the other communities have been
flagrantly infringed by the inaction of the law enforcing authorities. Fundamental rights are not mere brutum fulmen. They are the throbbing aspirations and realities of civilised human life, they cannot be rendered desuetude or dead-letter or as observed by Bhagwati, J. as he then was, 'a paper parchment, a teasing illusion and a promise of unreality', by the failure of the State to protect those rights. These unfortunate victims of arson and violence are, therefore, entitled to seek reasonable compensation from the State of Tamil Nadu, which has failed in its duty to protect their Constitutional and legal rights.
22. ......It is a matter of regret that the State of Tamil Nadu, which has failed to carry out its elementary function of enforcing public order should treat the victims of its own lapses as beggars with bowls for alms. It is not charity that is expected of the Government, but legal recompense for wrongs done to them, for injuries inflicted on them on account of the break-down of the Governmental machinery. The second respondent-- State of Tamil Nadu cannot, therefore, shirk its responsibility for these unfortunate happenings or try to escape from its obligation as a social welfare State to make suitable amends."
(underlining supplied)
211. Examining the claim for compensation on account of death
of a spouse in similar riots targeting members of the same
community in Delhi in 1984, Anil Dev Singh, J in the judgment
reported at 1996 (3) AD (Delhi) 333 : 1996 (38) DRJ 203
Bhajan Kaur vs. Delhi Admn. has observed as follows:-
"(10) Article 21 is the Nation's commitment to bring every individual or group of persons within its protective fold. This Nation belongs to members of all the communities. They arc equal members of the Indian society. Equality before law and equal protection of laws is ensured to them by Article 14 of the Constitution to them. None is to be favoured or discredited. The conduct of any person or group of persons has to be controlled by the State for the lofty purpose enshrined in Article 21 of the Constitution. It is the duty of the State to create a climate where the cleavage between members of the society belonging to different faiths, caste and creed are eradicated. The State must act in time so that the precious lives of the people are not destroyed or threatened. Otherwise, Article 21 will remain a paper guarantee. Time is long overdue for adopting measures that have more than a
hortatory effect in enforcing Article 21 of the Constitution. The State cannot adopt a "do nothing altitude". Like disease prevention, the State must take every precaution, measure and initiative to prevent terrorem populi of the magnitude represented by 1984 riots and in the event of an outbreak of riots it must act swiftly to curb the same and not allow precious time to slip by, as any inaction or passivity on its part can result in loss of precious life and liberty of individuals amounting to violation and negation of Article 21 of the Constitution. The State has to enforce minimum standards of civilized behavior of its citizens so that the life, liberty, dignity and worth of an individual is protected and preserved and is not jeopardised or endangered. If it is not able to do all that then it cannot escape the liability to pay adequate compensation to the family of the person killed during riots as his or her life has been extinguished in clear violation of Article 21 of the Constitution which mandates that life cannot be taken away except according to the procedure established by law. "
It is noteworthy that in para 25, the learned Judge in
Bhajan Kaur‟s case, was of the view that the judicial trend is to
award substantial compensation for illegal extinction or
deprivation of life and liberty.
212. I had also occasion to consider a claim for compensation
for injuries and loss suffered by the petitioner in the 1984 riots
in Delhi in the aftermath of the assassination of late Smt. Indira
Gandhi in which members of one community were targetted. In
the judgment reported at 120 (2005) DLT 156 Manjit Singh
Sawhney vs. UOI & Ors., placing reliance on the principles
laid down in the aforenoticed pronouncements, it had been
observed as follows :-
"20. The award of monetary relief to the victim for deprivation of fundamental right is to be guided by the aforestated principle requiring the state to make monetary amends under public law for the wrong done due to breach of the public duty of not protecting the fundamental rights of the citizens. This computation is not guided by any strict arithmetical formula and it has
to be borne in mind that money cannot remove the trauma and the battering suffered by a victim."
213. The observations of the Supreme Court in AIR 1981 SC
487 Ajay Hasia vs. Khalid Mujib Sehravardi & Ors. are also
classical and topical on this aspect and shed light on the issue
under consideration as follows :-
"Where constitutional fundamentals vital to the maintenance of human rights are at stake, functional realism and not facial cosmetics must be the diagnostic tool, for constitutional law must seek the substance and not the form..... It must be remembered that the fundamental rights are constitutional guarantees given' to the people of India, and : are not merely paper hopes or fleeting promises and so long as they find a place in the Constitution, they should not be allowed to be emasculated in their application by a narrow and constricted judicial interpretation. The Courts should be anxious to enlarge the scope and width of the Fundamental Rights by bringing within their sweep every authority which is an instrumentality or agency of the Government or through the corporate personality of which the Government is acting, so as to subject the Government in all its myriad activities, whether through natural persons or through corporate entities, to the basic obligations of the Fundamental Rights."
214. It is a well settled principle of interpretation of the
constitution as well as statutes that the same have to be read
keeping the societal changes and growth. Law must change to
keep pace with the on going developments and new rights may
have to be found out within the constitutional scheme. (Ref :
(2003) 6 SCC 1 Kapila Hingorani vs. State of Bihar (para
60 at page 30). The imperative necessity to take recourse to
take such interpretative changes by the courts has resulted in
the expansion to the right to life ensured under Article 21 of the
Constitution of India.
The court relied on earlier judgments and reiterated
that the first duty of the court is to do justice. In para 62, the
Supreme Court also declared that the right to development in
the developing country is itself a human right.
215. The duty to ensure constitutional rights rests not only
on the Supreme Court or the High Court in exercise of
jurisdiction under Article 32 and 226 but would be the mandate
of every court and its essential judicial function. The claims
in the present cases have to be adjudicated on these principles.
216. In P.K. Koul (supra), a specific order was passed on 15th
October, 2003 in W.P.(C) No. 6551/2003 by this court to decide
the petitioner‟s representation dated 16th January, 2003 seeking
permission to continue to retain the quarter. Without
meaningfully complying with this order, the respondents have
taken recourse to the proceedings under the Public Premises
(Eviction of Unauthorised Occupants) Act, 1971. Such a
decision of the respondent patently violates the petitioner‟s
basic human rights and constitutional guarantees noted
hereinabove. Other petitioners have also made similar
representations on which orders have not been passed by the
respondents.
217. Smt. Phoola Raina who is the petitioner in W.P.(C) No.
15698/2004 is the wife of late Sh. T.N. Raina who expired in
harness on 4th August, 2001. She and family were dependent on
late Shri T.N.Raina and residing with him in the allotted
quarter. The respondents have been unable to rehabilitate this
legal heir who is also a Kashmiri displaced person and if forcibly
evicted from the premises in her possession, she has nowhere to
go. It is contended by Phoola Raina that the meager pension
she is receiving is her only source of income which is
insufficient to even bear the expense of food for her family
members. The writ petitioner has also placed reliance on SR-
317 B-25 of the allotment of Allotment of Government
Residences (General Pool in Delhi) Rules, 1963. In view of the
above discussion, it is clearly evident that so far as her claim is
concerned, the same fundamental and human rights as those of
the other writ petitioners are involved and she is entitled to the
same relief and consideration as the others.
218. The petitioners in the present cases have complained of
violation of their right to life in their home state. This situation
has come to be despite the 1984 riots, which mark an
unfortunate watershed in Indian history, when examined from
any aspect. The threatened breach of primarily of their right to
shelter, a basic human right and an integral part of the
guarantee under Article 21 of the Constitution of India, even at
their displaced location at the hands of the respondents has
compelled invocation of this court‟s extra-ordinary jurisdiction
under Article 226 of the Constitution.
219. The pleadings in the case would show that there is no
dispute to the facts pleaded by present petitioners. There
cannot be and there is not even a suggestion that the right to
shelter of the petitioners in their home state has been abridged
by any procedure established by law. Such infraction of their
rights is purely on account of the inability of the respondents to
discharge their constitutional obligation; duty and responsibility
of protecting the life and property of the petitioners.
The respondents have a positive duty to provide basic
necessities to its citizens. It certainly defies commonsense and
all notions of human dignity to permit the respondents to
exclude such facilities as bare shelter which is essential and
necessary to encourage the self respect and dignity of these
displaced persons in a human manner consistent with well
recognized modern standards thereof.
The courts have a constitutional duty and international
legal obligations to ensure the right of every person to be free
from want of basic essentials.
220. The above discussion would show that there cannot be any
dispute about the nature of and protection of the right of the
petitioners. However, the manner in which it is to be enforced
against the respondents deserves consideration.
221. The instant cases relate to a unique situation. It has been
repeatedly stated by the Supreme Court that in case of violation
of the right to life and personal liberty, the court is not helpless
to grant relief and should be prepared to forge new tools and
devise new remedies for the purpose of vindicating the most
precious of the precious fundamental right to life and personal
liberty. (Ref.: (1981) 1 SCC 627: AIR 1981 SC 928 Khatri &
Ors. Vs. State of Bihar & Ors.).
222. In (1991) 4 SCC 584 : AIR 1992 SC 248 Union
Carbide Corporation Vs. Union of India, it was stated by the
Chief Justice Ranganath Misra that "we have to develop our own
law and if we find that it is necessary to construct a new
principle of liability to deal with an unusual situation which has
arisen and which is likely to arise in future.......... there is no
reason why we should hesitate to evolve such principle of
liability..........". The observations of Venkatachaliah, J (as his
Lordship then was) in this case who had rendered the leading
judgment in the Bhopal Gas case with regard to the courts'
power to grant relief are the same.
These principles have been reiterated in AIR 1993 SC
1960 Smt. Nilabati Behera alias Lalita Behera Vs. State of
Orissa & Ors.
223. The jurisdiction of the court to mould the relief so as to do
justice to a party complaining of infringement of Chapter III
rights is wide and requires to fit the contours of the right which
is violated. It is essential, therefore, that while adjudicating on
the questions raised, the relief to be granted has to be moulded
keeping in mind the unique challenges laid and the claims made
in these petitions.
224. In (1987) 1 SCC 395 M.C. Mehta vs. UOI & Ors., the
court expanded on the jurisdiction and obligation of the court to
mould a new relief in the following terms :-
"3. .......It may now be taken as well settled that Article 32 does not merely confer power on this Court to issue a direction, order or writ for enforcement of the fundamental rights but it also lays a constitutional obligation on this Court to protect the fundamental rights of the people and for that purpose this Court has all incidental and ancillary powers including the power to forge new remedies and fashion new strategies designed to enforce the fundamental rights. It is in realisation of this constitutional obligation that this Court has in the past innovated new methods and strategies for the purpose of securing enforcement of the fundamental rights, particularly in the case of the poor and the disadvantaged who are denied their basic human rights and to whom freedom and liberty have no meaning."
225. The Supreme Court has categorically held in (1996 ) 9
SCC 300 J.P. Ravidas & Ors. vs. Navyuvak Harijan
Utthapan Multi Unit Industrial Coop. Society Ltd. & Ors.
that any contract or action which is opposed to constitutional
animation is void. The court as custodian and protector of
fundamental and basic human rights has a sacred duty to deter
breaches thereof.
226. It is also well settled that it is not only the right of the
litigants, but also the duty of the court to not only enforce
fundamental rights but also award compensation against the
state for violation of those rights. In other words, 'the power of
the court is not only injunctive in ambit, that is preventing the
infringement of a fundamental right but it is also remedial in
scope and provides the relief against the breach of the
fundamental right already committed.' (AIR 1989 Mad. 205 R.
Gandhi vs. UOI & Anr.(supra)
227. On the aspect of appropriate compensation for established
breaches of fundamental rights, reference can also usefully be
made to the observations of the Division Bench of this court in
the judgment reported at 2001 (1) JCC Delhi 57 Government
of NCT of Delhi vs. Shri Nasiruddin (Father of deceased
Mohd. Yasin) to the following effect :-
"21. It is true that perfect compensation is hardly possible and money cannot renew a physique frame that has been battered and shattered, as stated by Lord Morris in West v. Shephard (1964) AC 326. Justice requires that it should be equal in value, although not alike in kind. Object of providing compensation is to place claimant as far as possible in the same position financially, as he was before accident. ....... Compensation awarded should not be inadequate and should neither be unreasonable, excessive, nor deficient. There can
be no exact uniform rule for measuring the damage."
228. In the present cases, the petitioners have complained of
grievous violence to their lives and properties and the admitted
helplessness of the respondents to protect the same. We are
concerned with forced ouster, though not by the State, but
which is a direct result of the inability of the state to protect the
life and property of a class of its citizens resulting in their
forced displacements. The petitioners are now threatened with
compulsive eviction from their occupied quarters without any
alternative despite the threats to their lives in their home state.
The UN Commission on Human Rights has unequivocally stated
that forced evictions are a gross violation of human rights. The
International Community has long recognised forced eviction as
a serious matter and it has been reported repeatedly that
clearance operations should take place only when conservation
arrangements and rehabilitation are not feasible, relocation
measures stand made.
229. In (1990) 1 SCC 328 S.M.D. Kiran Pasha vs.
Government of A.P., the Supreme Court had observed that a
writ petition would be maintainable under Article 226 of the
Constitution of India also when a right under Article 21 is
threatened as contradistinguished from the right when it is
infringed. In para 21 at page 342 of the report, the court held
as follows :-
"21. In the language of Kelsen the right of an individual is either a mere reflex right-the reflex of legal obligation existing towards this individual; or a private right in the technical sense -the legal power bestowed upon an individual to bring about by legal action the enforcement of the fulfillment of an
obligation existing toward him, that is, the legal power. From the above analysis it is clear that in the instant case the appellant's fundamental right to liberty is the reflex of a-legal obligation of the rest of the society, including the State, and it is the appellant's legal power bestowed upon him to bring about by a legal action the enforcement of the fulfillment of that obligation existing towards him. Denial of the legal action would, therefore, amount to denial of his right of enforcement of his right to liberty. A petition for a writ of habeas corpus would not be a substitute for this enforcement."
(Emphasis supplied)
These principles have been reiterated by the Apex Court
in (2003) 6 SCC 1 Kapila Hingorani vs. State of Bihar.
230. These judicial concepts have evolved from conservative
and traditional judicial systems and concepts. Legal
interpretation as well as judicial pronouncements lean towards
providing for the social needs of society and societal
developments.
In this background, the objection of the respondents that
the petitioners are disentitled to relief is devoid of legal merit.
231. In view of the harm inflicted by a third party against
which the state could offer no protection in the present cases, a
positive obligation is also imposed upon the state to compensate
the petitioners in reparation of the effects of the harm caused
by the third party. It remains a fact that the State's inability to
secure the life and property of the petitioners compelled them
to flee their homes. The same inability prevents the petitioners‟
return to their homes.
232. So far as compensation is concerned, it is again well
settled that the same would not be monetary alone. Principle 18
of the Guiding Principles for IDPs as set out by the UN
mandates that competent authorities shall provide internally
displaced persons with and ensure safe access to essential food
and potable water, basic shelter and housing, appropriate
clothing, essential medical services and sanitation etc.
Resettlement and reintegration are an essential part of the
rehabilitation of IDPs. They have the right to participate fully
and equally in public affairs at all levels and are entitled to
equal access to public services in the part of the country where
they are resettled. Principle 29 mandates when recovery of the
property and possessions which the IDPs left behind or were
dispossessed of upon their displacement is not possible, they are
entitled to be provided appropriate compensation or another
form of 'just reparation'.
233. Reference can usefully be made to the observations of the
Constitutional Court of South Africa in (2001) 3 LRC 209
Government of Republic of South Africa & Ors. vs.
Gootboom & Ors. wherein the court observed as follows :-
"93... this case shows the desperation of hundreds of thousands of people living in deplorable conditions throughout the country. The Constitution obliges the state to act positively to ameliorate these conditions. The obligation is to provide access to housing, health care, sufficient food and water, and social security to those unable to support themselves and their dependants. The state must also foster conditions to enable citizens to gain access to land on an equitable basis."
234. There can be no dispute at all that whether it be a jhuggi
or mud built thatched house or a mansion considered in
Shantistar (supra), without security of limb and life as well as
the property, no enjoyment thereof is possible. In order to be
meaningful, the shelter which is envisaged has to be in an
environment which is safe and secure, not only from the
elements, but from the larger threats and dangers which have
been created by mankind. Even if the respondents were in a
position to provide shelter in the home state of the petitioners
as envisaged in the affidavit filed in J.L. Koul (supra), in order
for such right to be meaningfully enjoyed, it has to be ensured
that there is peace within the community and the state; that its
law enforcement agencies are able to ensure that the
constitutional guarantees and protections of the citizens are
fully secured.
235. The respondents are not in a position to facilitate the
return to their homes for the petitioners. Even if the petitioners
were to so return, the respondents are not in a position to state
they could protect and guarantee their safety and security. The
respondents do not even remotely suggest that they could get
restitution to the petitioners of their properties which had been
left behind in the Kashmir valley.
236. The Supreme Court has also prescribed different reliefs in
cases involving breaches of constitutional rights. In Municipal
Council Ratlam Vs. Vardichan & Ors.(supra), the Supreme
Court was of the view that punitive action in the given facts was
the remedy which was effective to ensure the essence of the
right involved.
237. In National Human Rights Commission vs. State of
Arunachal Pradesh Anr.(supra), the court had directed the
state to ensure that the life and personal liberty of each and
every Chakma residing within the Government of Arunachal
Pradesh, the state was protected and any attempt to forcibly
evict or drive them out was repelled in view of the violations
and threat to their lives.
As noticed above, in para 13 of Nilabati Behara @ Lalita
Behura Vs. State of Orissa(supra), the court had moulded
relief by granting monetary compensation in view of the failure
to protect fundamental rights of the persons. In fact the court
held that the refusal to pass orders for compensation would be
doing lip service and that the court was under an obligation to
grant relief (para 37).
In 1997 (1) SCC 416 D.K. Basu vs. State of West
Bengal, the Supreme Court emphasized a justice oriented
approach which was responsive to the needs of the society. The
court had also granted monetary compensation for violations in
this case.
Denial of wages was the consideration and relief moulded
appropriately in Kapila Hingorani Vs. State of Bihar
(supra).
238. Compensation to these petitioners which could be
considered appropriate and perfect thus would have to include
comprehensive resettlement such as economic rehabilitation
and affordable housing schemes which have been clearly
envisaged by the respondents. Several other measures towards
meaningful rehabilitation essential in terms of the Guiding
Principles have not even entered the respondents‟
consideration. The same has however not been possible so far.
This court cannot shut its eyes or judicial conscience or remain
oblivious to the stark realities.
239. The issues raised in the present case have arisen before
in the context of persons facing displacement on account of
development and infrastructure projects especially major river
valley projects. In (2000) 10 SCC 664 : AIR 2000 SC 3751
Narmada Bachao Andolan vs. Union of India the Supreme
Court was concerned with the displacement of tribals as a result
of construction of the Sardar Sarovar Dam. In para 62 at page
702 of the SCC report the court held that if the displaced
persons were in a better position to lead a decent life enjoying
better amenities and facilities and earn their livelihood in the
rehabilitated location, their fundamental rights guaranteed
under Article 21 of the Constitution would per se not be violated
by the construction of the dam and the resultant displacement.
This position was reiterated in (2005) 4 SCC 32 Narmada
Bachao Andolan vs. UOI & Ors.
240. In para 60 (pg 394) of (2004) 9 SCC 362 N.D. Jayal &
Anr. Vs. UOI & Ors., Rajendra Babu, J held that
rehabilitation of oustees of a dam is a logical corollary of Article
21 of the Constitution and that the oustees should be in the
better position to lead a decent life and earn livelihood in the
new locations.
No reason at all as to why forcibly displaced persons as
the petitioners should not be similarly treated given the
violations of their constitutional rights.
241. Before this court, the petitioners are aggrieved by the
deprivation of their homes and property and the threat by the
respondents to evict them from the only shelter possessed by
them. Looked at from any angle, the respondents cannot avoid
their constitutional obligation of protecting the life and liberty
of the petitioners and ensuring shelter to these victims of
criminal acts who stand displaced from their home for no fault
of theirs, primarily on account of failure of the respondents to
protect their Constitutional rights. In case rehabilitation is not
possible then the respondents have no option but to ensure
meaningful and reasonable resettlement in the above terms. To
mitigate effects of the displacement from home, hearth and
property, the respondents are thus legally obliged to provide at
least reasonable shelter as part of the proportional
compensation to the petitioners for violation of their basic and
fundamental rights.
Such 'just reparation' would constitute part of "reasonable
compensation" and would be a step towards suitable
rehabilitation of the petitioners. Relief in these petitions has to
be so moulded.
242. It is now necessary to examine the contours and
parameters of the state responsibility.
243. Mr. Jatan Singh and Mr. R.V. Sinha, learned counsel for
the Union of India have urged at length that the petitioners
were fully aware about the fact that eventually they were to
retire from the Government service. The submission is that they
were required to have made their life plans and alternate
arrangements with this unavoidable event in mind.
244. The further contention is that, the government ensures
adequate financial security to retiring employees, who have the
benefit of pension as well as other retiral benefits which run
into several lakhs of rupees including gratuity, provident fund
etc. and nothing further can be expected of the respondents.
245. Pension, gratuity and other retiral benefits are not
unique to the petitioners, but are available to every person who
retires from the service of the country. What distinguishes
these petitioners is the fact that they have been placed in a
unique position and are unable to return to their homes as a
consequence of the inability of the State to discharge its
constitutional obligations.
246. The question still remains as to whether the pension and
the monetary retiral benefits could be "adequate compensation"
for the infringement of the petitioners indefeasible rights to life
and due discharge of the constitutional obligation of the State.
The answer clearly has to be in the negative.
247. We are here concerned with the entitlement of shelter to
IDPs. So far as the nature of the development which would
meet the guarantee of shelter and ensure a life of dignity to the
person concerned, in para 9 of the pronouncement reported at
(1990) 1 SCC 520 Shantistar Builders Vs. Narayan
Khimalal Totame & Ors., the Supreme Court had observed as
follows:-
"9. Basic needs of man have traditionally been accepted to be three-food, clothing and shelter. The right to life is guaranteed in any civilized society. That 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 fire-proof accommodation."
(Emphasis supplied)
Undoubtedly, so far as the reasonableness and adequacy
of the measures which the respondents are required to take,
must meet the principles laid down in the aforenoticed
pronouncements of the courts, the international conventions,
the standards in the guiding principles for IDPs and ensure the
rights of the petitioners.
248. The above International instruments and Guidelines for
IDPs provide not only for the right to adequate shelter and
housing services but also refer to access to land on equitable
basis to all. They recognise and cast a positive obligation on the
state i.e. the respondents, to take other reasonable measures
possible to ensure complete realisation of the right to adequate
housing of the petitioners. It is evident that the respondents
cannot avoid their responsibility and duty to ensure that the
aforenoticed basics to the petitioners. These are the principles
which had to guide the consideration of the issues which were
before the respondents and have been raised in this bunch of
writ petitions.
249. The claim for shelter in these writ petitions is thus
pressed as part of the compensation for the violation of the
petitioners rights. The petitioners seek directions to the
respondents to permit them to occupy the premises in their
occupation till such time the respondents are able to discharge
their constitutional duty of protecting the lives and property of
its citizens and providing them permanent residences. In
similar cases, the Supreme Court and this court has permitted
the displaced persons to continue to occupy the occupied
quarter. Order to this effect stand passed by the Central
Administrative Tribunal as well. The respondents have
permitted some of IDPs to continue with their occupation of the
allotted quarters after retirement. There is clearly no
justification at all for not permitting the petitioners to do so in
the given facts and circumstances.
Rights of dependants of deceased allottees.
250. There is yet another aspect of the matter. The petitioners
before this court include Smt. Phoola Raina, a widow of the
allottee. The respondents do not dispute that she was a
dependant of the allottee and that she is also an IDP. It is also
not the respondent‟s case that she is a person of means who is
living in Delhi in circumstances which are different from those
of the others from her home State. There is no material to show
that this petitioner has any alternative shelter under the
schemes and policy of the respondents or has been adequately
compensated.
251. So far as the claimed rights or the violations urged by
Smt. Phoola Raina are concerned, other than a bald plea that
she was not the allottee, the respondents are unable to point out
any distinction from the other petitioners. The respondents do
not state that she can safely return to any residence in the
Kashmir valley. It is also not averred that this petitioner owns
any property into which she could shift. It is not even suggested
that there is any difference in the constitutional rights or
scheme between her and the other petitioners. Not a single
circumstance which could disentitle this petitioner to grant of
relief against the threatened eviction and violation of her
constitutional rights has been placed or made out in the case.
Till such time that the respondents are able to meaningfully and
reasonably rehabilitate this petitioner, her forcible eviction
under the shield of statutory process is also without any doubt
constitutionally impermissible.
252. As noted above the respondents have admittedly made
discretionary allotments in favour of persons who are not
Government servants. It is not explained as to why such
discretion could not be exercised in favour of this petitioner.
Certainly permitting such a dependant of the deceased allottee
to continue to occupy the accommodation under occupation till
alternate shelter was made available would not violate any rule
as well. The same would clearly be in consonance with the
constitutional mandate and the principles which emerge from
the several judgments noticed above. It is clearly evident that
such a dependant would be permitted to continue to occupy the
allotted accommodation till such time that the respondents
meaningfully resettle and rehabilitate the IDPs or they acquire
their own alternatives or if the respondents are able to show
that they have the means to make alternate meaningful and
reasonable arrangements.
Conclusions
253. In view of the above discussion, absent any alternative;
the admitted failure of the respondents to protect the
constitutional rights of the petitioner and the threats which
subsist in case they were compelled to return to their State;
given the arbitrary and wrongful failure to exercise the
discretion under the SR-317 B-25 of the Allotment of
Government Residences (General Pool in Delhi) Rules, 1963 in
favour of the petitioners; the drastic violation of the
fundamental and basic human rights of the petitioner which
results upon such implementation of the statutory provisions;
keeping view the schemes of rehabilitation and resettlement of
Kashmiri migrants of the respondents, and also the several
judicial precedents and administrative orders in respect of
similarly placed persons, the action of the respondents in
treating the petitioners as unauthorised occupants and
proceeding against them under the Public Premises (Eviction of
Unauthorised Occupants) Act, 1971 was completely misdirected
and unwarranted.
254. It is evident that the learned appellate courts in the
appeals also adopted a hyper technical approach ignoring the
serious violation of constitutional rights which has resulted to
the petitioners and the drastic consequences of rendering them
homeless which results on implementation of the eviction order.
The constitutional rights of the litigants are not only well
established but are without any limitations. The orders do not
indicate that the several important questions raised by the
petitioners were deemed to deserve an adjudication including
the manner in which superior courts had dealt with similarly
situated displaced persons. The learned courts paid no
attention to the declared policy of resettlement and
rehabilitation of Government or the constitutional rights and
guarantees which all courts are bound to enforce.
255. The action of the respondents in denying favourable
consideration of the request to continue to occupy the quarters
suffers from the vice of discrimination and arbitrariness. The
decision to treat the petitioners as unauthorized occupants and
proceed against them under the Public Premises (Eviction of
Unauthorized Occupants) Act, 1971 as well as the impugned
orders are in violation of the constitutional guarantees and
basic human rights of the petitioners, and do not show
application of mind to relevant material or consideration
thereof. The impugned decision to cancel the allotments, the
action under the Public Premises Act;; and the impugned orders
of the Estate Officer and the appellate orders are
constitutionally and legally not sustainable.
256. The special leave petition in J.L Koul (supra) was filed
in 1997 and the rehabilitation scheme was placed before the
court for the first time in 2006 which proceedings culminated in
the judgment dated 3rd December, 2008 after twelve years.
Adjudication was still necessitated in P.K. Handoo vs. Estate
Officer (supra) decided on 2nd August, 2006; M.K. Koul
(supra) decided on11th April, 2008. I find that the Central
Administrative Tribunal had passed a detailed judgment on 30th
December, 2002 in OA No. 2378/2002 entitled Tej Kishan vs.
UOI. In all these cases by final adjudications, the petitioners
have been permitted to continue with occupation of the quarter
concerned. Despite the proceedings and judgments in the
abovenoticed matters, the respondents have still proceeded
against the petitioner in the manner noticed above.
257. Instead of facilitating the resettlement and rehabilitation
of the petitioners who are internally displaced persons as per
the declared policy, they have arbitrarily been exposed to the
additional trauma of the threat of forcible evictions and the
uncertainty and insecurity of seeking the adjudication by
pursuing litigation. In these circumstances, the petitioners are
entitled to exemplary costs from the respondents inasmuch as
the threat of forcible eviction by the process resorted to by the
respondents impacts the fundamental rights of the petitioners.
258. In this background, while allowing the writ petitions and
having regard to the number of the petitions which have been
unnecessarily generated and the lack of material with regard to
the persons responsible for the unfortunate decision making,
only the litigation costs of the present cases are being awarded.
259. It is essential to make it clear that it is only in the
peculiar fact situation of the present cases and the extreme
hardship of the petitioners involving violation of the
fundamental rights and human rights of the citizens of India
that such continued occupation of the public premises by the
petitioners has to be permitted. No inference can be laid that
any person not having a property of its own or not having
suffered the violations aforenoticed can or has been permitted
to continue to indefinitely occupy the public premises.
Therefore, the principles laid down in this judgment would bind
only a fact situation as in the present case or similar
circumstances when the State has been unable to protect the
fundamental and basic human rights of its citizens compelling
them to be displaced from the place of their residence and is
not in a position to ensure their safety or security in case they
return to the place of their residence.
Result
In view of the above discussion, it is directed as follows
(i) The impugned orders cancelling the allotment of the
petitioners; the orders of eviction passed in the proceedings
held against the petitioners under the Public Premises (Eviction
of Unauthorised Occupants) Act and the appellate orders which
are detailed in para 13 are hereby set aside and quashed.
(ii) A direction is issued to the respondents to make all
endeavours to adequately, effectively and reasonably
rehabilitate and resettle the petitioners, making provisions for
appropriate accommodations for them.
(iii) Till such time, the respondents are able to provide
alternative accommodation to the petitioner and his/or her
family anywhere in Delhi, the petitioners shall be allowed to
retain and occupy the allotted accommodation (also detailed in
column no. 2 of para 13 above) subject to payment of normal
license fees.
(iv) Each of the petitioners shall be entitled to costs of
Rs.25,000/- which shall be paid within a period of six weeks
from the date of passing the order.
These writ petitions are allowed in the above terms.
CM Nos. 11011/2004, 11013/2004, 11026/2004, 11029/2004, 736/2006, 11016/2004, 11044/2004, 11050/2004, 11444/2004, 1557/2006, 2379/2006,
10547/2007, 13421/2007, 15540/2008, 16497/2008, 16449/2008, 16501/2008, 5796/2009, 7654/2009, 10986/2009, 11351/2009, 11242/2009, 11244/2009 & 11246/2009
In view of the orders passed in the respective writ
petitions, these applications do not require further adjudication
and are disposed of accordingly.
(GITA MITTAL) JUDGE
November 30, 2010.
aa/kr
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!