Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Manoj Kumar Chhabra vs State Of Odisha & Ors
2022 Latest Caselaw 6451 Ori

Citation : 2022 Latest Caselaw 6451 Ori
Judgement Date : 10 November, 2022

Orissa High Court
Dr. Manoj Kumar Chhabra vs State Of Odisha & Ors on 10 November, 2022
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                                W.P.(C) No.26235 of 2022


            Dr. Manoj Kumar Chhabra                   ....           Petitioner(s)
                                                              Ms. D. Mahapatra,
                                                                      Advocate
                                         -versus-

            State of Odisha & Ors.                    ....    Opposite Party(s)
                                                               Mr. S.P. Panda,
                                                          AGA for O.Ps.1 & 4
                                                           Mr. D. Mohapatra,
                                                       Advocate for O.Ps.2 & 3

                     CORAM:
                     JUSTICE BISWANATH RATH

                                        ORDER

10.11.2022 Order No.

02. 1. Heard learned counsel for the Parties.

2. This Writ Petition involves the following prayer :-

"It is therefore prayed that this Hon'ble Court may graciously be pleased to issue Rule Nisi to the opposite parties and if the opposite parties will fail to show cause or shown insufficient cause, make the said Rule absolute by directing the opposite parties to deliver possession of the plot in question to the petitioner and further be pleased to quash the show cause notice dated 29.07.2015 under Annexure-5 And further be pleased to pass any other order/orders as may be deemed fit and proper."

3. This Court finds, the Writ Petition involves a challenge to the inaction of the Development Authority in taking a final decision even after the Petitioner submitted his explanation / clarification to the queries involved, vide Annexure-5. Upon issuing notice, the Development Authority has appeared and justified their action by relying on the counter affidavit already filed. This Court observes, notice involved though indicates the sole allegation of allotment in

// 2 //

favour of the Petitioner under discretionary quota by the Vice- Chairman, Cuttack Development Authority, the paragraph no.6 of the counter affidavit brings the following to the notice of the Court.

"6. That in reply to the averments made in Paragraph No.12 to 16 of the writ petition, it is humbly submitted that the petitioner will be afforded opportunity of hearing and it will be ascertained as to whether his allotment is in consonance with the brochure conditions and as to whether he or his family members have been allotted any other plot(s) and as to whether this petitioner / members of his family sold away the same and thereafter got the allotment through discretionary quota. The concerned Authority will also examine the propriety of the present allotment under discretionary quota keeping in view the law laid down by the Hon'ble High Court giving opportunity of hearing to the petitioner."

4. Reading the contentions in Paragraph-6 of the counter of the Development Authority, it appears, the Development Authority is unable to find as to whether the family members of the Petitioner are already in allotment of any plot involving the same Development Authority. Even though this Court finds, a clarification is already there through the response of the Petitioner, vide Annexure-4, however, for doubt raised by the Development Authority to find whether the case of the Petitioner is covered under the judgment of this Court in W.P.(C) No.5274 of 2022 decided on 19.07.2022, this Court to find a complete resolve on the issue involved observes, it would be better, if the Petitioner files an affidavit meeting the requirement in paragraph no.6 of the counter enabling the Development Authority for taking a final call on the issue involved, vide Annexures-3 & 4. Let the Petitioner file appropriate affidavit within seven days hence and consequent upon receipt of such affidavit, the Development Authority shall involve the Petitioner and conclude the proceeding, vide Annexures-3 & 4 at least within a period of fifteen days thereafter. In the event the Authority is satisfied with the affidavit to be filed by the Petitioner and if the case

// 3 //

of the Petitioner stands covered by the judgment of this Court, necessary arrangement for handing over possession shall also be made within a period of fifteen days thereafter.

5. With the above order the Writ Petition stands disposed of.

6. Issue urgent certified copy.

(Biswanath Rath) Judge

Ayaskanta Jena

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter