Citation : 2025 Latest Caselaw 1399 Ori
Judgement Date : 18 July, 2025
Signature Not Verified
Digitally Signed
Signed by: BHABAGRAHI JHANKAR
Reason: Authentication
Location: ORISSA HIGH COURT, CUTTACK
IN THE HIGH COURT OF ORISSA AT CUTTACK Date: 18-Jul-2025 17:51:19
W.P.(C) No.14296 of 2016
(In the matter of an application under Articles 226 and 227 of the
Constitution of India, 1950).
Lal Baba Dargha (Mazahar) .... Petitioner(s)
-versus-
State of Odisha & Ors. .... Opposite Party (s)
Advocates appeared in the case through Hybrid Mode:
For Petitioner(s) : Mr. A.K. Nanda, Adv.
along with Mr. G.N. Sahu, Adv.
For Opposite Party (s) : Ms. Sarita Moharana, ASC
CORAM:
DR. JUSTICE S.K. PANIGRAHI
DATE OF HEARING:-18.06.2025
DATE OF JUDGMENT:-18.07.2025
Dr. S.K. Panigrahi, J.
1. The Petitioner, in the present Writ Petition, is challenging the initiation
of O.P.P. Case No.55/2015 by the Sub-Collector-cum-Estate Officer,
Sadar, Sundargarh, under the Orissa Public Premises (Eviction of
Unauthorised Occupants) Act, 1972.
2. The Petitioner is further assailing the appellate order dated 19.07.2016
passed by the Collector, Sundargarh, whereby the appeal was
Location: ORISSA HIGH COURT, CUTTACK
dismissed and the eviction order dated 26.09.2015 passed by the Sub-
Collector-cum-Estate Officer, Sadar, Sundargarh was upheld.
I. FACTUAL MATRIX OF THE CASE: 3. The brief facts of the case are as follows: (i) The Petitioner is a religious institution of the Muslim community
situated at Rajgangpur in the district of Sundargarh.
(ii) A burial ground exists over Plot Nos. 1055 and 1056 situated within the
territorial jurisdiction of Rajgangpur Municipality. The said land has
been continuously used by members of the Muslim community for
burial purposes for over a century. It is believed that a saint, known as
Lal Baba, spent his final days at Rajgangpur and was buried at the said
burial ground. Subsequently, a prayer house, referred to as the Lal Baba
Dargah or Mazhar, was constructed at the site approximately forty
years ago. The Dargah continues to attract devotees from across various
regions who visit to offer prayers and seek blessings.
(iii) In the absence of sanitation facilities being provided by the civic or
governmental authorities, the Lal Baba Managing Committee
constructed thirteen toilets and bathrooms, comprising six for women
and seven for men, on adjacent Plot Nos. 1052/P, 1053, and 1054 under
Khata No. 518 and Khata No. 1 of Mouza Rajgangpur Ka. These
facilities have reportedly been in continuous use since their
construction.
(iv) A notice dated 16.09.2015 was issued to the Petitioner by the Sub-
Collector-cum-Estate Officer, Sadar, Sundargarh under Section 4(1) of
the Orissa Public Premises (Eviction of Unauthorised Occupants) Act,
1972 in O.P.P. Case No. 55 of 2015. The notice alleged unauthorised
Location: ORISSA HIGH COURT, CUTTACK
encroachment over Plot Nos. 1052/P and 1054 under Khata No. 518 and
Plot No. 1053 under Khata No. 1 of Mouza Rajgangpur Ka, and called
upon the Petitioner to show cause by 26.09.2015 as to why an order of
eviction should not be passed.
(v) Subsequently, the Sub-Collector-cum-Estate Officer, Sadar,
Sundargarh, upon recording that no reply had been filed by the
Petitioner to the show cause notice, passed an order of eviction
directing the Petitioner to vacate the premises.
(vi) Aggrieved by the said eviction order dated 26.09.2015, the Petitioner
filed W.P.(C) No. 2884 of 2016 before this Court. This Court, while
disposing of the said writ petition, directed the Petitioner to avail the
statutory remedy of appeal before the competent authority.
(vii) In compliance with the direction of this Court, the Petitioner filed Misc.
Appeal No. 04 of 2016 (OPP EUO) before the Collector, Sundargarh,
challenging the eviction order. The said appeal was dismissed by order
dated 19.07.2016 on the ground that the land stood recorded in the
name of the Government and was classified as "Rasta".
(viii) Being aggrieved by the orders passed by the Sub-Collector-cum-Estate
Officer, Sadar, Sundargarh and the Collector, Sundargarh, and having
no alternative or efficacious remedy available in law, the Petitioner has
approached this Court seeking appropriate relief, including quashing
of the proceedings initiated in O.P.P. Case No. 55 of 2015, as well as the
orders dated 26.09.2015 and 19.07.2016.
II. SUBMISSIONS ON BEHALF OF THE PETITIONER:
4. Learned counsel for the Petitioner earnestly made the following
submissions in support of his contentions:
Location: ORISSA HIGH COURT, CUTTACK
(i) The Petitioner contended that the kissam of the land described in the
notice is recorded as "Rasta," which does not fall within the definition
of "public premises" under the Orissa Public Premises (Eviction of
Unauthorised Occupants) Act, 1972, and therefore the proceeding
initiated under the said Act is without jurisdiction and not
maintainable in law.
(ii) The Petitioner contended that the appropriate statutory framework, if
at all applicable, would be the Orissa Prevention of Land Encroachment
Act, 1972, and not the Orissa Public Premises (Eviction of Unauthorised
Occupants) Act, 1972, as land recorded as "Rasta" falls within the ambit
of Section 2(a) of the Orissa Prevention of Land Encroachment Act,
1972, which defines "property of Government" to include public roads
and adjacent lands.
(iii) The Petitioner asserted that the land in question is not used as a public
road, but constitutes roadside land. In the absence of any sanitation
facility provided by the Government or the local authority, thirteen
toilets and bathrooms were constructed on the said land and have been
used, free of cost, by members of all communities for over four decades,
thereby serving an essential public purpose.
(iv) The Petitioner submitted that Rajgangpur Municipality, by resolution
dated 06.01.2014, resolved to provide funds for the maintenance of the
said facilities and has consistently acknowledged their existence as
forming part of the Dargah premises.
(v) The Petitioner asserted that the road in front of the Dargah is the widest
within Rajgangpur Municipality, and the structures housing the
Location: ORISSA HIGH COURT, CUTTACK
sanitation units are situated on the adjoining land in a manner that does
not cause any obstruction to public passage or vehicular traffic.
(vi) The Petitioner submitted that the notice dated 16.09.2015 was received
by the President of the Petitioner institution only on 24.09.2015, thereby
affording merely two days to prepare and submit a response before the
scheduled hearing on 26.09.2015. Such a short interval deprived it of a
reasonable opportunity to be heard. Notwithstanding this, the Sub-
Collector-cum-Estate Officer, Sadar, Sundargarh proceeded to pass the
eviction order on 26.09.2015.
(vii) The Petitioner submitted that the appeal was dismissed by the
Collector, Sundargarh, by order dated 19.07.2016 solely on the ground
that the land is recorded in the name of the Government and classified
as "Rasta," without adverting to the jurisdictional objection raised by
the Petitioner.
(viii) The Petitioner submitted that the initiation of O.P.P. Case No. 55 of 2015
and the orders dated 26.09.2015 and 19.07.2016 are ex facie illegal,
without jurisdiction, and violative of Articles 14, 16, and 21 of the
Constitution of India, and are liable to be quashed.
III. SUBMISSIONS ON BEHALF OF THE OPPOSITE PARTIES:
5. The Learned Counsel for the Opposite Parties earnestly made the
following submissions in support of her contentions:
(i) The Writ Petition is devoid of merit, both on facts and in law, and is
liable to be dismissed. The eviction order was validly passed and no
procedural or legal infirmity can be attributed to it. The land in question
is recorded in the name of the Government and classified as "Rasta."
Since it falls within the jurisdiction of Rajgangpur Municipality, the
Location: ORISSA HIGH COURT, CUTTACK
provisions of the Orissa Public Premises (Eviction of Unauthorised
Occupants) Act, 1972 are squarely attracted.
(ii) Plot Nos. 1052, 1053, and 1054 are classified as "Rasta" in the revenue
records. Any construction made thereon is unauthorised and causes
obstruction to the free movement of the public as well as vehicular
traffic.
(iii) The local civic body is undertaking steps to construct public sanitation
facilities in accordance with the requirements of the locality. Permitting
unauthorised structures to remain on land classified as "Rasta" would
undermine public infrastructure and hinder planned civic
development.
(iv) The Orissa Public Premises (Eviction of Unauthorised Occupants) Act,
1972 is applicable to land classified as "Rasta" within municipal limits,
as such land falls within the definition of "public premises" under
Section 2(f) of the said Act. The provisions of the Orissa Prevention of
Land Encroachment Act, 1972 have no application in such cases.
IV. COURT'S REASONING AND ANALYSIS:
6. Heard learned counsel for the parties and perused the materials on
record.
7. The principal issue that arises for determination in the present writ
petition is whether the eviction proceedings initiated by the Sub-
Collector-cum-Estate Officer, Sadar, Sundargarh under the Orissa
Public Premises (Eviction of Unauthorised Occupants) Act, 1972, in
respect of land classified as "Rasta" within Rajgangpur Municipality,
suffer from any legal infirmity warranting interference by this Court.
Location: ORISSA HIGH COURT, CUTTACK
8. Date: 18-Jul-2025 17:51:19 At the outset, it is necessary to examine the statutory framework under
the Orissa Public Premises (Eviction of Unauthorised Occupants) Act,
1972, since the maintainability and legality of the impugned
proceedings hinge upon its applicability.
9. While public premises are intended to serve the broader public interest,
their use must conform to the governing legal framework. The Orissa
Public Premises (Eviction of Unauthorised Occupants) Act, 1972
provides a structured mechanism for the removal of unauthorised
occupation, thereby enabling public authorities to manage such
premises efficiently.
10. Section 2(f) of the Orissa Public Premises (Eviction of Unauthorised
Occupants) Act, 1972 defines "public premises" to include any
premises situated within the jurisdiction of a Municipal Council,
Notified Area Council, or an area declared by the State Government as
an industrial estate, which either belong to or are taken on lease by the
State Government, any Board, Company, Corporation, Municipal
Council, Notified Area Council, Improvement Trust, Special Planning
Authority, or University, or have been requisitioned by the State
Government.
11. Section 5 of the Orissa Public Premises (Eviction of Unauthorised
Occupants) Act, 1972 empowers the Estate Officer to pass an order of
eviction upon being satisfied, after considering the cause shown in
response to a notice under Section 4 and affording a reasonable
opportunity of hearing, that the premises are under unauthorised
occupation.
Location: ORISSA HIGH COURT, CUTTACK
12. Date: 18-Jul-2025 17:51:19 Having delineated the applicable legal framework, the facts of the
present case may now be examined.
13. A conjoint reading of Section 2(f) of the Orissa Public Premises
(Eviction of Unauthorised Occupants) Act, 1972, along with the
admitted facts that the land is classified as "Rasta," lies within the
territorial jurisdiction of Rajgangpur Municipality, and stands recorded
in the name of the State Government, clearly establishes that it falls
within the definition of "public premises" under the said Act. The
classification as "Rasta" does not exclude the land from the ambit of the
Orissa Public Premises (Eviction of Unauthorised Occupants) Act, 1972.
On the contrary, it affirms its public character and reinforces its
inclusion within the scope of the statute. The Petitioner's attempt to
draw a distinction between land recorded as "Rasta" and "public
premises" is misconceived and contrary to the plain language and
scheme of the enactment.
14. Further, a perusal of the record indicates that the Petitioner was
afforded adequate opportunity to participate in the proceedings.
Notice under Section 4 of the Orissa Public Premises (Eviction of
Unauthorised Occupants) Act, 1972 which was duly issued and served.
The Petitioner availed the statutory remedy of appeal, and no material
irregularity or violation of the principles of natural justice is discernible
in the conduct of the authorities.
15. With regard to the plea based on long-standing structures and
assertions of public utility, it must be noted that no amount of well-
intentioned justification can override the statutory restrictions
governing the occupation of Government land. Unauthorised use of
Location: ORISSA HIGH COURT, CUTTACK
public premises, even if purported to serve a public purpose, cannot be
legitimised unless regularised in accordance with law.
V. CONCLUSION:
16. In view of the foregoing analysis, no ground is made out for
interference with the impugned orders dated 26.09.2015 and 19.07.2016
passed by the Sub-Collector-cum-Estate Officer, Sadar, Sundargarh
and the Collector, Sundargarh respectively.
17. Accordingly, the Writ Petition stands dismissed.
18. Interim order, if any, passed earlier stands vacated.
(Dr. S.K. Panigrahi) Judge
Orissa High Court, Cuttack, Dated the 18th July, 2025/
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!