Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Khetrabasi Behera & Ors vs State Of Odisha & Ors. .... Opposite ...
2025 Latest Caselaw 10014 Ori

Citation : 2025 Latest Caselaw 10014 Ori
Judgement Date : 14 November, 2025

Orissa High Court

Khetrabasi Behera & Ors vs State Of Odisha & Ors. .... Opposite ... on 14 November, 2025

Author: Sanjeeb K Panigrahi
Bench: Sanjeeb K Panigrahi
                                                          Signature Not Verified
                                                          Digitally Signed
                                                          Signed by: BHABAGRAHI JHANKAR
                                                          Reason: Authentication
                                                          Location: ORISSA HIGH COURT, CUTTACK
                                                          Date: 17-Nov-2025 18:09:01




       IN THE HIGH COURT OF ORISSA AT CUTTACK

                        W.P.(C) No.12057 of 2023
                              along with
                             batch of cases
(In the matters of petitions under Articles 226 and 227 of the
Constitution of India, 1950).

                 (In W.P.(C) No.12057 of 2023)
Khetrabasi Behera & Ors.               ....                       Petitioner(s)

                                  -versus-

State of Odisha & Ors.                        ....       Opposite Party(s)

Advocates appeared in the case through Hybrid Mode:

For Petitioner (s)            :              Mr. Tusar Kumar Mishra, Adv.
                                             Mr. Koushik Anand Guru, Adv.
                                                      Mr. M.K. Dash, Adv.
                                  -versus-

For Opp. Party(s)             :                  Mr. Sonak Mishra, ASC
                                   Mr. Pradipta Kumar Mohanty, Sr. Adv.
                                                     along with associates
                                       Mr. Prafulla Kumar Rath, Sr. Adv.
                                                     along with associates
                                                  Mr. Sanjib Swain, Adv.
                                                Mr. Niranjan Panda, Adv.
                                                Mr. Akash Acharya, Adv.

             CORAM:
             DR. JUSTICE SANJEEB K PANIGRAHI

                     DATES OF HEARING:- 25.09.2025
                     DATE OF JUDGMENT:- 14.11.2025
         (W.P.(C) Nos.12057, 12074, 12076, 14343 of 2023 and
               W.P.(C) Nos.273, 2149 & 8354 of 2024)

                                                                         Page 1 of 37
                                                                Signature Not Verified
                                                               Digitally Signed
                                                               Signed by: BHABAGRAHI JHANKAR
                                                               Reason: Authentication
                                                               Location: ORISSA HIGH COURT, CUTTACK
                                                               Date: 17-Nov-2025 18:09:01




     Dr. Sanjeeb K Panigrahi, J.

1. Since the issues raised in all the Writ Petitions referred to above

involve common questions of fact and law, they were heard

analogously and are being disposed of by this common judgment. For

the sake of convenience and effective adjudication, W.P.(C) No. 12057

of 2023 is treated as the lead case.

2. In W.P.(C) No. 12057 of 2023, the Petitioners call in question the action

of the Opposite Parties in declining to settle the land in their favour in

respect of Shantipalli Basti, situated at Sahid Nagar under the

jurisdiction of the Bhubaneswar Municipal Corporation (BMC) and

Bhubaneswar Development Authority (BDA). The Petitioners further

allege that the authorities have issued instructions through

loudspeakers directing them to vacate the basti, without adhering to

the safeguards enunciated by the Hon'ble Supreme Court in Olga

Tellis and Others v. Bombay Municipal Corporation and Others, as

well as the principles reiterated by this Court in (Mrs.) Rutupurna

Mohanty, Managing Trustee, Maa Ghara Foundation & 43 Others v.

State of Odisha & Others1

I. FACTUAL MATRIX OF THE CASE:

3. Succinctly put, the facts of the case are as narrated by the Petitioners

in the Writ Petition as follows:

Writ Petition (C) No. 11667 of 2010

Location: ORISSA HIGH COURT, CUTTACK

i. The Petitioners assert that their father, grandfather, and great-

grandfather have been residing in Shantipalli Basti for several

decades, and that they themselves are long-standing slum

dwellers. It is contended that the Government of Odisha has

launched the 'Jaga Mission' to recognize, upgrade, and

rehabilitate slum dwellers across the State, and the Petitioners

claim entitlement to its benefits.

ii. It is stated that presently more than 400 families reside in

Shantipalli Basti, all of whom have been identified as slum

dwellers. A substantial number of them belong to the Scheduled

Castes, Scheduled Tribes, and other weaker sections. For the

welfare of the inhabitants, the State Government has established

a school as well as two Anganwadi Centres within or adjacent to

the basti, where the children of the locality regularly attend.

iii. The Petitioners further submit that, upon due verification of

their residence and identity, the State Administration has issued

Ration Cards, Voter Identity Cards, and Aadhaar Cards to the

inhabitants. They further assert that the residents have been

living in the said locality for three to four generations, with full

knowledge of all concerned authorities, including the

Bhubaneswar Municipal Corporation (BMC) and the

Bhubaneswar Development Authority (BDA).

iv. It is also averred that the District Administration has provided

essential civic amenities to Shantipalli Basti by installing

Location: ORISSA HIGH COURT, CUTTACK

drinking-water facilities, including water tanks and tube wells.

Several residents have also obtained electricity connections,

though some still remain without access to electricity.

v. According to the Petitioners, no notice of any kind has been

issued to the inhabitants by the District Administration, BMC, or

BDA regarding demolition or eviction. Nonetheless, they allege

that they have been orally instructed, through loudspeaker

announcements, to vacate the basti and surrender the land,

purportedly to facilitate construction of an apartment project by

private builders.

vi. The Petitioners further state that the members of the Self-Help

Group, along with other inhabitants of the basti, submitted a

representation dated 10.10.2017 before the Chief Secretary,

Government of Odisha, seeking rehabilitation in accordance

with the applicable Government guidelines. However, despite

the lapse of considerable time, no action is stated to have been

taken by the competent authority on the said representation.

vii. In these circumstances, having been left remediless, the

Petitioners contend that they were constrained to approach this

Court seeking appropriate relief.

II. PETITIONERS' SUBMISSIONS:

4. Learned counsel for the Petitioners earnestly made the following

submissions in support of his contentions:

Location: ORISSA HIGH COURT, CUTTACK

i. The Petitioners candidly acknowledge that their occupation

of the land is technically unauthorized; yet, they urge that

their presence in Shantipalli Basti is not a transient

encroachment but a habitation deeply rooted in ancestry,

spanning over three successive generations. Over the passage

of time, the District Administration, fully cognizant of their

longstanding settlement, has extended to them various civic

amenities and welfare measures, thereby implicitly

recognizing them as slum dwellers and integral members of

the socio-economic fabric of the locality.

ii. It is further submitted that the Opposite Parties have not

issued any statutory notice of eviction which is a requirement

that stands as a mandatory precondition under the Odisha

Prevention of Land Encroachment Act. The Petitioners place

reliance on the dictum of the Hon'ble Supreme Court in

Ahmedabad Municipal Corporation v. Nawab Khan Gulab

Khan & Others2 wherein the Court underscored the

obligation of municipal authorities to evolve and implement

rehabilitation schemes in a planned and budgeted manner, so

as to uphold the right to shelter of the urban poor. The

Petitioners, belonging to the most economically vulnerable

strata--engaged in humble occupations such as daily labour,

driving, and sanitation work and assert that they have been

dwelling on the land since approximately 1940. It is thus

(1997)11 SCC 121

Location: ORISSA HIGH COURT, CUTTACK

urged that their right to life, as guaranteed under Article 21

of the Constitution, encompasses the right to reside with

dignity and security.

iii. With considerable emphasis, the Petitioners invoke the

celebrated Constitutional Bench decision in Olga Tellis v.

Bombay Municipal Corporation3, wherein it was held that

the right to life includes the right to livelihood, and that such

livelihood cannot be extinguished save and except by a

procedure that is just, fair, and reasonable. The Petitioners

contend that the mode and manner adopted by the State of

Odisha, the Bhubaneswar Municipal Corporation, the

Bhubaneswar Development Authority, and the District

Administration--particularly the issuance of oral commands

through loudspeaker announcements, bereft of any statutory

notice or opportunity of hearing--stands in stark

contravention of the principles of natural justice and falls

woefully short of the constitutional standards articulated by

the Supreme Court. This Court in Rutupurna Mohanty

(supra) has also held and given the following directions to

the State Government so also the Central Government and

Municipal Corporations and Municipalities of the entire

State:

3 1985 (3) SCC 545

Location: ORISSA HIGH COURT, CUTTACK

(1) The Central Government is hereby directed to reallocate funds under the different schemes on the basis of requisition made by the Orissa State Government for effective implementation of the schemes on the basis of the urgent need to rehabilitate and resettle the inhabitants/evictees of the various slums. For this purpose, the State Government, Municipalities and the Municipal Corporations in the entire State shall take effective necessary steps to identify the slums slum dwellers/inhabitants/evictees for the purpose of giving effect to the benefit under the Scheme framed by the Central Government and the schemes required to be framed by the State Government and Urban Local Bodies.

(2) The State Government and the Urban Local Bodies in the entire State viz Municipalities and Municipal Corporations shall take effective measure to draw up a Comprehensive Development Plan (CDP) as envisaged under the provisions of the Orissa Municipal Act and the Orissa Municipal Corporation Act, 2003 and also identify appropriate land Government or private and if necessary acquire the same on the basis of the requirements for the purpose of construction of residential apartments to rehabilitate/resettle the slum dwellers/evictees in the entire State. It is also open for them to identify the urgent need and requirement to provide shelter by constructing residential apartments and make requisition to the Central Government to reallocate funds. The State Government for this purpose shall ear-mark budget allocation to discharge its statutory obligations as provided in both the statutory enactments and see that the schemes are implemented effectively as expeditiously as possible by availing the budget allocation under the aforesaid two schemes for the year 2005-2012 after identifying the places in the

Location: ORISSA HIGH COURT, CUTTACK

entire State and ensure that the schemes are implemented by sending utilization reports and progress on reforms by the State in order to avail the benefit of the budget allocation already made and also yet to be made for the years 2010-11 and 2011-12.

iv. The Petitioners, with candour and fairness, concede that their

occupation of the said houses in the basti may not enjoy the

sanction of formal authorization, yet they assert, with equal

force, that their existence in Shantipalli Basti is not the

product of a casual trespass but the culmination of an

inherited habitation, deeply interwoven with their lineage for

over three successive generations. With the passage of time,

and in full awareness of this long-rooted settlement, the

District Administration has extended various civic amenities

and welfare facilities ranging from water supply and ration

benefits to voter registration. According to the Petitioners

they are staying there and have not merely administrative

recognition but an implicit acknowledgment of their identity

as slum dwellers and indispensable constituents of the socio-

economic tapestry of the area.

v. The Petitioners further submit that the Opposite Parties have

failed to comply with the indispensable procedural safeguard

of issuing a statutory notice of eviction, as mandated under

the Odisha Prevention of Land Encroachment Act. In support

of their plea, they draw sustenance from the authoritative

Location: ORISSA HIGH COURT, CUTTACK

pronouncement of the Supreme Court in Ahmedabad

Municipal Corporation v. Nawab Khan Gulab Khan &

Others (supra) wherein the Apex Court has emphatically

observed that municipal bodies are duty-bound to craft and

implement rehabilitation measures in a systematic, planned,

and budget-supported manner, so as to preserve and

promote the right to shelter of economically marginalized

urban dwellers. The Petitioners, belonging to the most

vulnerable strata of society who are earning their livelihood

through manual labour, driving, sanitation work, and other

modest vocations and assert that their families have resided

on the land since around 1940. In this backdrop, they contend

that the right to life under Article 21, which has been

expansively interpreted by constitutional courts, must

necessarily encompass the right to reside with dignity and a

modicum of security.

vi. With pronounced emphasis, the Petitioners place reliance

upon the seminal judgment of the Constitution Bench in Olga

Tellis v. Bombay Municipal Corporation(supra) wherein it

was unequivocally held that the right to life includes within

its sweep the right to livelihood, and that no person can be

deprived of such livelihood save through a procedure that is

just, fair, and reasonable. The Petitioners allege that the

conduct of the State of Odisha, the Bhubaneswar Municipal

Location: ORISSA HIGH COURT, CUTTACK

Corporation, the Bhubaneswar Development Authority, and

the District Administration particularly the issuance of oral

directives through loudspeaker announcements,

unaccompanied by statutory notice, inquiry or opportunity

for representation is fundamentally alien to lawful procedure,

violative of the principles of natural justice, and wholly

inconsistent with the constitutional jurisprudence laid down

by the Supreme Court.

vii. he Petitioners further aver that the Government of Odisha,

with the avowed objective of securing land rights for duly

identified slum dwellers and of facilitating their

redevelopment, rehabilitation, and up-gradation, has enacted

the Odisha Land Rights to Slum Dwellers Act, 2017 and

launched the flagship initiative popularly known as the 'Jaga

Mission'. According to the Petitioners, they fall unequivocally

within the category of slum dwellers contemplated under the

statutory framework, having resided in the basti for several

decades. Notwithstanding such longstanding habitation and

apparent eligibility, they contend that they have been

excluded from the conferment of land rights envisaged under

the said legislative and administrative scheme.

viii. It is urged that the residents of Shantipalli Basti are drawn

from the most socio-economically distressed strata of the

society subsisting on precarious daily wages, living at the

Location: ORISSA HIGH COURT, CUTTACK

brink of destitution and, in certain instances, forced into

begging within the limits of the Bhubaneswar Municipal

Corporation. In recognition of the acute vulnerability of such

communities, the State has also introduced the 'Odisha

Livable Land Mission', aimed at providing homestead land,

issuing pattas, and implementing systematic measures for the

rehabilitation and upliftment of basti dwellers. The

Petitioners submit that, despite the earnest efforts of the Self-

Help Group and the inhabitants of the basti, who had

articulated their grievances through a detailed representation

dated 10.10.2017, the competent authorities have remained in

a state of inaction, having neither responded to nor taken any

steps on the said representation.

ix. In the aforesaid premises, learned counsel for the Petitioners

earnestly contends that the reliefs prayed for favourable

consideration by this Court.

III. SUBMISSIONS OF THE OPPOSITE PARTY NO.4/ BHUBANEWAR MUNICIPAL CORPORATION:

5. Per contra, learned counsel appearing for Opposite Party No.4 has

advanced the following submissions with considerable emphasis:

(i) It is submitted at the outset that the guidelines annexed as

Annexure-2 to the writ petition have now lost all operative

force, having been rendered redundant and superseded

upon the introduction and subsequent implementation of

Location: ORISSA HIGH COURT, CUTTACK

the Government of India's flagship housing schemes

namely the Rajiv Awas Yojana (RAY) and thereafter the

Pradhan Mantri Awas Yojana (PMAY). With specific

reference to the Odisha Land Rights to Slum Dwellers Act,

2017 and the Rules framed thereunder, learned counsel

contends that the Petitioners have proceeded under a

fundamental misconception in seeking benefits under the

Jaga Mission without undertaking a proper reading,

interpretation, or appreciation of the statutory provisions.

(ii) Adverting to the scheme of Chapter II of the 2017 Act,

learned counsel submits that a harmonious and purposive

reading of its provisions leaves no manner of doubt that the

entitlement of slum dwellers to land rights is expressly

conditioned and circumscribed by the parameters stipulated

therein. The statutory design embodies a sequential

legislative intent that is in the first instance, to identify

eligible slum dwellers and confer upon them land rights

strictly in accordance with the criteria prescribed under the

Act, and, thereafter, upon such conferment and subject to

satisfaction of the requisite eligibility norms, to extend to

them the benefit of housing assistance under the PMAY

framework. Under PMAY, the financial contribution of the

Central Government is statutorily limited to a maximum of

Rs. 1.5 lakhs per dwelling unit, and the provision of such

Location: ORISSA HIGH COURT, CUTTACK

housing is contingent upon compliance with the modalities

contemplated under the scheme.

(iii) With regard to the role of the State Government and the

State Level Sanctioning and Monitoring Committee

(SLSMC), learned counsel further submits that the SLSMC is

constituted and empowered under the PMAY framework

and chaired by the Chief Secretary, Government of Odisha,

has in the exercise of its statutory and policy-making

authority, taken a considered decision in its official

proceedings. In particular, under Agenda No. 2, which

pertains to the contribution to be made by beneficiaries

under the Economically Weaker Section (EWS) category for

availing dwelling units, the SLSMC has resolved to fix the

beneficiary contribution at Rs. 1.5 lakhs per unit under the

PMAY scheme. This policy determination is binding and

forms an integral component of the financial architecture of

PMAY as implemented within the State.

(iv) It is thus contended that the Petitioners, in seeking to

bypass the statutory framework of the 2017 Act and the

policy determinations of the SLSMC, cannot claim an

absolute or unqualified right either to land or to housing

assistance, contrary to the parameters prescribed under the

governing schemes and statutes.

Location: ORISSA HIGH COURT, CUTTACK

(v) A perusal of the proceedings dated 20.02.2016 reveals that,

under Agenda No. 2, the SLSMC had specifically resolved

to fix the beneficiary contribution for Economically Weaker

Section (EWS) households at Rs. 1.5 lakhs per affordable

housing unit. This determination was made after giving

due consideration of the estimated construction cost and the

annual income parameters applicable to the target group.

Accordingly, the contribution of Rs. 1.5 lakh was prescribed

for EWS beneficiaries having an annual income not

exceeding Rs. 1,80,000/-, as reflected in the proposal placed

before the Committee.

(vi) It is further submitted that a conjoint reading of Agenda No.

4 of the proceedings demonstrates that the Committee

approved, inter alia, 22 Detailed Project Reports (DPRs)

under the Beneficiary-Led Construction (BLC) component

and two DPRs under the in-situ Slum Redevelopment (ISSR)

projects in Public-Private Partnership (PPP) mode, based on

the recommendations of the State-Level Appraisal

Committee (SLAC). Under the BLC component, the

Government of India's grant per EWS dwelling unit was

fixed at Rs. 1.5 lakhs. For a total of 16,205 EWS units, the

aggregate beneficiary contribution was projected at Rs.

24,097.30 lakhs, which, when apportioned, works out to

approximately Rs. 1.5 lakhs per beneficiary. The State

Location: ORISSA HIGH COURT, CUTTACK

Government's share and the Urban Local Body's (ULB)

share were determined at Rs. 634.58 lakhs and Rs. 1,671.54

lakhs respectively for the said EWS units.

(vii) In the same Agenda No. 4, the Committee also considered

the in-situ Slum Development project under the PPP mode.

Under this component, the Government of India's

assistance per EWS unit was fixed at Rs. 1 lakh. For the

proposed 6,000 EWS dwelling units, the aggregate

beneficiary contribution was projected at Rs. 9,000 lakhs,

which again translates to approximately Rs. 1.5 lakhs per

unit. The State's contribution was to be provided in the

form of land, while the PPP partner was to contribute Rs.

19,229 lakhs towards the project.

(viii) Learned counsels further submits that the Petitioners form

part of the categories identified under the Affordable

Housing in Partnership (AHP)/In-Situ Slum Redevelopment

(ISSR) schemes, and that they have already been surveyed

and identified as eligible beneficiaries. Consequently, they

have been allotted dwelling units subject to compliance

with the prescribed norms, including payment of their

beneficiary share. It is asserted that while the majority of the

identified beneficiaries have accepted allotment, a few

Petitioners--who are either found ineligible under the

AHP/BLC categories or have refused to comply with the

Location: ORISSA HIGH COURT, CUTTACK

beneficiary-share requirement are, nonetheless, occupying

the land and refusing to vacate it. This obstruction, it is

contended, is hindering the Bhubaneswar Development

Authority (BDA) from undertaking the construction of

additional dwelling units for other eligible slum dwellers.

(ix) It is further submitted that the Petitioners' reliance on the

Jaga Mission is wholly misconceived, as the said initiative is

not the exclusive mechanism for rehabilitation. Under the

statutory framework of the 2017 Act and the PMAY

guidelines, a two-stage process must be followed--first,

conferment of land rights to eligible EWS households, and

thereafter, rehabilitation through allotment of dwelling

units constructed by the BDA.

(x) The BDA has filed an affidavit indicating that 849

beneficiaries were identified by the BMC and forwarded for

allotment in Shantipalli Basti, out of which 562 dwelling

units have already been completed in the first phase. Of

these, 462 beneficiaries have already been allotted houses,

but many of them have neither vacated the land nor paid

their beneficiary contribution, despite being assured

financial assistance in the form of bank loans. It is alleged

that several beneficiaries continue to remain in

unauthorised occupation, taking undue advantage of the

subsisting order of status quo passed by this Court.

Location: ORISSA HIGH COURT, CUTTACK

(xi) As a result, the construction of the remaining dwelling

units, forming part of the second phase, cannot commence

until the Petitioners and similarly placed persons vacate the

land. Notices have accordingly been issued by the BDA

directing them to vacate the slum area to facilitate further

construction and rehabilitation of the remaining eligible

slum dwellers.

(xii) It is further submitted that those Petitioners who, for

reasons attributable to administrative exigencies prevailing

during the implementation of the RAY Scheme, could not

initially be brought within the fold of the beneficiary

survey, were subsequently, upon re-verification and in view

of their displacement occasioned by the public project

executed over the Basti land, duly adjudged eligible. Such

persons have, without distinction or deviation, been

brought into the Pradhan Mantri Awas Yojana (PMAY)

framework and allotted dwelling units on parity with all

similarly circumstanced beneficiaries. The methodology,

rationale, and procedural safeguards underlying such

selection stand elaborately delineated in Annexures A/4 and

B/4 to the counter-affidavit filed at the earliest instance by

Opposite Party No.4.

(xiii) In addition, the BMC, upon undertaking a comprehensive,

door-to-door enumeration exercise has identified no fewer

Location: ORISSA HIGH COURT, CUTTACK

than 1300 inhabitants of the Basti who fulfil the eligibility

parameters prescribed for allotment of housing under the

extant governmental schemes. Consequent upon such

identification, the Government has earmarked an area

measuring Ac. 19.395 dec. in Mouza-Satya Nagar for the

construction of multi-storied residential units. It is further

clarified that, upon clearance of the encroached/slum/Basti

land, all affected persons shall be temporarily rehabilitated

in a duly established Transit House, wherein essential

amenities including but not limited to transportation,

cooked food, and community kitchen facilities shall be

provided throughout the notified interim period.

(xiv) The State Government, in active supervision of the

execution process, has contemporaneously rationalised and

fixed the mandatory beneficiary share payable by

economically weaker section (EWS) households under

PMAY, in accordance with the terms, conditions, and

financial architecture approved by the competent

authorities.

(xv) The Petitioners' plea for conferment of land rights under the

Odisha Land Rights to Slum Dwellers Act, 2017 (popularly

known as Jaga Mission) is wholly misconceived. In the

present case, the eligible inhabitants are not recipients of in-

situ land rights but beneficiaries of a vertical housing

Location: ORISSA HIGH COURT, CUTTACK

intervention through construction of dwelling units. As

such, invocation of the 2017 Act becomes inapposite, the

scheme applicable being one of allotment of constructed

flats rather than vesting of land.

(xvi) It is relevant to underscore that the overarching and

composite policy vision of the State is to secure dignified,

pucca housing for all urban poor, whether through

conferral of land rights under the 2017 Act or through

provision of dwelling units under the PMAY-Urban

framework. In both the Beneficiary-Led Construction (BLC)

and Affordable Housing in Partnership (AHP) components,

beneficiary contribution is statutorily mandated, subject to

periodic revision by the State Level Sanctioning and

Monitoring Committee (SLSMC). The BMC, in punctilious

adherence to such decisions, is extending EWS housing to

all beneficiaries identified under successive schemes

formulated over time to operationalise the national mandate

of "Housing for All."

(xvii) It is reiterated that, consonant with the applicable scheme

architecture, eligible slum dwellers are required to pay the

stipulated beneficiary share as a condition precedent to

allotment of their respective dwelling units. Recognising the

financial vulnerability of many beneficiaries, institutional

arrangements have been facilitated by the BDA/BMC to

Location: ORISSA HIGH COURT, CUTTACK

enable access to credit from banking and financial

institutions, thereby mitigating the economic burden and

ensuring that inability to pay upfront does not impede the

enjoyment of housing rights.

(xviii) Having regard to the factual matrix delineated

hereinabove, and as the grievances articulated by the

Petitioners stand, in substance and effect, fully redressed

through the ongoing statutory and administrative

measures, the present Writ Petitions have been rendered

infructuous. No surviving issue warrants adjudication. The

Writ Petitions, being devoid of merit, are thus liable to be

dismissed, with a consequential direction for vacating the

interim order of status quo and for requiring the Petitioners

to forthwith vacate the subject land and shift to the

designated Transit House pending their relocation to the

dwelling units already earmarked for them.

(xix) It is further submitted that those petitioners who could not

be captured under the survey conducted during the

subsistence of the RAY Scheme, but who were subsequently

found eligible on account of having been displaced or

otherwise adversely affected by the developmental

activities undertaken in the Basti area have also been duly

extended the benefits of the Pradhan Mantri Awas Yojana

(PMAY). They have been allotted dwelling units in the same

Location: ORISSA HIGH COURT, CUTTACK

manner as other petitioners who were originally identified.

The entire process, including the criteria and modality

adopted for selection of beneficiaries, has been

comprehensively delineated in Annexures-A/4 and B/4 to

the counter affidavit filed on behalf of Opposite Party No.4

at the first instance.

(xx) The Bhubaneswar Municipal Corporation, upon conducting

a detailed survey, has identified 1300 eligible beneficiaries

from the Basti in question to be provided with residential

units under the Scheme, as affirmed in the counter affidavit

of the Bhubaneswar Development Authority. In furtherance

thereof, the Government has already earmarked Ac. 19.395

dec. of land in Mouza-Satya Nagar for construction of the

requisite houses/flats. Upon clearance of the

encroached/slum/Basti lands, all existing inhabitants shall

be relocated to a designated Transit House, wherein

necessary minimum facilities--including transportation,

cooked food and/or a free kitchen--shall be made available

for the prescribed interim period.

(xxi) The Government is actively pursuing and expediting the

implementation of the Scheme and has also determined the

beneficiary contribution payable by persons falling within

the EWS category under PMAY, in accordance with the

prescribed terms and conditions.

Location: ORISSA HIGH COURT, CUTTACK

(xxii) The contention of the petitioners regarding allotment of

land under the Odisha Land Rights to Slum Dwellers Act,

2017 (Jaga Mission) is misconceived, inasmuch as the

eligible persons have already been provided dwelling

units/flats constructed pursuant to Government schemes,

thereby rendering the question of allotment of land under

the 2017 Act inapplicable.

(xxiii) It is pertinent to emphasise that the overarching objective

of the Government is to ensure provision of pucca housing

to the urban poor either through conferment of land rights

under the Odisha Land Rights to Slum Dwellers Act and

Rules, 2017, or through allotment of dwelling units under

PMAY-U. In both BLC and AHP components, the

beneficiary contribution, as periodically determined by

SLSMC is mandatory. The BMC is vigorously

implementing Government decisions to ensure that all

eligible EWS beneficiaries identified under various schemes

at different points of time are covered so as to achieve the

Government's objective of "Housing for All."

(xxiv) It is reiterated that, under the aforesaid scheme, eligible

slum dwellers are allotted houses for their rehabilitation

upon payment of their beneficiary contribution. In cases of

financial incapacity, arrangements have been facilitated

through financial institutions/banks, coordinated by

Location: ORISSA HIGH COURT, CUTTACK

BDA/BMC, to enable such beneficiaries to secure loans and

thereby mitigate their economic hardship.

(xxv) In view of the aforesaid facts and circumstances, the

grievances raised by the petitioners stand fully addressed,

rendering the present Writ Petitions infructuous. No further

adjudication is warranted. Accordingly, the Writ Petitions,

being devoid of merit, are liable to be dismissed, with a

consequential direction to vacate the order of status quo and

to require the petitioners to vacate the land in question and

shift to the transit accommodation provided for their

temporary stay until they are relocated to their allotted

dwelling units.

IV. SUBMISSIONS OF THE OPPOSITE PARTY NO.5/ BHUBANESWAR DEVELOPMENT AUTHORITY:

6. Per contra, learned counsel for Opposite Party No.5--Bhubaneswar

Development Authority (BDA)--advanced submissions with

considerable emphasis, which may be encapsulated as follows:

(i) That the General Administration Department, Government of

Odisha, by Notification No.23261 dated 04.11.2016, duly

transferred land admeasuring Ac.19.395 dec. situated in Mouza-

Satya Nagar in favour of the BDA for the implementation of the in-

situ Slum Redevelopment (ISSR) Project, christened "Shanti Nagar

Awas Yojana." The project contemplates the construction of 1300

dwelling units (Phase-I: 840 units; Phase-II: 460 units) under the

Location: ORISSA HIGH COURT, CUTTACK

Public-Private Partnership (PPP) model for the resettlement and

rehabilitation of slum dwellers residing in Shantipali Basti.

(ii) That the final list comprising 849 eligible beneficiary

households was communicated by Opposite Party No.4

(Bhubaneswar Municipal Corporation) vide Letter No.27078/BMC

dated 31.05.2022 (Annexure-D/5 to the BDA's Counter Affidavit).

The selection and identification of beneficiaries fall exclusively

within the statutory and administrative domain of the BMC, and

the BDA has no role therein. Out of 560 dwelling units completed

under Phase-I, 462 units have already been duly allotted to the

eligible beneficiaries, the particulars of which stand annexed as

Annexure-B/5.

(iii) Pursuant to the Minutes of the State Level Sanctioning and

Monitoring Committee (SLSMC) held on 06.06.2022, the Committee

approved the beneficiary contribution of Rs.1,50,000/- per EWS

household towards the allotment of Affordable Housing Units

under the Pradhan Mantri Awas Yojana (PMAY), which is in

consonance with the applicable guidelines of the scheme.

(iv) Adequate provisions have been made for temporary relocation

of affected slum dwellers to designated Transit Houses equipped

with the requisite civic amenities to secure their wellbeing during

the interregnum until the permanent housing units are handed

over.

Location: ORISSA HIGH COURT, CUTTACK

(v) The land having been lawfully transferred to the BDA for ISSR

implementation, substantial progress has already been achieved,

including the completion of a considerable portion of Phase-I.

However, by virtue of the interim order dated 07.08.2023 directing

maintenance of status quo with respect to the petitioners' existing

dwellings--which order continues to subsist due to periodic

extensions--the progress of the remaining construction has been

rendered stagnant. Further, the petitioners' reluctance to shift to

transit accommodations is impeding the completion of works of

imperative public importance.

(vi) There are many similarly situated residents of Shantipali Basti

have voluntarily vacated their structures without demur and have

subsequently received allotment of newly constructed dwelling

units upon contributing the nominal amount of Rs.1,50,000/-, which

has been deliberately kept concessional keeping in view the socio-

economic condition of the beneficiaries. Financial support and loan

facilities have also been made available to mitigate their initial

financial burden.

(vii) The Odisha Land Rights to Slum Dwellers Act, 2017, while

conferring certain heritable land rights for residential use, does not

envisage or mandate allotment of free dwelling units. The statutory

framework does not derogate from the basic requirement under

PMAY and analogous schemes that beneficiaries must contribute a

stipulated share towards housing costs.

Location: ORISSA HIGH COURT, CUTTACK

(viii) The petitioners' persistent refusal to cooperate with the

authorities and their insistence on free housing, contrary to

statutory scheme norms, are obstructing the execution of a project

exclusively intended for their socio-economic upliftment. The

project has already yielded tangible benefits for numerous other

slum dwellers similarly placed, and its progress ought not to be

thwarted at the instance of a small non-compliant group.

(ix) In light of the foregoing circumstances, it is prayed that this

Court may be pleased to direct the petitioners to extend full

cooperation to the concerned authorities, vacate the present site,

and shift to the designated Transit Houses so as to facilitate

unhindered continuation of construction activities under the ISSR

Project. It is further prayed that the petitioners be directed to

comply with the terms of the scheme, including payment of the

prescribed beneficiary contribution, in larger public interest.

V. COURT'S REASONING AND ANALYSIS:

7. Heard learned counsel for the Parties and perused the materials

placed on record.

8. It is true that the Petitioners and their forefathers have been residing

in Shantipalli Basti for several decades; however, their occupation of

Government land is unauthorized. Long and continuous possession of

public land, without vesting of title or formal recognition under the

statutory framework, does not confer ownership or indefeasible right

to remain in possession. The right to shelter under Article 21 is a right

Location: ORISSA HIGH COURT, CUTTACK

to reasonable housing and rehabilitation, not a right to trespass or

continue illegal occupation. The Supreme Court has consistently held

that encroachment on public land cannot be regularized merely on the

grounds of long possession, and the State is under a constitutional

obligation to reclaim and utilize public land for planned development

as enunciated in U.P. Jal Nigam v. Kalra Properties (P) Ltd4, and

Jagpal Singh v. State of Punjab5.

9. At the very threshold, this Court is persuaded to observe that the

actions undertaken by the State of Odisha, the Bhubaneswar

Municipal Corporation (BMC) and the Bhubaneswar Development

Authority (BDA) are firmly tethered to the statutory architecture of

the Odisha Land Rights to Slum Dwellers Act, 2017, fortified by the

policy contours of the Pradhan Mantri Awas Yojana (Urban) and duly

sanctified by the considered determinations of the State Level

Sanctioning and Monitoring Committee (SLSMC).

10.The State has embarked upon a structured, budgeted, and

meticulously conceived programme of in-situ redevelopment, aimed

at transmuting vulnerable informal habitats into dignified, permanent

urban housing. Where a public authority advances a lawful and

transparent scheme for large-scale rehabilitation, courts have

unfailingly declined invitations to convert the right to shelter into an

unyielding shield against development.

(1996) 3 SCC 124 5 (2011) 11 SCC 396

Location: ORISSA HIGH COURT, CUTTACK

11.The canonical trilogy of Olga Tellis(supra) Ahmedabad Municipal

Corporation v. Nawab Khan Gulab Khan(supra), and Shantistar

Builders6 proclaims with clarity that although Article 21 confers a

protective mantle over livelihood and shelter which does not

crystallize into a perpetual entitlement to remain on public land in

derogation of an organised, humane, and publicly beneficial

redevelopment scheme. The right to shelter is a right to be protected,

not a right to obstruct.

12.Further, Odisha Land Rights to Slum Dwellers Act, 2017, constitutes a

transformative legislative endeavour which is an instrument designed

to usher slum dwellers from the shadows of informality into the

constitutional sunlight of secured tenure, infrastructural adequacy,

and regulated urban planning. It envisages, inter alia, (1) the

systematic identification of eligible slum dwellers; (2) the conferment

of land rights or, where circumstances so warrant, the provision of

alternative rehabilitation; (3) the calibrated and phased

redevelopment of the notified settlements; and (4) the planning,

coordination, and stewardship of such redevelopment through the

Urban Local Bodies.

Notably, the statute does not sanction unrestrained perpetuation

of encroachments, rather, it provides a structured legislative pathway

through which slum dwellers are progressively integrated into a

planned, regulated and sustainable urban framework.

6 (1990) 1 SCC 520

Location: ORISSA HIGH COURT, CUTTACK

13.Further, the PMAY framework meticulously articulates the modalities

for affordable housing through its ISSR, AHP, and BLC verticals.

Central assistance is circumscribed by prescribed ceilings, while the

contribution of beneficiaries constitutes an indispensable pillar of the

scheme's architectural design. The Union, in its wisdom, expressly

reposes in the States and their State-Level Sanctioning and Monitoring

Committees which is the plenary authority to calibrate contribution

norms, craft the financial architecture, and orchestrate the tempo and

trajectory of implementation.

14.The SLSMC, in the scrupulous and decorous discharge of its statutory

and administrative responsibilities, after an all-encompassing and

discriminating evaluation of project cost, fiscal viability, and the

broader indices of affordability, has prescribed the beneficiary

contribution at Rs.1,50,000/- in unwavering fidelity to the PMAY's

normative architecture. These determinations, grounded in expert

judgment and shaped by considered policy discretion, fall squarely

within the sphere of executive wisdom to which the writ court, guided

by well-settled principles of restraint, will not ordinarily intrude,

unless the decision is clearly vitiated by patent unreasonableness and

arbitrariness is visible.

15.In Olga Tellis, the Supreme Court rendered one of the most resonant

and humane articulations of Article 21, recognizing that the right to

life extends beyond mere animal existence and embraces the right to

livelihood and a modicum of shelter. Yet the judgment, in its proper

Location: ORISSA HIGH COURT, CUTTACK

doctrinal posture, does not erect an impregnable bastion against

eviction. What it insists upon is that any displacement must be

effected through a procedure that is fair, just, and humane, coupled

with a corresponding obligation on the State to offer meaningful

rehabilitation rather than acquiesce in the perpetual continuation of

encroachments. Against this constitutional backdrop, the conduct of

the State in the present case is not merely compliant, it is

conspicuously affirmative. The State has conceptualized a

rehabilitation scheme of substantial amplitude, constructed a

significant corpus of dwelling units, effectuated large-scale allotments,

provided orderly and dignified transit accommodation, and

strengthened the financial footing of beneficiaries through structured

bank linkages. Such endeavours not only satisfy the threshold

envisioned in Olga Tellis (supra), indeed, they transcend it,

exemplifying a model of governance which seems to be

constitutionally scrupulous and administratively compassionate.

16. It is the duty of the State to advance planned and budgeted

rehabilitation as articulated in Ahmedabad Municipal Corporation v.

Nawab Khan Gulab Khan (supra) wherein the Supreme Court

exhorted urban authorities to craft and operationalize planned,

budgeted schemes for the resettlement of the urban poor, recognizing

that such schemes are indispensable for the attainment of socio-

economic justice. The Court warned against ad hoc governance and

underscored the necessity of systematic resettlement.

Location: ORISSA HIGH COURT, CUTTACK

17.The scheme placed before this Court is, in every material respect, the

very embodiment of that judicial exhortation. It is duly budgeted and

financially provisioned, formally sanctioned by the competent

authorities, architected in calibrated phases, informed by institutional

surveys of substantial rigour, anchored in verified beneficiary lists,

and propelled by an overarching statutory mandate that animates its

design and implementation.

18.Further, in Shantistar Builders v. Narayan Totame (supra) the

Supreme Court reaffirmed a foundational tenet of constitutional

adjudication i.e. judicial review must remain a sentinel on the qui vive,

not a substitute for executive governance. When specialized agencies

and expert committees are statutorily entrusted with the intricate

tasks of planning, supervising, and allotting housing under

redevelopment schemes, courts are enjoined to extend calibrated

oversight, not to assume the mantle of administration. The crafting

and execution of rehabilitation programmes belong to the realm of

administrative statesmanship, the assurance of fairness,

reasonableness, and constitutional fidelity belongs to the judicial

sphere. This doctrine of restraint acquires even greater salience in the

present matter, where Phase-I stands substantially completed,

hundreds of eligible beneficiaries have already received allotments

and the onward progression of the project is hindered only by the

intransigence of a few who now seek to arrest a scheme designed for

the collective upliftment of many.

Location: ORISSA HIGH COURT, CUTTACK

19. At the outset, this Court finds no infirmity, either jurisdictional or

substantive, in the transfer of Ac. 19.395 decimals of land by the

General Administration Department to the Bhubaneswar

Development Authority. Such transfer is not a mechanical

administrative gesture, but a deliberate executive act effectuating the

statutory mandate embodied in the Odisha Land Rights to Slum

Dwellers Act, 2017 and the policy architecture of PMAY-Urban. The

redevelopment plan undertaken pursuant thereto rises far above the

narrow confines of a routine governmental function. It is, in fact, a

visionary exercise in urban transformation, intended to replace

precarious shanties with durable and dignified dwelling units. The

project is animated not merely by bureaucratic necessity but by a

larger constitutional aspiration in order to confer stability, dignity,

and security upon those who have historically inhabited the margins

of the urban fabric. Such a purpose is not only legitimate but

luminous; it constitutes a public purpose of the highest order, aligning

executive action with constitutional compassion

20. Equally unassailable is the decision of the State Level Sanctioning and

Monitoring Committee to fix the beneficiary contribution at Rs. 1.5

lakh. This contribution reflects a carefully calibrated policy choice,

informed by a synthesis of statutory guidance, financial viability, and

socio-economic pragmatism. The contribution stands harmonised

with the structure of PMAY-Urban, which contemplates a

combination of Central assistance, State support, and beneficiary

Location: ORISSA HIGH COURT, CUTTACK

participation. The amount fixed is neither confiscatory nor capricious;

rather it is tempered by reason, shaped by financial realism and

softened by the availability of institutional credit for those unable to

tender the sum upfront.

21. The jurisprudence of judicial review emphasizes that courts are not to

venture into the domain of economic decision-making. Where the

Executive acts upon expert assessment and uniform standards,

judicial review does not mutate into economic second-guessing. In

this case, the policy determination bears every hallmark of rationality

22. In so far as the satisfaction of procedural fairness is concerned, the

record reveals an administrative process marked not by abruptness

but by studied deliberation. The authorities have undertaken a

comprehensive enumeration of slum dwellers, identified beneficiaries

with precision, issued formal allotment orders, constructed transit

houses equipped with essential amenities, and facilitated bank-linked

financial support to the economically vulnerable. These measures

collectively constitute a rich tapestry of procedural fairness, far

exceeding the minimum threshold contemplated in Olga Tellis

(supra). The constitutional requirement is fairness, not perfection;

what has been exhibited here is fairness in abundance

23.In terms of public interest and proportionality also, the balance tilts

decisively in favour of the state. The doctrine of proportionality

mandates the judicial balancing of individual hardship against

collective welfare. On one side of the scale stands an ambitious,

Location: ORISSA HIGH COURT, CUTTACK

meticulously structured redevelopment project intended to uplift

1,300 families, many of whom have already received allotments and

await occupation of their permanent dwellings. On the other side, are

a small number of petitioners who, despite being offered dignified

alternatives, resist vacating public land. Their insistence cannot

outweigh the imperative of completing a project that is emphatically

in the public interest. Allowing individual intransigence to impede a

socially transformative urban project would enable private hesitance

to prevail over public interest, frustrating the constitutional mandate.

24. The grievance raised by the petitioner regarding the non-service of

statutory notice, in the circumstances, devoid of substance. Notice is

not an incantation but it is a vehicle of fairness. Where the petitioners

have been surveyed, identified as beneficiaries, engaged in the

allotment process, and offered transit accommodation, the substantive

essence of natural justice stands fully satisfied. The law does not insist

upon ritualistic formalism once fairness has been substantively

achieved.

25. While ancestral occupation may evoke sympathy, it does not confer a

legally enforceable right to perpetuate residence upon public land in

defiance of a statutory redevelopment plan. The 2017 Act provides the

lawful channel through which entitlements must flow, and heredity

cannot supplant legislative design.

26. Insofar as the reliance placed on loudspeaker announcement is

concerned, the contention is wholly misconceived. Courts of

Location: ORISSA HIGH COURT, CUTTACK

constitutional jurisdiction are not swayed by shadows cast by

procedural trivialities; they concern themselves with substance rather

than semblance, with legal reality rather than forensic rhetoric. The

sporadic use of loudspeakers whether to disseminate information or

to caution residents cannot, by any stretch of legal imagination,

eclipse the rich documentary record reflecting exhaustive surveys,

verified beneficiary lists, formal allotments and the provision of

dignified transit accommodation. Minor administrative blemishes,

even if assumed to exist, cannot be elevated to a pedestal where they

vitiate an otherwise structured, humane, and legally impeccable

rehabilitation process conceived in the larger public interest.

27.The statutory mandate of the Odisha Land Rights to Slum Dwellers

Act, 2017, the policy architecture of PMAY-Urban, the carefully

reasoned determinations of the SLSMC, and the luminous guidance of

the Supreme Court's jurisprudence together weave a cohesive and

compelling tapestry in favour of the State's action. The role of the

Court is to ensure that redevelopment proceeds with fairness, not to

permit fairness to be weaponized into a tool of perpetual obstruction.

In harmonizing individual rights with collective welfare, the

constitutional balance tilts undeniably in favour of permitting the

State, the BMC, and the BDA to advance this lawful, compassionate,

and socially transformative housing initiative, subject always to

supervisory safeguards that ensure transparency, humanity, and

Location: ORISSA HIGH COURT, CUTTACK

justice. In view of the foregoing analysis, the following directions

commend themselves for judicial issuance:

a. The legality of the land transfer to the BMC/BDA and the

determinations of the SLSMC including fixation of

beneficiary contribution stand affirmed.

b. The Court records the substantial progress already

achieved in Phase-I and recognizes the pressing public

interest in commencing and completing Phase-II without

further obstruction.

c. The petitioners shall relocate to the designated transit

accommodation, equipped with minimum humane

facilities, within a timeframe to be stipulated by this Court.

d. The BMC and BDA shall extend financial facilitation,

including bank-linked credit support, to beneficiaries

unable to pay the contribution upfront.

e. The interim order of status quo shall stand vacated, insofar

as it impedes the continuation of construction, upon the

petitioners' failure to comply within the prescribed period.

f. A Monitoring Committee, akin to that envisaged in

Shantistar (supra) shall be constituted to oversee the

fairness of allotments, adequacy of transit facilities, and

seamless facilitation of financial support.

28.Accordingly, all the Writ Petitions are disposed of.

Location: ORISSA HIGH COURT, CUTTACK

29. Interim order, if any, passed earlier in any of the above-mentioned

Writ Petitions stands vacated.

(Dr. Sanjeeb K Panigrahi) Judge

Orissa High Court, Cuttack, Dated the 14th November, 2025.

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter