Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Afr Krushna Chandra Mohapatra (Dead) vs State Of Odisha & Others ........ ...
2026 Latest Caselaw 3166 Ori

Citation : 2026 Latest Caselaw 3166 Ori
Judgement Date : 7 April, 2026

[Cites 3, Cited by 0]

Orissa High Court

Afr Krushna Chandra Mohapatra (Dead) vs State Of Odisha & Others ........ ... on 7 April, 2026

Author: Sashikanta Mishra
Bench: Sashikanta Mishra
               IN THE HIGH COURT OF ORISSA AT CUTTACK

                         W.P.(C). No. 29828 of 2024 &
                          W.P.(C) No. 29911 of 2024

        (Applications under Articles 226 and 227 of Constitution of India)

AFR     Krushna Chandra Mohapatra (dead).
        represented through L.Rs & Others        .......      Petitioners

                                     -Versus-

        State of Odisha & Others                ........ Opposite Parties
        _______________________________________________________

           For Petitioners :         Ms. D. Mahapatra, Advocate

            For Opp. Parties:        Ms. J. Sahoo,
                                     Addl. Standing Counsel

                                    Mr. D. Mohapatra, Sr. Advocate
                                     With Mr. M.R. Pradhan, Advocate
                                    (For O.P Nos. 2 to 4)
                                    Mr. N.P. Parija, Advocate
                                    (For O.P Nos. 5 to 9)
        _______________________________________________________
        CORAM:
              JUSTICE SASHIKANTA MISHRA
                                      ORDER

7th April, 2026

SASHIKANTA MISHRA, J. The petitioners seek to challenge the

inaction of Opposite Party Nos.2 to 4, namely, Cuttack

Development Authority (C.D.A.), Planning Member/Secretary,

CDA and Enforcement Officer, CDA respectively in the matter of

removal of encroachment allegedly made by the private opposite

parties over Plot Nos.602 and 606 under Mouza-Nuapada in

Cuttack despite fresh measurement conducted pursuant to the

directions of this Court in W.P.(C) No.33429 of 2020 and

W.P.(C) No.21106 of 2023.

2. Since both the writ petitions involve common facts, they

were heard analogously and are being disposed of by this

common judgment. For the sake of convenience, the facts of

W.P.(C) No.29828 of 2024 are referred to.

3. The case of the petitioners, in brief, is that Opposite Party

Nos.5 to 9 made unauthorized constructions over Plot Nos.602

and 606, which according to the them are public road, thereby

obstructing to easy ingress and egress of the petitioners and

other inhabitants of the locality. It is stated that in U.C. Case

No.174 of 2015, Cuttack Development Authority (Opp. Party

no.2) upon enquiry found such encroachment and directed

removal of the unauthorized constructions by order dtd

28.08.2016 which was affirmed in Appeal No.27 of 2016 by

order dtd. 23.09.2017. Said appellate order was challenged

before this Court in W.P.(C) No.22558 of 2017, wherein this

Court directed joint measurement of the land taking into

account both existing and non-existing maps. Pursuant

thereto, joint measurement was conducted in 2019, wherein

the encroachment was confirmed.

It is also stated that that despite such findings, no steps

were taken by the authorities, compelling the petitioners to

approach this Court in W.P.(C) No.33429 of 2020, which was

disposed of on 06.05.2024 with a direction to conduct fresh

measurement and to take consequential action within a

stipulated period. In compliance thereof, fresh joint

measurement was conducted on 10.07.2024, by which

encroachment was again found over the said plots and notices

dated 23.08.2024 were issued to Opposite Party Nos.5 to 9 for

removal of the unauthorized constructions. As no further action

was taken by the authorities (O.P no. 2 to 4), the petitioner has

approached this Court in the present writ petition.

4. Opposite Party Nos.5 to 9, on the other hand, have filed a

counter affidavit claiming that Plot No.602 is a private passage

jointly owned by them and their co-sharers, and Plot No.606 is

a private homestead land belonging to third parties. The

petitioners have no right over the said land and have falsely

projected a private passage as a public road.

It is also stated that the dispute involves questions

relating to title, possession and nature of land, which are

matters for adjudication by the Civil Court and in fact, civil

suits are already pending between the parties in C.S no. 1015

of 2024 before Civil Judge, Sr. division, Cuttack. The

correctness of the measurement reports is also disputed in C.S.

no. 995 of 2024 before the same Court.

5. Heard Ms. D. Mahapatra, learned counsel for the

petitioners, Mr. Dayanand Mohapatra, learned Senior Counsel

with Mr. M.R. Pradhan, learned counsel for the CDA, Mr. N.P.

Parija, learned counsel for the private Opp. Party nos. 5 to 9

and Ms. J. Sahoo, learned ASC for the State.

6. Ms. D. Mahapatra would argue that the issue of

encroachment over Plot Nos.602 and 606 has already been

determined in earlier proceedings under the provisions of the

ODA Act, wherein, upon due enquiry, the CDA directed

demolition of the unauthorized constructions and the same was

affirmed in appeal. Said order was challenged before this Court

but did not result in setting aside of the same rather directions

were issued for joint measurement. She submits that pursuant

to such directions, joint measurements were conducted on

more than one occasion, including the latest measurement on

10.07.2024, wherein encroachment was found to have been

made again. Despite issuance of notice on 23.08.2024 by

Opposite Party no. 2, no fruitful action ensued.

She further argues that the plea taken by Opposite

Party Nos.5 to 9 that the land in question is a private passage is

not correct as once it is confirmed as public road by the

Opposite party no. 2 and confirmed in appeal, the authorities

are under obligation to enforce such order and remove the

encroachment.

7. Per Contra, Mr. Parija would argue that the writ petitions

are based on disputed questions of fact. He submits that Plot

No.602 is a private passage jointly owned by Opposite Party

Nos.5 to 9 along with their co-sharers as per ROR and Plot

No.606 is a private homestead land belonging to third parties

as per ROR, and as such, the petitioners have no manner of

right, title or interest over the same.

He further argues that civil suits have already been

instituted by the parties and are pending adjudication, wherein

all these issues can be effectively decided on the basis of

evidence.

He further argues that the earlier order issued by this

Court was to cause measurement considering both existing and

non-existing maps but it has not been done properly so no

reliance can be placed upon.

8. Mr. Dayanand Mohapatra would argue that the

authorities have acted in compliance with the directions issued

by this Court from time to time. He submits that pursuant to

the order dated 06.05.2024 passed in earlier writ petitions,

fresh joint measurement was conducted on 10.07.2024 in

presence of the concerned parties. Thereafter, notice dated

23.08.2024 was issued to the private opposite parties directing

removal of the unauthorized constructions within the stipulated

time.

He further submits that subsequent action could not be

taken in view of the order passed by this Court in W.P.(C)

No.23535 of 2024, wherein the parties were relegated to

approach the Civil Court for adjudication of their disputes and

to seek appropriate interim relief. He therefore, submits that in

view of the pendency of civil proceedings and interim orders

being passed therein, the authorities have refrained from taking

steps so as to avoid any conflict with judicial orders.

9. Ms. J. Sahoo, ASC supports the submissions of Mr.

Mohapatra and makes similar arguments.

10. Upon hearing learned counsel for the parties at length

and on careful perusal of the pleadings and materials on

record, this Court finds that the dispute essentially relates to

the nature and character of Plot Nos.602 and 606, i.e., whether

the same are public road or private land. While the petitioners

rely upon orders passed under the ODA Act and subsequent

measurement reports to allege otherwise as to their nature as

also encroachment, the private opposite parties have disputed

the same by claiming private ownership and right of passage.

11. It is also not in dispute that civil suits relating to the

disputed land are pending. As can be seen from the order dated

06.01.2025 passed in I.A. No.1 of 2024 arising out of C.S.

No.1015 of 2024, the Civil Court, upon consideration of the

documents on record including RORs, measurement report and

demolition notice, has directed the parties to maintain status

quo over the schedule property and has further restrained the

CDA from acting upon the measurement report dated

19.07.2024. The said order clearly indicates that the Civil Court

has taken cognizance of the dispute relating to right of passage,

nature of land and correctness of the measurement and has

thought it fit to grant interim protection pending adjudication of

the rights of the parties. It is common ground that the said

order of order of restraint still subsists.

12. Significantly, the correctness of the measurement

reports and the manner in which such measurements were

conducted, particularly with reference to the direction of this

Court in W.P.(C) No.22558 of 2017 to take into account both

existing and non-existing maps has also been the main

question in the suit filed by the private opposite parties in C.S

no.995 of 2024. Such dispute cannot be resolved without

appreciation of evidence, including examination of revenue

records, maps and other documents by this Court exercising

writ jurisdiction.

13. Thus, from a conspectus of the analysis of facts, law,

the contentions raised and the discussion made, this Court is

of the considered view that issuance of a writ of mandamus

directing demolition or removal of alleged encroachment would

necessarily require this Court to determine disputed questions

of fact. It is well settled that where disputed questions of fact

are involved and the parties are already before the Civil Court,

the writ court should refrain from exercising its extraordinary

jurisdiction. Therefore, this Court is not inclined to interfere in

the matter or issue any direction for removal of the alleged

encroachment, leaving it open to be adjudicated by the Civil

Court in accordance with law. The petitioner, if so advised may

approach the Civil Court in the pending suit(s) seeking

appropriate relief. In such event, it shall be for the Civil Court

to consider the prayer on the basis of materials and evidence

placed before it.

14. The writ petitions are disposed of accordingly.

...............................

Sashikanta Mishra, Judge

Orissa High Court, Cuttack The 6th April, 2026/ A.K. Rana, P.A.

Location: HIGH COURT OF ORISSA, CUTTACK Date: 07-Apr-2026 14:21:17

 
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