Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Biswanath @ Bisa Gochhayat vs State Of Orissa And Ors. .... Opposite ...
2026 Latest Caselaw 606 Ori

Citation : 2026 Latest Caselaw 606 Ori
Judgement Date : 22 January, 2026

[Cites 10, Cited by 0]

Orissa High Court

Biswanath @ Bisa Gochhayat vs State Of Orissa And Ors. .... Opposite ... on 22 January, 2026

Author: Sanjeeb K Panigrahi
Bench: Sanjeeb K Panigrahi
                                                               Signature Not Verified
                                                               Digitally Signed
                                                               Signed by: BHABAGRAHI JHANKAR
                                                               Reason: Authentication
                                                               Location: ORISS HIGH COURT, CUTTACK
                                                               Date: 22-Jan-2026 16:45:10




                   IN THE HIGH COURT OF ORISSA AT CUTTACK

                                W.P.(C) Nos.3550 of 2025
                                      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.3550 of 2025)
       Biswanath @ Bisa Gochhayat                  ....                        Petitioner(s)
                                        -versus-

       State of Orissa and Ors.                    ....          Opposite Party (s)


     Advocates appeared in the case throughHybrid Mode:

       For Petitioner(s)            :                   Ms. Rajalaxmi Biswal, Adv.



       For Opposite Party (s)       :               Mr. Bibekananda Nayak, AGA
                                                     Mr. Haripad Mohanty, Adv.
                                                                     (for O.P.4)

                 CORAM:
                 DR. JUSTICE SANJEEB K PANIGRAHI

                            DATE OF HEARING:23.12.2025
                           DATE OF JUDGMENT:-22.01.2026

          W.P.(C) Nos.3550 of 2025 along with W.P.(C) Nos.3540 of 2025,
                     3598 of 2025, 4058 of 2025, 4511 of 2025

     Dr. Sanjeeb K Panigrahi, J.

1. Since these Writ Petitions involve a common question of law, those are

being heard and disposed of together. The facts are being delineated with

reference to W.P.(C) No.3550 of 2025, which is treated as the leading case.

Page 1

Location: ORISS HIGH COURT, CUTTACK

2. In W.P.(C) No.3550 of 2025, the petitioner seeks a direction from this

Court to quash the eviction notices issued in respect of the disputed land

and to restrain the authorities from dispossessing him without first

extending rehabilitation and resettlement benefits, asserting violation of

his constitutional rights under Articles 14 and 21.

I.      FACTUAL MATRIX OF THE CASE:

 3.     The brief facts of the case are as follows:

(i)     The petitioner, an elderly person claiming to be landless and

economically weak, has approached the High Court under Articles 226

and 227 of the Constitution challenging notices of eviction issued in

respect of land situated at Gopalprasad village, Khata No. 313, Plot No.

1963, Kisama Taila, near Maa Hingula Temple, Talcher area.

(ii) The land in question forms part of the Hingula Open Cast Project of

Mahanadi Coalfields Limited and was acquired under the Coal Bearing

Areas Acquisition and Development Act through notifications issued

between 1994 and 1997, with possession stated to have been taken over

by MCL in 1999.

(iii) The petitioner asserts continuous residence in the area for nearly three

generations and claims to have been traditionally engaged in seva karya

at Maa Hingula Temple, including cleaning the premises and beating

drums, allegedly for about fifty years.

(iv) In October and December 2024, the petitioner received multiple notices

from the authorities requiring him to vacate the land on the ground that

it is government land already acquired by MCL and required urgently

Page 2

Location: ORISS HIGH COURT, CUTTACK

for peripheral development works of Maa Hingula Temple, for which

substantial State funds have been sanctioned.

(v) The petitioner submitted representations in response to the notices,

asserting that he had neither received compensation nor rehabilitation

benefits under the applicable Rehabilitation and Resettlement policies

and seeking protection from eviction without rehabilitation.

(vi) Counter affidavits have been filed by the State authorities and MCL

disputing the petitioner's claims, asserting that the land is government

land, that acquisition proceedings were completed decades earlier, and

that the petitioner is an unauthorized encroacher with no legal

entitlement to compensation or rehabilitation.

II. SUBMISSIONS ON BEHALF OF THE PETITIONER:

4. Learned counsel for the Petitioner earnestly made the following

submissions in support of his contentions:

(i) The petitioner contends that he and his forefathers have been residing

near Maa Hingula Temple for about three generations and have been

rendering continuous traditional services to the temple, thereby

establishing long-standing residence and livelihood dependence on the

area.

(ii) It is asserted that although the surrounding village area was acquired for

the Hingula OCP project, the petitioner was neither paid compensation

nor provided any rehabilitation or resettlement despite being affected by

the acquisition and displacement.

(iii) The petitioner alleges that eviction notices have been issued mechanically

and arbitrarily, without consideration of his age, poverty, landlessness,

Page 3

Location: ORISS HIGH COURT, CUTTACK

traditional occupation, and representations seeking rehabilitation under

government R and R policies.

(iv) It is claimed that the impugned notices violate Article 14 due to

arbitrariness and Article 21 due to deprivation of livelihood and shelter

without due process or rehabilitation, particularly when the

displacement is for a public project.

(v) The petitioner maintains that the authorities have remained silent on his

grievances and are proceeding with eviction in a coercive manner,

leaving him homeless and without any alternative means of survival.

III. SUBMISSIONS ON BEHALF OF THE OPPOSITE PARTIES:

5. The Learned Counsel for the Opposite Parties earnestly made the

following submissions in support of his contentions:

(i) The opposite parties contend that the writ petition is not maintainable as

it involves disputed questions of fact regarding possession, eligibility,

and entitlement, and further on the ground that there has been

suppression of material facts since an identical writ petition has been

filed by the petitioner's son concerning the same land.

(ii) It is asserted that the land under Khata No. 313 is government land that

was validly acquired by MCL in the first phase of acquisition for Hingula

OCP, with all statutory notifications issued, awards prepared,

compensation paid to eligible awardees, and possession taken over long

back.

(iii) The authorities deny that the petitioner or his forefathers were in lawful

possession prior to acquisition and contend that there is no documentary

Page 4

Location: ORISS HIGH COURT, CUTTACK

evidence such as ROR entries or official records showing residence or

occupation before the cut-off date for acquisition.

(iv) The opposite parties maintain that the petitioner is an unauthorized

encroacher who has constructed structures after acquisition and is

therefore not eligible for any compensation or rehabilitation benefits

under the R and R policy.

(v) It is contended that the land is urgently required for peripheral

development works of Maa Hingula Temple, including public facilities

sanctioned by the State Government, and that the petitioner's continued

occupation is obstructing public development, justifying lawful eviction

through the impugned notices.

IV. JUDGMENT AND ANALYSIS:

6. Heard Learned Counsel for the parties and perused the documents

placed before this Court.

7. The petitioner's locus and bona fides in invoking this Court's writ

jurisdiction are seriously in doubt. It transpires that the petitioner did not

disclose that an identical writ petition has been filed by his son regarding

the same land and grievance. Such suppression of a material fact strikes

at the root of maintainability.

8. The judicial precedents have consistently held that suppression of

material fact by a litigant disqualifies them from obtaining any relief.

Approaching the Court with unclean hands and multiple proceedings

Page 5

Location: ORISS HIGH COURT, CUTTACK

amounts to an abuse of process. In fact, the Supreme Court in the case of

SJS Business Enterprises (P) Ltd. v. State of Bihar1held as follows:

"13. As a general rule, suppression of a material fact by a litigant disqualifies such litigant from obtaining any relief. This rule has been evolved out of the need of the courts to deter a litigant from abusing the process of court by deceiving it. But the suppressed fact must be a material one in the sense that had it not been suppressed it would have had an effect on the merits of the case. It must be a matter which was material for the consideration of the court, whatever view the court may have taken..."

9. On this ground alone, the writ petition is liable to be dismissed in limine.

Nonetheless, since arguments were addressed on merits, this Court

proceeds to examine the petitioner's claims substantively as well.

10. The record shows that Khata No. 313, Plot No. 1963 of village Gopalprasad

was acquired in the 1990s under the Coal Bearing Areas (Acquisition and

Development) Act, 1957 for the Hingula OCP project. Upon the Section 9

declaration under that Act, the land vested absolutely in the Central

Government, and possession was taken in 1999 by Mahanadi Coalfields

Ltd (MCL). All right, title and interest of private persons in the notified

area were thereby extinguished.

11. The petitioner has no recorded title or tenancy in the revenue or temple

records; indeed, he does not dispute that the land is Government/MCL

property. His assertion of continuous residence "for three generations"

remains unsubstantiated by any documentary evidence. In the absence of

any lawful right or legal possession, the petitioner's status is essentially

AIR 2004 SUPREME COURT 2421

Page 6

Location: ORISS HIGH COURT, CUTTACK

that of an unauthorized occupant on public land since long after

acquisition.

12. It is well-settled that long duration of illegal occupation confers no

legality, mere passage of time or possession of identity documents

showing residence does not vest any right or create any adverse title

against the true owner. In fact, the Supreme Court in the case of Jagpal

Singh v. State of Punjab2 has emphatically held that encroachers or

trespassers cannot claim a legal right to continue on public property, and

no equity arises in their favour merely because they have erected

structures or stayed for many years. The Court held as follows:

"Long duration of such illegal occupation or huge expenditure in making constructions thereon or political connections must not be treated as a justification for condoning this illegal act or for regularizing the illegal possession. Regularization should only be permitted in exceptional cases e.g. where lease has been granted under some Government notification to landless labourers or members of Scheduled Castes/Scheduled Tribes, or where there is already a school, dispensary or other public utility on the land."

13. Thus, the petitioner cannot seek to vitalize an illegal occupation into a

legal entitlement by citing decades of stay.

14. The eviction notices impugned are, on their face, an exercise of lawful

authority. The opposite parties have proceeded against the petitioner as

an encroacher on Government land required for a public development

project. There is no allegation that the eviction drive targets the petitioner

selectively or without jurisdiction. The notices were issued after due

AIR 2011 SUPREME COURT 1123

Page 7

Location: ORISS HIGH COURT, CUTTACK

sanction of a peripheral development plan for Maa Hingula Temple, for

which substantial public funds have been allocated. The petitioner was

given notice and an opportunity to represent his case, which he

admittedly did by submitting representations.

15. The fundamental requirement of natural justice, a notice and hearing, has

thus been met. The petitioner's grievance is that the eviction is arbitrary

and violates his right to livelihood and shelter since no rehabilitation is

offered. However, the material on record does not support any

arbitrariness or discrimination. The petitioner is being treated in the same

manner as any other unauthorized occupant; he has not shown that

others similarly situated were spared or compensated while only he is

picked for eviction. In fact, the urgency of clearing encroachments for the

temple's development indicates a public interest objective, leaving little

scope to allege mala fides or unequal treatment. Therefore, the Article 14

challenge on grounds of arbitrariness is unsustainable.

16. The contention based on Article 21 also does not carry the petitioner's

case far. It is undeniable that the right to life encompasses the right to

shelter and livelihood as basic human rights. This Court is not insensitive

to the fact that eviction will displace the petitioner from his shelter of

many years.

17. Nevertheless, it is equally well-settled that the right to shelter does not

translate into a right to squat on public land in perpetuity. When a State

acquisition or development project is implemented in accordance with

law, an affected person cannot invoke Article 21 to veto the project

altogether.

Page 8

Location: ORISS HIGH COURT, CUTTACK

18. The Supreme Court, in this regard, has held the following in the case of

Narmada Bachao Andolan v. Union of India3:

"62. The displacement of the tribals and other persons would not per se result in the violation of their fundamental or other rights. The effect is to see that on their rehabilitation at new locations they are better off than what they were. At the rehabilitation sites they will have more and better amenities than those they enjoyed in their tribal hamlets. The gradual assimilation in the mainstream of the society will lead to betterment and progress."

19. Article 300A of the Constitution guarantees that no person is to be

deprived of property save by authority of law, and here the deprivation

was effectuated by a legal acquisition process decades ago. Thus, the

petitioner's ousting from Government land pursuant to a valid

acquisition and public project cannot be characterized as

unconstitutional, provided due process is observed. The record reflects

due process via notices; and no fundamental right to occupy acquired

land indefinitely can be claimed by the petitioner.

20. The pivotal issue then is whether the petitioner is entitled to any relief in

the nature of rehabilitation or compensation, given his assertion that he

received neither when the area was acquired. In principle, displaced

persons should be provided resettlement and rehabilitation as per the

prevailing policy, as a matter of fairness and good governance.

21. The Supreme Court in the case of State of MP v. Narmada Bachao

Andolan4 stressed that rehabilitation is meant for those rendered

destitute by acquisition, authorities must explore avenues of

(2000) 10 SCC 664

(2011) 7 SCC 639

Page 9

Location: ORISS HIGH COURT, CUTTACK

rehabilitation by way of employment, housing, or identification of

alternate land for such persons. At the same time, the law stops short of

making rehabilitation an absolute right enforceable by writ in every case.

The Court held as follows:

"26. It is desirable for the authority concerned to ensure that as far as practicable persons who had been living and carrying on business or other activity on the land acquired, if they so desire, and are willing to purchase and comply with any requirement of the authority or the local body, be given a piece of land on the terms settled with due regard to the price at which the land has been acquired from them. However, the State Government cannot be compelled to provide alternate accommodation to the oustees and it is for the authority concerned to consider the desirability and feasibility of providing alternative land considering the facts and circumstances of each case."

22. Rehabilitation benefits flow from Government policies and schemes, not

directly from the Constitution. Here, the Odisha Resettlement and

Rehabilitation Policy, 2006 (and earlier policies) do extend certain

benefits, such as allotment of house-sites, cash assistance, or

employment, to "displaced families" of projects. However, to claim

under these policies, the petitioner must fall within their ambit. For

example, as a recorded resident or dependent in the project area at the

relevant cut-off date.

23. The opposite parties categorically assert that the petitioner was not an

identified project displaced person at the time of acquisition, he was not

in the list of awardees or beneficiaries because his occupation was not

officially recognized. The petitioner has brought forth no evidence that

Page 10

Location: ORISS HIGH COURT, CUTTACK

he or his forefathers were acknowledged in any survey or award related

to the Hingula OCP acquisition. Thus, on the records, he cannot be

treated as a "displaced family" under the R&R policy, but rather as an

encroacher who settled (or remained) on the land after it vested in the

State.

24. In the circumstances, the Court finds no legal mandate to postpone or

condition the petitioner's eviction on the grant of rehabilitation. Unlike

cases where land-losers or genuine oustees were not paid due

compensation (in which courts have intervened to secure their

entitlements), the petitioner's claim is of a different nature: he admittedly

has no title, and essentially seeks a benevolent protection from eviction

on account of his poverty and long association with the place. While the

Court is sympathetic to the petitioner's plight as an elderly, landless

person, it cannot grant relief contrary to law or outside the policy

framework.

25. Protection of livelihood under Article 21 does not mean that an

encroacher gets a perpetual right to occupy public land, especially when

that land is urgently needed for a legitimate public purpose. Therefore,

the petitioner's prayer to quash the eviction notices or to direct

rehabilitation as a pre-condition to eviction cannot be granted by this

Court in exercise of its limited writ jurisdiction. No prima facie illegality

or constitutional infirmity in the eviction proceedings has been

demonstrated.

Page 11

Location: ORISS HIGH COURT, CUTTACK

V. CONCLUSION:

26. For the reasons recorded hereinabove, this Court finds that the writ

petition is vitiated by suppression of material facts and, even otherwise,

is devoid of merit on facts and law. The petitioner has failed to establish

any legal right, entitlement, or enforceable claim either to continue in

occupation of the acquired land or to insist upon rehabilitation as a

condition precedent to eviction. The impugned eviction notices are found

to have been issued in exercise of lawful authority, in furtherance of a

legitimate public purpose, and in compliance with the requirements of

due process. No violation of Articles 14, 21, or 300A of the Constitution is

made out.

27. Consequently, the Writ Petition stands dismissed.

28. Accordingly, all the connected Writ Petitions are dismissed.

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 22nd Jan., 2026/

Page 12

 
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