Orissa High Court
Shrebatsa Mishra vs State Of Odisha And Others .... Opposite ... on 8 February, 2023
Author: Arindam Sinha
Bench: Arindam Sinha
IN THE HIGH COURT OF ORISSA AT CUTTACK
WP(C) No.4481 of 2018
Shrebatsa Mishra .... Petitioner
-versus-
State of Odisha and others .... Opposite Parties
Advocates appeared in this case :
For Petitioner : Mr. S.S. Das, Advocate
For Opposite Parties : Mr. P.K. Rout, A.G.A.
CORAM:
JUSTICE ARINDAM SINHA
JUSTICE SANJAY KUMAR MISHRA
---------------------------------------------------------------------------------------
Date of hearing and Judgment: 08.02.2023
---------------------------------------------------------------------------------------
ARINDAM SINHA, J.
1. Mr. Das, learned advocate appears on behalf of petitioner and submits, impugned is communication dated 15th October, 2015, whereby the administration informed his client that the Government had been pleased to decide, due to non-availability of land, monetary grant in lieu of land will be given to landless Jawans and landless ex- service men, who have served in the forward areas during 26th October, 1962 to 31st January, 1964. He submits, his client served at the front in the period.
Page 1 of 11
2. He draws attention to order dated 18th September, 2012 made by coordinate Bench in his client's earlier writ petition WP(C) no.3422 of 2006. Reproduced below are two paragraphs from said order.
"xx xx xx Now Mr. Behera submits that the Tahasildar, Jatani, is taking steps for allotment of another land available within Jatani Tahasil in favour of the petitioner.
Considering the said submissions, we direct that the entire process of allotment of land in favour of the petitioner shall be completed within a period of three months from today. Personal appearance of Mr. Behera is dispensed with.
The writ petition is disposed of accordingly xx xx xx".
(emphasis supplied) Mr. Das points out, counter has been filed. He draws attention to paragraph 8 in the counter and demonstrates that land was not given due to lack of identification, not lack of availability.
3. Mr. Das submits further, his client had made query under Right to Information Act, 2005. The Public Information Officer (PIO), Additional Tahasildar, Jatni answered the queries on communication dated 15th September, 2021, disclosed by his client's additional affidavit dated 20th September, 2021. The information obtained by petitioner is reproduced below.
WP(C) no.4481 of 2018 Page 2 of 11
"With reference to your RTI Application dated 26.07.2021 I am to say that khata No.363, Plot No.129, area Ac 34.935 dec., Kissam-Puratanpatita in which 6 numbers of residential houses constructed over approximate area Ac.2.200 dec., some part of this plot used for playground and some portion of land growing forest and remaining area of the plot is vacate.
Accordingly to point No-2
Yet no government project has been
sanctioned.
Accordingly to point No-3
Applicant has not specified the matter of
information sought for. There is no provision for distribution (ଆବ ନ) of government land.
This is for your kind information."
(emphasis supplied)
4. On 18th November, 2022, in our order we had made observations in context of said order dated 18th September, 2012. Paragraphs 5 and 6 from our order is reproduced below.
"5. The administration through the Tahasildar, Jatani had submitted steps were being taken for allotment of another land available within Jatani Tahasil, in favour of petitioner. Thus there was direction for the entire process of allotment of land in WP(C) no.4481 of 2018 Page 3 of 11 favour of petitioner to be completed. The order has become final. State does not have room to maneuver.
6. List on 28th November, 2022."
5. Mr. Rout, learned advocate, Additional Government Advocate appears on behalf of State. Drawing attention to Resolution no.7390 dated 19th February, 2014, he points out, this resolution taken by the Home Department and published by authority in Odisha Gazette Extraordinary on 10th March, 2014 was basis for impugned communication dated 15th October, 2015. Clause 5 is applicable to petitioner. Sub-clause (ix) under the clause makes all pending cases seeking agricultural land to be disposed of in accordance with the resolution.
6. He relies on order made by the first Division Bench of this Court in Pratima Mohanty V. State of Odisha, reported in 2021 (Supp.) OLR 766, paragraph 22, reproduced below.
"22. Indeed with the scarcity of land available for allotment, the Government is constrained to review the earlier policy and this per se cannot be said to be arbitrary or irrational. Viewed from any angle, it is not possible to agree with Mr. Mishra that there is a deliberate failure on the part of the Opposite Parties to adhere to the assurance given to the Petitioner's husband that he would be allotted land after he was found eligible way back in 1966.WP(C) no.4481 of 2018 Page 4 of 11
The ingredients for applying the doctrine of legitimate expectation do not exist in the present case since the petitioner who had repeatedly refused to offers for allotment of land by insisting that the land which would be allotted in a particular location within Cuttack city when in fact at the same time she was insisting she needs the land for agricultural purposes."
He submits, petitioner's case stands covered by Pratima Mohanty (supra). There should not be interference.
7. In reply Mr. Das submits, by impugned circular his client was requested to furnish clear consent/willingness to avail monetary grant with an undertaking not to proceed with Court proceeding. He reiterates, his client is entitled to allotment as omission to allot was not on scarcity of availability but lack of identification. There is government land available, as demonstrated by information had on the query made. Furthermore, upon there having been made said order dated 18th September, 2012, his client's case for allotment stood determined and disposed of on compliance directed by the coordinate Bench, for the process of allotment to be completed within a period of three months from that day. The resolution has no application to his client's entitlement to allotment.
WP(C) no.4481 of 2018 Page 5 of 11
8. Order dated 18th September, 2012, made by coordinate Bench in petitioner's earlier writ petition WP(C) no.3422 of 2006, carried direction that the entire process of allotment of land in favour of petitioner shall be completed within a period of three months from that date. State neither sought review nor petitioned to the Supreme Court for special leave to appeal therefrom. The direction has become final, as we had observed earlier for notice of State. Hence, petitioner's case for allotment cannot be said to be pending and covered by the resolution. Decision was taken on allotment to be made. There was omission on part of State to comply and thereafter to not comply by reliance on the resolution passed long after, is State trying to take advantage of its own wrong.
9. In Pratima Mohanty (supra), as will appear from reproduced above paragraph 22, petitioner therein was wanting allotment of agricultural land in a particular location within Cuttack city and it was found that in fact at the same time she said she needs the land for agricultural purposes. It was also found that the petitioner had repeatedly refused the offers for allotment of land by such insistence. In those facts the Court found lack of ingredients to apply doctrine of legitimate expectation. As such, Pratima Mohanty (supra) does not WP(C) no.4481 of 2018 Page 6 of 11 come to aid of contention raised by State in defending impugned communication.
10. We reproduce below clauses 2 and 3 from Resolution dated 19th February, 2014.
"2. Now, the situation with regard to availability of land has further worsened with passage of time. It has become difficult to find Government land for implementation of projects even for developmental purposes funded from the State exchequer. In many occasions, land reserved for specific purposes in RoR are now required to be dereserved for other public purposes. Because Revenue & D.M. Department has not been able to meet the requirement of land for Administrative Department, a policy for direct purchase of private land for social development projects has, meanwhile been formulated and communicated in Revenue & D.M. Department Letter No.26223/R & D.M. dated the 6th July, 2013.
3. Therefore, in supersession of all previous Resolutions/instructions issued by Home Department in this regard from time to time, Government, after careful consideration, have been pleased to decide that monetary grant in lieu of agricultural land shall be given to the eligible Jawans who served in the forward areas during the period from the 26th October, 1962 to 31st January, 1964 and landless ex-servicemen. The amount of monetary grant in lieu of agricultural land in WP(C) no.4481 of 2018 Page 7 of 11 each case shall be as indicated in column 3 of Annexure-I."
(emphasis supplied) The resolution refers to earlier resolutions, commencing with Home Department Resolution dated 14th May, 1963.
11. It was commendable on part of the Central and State Governments to formulate policy for giving allotment of land on raiyati basis to the men in uniform, who had served at the front in the period. The Centre and State had decided to invoke provisions in Government Grants Act, 1895, since repealed and Odisha Government Land Settlement Act, 1962, to implement object of the decision, to allot. This was in recognition of those men and acknowledgement for having so served. The recognition and acknowledgement thereby is of significant importance as India is a democracy and State action manifests will of the people. It appears, the matter of expressing gratitude by allotment of land required readiness and willingness on part of the Government. Of course, the Government has also to provide for settlement of government lands for other and further important emerging purposes. In this situation, said Resolution dated 19th February, 2014 appears to be lowering the readiness on part of the Government to allot to this category of persons, in the order of priority relegated to be given monetary benefit WP(C) no.4481 of 2018 Page 8 of 11 in lieu of allotment. The hostilities taken place between 26th October, 1962 to 31st January, 1964 obviously recedes from memory. Some intended allottees have become litigants.
12. This writ petition is, in effect, to enforce direction made in the earlier writ petition. In moulding the relief, we see it that way. We agree with view taken by a learned Single Judge in the High Court at Calcutta, on second writ petition being maintainable for enforcing direction passed in the earlier. The view was taken in Indrapuri Studio v. State of West Bengal, reported in 2003 (3) Calcutta High Court Notes (CHN) 148. Paragraphs 35 to 37 of the judgment, available at 2003 SCC Online Cal 236, are reproduced below.
"35. This writ petition is virtually a petition before this Court for enforcement of the order passed by this Court in the earlier writ petition. A second writ petition for enforcement of the earlier order is very much maintainable.
36. In the case of Bibekananda Mondal v. State of West Bengal, reported in (2003) 1 WBLR (Cal) 213, this Hon'ble Court specifically held that without initiating a proceeding for contempt, the Court can quash any order or proceeding done in disregard of such order which may also tantamount to contempt. The relevant portion from paragraph 6 of the said judgment is quoted hereunder:WP(C) no.4481 of 2018 Page 9 of 11
"6. It is therefore, settled law that the second writ application is maintainable for implementation of an earlier order of the writ Court. This Court must issue proper directions for proper implementation of previous directions. Where there has been an order, the order must be complied with. An act done is wilful disobedience of a Court Order is not only contempt, but also, an illegal and invalid act. The language used in Article 226 of the Constitution of India is couched in comprehensive phraseology and the said Article recognizes a very wide power on the High Courts to remedy injustice wherever it is found."
37. The Supreme Court in the case of Devaki Nandan Prasad v. State of Bihar, reported in AIR 1983 SC 1134, entertained a second writ application under Article 32 of the Constitution of India and passed specific order directing the authority to do what was earlier directed by the Supreme Court on the first writ application."
(emphasis supplied)
13. We are constrained to observe that there should not be necessity for a second writ petition, to enforce direction in the first. Courts expect that the orders or directions made are to be carried out. Article 226 in the Constitution provides for every High Court to have powers throughout the territories, in relation to which it exercises jurisdiction, to issue, inter alia, to any government within those territories, directions, orders or writs for enforcement of any of the WP(C) no.4481 of 2018 Page 10 of 11 rights conferred by part III and for any other purpose. A direction upon State stood made, for allotment of land to petitioner. State did not carry out the direction. Instead impugned communication. It itself requires petitioner to undertake to not proceed with Court proceedings, making it a conditional offer of a substitute to allotment.
14. We hereby set aside and quash impugned communication. However, for State to comply with the direction earlier made, it is ridiculous to make the same direction again. Court is presented with a situation, where a direction having become final has not been carried out by the State though, as aforesaid, it neither preferred review nor petitioned to the Supreme Court for special leave to appeal therefrom. Omission on part of State to carry out the direction does not add to its authority.
15. We expect there will be compliance with direction in said order dated 18th September, 2012 within four weeks of communication of said and this orders.
16. The writ petition is allowed and disposed of.
( Arindam Sinha ) Judge ( S. K. Mishra ) Judge P. Pradhan WP(C) no.4481 of 2018 Page 11 of 11