Supreme Court of India

Amey Co-Op.Housing Society Ltd. … vs Public Concern For Governance … on 1 February, 2007

Supreme Court of India
Amey Co-Op.Housing Society Ltd. … vs Public Concern For Governance … on 1 February, 2007
Author: A Kabir
Bench: Dr.Ar. Lakshmanan, Altamas Kabir
           CASE NO.:
Appeal (civil)  408 of 2007

PETITIONER:
AMEY CO-OP.HOUSING SOCIETY LTD.		     ..Appellant

RESPONDENT:
PUBLIC CONCERN FOR GOVERNANCE TRUST & ORS.     ..Respondents

DATE OF JUDGMENT: 01/02/2007

BENCH:
Dr.AR. Lakshmanan & Altamas Kabir

JUDGMENT:

J U D G M E N T
(Arising out of S.L.P. (C) No.336/2006)
WITH
CIVIL APPEAL NO. 410 OF 2007
(Arising out of S.L.P. (c) No.655/2006)
VIJAY ASSOCIATES (WADHWA) DEVELOPERS ..Appellant
Versus
PUBLIC CONCERN FOR GOVERNANCE TRUST & ORS. .Respondents

ALTAMAS KABIR,J.

Of the four Special Leave Petitions heard together by us,
two have already been disposed of and the remaining two,
namely, SLP (c) Nos.336/06 and 655/06, are being disposed
of by this common judgment.

Leave granted in both the special leave petitions.
Public Concern for Governance is a registered Trust
which filed a Public Interest Litigation, being No.43/2005,
in the High Court of Judicature at Mumbai, questioning the
manner in which certain residential plots in the Navi Mumbai
Municipal Area had been allotted by the City and Industrial
Development Corporation (hereinafter referred to as
‘CIDCO’). CIDCO is an authority constituted by the State of
Maharashtra under the Maharashtra Regional and Town
Planning Act, 1966 (hereinafter referred to as ‘the MRTP Act’)
for development of Navi Mumbai and other townships.
The allotments made have been challenged on various
grounds. The main ground of challenge is that the allotment
and disposal of plot Nos. 24 to 29 (Nerul) was in violation of
the existing regulations regulating such allotment.
According to the writ petitioners, the Regulations provided for
the allotment of plots effected either by public advertisement,
or at a fixed price for co-operative housing societies or on
individual applications. However, tenders were to be invited
as far as plots which were to be granted by public
advertisement were concerned. Since genuine co-operative
housing societies are usually unable to compete with
builders in open tender, they were to be granted plots of land
at a fixed concessional rate and the buildings to be
constructed were to be used for residential purposes only.
According to the writ petitioners there is even a difference in
the Floor Space Index, (hereinafter referred to as ‘the FSI’).
In the case of purely residential constructions, the permitted
FSI is 1, whereas in the case of constructions to be used for
both commercial and residential purposes, the FSI is 1.5.
According to the writ petitioners the plots in question
were cornered by builders who set up dummy societies to
acquire the plots and to raise constructions thereon, which
would be used both for residential and commercial purposes,
thereby making large gains for themselves and defrauding
CIDCO. It is the specific case of the writ petitioners’ that
having acquired the plots for the use of co-operative housing
societies with FSI 1, the builders who are the only
entrepreneurs in the construction project, sought to convert
these plots for commercial use with FSI 1.5, thereby causing
wrongful loss to CIDCO to the extent of Rs.36 crores.
In support of their case, the writ petitioners relied on
two Resolutions adopted by the Board of Directors of CIDCO,
being Nos. 8848 adopted on 23rd October, 2003 and 8886
adopted on 25th November, 2003, respectively. By the first
Resolution, a deviation was made from the normal mode of
allotting plots by fixing the rate for plots to be allotted to the
co-operative housing societies (with 1 FSI and purely for
residential purposes). The said Resolution reads as follows:-

“RESOLUTION NO.8848
RESOLVED THAT the Board do and hereby approve
the Proposal to fix the rate for plots to Co-operative
Housing Societies (with 1 FSI and purely for
residential purpose) without inviting tender in
various developed, developing and new nodes except
Kalamboli in Navi Mumbai at fixed rate as
mentioned in column No.5 of Table No.1 and Table
2 of the Board Agenda Note (subject to the
modification that in respect of society plots situated
on smaller roads of 7 to 11 meters the base price
shall be enhanced by 30% (instead of 40%) in
respect of Nodes specified in Table 2). The rate of
Co-operative housing societies in case of Kalamboli
node, however, would be same as base price, i.e.
Rs.2940/m2”.

RESOLVED FURTHER THAT this policy be
implemented only after verifying the genuineness of
the Society.

RESOLVED FURTHER THAT the Vice Chairman &
Managing Director/Chief Economist/Marketing
Manager I/Marketing Manager-II/Marketing
Manager III be and are hereby authorized to
implement the Resolution.

RESOLVED FURTHER THAT this decision be
implemented without waiting for confirmation of the
Minutes.

TO CHEFCO Date 29.10.2003 Approved by the
Board vide Resolution NO.8848 Dated 23/10/2003
subject to modifications shown above. Draft Agenda
Note/Underlying Papers/Files,Etc. are returned
herewith.

Sd/- 29.10.2003
Chief Secretary.”

By virtue of the aforesaid Resolution, CIDCO decided to
allot plots of land to co-operative housing societies with 1
FSI, purely for residential purposes without inviting tenders,
in various developed and developing and new nodes, except
Kalamboli, in Navi Mumbai. Certain other conditions were
also indicated, which would all be subject to verification of
the genuineness of the society.

Resolution No.8886 approved the proposal contained
in paragraph two of the Agenda Note subject to certain
amendments relating to change in some of the terminologies
used in the said Note.

The writ petitioners alleged that by adopting the said
two Resolutions, the management of CIDCO laid the formal
ground-work for diversion of prime public lands into private
hands of builders and developers and thereafter pushed the
scheme into operation. The writ petitioners went on to
contend that even the scheme contained in the two
Resolutions referred to above had not been published, as was
required under Regulation 3 of the 1995 Regulations which
provides that :

“The Corporation may, subject to availability of
lands, publish a scheme to invite applications
from persons intending to promote and
registered the co-operative housing society in
accordance with and subject to the
Maharashtra Co-operative Societies Act, 1960
and the Rules made thereunder.”

The next ground of attack in the writ petitions is that
Resolution No.8848 provides that the policy indicated therein
should be implemented only after verifying the genuineness
of the society which entailed the filing of an affidavit
showing the continuous residence of the applicant in
Maharashtra State for a period of 15 years, which was to be
supported by documentary evidence, such as ration cards,
passports, domicile certificates etc., together with a
declaration that the member concerned had no other
dwelling unit in Navi Mumbai. As was pointed out by the
High Court while considering the writ applications, the two
Resolutions read together showed that CIDCO had decided
to allot residential plots with 1 FSI at fixed rates to genuine
societies whose members would have to be verified by an
affidavit supported by documentary evidence and upon the
understanding that their memberships would not be
transferred for a specified period. The writ petitioners
pointed out that the plots involved in these appeals were
initially allotted to the respondent Nos.5 to 10 in Civil Appeal
arising out of SLP (c) No. 655 of 2006, each being allotted one
plot at a fixed price. According to the writ petitioners none
of these societies were genuine housing societies and were
dummy creations of Vijay Associates (Wadhwa) Developers.
During the hearing of the writ petition, it was shown that the
respondent Nos. 5 to 10 had all applied by way of almost
identical applications, each of which was by way of a
“request for allotment”. All the said applications were
addressed to the then Chief Minister of Maharashtra and not
to CIDCO, which being a statutory corporation, had a
separate legal existence. It was pointed out that all the said
applications except for one, contained an endorsement of the
Chief Minister “to put up the applications” and had been
processed with undue haste on the recommendation of the
Managing Director of CIDCO.

What was sought to be conveyed by the above is that
all the applications were made pursuant to the two aforesaid
Resolutions adopted by the Board and the same were
immediately processed and allotments were made in a great
hurry though it would be clear from all the applications that
they had been filed by one and the same person or
organization. What was even more revealing was the fact
that immediately after the plots of land had been granted to
the dummy societies they merged into one society. It was
alleged before the High Court that not one of the 493
members of the dummy societies had spent a single paisa,
either for becoming members or towards acquisition of the
land and constructions costs. The entire amount of earnest
money, lease rent and construction costs till date, totaling
about Rs.55 crores, was said to have been spent by the
builders alone. From the materials on record, it was pointed
out that having sub-divided one plot into six plots and after
having allotted one plot to each of the six applicant societies,
on or about 13th July, 2004, the said societies made an
application for amalgamation of the said plots on 29th
August, 2004 and CIDCO consented to amalgamate the plots
for development within two days thereafter on 31st August,
2004.

Ultimately, the said six societies were amalgamated to
form Amey Co-operative Housing Society Limited on 17th
January, 2005. Thereafter, a Memorandum of
Understanding for development was executed by each of the
six societies with Vijay Associates (Wadhwa) Developers,
being the appellant in the Civil Appeal arising out of SLP (C)
No.655/2006, on 30th August, 2004, i.e the day after consent
was given by CIDCO for amalgamation.

The writ petitioners alleged that although Amey Co-
operative Housing Society Limited submitted the Scheme for
Amalgamation to the Joint Registrar of Co-operative
Societies on 14th September, 2004 and such merger was
allowed only on 17th January, 2005, the Municipal
Corporation issued a Commencement Certificate dated 17th
September, 2004 to the amalgamated society requiring the
applicant to give notice to the Corporation on completion of
the construction up to the plinth level and prior to the
taking up of commencement of further work.
It is alleged that M/s. Vijay Associates commenced
construction on behalf of the societies up to the 4th floor level
without giving such notice, which impelled the Navi Mumbai
Municipal Corporation (NMMC) to issue a stop work notice
on 18th December, 2004. Of course, on behalf of the societies
it was contended that the stop work notice had been issued
because the amalgamation of the six societies had not been
effected till then and that the same was only a technical
requirement which was satisfied once the amalgamation was
completed on 17th January , 2005.

The writ petitioners also contended that the use of six
plots as one amalgamated plot before such amalgamation
was allowed, reveals that the construction work on all the
six plots was under the complete control of Vijay Associates
(Wadhwa) Developers. It was pointed out that Amey Co-
operative Society Limited entered into a Final Development
Agreement with Vijay Associates (Wadhwa ) Developers on
31st December, 2004 even before amalgamation. Under the
said Agreement, Amey Co-operative Housing Society Limited
authorized Vijay Associates (Wadhwa) Developers to develop
the six amalgamated plots and executed an irrevocable
power of attorney in favour of the nominees of Vijay
Associates (Wadhwa) Developers. It was also pointed out
that under the Terms of Agreement, it was declared that
certain members of the societies had resigned their
membership and that Vijay Associates (Wadhwa) Developers
would be entitled to recommend new members in their place
for which permission of CIDCO would have to be obtained by
the respondent No. 6. The agreement also made provision for
transfer of membership and new members desiring to
acquire a new flat in the new construction would be
provided such flat upon payment of such consideration as
may be mutually agreed upon.

It was the contention of the writ petitioners that every
single old member was to be eliminated to make place for
new members. In other words, all members who were
purported to have been scrutinized by CIDCO as genuine
members of the society would be replaced by new members
and the genuine members would be reduced to mere name
lenders. The writ petitioners contended that the initial
members of the six societies were connected with Vijay
Associates (Wadhwa) Developers in some way or the other
and merely lent their names to enable the said respondent
to acquire the plots in question by such dubious means and,
in fact, it would be evident right from the inception that it
was only the proprietor/chairman of the said respondent who
was in control of the entire plan.

It was contended that most of the proposed members of
the six societies appeared to be hutment dwellers in the Navi
Mumbai area and from their occupation appeared to be
labourers working in the markets that have come up in the
area.

As indicated hereinbefore, what was intended to be
conveyed by the writ petitioners is that the respondent No.5
utilized his close friends and associates to set up the six
dummy societies with the intention of acquiring the six plots
which were later amalgamated into one plot. By adopting the
aforesaid procedure, Vijay Associates (Wadhwa) Developers
with the help of certain officials of CIDCO obtained control of
the six plots but not for the purpose for which they were
intended.

Having regard to the restrictions on transfer and the
transfers effected by the societies of all their rights in favour
of the said respondent, CIDCO gave a notice to the societies
on 28th February, 2005 terminating their lease and
resuming the land. In reply, it was contended on behalf of
the societies that since only an agreement to lease had been
executed in favour of Vijay Associates (Wadhwa) Developers,
the restrictions regarding transfer and assignment did not
apply and accordingly CIDCO was not entitled to enforce its
rights under the Agreement of Lease to terminate the lease
and to evict the societies and to resume the said plots. It was
pointed out that CIDCO had accepted the stand taken on
behalf of the societies and did not take any further steps
pursuant to its notice dated 28th February, 2005.
In addition, it was contended that although
amalgamated plot No.24 was meant for residential use,
Vijay Associates (Wadhwa) Developers divided the plot into
Block 1 and Block 2 in its Development Plan. Block 2 is
retained for residential use while Block 1 is proposed to be
developed for commercial use. The user of the plot both for
residential as well as commercial purposes was in violation of
the Master Plan for the area as genuine co-operative societies
were allotted plots only for residential purposes and not for
commercial exploitation as well.

Yet another breach of the rules for the purpose of
favouring the said respondent was that although under Rule
3 (1) CIDCO was required to publish a scheme to invite
applications from persons intending to promote co-operative
housing societies, no such scheme was published and the
plots in question were allotted to the six different co-operative
housing societies merely on their applications made to the
Chief Minister. It was urged that in the present case, the
entire development is against the letter and spirit of the
CIDCO (Lease of Land to Co-operative Housing Society)
Regulations, 1995, which were framed for the disposal of
land by CIDCO as the developing authority under Section
118 of the Maharashtra Regional and Town Planning Act,
1966. It was contended that on account of the
manipulations effected in order to favour Vijay Associates
(Wadhwa) Developers, CIDCO incurred a loss of about
Rs.10,000/- per sq.mt. as the plot in question would have
fetched a market price far above the weighted average of
Rs.10,743/- for the said plot. Reference was made to a
report of a committee set up by the State Government,
popularly known as the Shankaran Committee, which
estimated CIDCO’s losses on account of the aforesaid
transaction of going into Rs.35 crores.

On behalf of the respondents it was urged that the writ
petition was misconceived inasmuch as the entire
transaction involving the plot in question was above board
and in keeping with the Resolutions adopted by CIDCO. It
was argued that all the members of the six different co-
operative societies were genuine members and the societies
were genuine societies of persons eager to acquire residential
accommodation for themselves. It was denied that the said
members were mere name-lenders who had been set up by
Vijay Associates (Wadhwa) Developers only with a view to
acquire the plot in question. It was also reiterated that no
transfer had, in fact, been effected in favour of the said
respondent who had been retained in common by all the
members of the six societies which amalgamated into one
society as a matter of convenience for the purpose of
development of the said plot on behalf of the members of the
co-operative societies. Since the said respondent would be
investing both money and labour in the project, it was agreed
that a certain portion of the construction would be made
available to it for its own use.

It was further contended that during the course of
allotment and commencement of construction, some of the
members had chosen to opt out of the scheme which
necessitated the empowerment of the said respondent to
recommend the induction of new members in place of the
outgoing members.

It was also contended that the construction being raised
on the plot in question was in keeping with the sanction
which had been granted by the NMMC and the stop work
notice which had been issued by the Corporation was only
on account of the fact that amalgamation of the six co-
operative societies had not been completed till then.
Subsequently, the stop work order was revoked and
construction had progressed up to the 9th floor involving
investment of large sums of money.

It was also submitted on behalf of the respondents that
since the writ petitioners had raised an allegation of under
valuation and financial loss to CIDCO, an independent
valuation could be made to ascertain the loss, if any, on
account of the transaction and to compensate CIDCO to that
extent.

The submissions made on behalf of the respondents did
not find favour with the High Court which appeared to be
convinced that the respondents had indulged in fraudulent
and illegal activities which could not be accepted by the
Court. Referring to several judgments of this Court cited
both on behalf of the appellants as well as the respondents,
the High Court arrived at the conclusion that the allotments
made in favour of the six societies were liable to be quashed
and there was no question of regularizing the same. The
High Court held that having accepted the writ petitioners’
prayer for quashing the allotments made in favour of the
respondent Nos. 5 to 10, with a further direction to stop the
construction activities, there was no question of considering
the alternate prayer made for obtaining a fresh valuation and
compensating CIDCO to the extent of its losses, if any.
On the basis of its aforesaid conclusion, the High Court
quashed the allotments made to the six housing societies,
i.e. the respondents Nos. 5 to 10 herein, by letters of intent
issued by CIDCO dated 26th March, 2004 and 6th May, 2004.
All rights of the persons who had entered into agreements
concerning development of the plots nos. 24 to 29, including
those of the six housing societies, Amey Co-operative
Housing Society Limited which is the amalgamated society
and successor to the six housing societies, and Vijay
Associates (Wadhwa) Developers would stand extinguished.
The said respondent along with its agents and servants
were permanently injuncted and restrained from entering
upon, remaining in and/or putting up any construction on
the said plots. In addition to the above, the entire
construction on the said plots Nos. 24 to 29 was to stand
forfeited and vested in CIDCO. CIDCO was permitted to
enter upon the land and take over the entire construction
and appoint its security personnel to guard it. The Navi
Mumbai Municipal Corporation was directed to examine as to
whether the construction could be regularized and CIDCO
was directed to move the Municipal Corporation for that
purpose. A further direction was given that if in the
opinion of the Municipal Corporation the construction could
not be regularized then CIDCO would pull it down and
recover its costs for pulling down the structure as well as the
removal of debris from Vijay Associates (Wadhwa) Developers.
Thereafter, CIDCO would decide whether the plot with
constructions should be allotted to genuine housing societies
or whether the plot and construction shall be allotted to a
builder to be decided by the process of inviting tender. In the
event, CIDCO decided that the plot should go to genuine
housing societies, it would have to issue an advertisement
accordingly and on receiving offers based on the
construction cost with appropriate municipal charges it
could take necessary decision for allotment.
Several other directions were also given by the High
Court while making the rule absolute with costs to be paid
by Vijay Associates (Wadhwa) Developers to the petitioners
assessed at Rs.1 lakh.

It is the aforesaid judgment of the Bombay High Court
which has been assailed in these appeals.

The first of the two appeals has been filed by Amey Co-
operative Housing Society which is the amalgamated society
of the six co-operative societies and had been made
respondent No.6 in the writ petition. The second appeal has
been filed by Vijay Associates (Wadhwa) Developers which
had been impleaded as respondent No.4 in the writ
application.

When the Special Leave Petition filed by Amey Co-
operative Housing Society Limited (SLP (c) No.336/2206) was
taken up for consideration on 12th January, 2006, this Court
had directed the continuance of the interim order granted by
the High Court till 20th January, 2006. On the returnable
date the second Special Leave Petition (C) No.655/2006 filed
by Vijay Associates (Wadhwa) Developers, was also taken up
for consideration along with the earlier special leave petition
filed by Amey Co-operative Housing Society Limited and this
Court directed notice to issue on both the Special Leave
Petitions. In addition, an interim order was passed whereby
it was directed that there would be no construction, no sale
and no creation of third party rights. CIDCO was directed to
take symbolic possession of the entire property and the
interim order passed by the High Court when the Writ
Petition was disposed of subsequent to the impugned order,
was directed to continue.

Mr. Fali Nariman, learned senior counsel appearing for
the appellants in the appeal filed by Amey Co-operative
Housing Society Limited, reiterated the submissions which
had been made before the High Court.

In addition to the above, it was also submitted that the
State Government had directed the then Addl. Chief
Secretary (Planning), Dr. D.K. Shankaran, to conduct a
discreet inquiry into the affairs of CIDCO during the
tenure of Shri V.M. Lal, Vice Chairman and Managing
Director, pertaining to allotment of plots in Navi Mumbai.
Pursuant to such direction, the Shankaran Committee
submitted a detailed report on 1st April, 2005 to the
Government wherein it was opined that the prevailing
market rate in the prime residential areas of Navi Mumbai at
the relevant time, including the plots in question, was not
less than Rs.21,000/- per sq. mt. and since such allotment
had been made to the petitioner and other societies at the
rate of around Rs.10,500/- per sq. mt., CIDCO had
suffered a loss of about Rs.35 crores. It was the stand of
the Government that it was also the writ petitioner’s case
in the writ petition that in case of plots where construction
had been completed or had reached an advanced and
irreversible stage, the CIDCO should recover from the
contractors and developers and the co-operative societies the
difference between the market value and the price charged to
the applicant society. This, in fact, was prayer ‘C’ in the
writ petition. Consequently, according to the State
Government it was absolutely essential that an independent
valuation be done by an independent valuer to make a
valuation report of the market price of the plots in question
for the relevant period as this was the only way in which the
real loss, if any, caused to and suffered by CIDCO could be
ascertained and steps could be taken to recover the same
from the concerned parties.

Mr. Nariman urged that having made allegations
against the then Chairman and Managing Director of CIDCO,
the writ petitioners should have made him a party to the
proceedings as the said allegations could not have been
adjudicated in his absence. It was urged that not having
made Mr. V.M .Lal a party respondent, the only public
interest that the writ petitioners could serve by way of public
interest litigation was to ensure that no financial loss was
caused to CIDCO in the transaction involving allotment of the
said plots in favour of the respondent Nos. 5 to 10. According
to Mr. Nariman instead of welcoming the suggestion for
appointment of an independent valuer, the writ petitioners
quite surprisingly opposed such a suggestion and the same
was duly recorded by the High Court. Mr. Nariman
submitted that had the independent valuation been allowed
and if it had resulted in a valuation which was much higher
than Rs.10,500/- per sq. mt. , it would have supported the
writ petitioners’ case.

It was pointed out that the plot had been advertised
with best price of Rs.10,000/- per sq. mt. but no offers had
been were received by CIDCO consequent upon the said
advertisement. The same plot was subsequently offered
under the Board Resolution No.8848 at the flat fixed rate of
Rs.10063/-. As against the above, the respondents societies
paid for the plots at the rate of Rs.10,500/- per sq. mt.
It was submitted that though in the Writ Petition it had
been alleged that the two aforesaid Resolutions had been
adopted surreptitiously, the same were neither challenged in
the Writ Petition nor cancelled, nor was any finding arrived
at by the High Court in that regard.

Referring to an observation made in the report of the
Shankaran Committee that if the plots in question had been
sold by way of calling tenders, CIDCO would have fetched a
considerably higher price of Rs.21,000/- per sq. mt. or above,
Mr. Nariman submitted that the such observation disregards
the two aforesaid Resolutions of the Board, and, in any
event, there was no material before the Shankaran
Committee in support of the presumed higher valuation of
Rs.21,000/- per sq. mt.. On the other hand, the only direct
evidence of the market value of the plots before the Division
Bench was the valuation report of Government Approved
Valuer, A.P. Maniar and Nanavati, where the value of the
land was assessed at Rs.10,150/- per sq.mt. as on March
2004. It was urged that none of the parties had either
controverted the correctness of the report nor had the same
been adverted to by the Division Bench of the Bombay High
Court.

It was then submitted that except for bald allegations
there was also nothing on record to support the allegation
that the six co-operative societies, which later merged to
form an amalgamated society, were not genuine co-operative
societies and had been set up by Vijay Associates (Wadhwa)
Developers with persons who were mere name-lenders.
Mr. Nariman urged that the 1995 Regulations
empowered CIDCO to promote and register co-operative
housing societies in accordance with the provisions of the
Maharashtra Co-operative Societies Act, 1960. Regulation 3
of the said Regulations reads as follows:-

“The Corporation may, subject to the
availability of lands, publish a scheme to
invite applications from persons
intending to promote and register the co-

operative housing society in accordance
with and subject to the Maharashtra Co-

operative Societies Act, 1960 and the
Rules made thereunder:”

In any event, CIDCO had all along proceeded on the basis
that there were two methods for allotment of lands, (i) under
the 1995 Regulations in which the expression “may”
appears and (ii) by CIDCO itself passing a resolution under
Clause 4 of the New Bombay Disposal of Lands Regulations,
1975, which applied to all lands of the Corporation. Mr.
Nariman contended that the said Regulations had a
statutory flavour having been made under Section 159 (1) (a)
of the Maharashtra Regional and Town Planning Act, 1966.
In particular reference was made to Clause 4 which deals
with the manner of disposal of lands by CIDCO and reads as
follows:-

“4. Manner of disposal of land. The
Corporation may dispose plots of land
by public auction or tender or by
considering individual applicants as the
Corporation may determine from time to
time.”

According to Mr. Nariman, the Corporation decided to
consider the cases of individual applicants in terms of the
Board Resolution Nos. 8848 and 8886 referred to above. He
also urged that the Regulations of 1975 and 1995 were
complementary to each other and their provisions did not
militate against each other.

Mr. Nariman concluded by urging that the entire
transaction was above-board and in keeping with the
existing regulations and there was no intention to cause any
loss to CIDCO. If, however, the Court is convinced that the
transaction had been undervalued, it would be appropriate
to obtain a fresh valuation and to pass orders to
compensate CIDCO in the event such under-valuation is at
all established. According to Mr. Nariman, the directions
ultimately given by the High Court for cancellation of the
allotments in favour of the respondent Nos. 5 to 10 and
forfeiture of the constructions already raised were highly
draconian and were liable to be set aside. It was urged that
the constructions having reached up to the 9th floor level, the
writ petitioners themselves were not convinced that such a
direction could be given and accordingly included prayer ‘C’
which provided for adequate compensation to CIDCO for the
alleged loss suffered by it, from which position the writ
petitioners were now trying to resile. Mr. Nariman
submitted that the judgment of the High Court disclosed a
very pedantic and unrealistic approach without considering
the ground realities and the fact that the writ petitioners
had allowed expenses to be incurred and the constructions
to be raised up to a certain point before moving the Court.
Mr. Nariman urged that the appellants were ready and
willing to have the plots revalued by a Government Valuer
and to compensate CIDCO in the event the transactions
were found to be under-valued.

The learned Advocate General of Maharashtra, Mr. Ravi
Kadam, submitted that the State Government was not in
favour of forfeiture of the lands and the constructions raised
thereon on account whereof the respondents had already
incurred expenditure to the tune of almost Rs.55 crores.
The learned Advocate General urged that while a sum of
Rs.38 crores had been spent on acquisition of the plots, a
further sum of Rs.17 crores had been spent on the
construction raised thereupon. It was contended that the
construction was commenced after Commencement
Certificate had been obtained from the municipal authorities
and hence the same could not be said to be illegal.
As to the appointment of the Shankaran Committee,
the learned Advocate General submitted that pursuant to
the report submitted by the Committee, the State
Government directed CIDCO to issue show cause notices for
cancellation in respect of allotments made to some of the
societies. In fact, 14 of the grants were cancelled, while
three cases were regularized. There were still a few
allotments which were under scrutiny. In any event, the
Shankaran Committee report was treated by the State
Government to be a preliminary report and not conclusive
and as far as the respondent Nos. 5 to 10 herein were
concerned, the allotments were made to them as per the
rules and regulations and not in any clandestine manner as
had been suggested on behalf of the writ petitioners.
On behalf of Vijay Associates (Wadhwa) Developers, the
appellants in the appeal arising out of SLP (C) No. 655/2006,
Mr. Mukul Rohatgi contended that the report of the
Shankaran Committee on which reliance had been placed by
the Court, had not been made available to the parties and
was not even made part of the records. It was submitted
that consequently no reliance should have been placed on
the said report.

Mr. Rohatgi next contended that the regulations would
have no application to the case of the respondent co-
operative societies as no scheme, which was one of the
methods for allotment of plots, had been published by
CIDCO. On the other hand, CIDCO acted in terms of its
Board Resolutions which have not been challenged in the
writ petition.

Mr. Rohatgi submitted that at all stages CIDCO had
followed the rules and regulations and it would be unfair to
attribute any bias to its officers involved in the allotment of
plots in the Navi Mumbai Township Area. It was pointed out
that since the Chief Minister was the ex-officio Chairman of
CIDCO, applications for allotment of plots were often made to
him directly and were thereafter routed to the concerned
officials of CIDCO. There was nothing extra-ordinary in the
applications having been made by the respondent-societies
to the Chief Minister which were then endorsed to the
officials of the Corporation.

Mr. Rohatgi also urged that if at all any loss had been
caused to CIDCO on account of under-valuation of the plots,
the reasonable course of action would be to have the plots
re-valued and in case it was found that they had been under-
valued, the respondent – co-operative societies could be
directed to compensate CIDCO to that extent. The order
passed by the High Court would cause extreme hardship to
the respondents and their members and would discourage
the object for which CIDCO had been created.
Mr. Rohatgi concluded on the note that in the instant
case no public interest was involved and the instant
litigation had been resorted to possibly to satisfy a grudge.
He urged that as had been observed by this Court in
Dattaraj Nathuji Thaware vs. State of Maharashtra, reported
in (2005) 1 SCC 590, ‘public interest litigation’ is a weapon
which has to be used with great care and circumspection
and the Judiciary has to be extremely careful to see that
behind the beautiful veil of public interest, an ugly private
malice, vested interest and/or publicity seeking is not
lurking.

The submissions advanced on behalf of the appellants
in the two appeals were reiterated by Mr. Altaf Ahmed,
learned senior counsel appearing for CIDCO. Referring to
various provisions of the Maharashtra Regional Town
Planning Act, 1966, Mr. Ahmed submitted that the
Corporation had filed an affidavit before the Bombay High
Court through its Marketing Manager wherein it had been
stated that CIDCO is the statutory agency of the State
Government and since the State Government had shown
its readiness to accept the valuation through an
independent valuer, the CIDCO had no objection to the
same. In other words, Mr. Ahmed also supported the
suggestion made on behalf of the respondent that an
independent government valuer be appointed to re-value the
plots in question and in case of under-valuation, the
concerned co-operative societies be directed to make good
the loss to CIDCO.

On behalf of the writ petitioners-respondent No.1 Mr.
Chander Uday Singh, learned senior counsel, forcefully and
pain stakingly reiterated the submissions that had been
made at the time of the hearing of the writ petition before
the High Court. He emphasized the manner in which
CIDCO had received applications from the six co-operative
societies, being the respondent Nos. 5 to 10 herein, and also
the manner in which they were processed on a priority basis
with the intention of favouring Vijay Associates (Wadhwa)
Developers who would not have otherwise been able to
procure the said plots for development. Mr. Singh reiterated
the case of the writ petitioners that the said respondent had
set up dummy co-operative societies with members who had
no intention of acquiring any residential accommodation in
the buildings to be constructed, with the sole intention of
acquiring the six plots for commercial exploitation by
replacing all the original members with persons of its choice
on mutual understanding.

Referring to the applications which had been made by
the respondent Nos. 5 to 10, Mr. Singh submitted that it
would be obvious that all the said applications had been
made by one and the same person and had been processed
with unusual haste. Even the Corporation seemed to
appreciate the urgency involved by granting Commencement
Certificate to the appellant, Amey Co

-operative Housing Society Limited, even before the six co-
operative societies had been amalgamated. Mr .Singh urged
that the aforesaid actions on the part of CIDCO as well as
the Municipal Authorities are eloquent expressions of
favouritism shown to M/s. Vijay Associates (Wadhwa)
Developers Limited for reasons best known to the parties.
Mr. Singh urged that the Bombay High Court had
pierced the veil in scrutinizing the allotment of the six plots
in favour of the respondent co-operative societies, and had
after a correct assessment of the entire matter, directed
drastic action to be taken against the perpetrators of the
fraud in order to prevent a recurrence of such fraudulent
activity in future.

As far as prayer ‘C’ of the writ petition is concerned,
Mr. Singh submitted that the same was made in the
alternative, in the event, the construction had reached an
irreversible stage. In the instant case, since the main relief
had been granted by the Bombay High Court, the said
alternative prayer lost its significance.
Mr. Singh urged that Mr. V.M. Lal, the then Managing
Director of CIDCO, who had appeared and made submissions
in person in the appeal filed by him, had admitted that it was
not the intention of the Board to deny housing rights in
Navi Mumbai to those who did not completely answer the
eligibility criteria, notwithstanding the fact that the
conditions laid down by the Board had not been followed.
Mr. Singh submitted that however drastic may be the
consequences of the High Court’s directions, no ground had
been made out for interference with the same and the
appeals were liable to be dismissed.

Considering the enormity of the expenses which had
already been incurred in the development of the said six plots
and having further regard to the fact that the construction
had been raised up to and beyond the 4th floor when the
writ petition was moved, we are of the view that even
though the High Court was satisfied that undue favour had
been shown to the respondent co-operative societies and
M/s. Vijay Associates (Wadhwa) Developers, the directions
given for forfeiture of the land and the constructions raised
thereupon were unrealistic, particularly when an alternate
prayer had been made for a fresh valuation of the plots for
the purpose of compensating CIDCO in the event the plots
were found to have been under-valued.

We cannot lose sight of the fact that the writ petition
had been filed by way of a public interest litigation to remedy
a wrong that may have been committed, but not to extract
the proverbial pound of flesh. There are ample facts to
support the case of the writ petitioners that undue
advantage had been shown to the concerned co-operative
societies and in the bargain to M/s. Vijay Associates
(Wadhwa) Developers Limited, but the writ petitioner Trust
approached the Court with its grievance when the
construction was already under way with the due sanction
of the Municipal Authorities and huge expenses had already
been incurred.

In our view, the more pragmatic approach of the High
Court would have been to take recourse to the relief prayed
for in prayer ‘C’ of the writ petition and to have the plots re-
valued by an independent government valuer and to
compensate CIDCO in respect of any loss that may have been
caused to it on account of under-valuation of the said plots.
Apart from the above, the Bombay High Court could have
also imposed suitable penalties to discourage similar
transactions in future instead of taking recourse to such
drastic measures such as forfeiture along with cancellation
of the allotments.

We, therefore, allow the appeals and set aside the
directions given by the Bombay High Court in its impugned
judgment. The State Government is directed to cause a fresh
valuation of all the plots in question as on the date on which
the allotments were made, with notice to the petitioner and
the respondent-co-operative societies through an
independent government valuer and in the event the value is
found to be higher than that paid by the respondent-co-
operative societies, the difference in value will be paid by
Amey Co-operative housing Society Limited, the appellant in
Civil Appeal arising out of SLP (c) No.336/2006 to CIDCO,
within one month of the demand being made for payment of
the same. Till such time as the difference is not paid, the
order of injunction passed by this Court on 20th January,
2006, shall continue.

Once such valuation is effected and payment, if any, is
made, the injunction shall stand revoked and the respondent
co-operative societies will be entitled to continue with the
construction work. Needless to say the Navi Mumbai
Municipal Authorities will be entitled to take appropriate
action against the respondents concerned in the event the
construction is found to have violated any of the Building
Rules or the Plan as sanctioned by the Municipality.
The appeals are thus disposed of with costs to the
respondent No.1 assessed at Rs.25,000/-.