Supreme Court of India

Pragati Mahila Mandal, Nanded vs Municipal Council, Nanded & Ors on 18 February, 2011

Supreme Court of India
Pragati Mahila Mandal, Nanded vs Municipal Council, Nanded & Ors on 18 February, 2011
Author: ………………….J.
Bench: Dalveer Bhandari, Deepak Verma
                 REPORTABLE





                 IN THE SUPREME COURT OF INDIA



                  CIVIL APPELLATE JURISDICTION



                  CIVIL APPEAL No.2619 of 2002





PRAGATI MAHILA MANDAL, NANDED                           ....Appellant

 

                         Versus



MUNICIPAL COUNCIL, NANDED & ORS.               ...Respondents





                                    

                                    



                          J U D G M E N T

Deepak Verma, J.

1. How far whip of Public Interest Litigation can

be stretched and used is the moot and foremost question

to be answered in this Appeal, arising out of judgment

and order dated 16/17th July, 2001 passed by Division

Bench of the High Court of Judicature of Bombay, Bench at

Aurangabad in W.P. No. 925 of 1988 titled as Anil

Tryambakarao Kokil (since dead) Vs. Municipal Council,

Nanded and others.

C.A.No.2619/02 …. (contd.)

– 2 –

2. Appellant herein – Pragati Mahila Mandal,

Nanded is before us challenging the said judgment and

order passed by Division Bench, whereby and whereunder

allotment of a piece of plot bearing Survey No. 42 of

Village Assadullabad (Maganpura), admeasuring 75’x 350′

in its favour has been set aside and quashed as being

illegal and void ab initio, with further direction to

Respondent No. 1, Municipal Council, Nanded to take

possession of the said plot together with building

appurtenant thereto, within a period of eight weeks from

the date of impugned judgment.

Thumb nail sketch of the facts of the case is as

under:

3. Appellant is a Charitable Trust duly registered

under the provisions of Bombay Public Trust Act, 1950. On

14.10.1983, it made a request to Respondent No. 1

Municipal Council, Nanded (now Nanded Waghela City

Municipal Corporation) for allotment of a plot, out of

the lands belonging to it, for starting a school to

provide education, especially for girls. Accordingly, in

C.A.No.2619/02 …. (contd.)

– 3 –

the year 1984, the Administrator, who was then holding

the charge of the Municipal Council, vide Resolution

dated 22.10.1984 allotted a plot admeasuring 75′ x 350′

bearing Survey No. 42 to the Appellant on a 60 years’

lease.

4. It further contemplated that the applicable

rental compensation shall be fixed on the basis of the

rate to be worked out by the Assistant Town Planner,

subject to compliance of the provisions of Section 92 of

the Maharashtra Municipal Councils, Nagar Panchayats and

Industrial Townships Act, 1965 (for short ‘The Act’). The

Assistant Town Planner was also required to undertake the

measurements and after fixing boundaries, the said piece

of plot came to be handed over to the Appellant on

25.10.1984, after drawing a possession Panchanama.

However, at that time, the nominal rental compensation

could not be fixed as the State Government was yet to

grant sanction for transfer of the land in favour of the

Appellant, as contemplated under Section 92 of the Act.

5. Respondent No.1, the Municipal Council then in

turn submitted a proposal to the Collector, seeking

C.A.No.2619/02 …. (contd.)

– 4 –

sanction of the State Government regarding allotment of

the aforesaid plot in favour of the Appellant. The

Assistant Town Planner by his communication dated

5.6.1986 informed Respondent No.1 that rental

compensation for the subject plot for giving it on long

lease of 60 years, would work out at Rs. 6,816/- per

annum. A representation was made by the Appellant for

reduction of the rental to a reasonable sum, owing to it

being a Charitable Trust, working mainly for the benefit

of girls and women and it had no source of income to pay

such rental compensation. On reconsideration of the

matter, the rental was fixed at Rs. 11 per annum by the

Divisional Commissioner, vide his order dated 12.11.1986,

wherein sanction was granted under Section 92 of the

Act, for allotment of the subject plot to the Appellant

on a lease for 60 years. Thus, it was an ex-post facto

sanction granted in favour of the Appellant, after the

possession of the plot was already handed over to the

Appellant. It was this allotment of land in favour of

the Appellant and also other allotments made by

Respondent No.1 in favour of other allottees together

C.A.No.2619/02 …. (contd.)

– 5 –

with certain donations made by Respondent No.1, Municipal

Council that were the subject matter of challenge in a

consolidated writ petition filed by Anil Tryambakarao

Kokil (since dead) in the nature of pro bono publico.

6. However, it appears that during pendency of this Writ

Petition, the sole petitioner Anil Tryambakarao Kokil

expired. It is to be noted here that, following his

demise, no application to bring the Legal

Representatives of the deceased Petitioner on record

was preferred, before the hearing of the writ petition

could commence. Thereafter, instead of directing the

petition to have abated or to have made some

alternative arrangements (since his legal

representatives were not brought on record) to ensure

that some other public spirited person to be brought

in as petitioner to prosecute the petition, in place

of deceased Anil Tryambakarao Kokil, the counsel Mr.

S.C. Bora, who probably was already appearing for

deceased Writ Petitioner, was appointed as Amicus

Curiae and was directed to continue to prosecute the

said petition in that capacity of Amicus Curiae. Thus

for all practical purposes, the petition

continued to be

C.A.No.2619/02 …. (contd.)

– 6 –

prosecuted and heard even when admittedly the sole

Petitioner Anil Tryambakarao Kokil had expired long time

back.

7. Thus, apart from examining the correctness,

legality and propriety of the impugned order passed by

Division Bench, it is also necessary to examine the

effect of death of the sole petitioner in a Public

Interest Litigation, viz., whether the same would stand

abated or can be allowed to be continued without bringing

anyone else in place of the deceased petitioner.

8. The Division Bench had, vide its interim order dated

16.1.2001, considered the question of the effect of the

death of the sole petitioner Anil Tryambakrao Kokil on

the Writ Petition, and whether anyone else is required to

be brought in his place. After due deliberation, the

Division Bench then appointed counsel for the petitioner

who was already appearing as Amicus Curiae, with further

direction to allow him to continue the petition. Thus,

there was change of status of the counsel for deceased

petitioner. The said Order dated 16.1.2001 reads as

under:

C.A.No.2619/02 …. (contd.)

– 7 –

“This is a public interest litigation

pertaining to the allotment of plots and shops

in the Nanded City; by the Municipal Council,

Nanded. However, the petitioner has expired

long back. Nobody has come forward to agitate

the cause of this petition further. After

having gone through the petition, this Court

would like to hear the parties to find out

whether there is any substance in the

petition.

Shri S.C. Bora, learned Advocate, who has

made the statement that the petitioner has

expired, has stated that this Vakilpatra

ceases to be effective. However, in our

opinion, it is necessary to appoint Amicus

Curiae so as to assist this Court to

understand the facts of the case and to find

out if any decision is required to be given in

the matter. Shri Bora is, therefore,

appointed as Amicus Curiae in the matter.

Shri M.V. Deshpande, learned Advocate for

the Municipal Council, states that he was

under the impression that since the petitioner

has expired, the matter will not be heard

today. The learned Advocates for other

respondents also state that they require more

time for getting themselves prepared in the

matter.

S.O. to 6.2.2001.”

9. Perusal thereof does not, in fact, reflect or show

as to for what reasons and under what circumstances the

Amicus Curiae was allowed to be relegated to the position

of the petitioner, who had admittedly died long

C.A.No.2619/02 …. (contd.)

– 8 –

time back. It is too well settled that no matter can be

allowed to be prosecuted for and on behalf of a dead

person or against a dead party but it is also no doubt

true that a Public Interest Litigation, which generally

raises an issue of general public importance, should not

be allowed to be withdrawn or dismissed on technical

grounds, if cognizance thereof has already been taken by

the Court. But an important issue would still arise

whether in case of death of a sole petitioner in a Public

Interest Litigation, without bringing anyone else in his

place, if the petition could still be allowed to be

prosecuted or continued?

10. The concept of Public Interest Litigation was

introduced in Indian Legal System to help a person or a

class of persons whose legal and Constitutional Rights

are violated and where such person or class of persons

as the case may be, owing to their disadvantaged position

such as poverty, exploitation, socially and economic

backwardness and other forms of disablement etc. is

unable to approach the courts. Under the aforesaid

circumstances, a person or the society could espouse a

C.A.No.2619/02 …. (contd.)

– 9 –

common grievance by filing a petition under Article 226

of the Constitution of India in the High Court or under

Article 32 of the Constitution of India in the Supreme

Court.

11. According to Black’s Law Dictionary – “Public

Interest Litigation means a legal action initiated in a

court of law for the enforcement of public interest or

general interest in which the public or class of the

community have pecuniary interest or some interest by

which their legal rights or liabilities are affected.”

12. It is also well settled that laws of procedure are

meant to regulate effectively, assist and aid the object

of doing substantial and real justice and not to

foreclose an adjudication on merits of substantial rights

of citizens under personal, property or other laws.

13. Though, the courts entertaining PIL enjoy a degree

of flexibility unknown to the trial of traditional court

litigation but the procedure to be adopted by it should

be known to the judicial tenets and adhere to established

principles of a judicial procedure employed in every

judicial proceedings which constitute the basic

C.A.No.2619/02 …. (contd.)

– 10 –

infrastructure along whose channels flows the power of

the court in the process of adjudication. It would thus

clearly mean that the courts have to, in the normal

course of business, follow traditional procedural law.

However, minor deviations are permissible here and there

in order to do complete justice between the parties.

14. Even though, we made fervent search to find out a

suitable answer to the questions posed hereinabove, from

earlier precedents of this Court but it appears to be a

unique case. Therefore, in our wisdom, we thought it

appropriate to provide answer to the said question.

15. Before proceeding to decide the said issue, it is

necessary to take into consideration some of the

provisions of the Code of Civil Procedure, 1908

(hereinafter shall be referred to as Code for short).

Section 141 of the Code, which creates a bar of

applicability of the provisions of the Code to petitions

filed under Article 226 of the Constitution reads as

under:

“141. Miscellaneous proceedings- The

procedure provided in this Code in regard

to suit shall be followed, as far as it

C.A.No.2619/02 …. (contd.)

– 11 –

can be made applicable, in all proceedings

in any Court of civil jurisdiction.

[Explanation – In this section,

the expression “proceedings” includes

proceedings under Order IX, but does not

include any proceeding under article 226

of the Constitution.]”

Explanation which has been added in the Code

with effect from 1.2.1977 makes it clear that the

provisions of the Code do not specifically apply to the

proceedings under Article 226 of the Constitution of

India.

The necessary corollary thereof shall be that

it shall be open to the Courts to apply the procedure

provided in the Code to any proceeding in any Court of

civil jurisdiction except to the proceedings under

Article 226 of the Constitution of India.

16. Order XXII, Rule 4A of the Code prescribes the

procedure where there is no legal representative, reads

thus:

“Order XXII Rule 4A. Procedure where there is

no legal representative-

If, in any suit, it shall appear to the Court

that any party who has died during the

pendency of the suit has no legal

representative, the Court may, on the

application of any party to the suit,

C.A.No.2619/02 …. (contd.)

– 12 –

proceed in the absence of a person

representing the estate of the deceased

person, or may by order appoint the

Administrator-General, or an officer of the

Court or such other person as it thinks fit

to represent the estate of the deceased

person for the purpose of the suit; and any

judgment or order subsequently given or made

in the suit shall bind the estate of the

deceased person to the same extent as he

would have been bound if a personal

representative of the deceased person has

been a party to the suit.

2) Before making an order under this Rule, the

Court –

a) may require notice of the application

for the order to be given to such (if any)

of the persons having an interest in the

estate of the deceased person as it thinks

fit; and

b) shall ascertain that the person proposed

to be appointed to represent the estate of

the deceased person is willing to be so

appointed and has no interest adverse to

that of the deceased person.”

17. Thus, even if it is held that Order 22 of the Code,

which relates to the subject of ‘abatement of suits’, is

not applicable to writ proceedings, it does not mean that

death of the petitioner can be totally ignored. Looking

to the nature of the writ proceedings, as initiated by

the deceased petitioner, the question is whether the

right to pursue the remedy would have

C.A.No.2619/02 …. (contd.)

– 13 –

survived despite the absence of any person on record

representing the deceased.

18. Under these circumstances, what would have been the

best option open to the court, is to be seen. In our

considered opinion, the following options could have been

exercised by the Court.

19. As soon as the information is received that a sole

petitioner to the writ petition in the nature of a PIL

filed pro bono publico, is dead, the Court can issue a

notice through newspapers or electronic media inviting

public spirited bodies or persons to file applications to

take up the position of the petitioner. If such an

application is filed, the court can examine the

antecedents of the person so applying and find out if

allowing him to be impleaded as petitioner could meet the

ends of justice.

20. If the matter is already pending and the court is of

the opinion that the relief sought could be granted in

the PIL, without having to take recourse to adversarial-

style of proceedings, then it can proceed further as if

it had taken suo moto cognizance of the matter.

C.A.No.2619/02 …. (contd.)

– 14 –

21. The court can still examine and explore the

possibility, if any of the non-contesting Respondents of

the Writ Petition could be transposed as petitioner as

ultimately the relief would be granted to the said party

only. The court in a suitable case can ask any lawyer or

any other individual or an organisation to assist the

court in place of the person who had earlier filed the

petition.

22. However, the fact situation of this case would show

that after the death of the original petitioner Anil

Tryambakarao Kokil, Respondent No.1 Municipal Council

could have stepped into the shoes of the petitioner,

albeit on a limited scale. This is because, while the

Writ Petitioner had challenged the initial allotment of

land in favour of the Appellant charitable organization

on the ground that it was made in contravention of the

purpose envisaged in the Master Plan, Respondent No.1

Nanded Municipal Council had emphasized on the subsequent

unauthorized change in user of land by the Appellant. If

we were to cast our net wider, Sitaram Maganlal Shukla,

(who was Respondent No. 12 in the Writ Petition), could

C.A.No.2619/02 …. (contd.)

– 15 –

also have been transposed as a Petitioner because he too,

had a similar grievance against the Respondent Municipal

Council as that of the original deceased petitioner. It

has been brought to our notice that the said Sitaram

Maganlal Shukla also had passed away during the pendency

of the Writ Proceedings – however, in his own Second

Appeal No. 30 of 2000, he had been represented through

his Legal Representative. So, the impleadment of that

Legal Representative as the Petitioner in this PIL would

have been sufficient for continuance of proceedings.

Since the petition before the High Court was in the

nature of a PIL, it is immaterial that the respective

causes of action urged by the Writ Petitioner and

Respondent No. 12 have their foundations in different

sets of legal argument, as the main relief sought is the

same, i.e. quashing of the allotment order in favour of

the Appellant.

23. At any rate, in cases like the above, where the main

Writ Petitioner has passed away and any other person (not

being a representative of the deceased) is brought on

record, either from the opposite side or from a third

C.A.No.2619/02 …. (contd.)

– 16 –

party, the court may, after having received an

application requesting for permission for the same, grant

opportunity to the newly added petitioners to amend the

petition, if they so desire.

24. In these circumstances, Court could have taken a suo

moto cognizance of the averments made in the petition,

despite death of original petitioner, by asigning reasons

and could have continued to bring it to a logical end, so

as to meet the ends of justice.

25. In this view of the matter, reasoning of the Court

in this regard cannot be legally upheld nor we can put a

seal of approval to such a procedure as the same would

lead to an anomalous situation not akin to law.

26. Now, coming to the merits of the matter, few facts

material for deciding have already been mentioned

hereinabove but we have to decide whether the Division

Bench in the impugned judgment was justified in quashing

the allotment made in favour of the Appellant or not.

27. It is pertinent to point out here that the

aforementioned Sitaram Maganlal Shukla had filed a civil

suit for cancellation of the lease granted in favour of

C.A.No.2619/02 …. (contd.)

– 17 –

the Appellant. Ultimately, matter was carried up to this

Court. The said suit was dismissed. An SLP (c)

No.16517/2007 against the judgment and order dated

15.6.2007 passed in Second Appeal No. 30 of 2000 of the

High Court of Bombay, Bench at Aurangabad was filed

before this Court. However, on 21.9.2007 the said SLP

was dismissed as withdrawn. Thus, in any case, the

question of legality of the allotment of the subject

piece of land in favour of the Appellant, had attained

finality at the High Court stage, even though at the

instance of some other person.

28. In the aforesaid suit filed by Sitaram Maganlal

Shukla, who was the plaintiff therein, the Municipal

Council was arrayed as defendant No.2 in which it had

filed its written statement giving reasons for allotment

of piece of plot in favour of the Appellant. It was

categorically mentioned in the same that Divisional

Commissioner had accorded sanction to the said transfer

of plot by its letter dated 12.11.1986. Accordingly, the

Appellant had started the construction of its building to

be used for the hostel for girls and working women.

C.A.No.2619/02 …. (contd.)

– 18 –

Similarly, all other Respondents had fully supported the

allotment of plot in favour of the Appellant.

29. In the Writ Petition No. 925 of 1988, Respondent No.

1 has submitted that the reservations of the land in

survey No. 42 and Survey No. 29 for the establishment of

a primary school near the open space in the revised

layout was not under the master plan. It was development

plan submitted by the owner of these two lands under

Section 44 of the Maharashtra Regional and Town Planning

Act of 1966 and those two reservations are as per the

tentative development plan formulated by the Municipal

Council as a planning authority. This plan was

sanctioned before 1972. The owner of the land was not in

a position to finance the construction of a primary

school. In this background, Appellant – Trust came

forward with the offer to establish primary school as per

the revised development plan with the consent of the

owner.

30. It is pertinent to point out the affidavit of

Collector, Nanded in the Writ Petition. He has

categorically averred that the said plot was reserved to

C.A.No.2619/02 …. (contd.)

– 19 –

be allotted on the lease basis for 60 years and the main

object of the Appellant, Pragati Mahila Mandal, Nanded

is to conduct educational activities for girls.

Assistant Director of Town Planning had also issued no

objection certificate for the allotment of plot to the

above institution. He has also referred to Rule 21 of the

Maharashtra Municipalities (Transfer of Immovable

property) Rules, 1983 under which the Municipal Council

is bestowed with the powers of sanction of government

grant of the land on the basis of lease for promotion of

educational, medical, religious, social and charitable

purposes to the registered institutions on payment of

such concessional premium as the council may, in its

discretion, determine.

31. The Chief Officer of Nanded Municipal Council,

Nanded had also submitted his affidavit in reply to the

Writ Petition and assigned various valid and cogent

reasons for allotment of plot to the Appellant.

32. In the reply affidavit of Kiran Kurundkar dated

30.6.2001, the then Commissioner of the Nanded – Waghela

Municipal Corporation, it has categorically been stated

C.A.No.2619/02 …. (contd.)

– 20 –

that on 3.1.1978, the first development plan of Nanded

city was sanctioned by the Government in which the said

plot was shown and included in the Development plan for

public and semi public purposes and was not shown or

included as land reserved exclusively for primary school.

Thus, only after land user was changed, admittedly the

Appellant is using it for the said purposes ie. Public

and semi public use, which fact has not been denied by

Respondents.

33. However, as has been mentioned earlier, for want of

money and financial crunch, the school for which the

land was initially acquired by the Appellant could not be

started. So, it constructed a hostel for working women

and girls taking higher education. There is one

auditorium also which is being used as family counselling

centre.

34.It has neither been disputed before us nor anything

could be brought on record to show that Appellant is

running the said hostel for any gains or profit. In

fact, it is run on no profit-no loss basis. This is

manifest from the details of the list of students

C.A.No.2619/02 …. (contd.)

– 21 –

who have been pursuing various courses for higher

education since the year 1991 to the year 2000. It

largely discloses the names of the students, the courses

for which they had opted and the colleges of enrolment.

It also shows that initially room rent was only Rs. 150/-

which was enhanced to Rs. 400/- in the year 2000. Most

of the inmates were students and only handful of them

were working women. We have been given to understand

that as of today, it is charging only Rs. 750/- per

month from each of the students occupying the room. The

accounts of the Appellant are duly audited and reflect

absolute transparency. There is no reason to doubt the

correctness thereof.

35. It is a matter of common knowledge that girls and

women face lot of problems and difficulties in finding a

suitable and safe accommodation when they go out of

their own cities, to their respective schools or

colleges or work-place. If a hostel has been constructed

for girls and working women, then it would definitely be

for public or semi public purpose and it cannot be said

that there has been any deviation from the purposes for

C.A.No.2619/02 …. (contd.)

– 22 –

which the said plot was earmarked and allotted to the

Appellant. It is commendable that the Appellant has taken

the initiative of introducing progressive elements

(through the establishment of counselling centres), in

its efforts to alleviate some primary concerns of most

working women. It would be nothing short of a cruel

twist of justice, if they are prevented from continuing

to do so by a PIL, which is motivated by ulterior

motives.

36. In this regard, it is further necessary to mention

that the provisions of Memorandum of Association of the

Appellant clearly state that one of the objectives of the

Appellant is to provide Hostel facilities for girls and

working women. This further fortifies the stand of the

Appellant that it is public or at least semi-public

purpose.

37. Thus, looking to the matter from all angles, we are

of the considered opinion that impugned judgment and

order passed by the Division Bench cannot be sustained in

law. It deserves to be set aside and quashed. We

C.A.No.2619/02 …. (contd.)

– 23 –

accordingly do so. The appeal is accordingly hereby

allowed.

Parties are directed to bear their own

respective costs.

………………….J.

[DALVEER BHANDARI]

………………….

J.

[DEEPAK VERMA]

February 18, 2011

New Delhi.