Bombay High Court High Court

Appeal Against Order No.26/2 vs Unknown on 6 May, 2011

Bombay High Court
Appeal Against Order No.26/2 vs Unknown on 6 May, 2011
Bench: A. B. Chaudhari
     ao26.11.odt                      1




                                                                  
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       NAGPUR BENCH, NAGPUR




                                          
                   APPEAL AGAINST ORDER NO.26/2011


     APPELLANTS :     1. R.B. Shreeram Religious & Charitable
                         Trust, duly registered under the




                                         
                         Bombay Public Trust Act, 1950,
                         having its registration no.E-11(B),
                         and registered office at Shreeram
                         Bhawan, Tumsar, Dist. Bhandara,
                         acting through its attorney/trustee




                              
                         Shri Dhanendra Bhikaji Yerpude,
                         aged about 48 years, Occ. Service,
                    ig   R/o Kanhan, Tah. Parseoni, Dist.
                         Nagpur.

                      2. Shri Narayandasji Saraf, major,
                  
                         Occ. Business, Managing Trustee of
                         plaintiff no.1 trust, r/o Shreeram
                         Bhawan, Main Road, Tumsar.

                      3. Shri Ramkisanji Saraf, major, Occ.
      

                         Business, Trustee of plaintiff no.1
                         trust, r/o Shreeram Bhawan, Main
   



                         Road, Tumsar.

                      4. Shri Murlidharji Saraf, major,
                         Occ. Business, Managing Trustee of
                         plaintiff no.1 trust, r/o Shreeram





                         Bhawan, Canal Road, Ramdaspeth,
                         Nagpur.

                      5. Shri Manoj Saraf, major, Occ.
                         Business, Trustee of plaintiff no.1





                         trust, r/o Shreeram Bhawan, Main
                         Road, Tumsar.

                      6. Shri Vinod Saraf, major, Occ.
                         Business, Managing Trustee of
                         plaintiff no.1 trust, r/o Shreeram
                         Bhawan, Canal Road, Ramdaspeth,
                         Nagpur.
                                 [Original plaintiffs on R.A.]




                                          ::: Downloaded on - 09/06/2013 17:16:10 :::
      ao26.11.odt                                2




                                                                            
                               ...Versus...

     RESPONDENTS :       1. The Nagpur Improvement Trust,




                                                    
                            A statutory body created under the
                            provisions of the Nagpur Improvement
                            Trust Act, 1936, acting through its
                            Chief Executive Officer, having its
                            office at Near Liberty Cinema,




                                                   
                            Station Road, Sadar, Nagpur.

                         2. The Chairman,
                            Nagpur Improvement Trust,
                            having its office at Near Liberty




                                     
                            Cinema, Station Road, Sadar, Nagpur.
                     ig  3. Dr. Sanjay Mukherjee,
                            c/o Nagpur Improvement Trust,
                            having its office at Near Liberty
                            Cinema, Station Road, Sadar, Nagpur.
                   
                         4. Shri Sudhakar Kohle,
                            Corporator, N.M.C. C/o Nagpur
                            Improvement Trust, having its office
                            at Near Liberty Cinema, Station
      

                            Road, Sadar, Nagpur.
   



                              Or R/o Jankinagar, Near Udaynagar
                              Chouk, Nagpur.

                         5. CPH -Center Point Hospital,





                            Medical Research Institute Pvt.Ltd.,
                            a company registered under the
                            provisions of the Companies Act,
                            1956, having its registration
                            number U 85110 MH 2009 PTC 193605,
                            and registered office at G-10,





                            Mehadia Bhavan, Dhantoli, Wardha
                            Road, Nagpur through its authorized
                            signatory Dr. Shishir Kolhe, major,
                            occ.: Doctor, r/o 166, Bajaj Nagar,
                            Nagpur.
                                        [Original Defendants on R.A.]
     ------------------------------------------------------
     [Shri S.P. Dharmadhikari, Sr. Adv. with Shri A.G. Gharote, Adv. for appellants]
     [Shri S.K. Mishra, Adv. for respdt. Nos.1 to 3]
     ------------------------------------------------------




                                                    ::: Downloaded on - 09/06/2013 17:16:10 :::
      ao26.11.odt                          3




                                                                       
                                    CORAM        : A.B. CHAUDHARI, J.

     Date of reserving the judgment   : 19.04.2011




                                               
     Date of pronouncing the judgment : 06.05.2011


     J U D G M E N T

1. Heard.

2. Admit.

3. Taken up for final disposal with the consent

of the learned Counsel for the rival parties.

4. Being aggrieved by the order dated

20.1.2011, passed by the 3rd Jt. Civil Judge, Senior

Division, Nagpur, below Exh.5, in Special Civil Suit

No.1186/2010, rejecting the said application for grant

of temporary injunction, the present appeal against

order has been filed by the original plaintiffs-

appellants herein.

FACTS :

5. The appellants are the original plaintiffs

in Special Civil Suit No.1186/2010 for declaration,

permanent injunction and damages in which they filed

application (Exh.5) for grant of temporary injunction

pending decision of the suit. In the suit, they have

prayed for a decree to declare order dated 30.9.2010

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 4

passed by defendant No.2 Chairman of defendant No.1

Nagpur Improvement Trust (for short, hereinafter

referred to as the N.I.T. ) as illegal, mala fide and

in collusion with defendant No.4 Corporator of

Nagpur Municipal Corporation (for short, hereinafter

referred to as the N.M.C. )and have also claimed

permanent injunction in the matter of enforcement of

the said order dated 30.9.2010 by which the defendant-

N.I.T. cancelled allotment of plot that was given for

Dharmashala purpose and ordered ‘re-entry’. In

response to the suit summons, defendant Nos.1 to 3

filed their composite written statement as well as

reply to the application for temporary injunction and

vehemently opposed the suit inter alia on the ground

of maintainability in the light of Sections 114 and

115 of the Nagpur Improvement Trust Act, 1936 (for

short, hereinafter referred to as the N.I.T. Act ).

It is the case of the plaintiffs in the suit that the

appellant-Trust came into existence by virtue of

indenture made on 15.2.1951 by Sheth Raibahaddur

Daluramji of Tumsar. The Trust was allotted an open

site by the N.I.T. opposite to the Government Medical

College and Hospital at Nagpur for charitable purpose,

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 5

namely for construction of Dharmashala with ancillary

and related partly commercial structures to be

constructed. The constructions of Dharmashala, shops

were made so also garages by the Trust. Similarly,

commercial constructions said to be without sanction

were made looking to the need of the passengers and

for achieving the charitable purpose of Dharmashala.

But then N.I.T. regularized all the structures by

charging extra premium and thus the constructions made

over and above sanctioned limit came to be regularized

with which no hue and cry was made by the N.I.T..

Thereafter, a lease for the first time came to be

registered on 31.7.1996 along with correction dated

21.5.2008 and the lease is valid till the year 2013.

However, on 10.12.2009 the N.I.T. issued a show-cause-

notice (first show-cause-notice) alleging that (i) the

allotment of land was only for construction of

Dharmashala building and for no other purpose, (ii) 32

rooms on the ground floor of Dharmashala have been

given on rent for running a private hospital, (iii)

ten shops on the ground floor on the Rambagh road have

also been let out on rent. (iv) in the two garages/

building towards Ajni Road, Shankar Ashram and Shankar

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 6

Bhojnalaya are being run. and (v) Lalit Shankar

Purohit has been inducted as a tenant and he is

residing in Dharmashala as his permanent abode.

6. The appellants filed their reply on

23.12.2009 and stated that the N.I.T. itself had

sanctioned commercial use by regularizing commercial

structures. The first and second floor rooms of

Dharmashala were provided for the patients and their

relatives, who visit the Government Medical College

and Hospital, on concessional rates and the shops on

the ground floor are the shops which are essential for

the convenience of these passengers such as laundry,

barber, restaurant etc.. Shankar Ashram and Shankar

Bhojanalaya at Ajni side were being used for providing

food to the patients and their relatives staying in

Dharmashala. At any rate, in accordance with the

Development Control Regulations, 2000 for Nagpur City

which are in force from 9.10.2010 and in particular

Regulation ‘M’ (7) (2) of the Regulations, the use

made by the appellants for providing private hospital

on the ground floor on Leave and Licence in 32 rooms

is not in derogation of the said Regulations of 2000

and consequently, there were no violations at all. The

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 7

inspection of the building was undertaken by the

Divisional Office (South) of N.I.T. behind the back of

the appellants and the report was submitted. The said

report was obviously without looking to the earlier

sanction plans compounding and regularizing the excess

constructions etc. and thus the report was unreliable.

But based on the said report dated 8.10.2010 made by

the said officer, second show-cause-notice dated

16.12.2010 was issued to the appellants as to why the

lease of plot in question, namely plot No.2 (I-A) and

(I) should not be cancelled. It was alleged in the

said show-cause-notice that as per the spot

inspection, the appellants have indulged in commercial

exploitation of properties in breach of terms and

conditions i.e. (i) shops were constructed without

prior sanction of the N.I.T., (ii) regulations framed

under Section 19 of the N.I.T. Act were breached,

(iii) a big hospital by name ‘Center Point Hospital’

has been housed on the ground floor of Dharmashala

building and a pathology laboratory in three rooms has

been operating therein and (iv) several unauthorized

changes have been made in the building without prior

sanction of the N.I.T..

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 8

7. The appellants had filed reply stating

therein that the constructions made or additional

constructions made were not in violation of any

Development Control Rules and in fact were

contemplated by Regulation ‘M’ (7)(2) and further the

shops were constructed as per sanctioned plans. Apart

from that now the N.I.T. was no more the planning

authority and the planning authority being the N.M.C.,

the revised plans for regularization of constructions

were submitted to the planning authority, namely

N.M.C. However, due to objection taken by the N.I.T.

the revised plans have been kept on hold which

otherwise would have been sanctioned in normal course.

None of the conditions of the lease-deed or of the

original allotment orders have at all been breached.

The appellants then alleged that one Sudhakar Kohale

the local corporator from Janki Nagar ward No.136 is

also a Trustee of N.I.T. and he with oblique motive

pressurized N.I.T. to take action against the

appellants. It is in this background the suit was

filed for the reliefs stated above.

8. In the written statement filed by the N.I.T.

preliminary objections about maintainability of the

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 9

suit due to bar under Sections 114 and 115 of the

N.I.T. Act were raised. It was then stated in the

written statement that in the recent past the

appellants made huge constructions on the ground floor

in the area open to sky in the middle of the plot by

showing temporary constructions even for which

permission from the planning authority was required.

Thus, the constructions having been made without

permission were totally illegal and that is why the

revised plan was filed by the appellants themselves

which shows that the appellants very well knew that

they made several illegal constructions. 32 rooms on

the ground floor of Dharmashala facing the Medical

College have been let out to private limited company,

namely Center Point Hospital for running a hospital.

In these rooms, operation theatre, private rooms have

been utilized for patients at cost rather than for the

use of Dharmashala. The rent that has been charged as

per the Leave and Licence Agreement is Rs.1,00,000/-

per month with escalation of 5% every year and thus

the appellants have indulged in full commercial

exploitation thereof without permission and in breach

of the charitable object for which plots were given.

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 10

The inspection of the entire premises was made and the

inspection report was submitted. On earlier occasions

also the appellants have been found to be violating

conditions of the lease. The appellants have made a

representation to the State Government on 15.1.2007

for change of use from public utility to commercial

which clearly supports the case of the N.I.T. that the

appellants do not have bona fide intention to run

Dharmashala.

Several documents and photographs have been

filed along with this appeal on record. The appeal was

heard on several dates.

SUBMISSIONS MADE ON BEHALF OF THE APPELLANTS :

9. Shri S.P. Dharmadhikari, learned Senior

Advocate assisted by other Advocates made the

following submissions :

(a) Indenture dated 23.5.1996 registered

with the N.I.T. as lessor with appellants/lessee in

schedule-A shows the user of plot as charitable Trust.

The Center Point Hospital that has been operating on

the ground floor in 32 rooms is on Leave and Licence

basis for limited period up to 2013 and running the

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 11

said hospital is a part of the charitable purpose of

the appellant/Trust and therefore, there is no

deviation whatsoever or breach of any condition.

Development Control Regulations, 2000 and in

particular the Regulation ‘M'(7)(2) clearly covers the

said aspect and therefore, even as per Development

Control Regulations the purpose, namely running of

hospital etc. falls within the ambit of the public

purpose mentioned for which the plots were allotted to

the appellants/Trust. There is no breach of conditions

to run Dharmashala and allied building for hospital

and charitable purpose which is the object of the

appellants/Trust as well as the user at the time of

allotment.

(b) Dharmashala building as it stands

is being used for residence of the passengers,

patients and their relatives visiting the Government

Medical College and Hospital on concessional rates

even now and there is no breach whatsoever in that

context.

(c) Two show-cause-notices issued by

the respondents and the replies filed thereto in the

first place have not been properly considered by the

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 12

Board of Trustees of N.I.T. or by the Chairman of

N.I.T.. The inspection report prepared by the

Divisional Officer (South) that has been relied upon

by the Board of Trustees as well as the Chairman of

the N.I.T. could not have been considered since the

inspections were made behind the back of the

appellants and contained all untrue facts contrary to

the record of the N.I.T. itself. The fact that the

N.I.T.

itself had charged premium for extra

constructions for commercial purpose way back in the

year 1968 and regularized the constructions made

excess or for the ten shops which were utilized for

activity ancillary to the object of Dharmashala being

known to the inspecting officers shows total non-

application of mind and without looking into the

records of the N.I.T..

(d) 32 rooms on the ground floor given

to the Center Point Hospital on Leave and Licence

basis at the rent of Rs.1,00,000/- per month has not

caused any inconvenience to the passengers, relatives

or patients coming to the Government Medical College

and Hospital since other large number of rooms are

still vacant and are used by them at concessional

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 13

rates. The eateries Shankar Bhojanalaya and Shankar

Ashram located at Ajni road side are serving the need

of the patients and their relatives and passengers

visiting the Government Medical College and Hospital

since long. The person by name Lalit Purohit is a

caretaker of Dharmashala and therefore, cannot be

called a tenant. Out of 115 rooms even now 83 rooms

are being used for Dharmashala.

(e) The Board of Trustees of N.I.T. in

its meeting dated 14.09.2010 decided to cancel the

allotment of the suit plots. Perusal of the said

resolution of the Board of Trustees will show that

Board which is the highest authority in the N.I.T. has

already taken a decision to cancel the allotment. The

impugned order passed by the Chairman of the Trust

thereafter was nothing but a farce inasmuch as the

Chairman of the Trust is duty bound to implement the

decision of the Board that was taken on 14.9.2010 and

thereafter the entire process of hearing and making

order is wrong which vitiates the order made by the

Chairman that is impugned in the civil suit. On this

count alone the said order becomes null and void and

therefore, a very strong prima facie case has been

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 14

made out by the appellants for grant of temporary

injunction.

(f) Perusal of the resolution of the

Board and the order of N.I.T. show that what was not

stated in the show-cause-notice was considered in the

resolution and the order and therefore, the appellants

are put to great prejudice and therefore, the order of

the Chairman is clearly illegal.

(g) There is no allegation even by the

N.I.T. in the show-cause-notice or anywhere that the

money earned out of the Leave and Licence Agreement

was not being utilized for the purpose of Dharmashala

or for the charitable purpose for which plots were

given to the appellants.

                   (h)         There     is    no     allegation           that      the





     appellants/Trustees        have     taken        away       the     money       for

themselves. On the contrary, the said funds are being

utilized for the maintenance of Dharmashala and

therefore, there is nothing wrong, if the money is

utilized for meeting the expenses required by the

Trust.

(i) None of the covenants in the

allotment order or the lease-deed at all permit the

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 15

N.I.T. to forfeit the lease and make re-entry on the

property.

                   (j)      The    Board       and    the     Chairman          have

     adjudicated about alleged breaches.                The N.I.T. cannot




                                              

be a judge in its own cause by making adjudication

that the appellants have violated the terms and

conditions of the covenants of the lease or terms and

conditions in the allotment order of plot originally

made. Neither the N.I.T. nor the Chairman can make an

order to march and take possession of the plots from

the appellants, particularly when there is a stout

denial by the appellants about any breach of the terms

and conditions on their part. It is well settled law

that a lessor (N.I.T.) if wants eviction of its lessee

has to approach the appropriate Court in appropriate

proceedings in the nature of suit or otherwise for

claiming possession or for making re-entry or

forfeiture of the lease. But it cannot barge its

entry and take possession.

(k) The fact that the N.I.T. has given

only 30 days period contrary to the 90 days period

required to be given shows mala fide intention on the

part of the N.I.T. at the instance of one of its

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 16

Trustees, who is Corporator, instrumental in the

entire operation of attempting to evict the appellants

without due course of law.

                    (l)              There    is    no     provision          under       the




                                                       
     N.I.T.        Act    or     other       Regulations            or      the      Nagpur

Improvement Trust Land disposal Rules, 1983 to make

re-entry and take possession of the plots in question.

There is no power in the N.I.T. – lessor to force its

entry and
ig take possession in the absence of any

adjudication by the competent civil Court. The

impugned order, however, speaks about taking

possession within 30 days which is wholly illegal.

There is no power under any of the terms and

conditions of the lease or the covenants in the matter

of allotment of plots, permitting the N.I.T. – lessor

to take possession.

(m) Section 118 of the Transfer of

Property Act provides for the entitlement of lessee to

assign and therefore, no fault can be found out with

the appellants/Trust if it has leased some portion of

the building for the Center Point Hospital. Section

52 of the Easement Act entitles the lessee to give

licence.

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 17

(n) Bar of Section 114 and 115 of the

N.I.T. Act does not apply in the instant case since

none of the acts of the Board of Trustees and the

Chairman of N.I.T. fall within the protection under

Section 114 and 115 of the N.I.T. Act.

(o) At any rate, whatever the alleged

extra constructions have been made on the suit plot

the revised plans have been submitted to the competent

planning authority i.e. N.M.C. under the Maharashtra

Regional & Town Planning Act, 1966. There is enabling

provision in favour of the appellants to apply for

regularization of constructions made in excess or

without prior sanction. The appellants are certainly

entitled to take advantage of those provisions and

that is why they have applied by submitting the

revised plans for sanction. But again with clear

mala fide intentions, the N.I.T. raised objection with

N.M.C. not to sanction the said revised plans.

(p) The trial Court committed an error

in rejecting an application (Exh.5) ignoring the fact

that all the disputed questions of facts and law

raised by the appellants were required to be decided

on evidence and till then the status quo was required

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 18

to be maintained during the pendency of the suit. The

impugned order passed by the Civil court is illegal

and therefore, it is necessary to direct the parties

to maintain status quo till the decision of the suit.

Learned Counsel for the appellants cited the

following decisions.

(i) Express Newspapers Pvt. Ltd. v. Union of

India (1986 (1) SCC 133).

(ii) State of U.P. & others v. Maharaja

Dharmander Prasad Singh (AIR 1989 SC 997).

(iii) M/s. Raptakos Brett & Co. Ltd. v.

Ganesh Property (AIR 1998 SC 3085).

(iv) N. Umapathy v. B.V. Muniyappa (1997 (9)

SCC 247).

(v) Dinesh Mathur v. O.P. Arora (1997 (10)

SCC 520).

(vi) Raghuram Rao and others v. Eric P.

Mathias and others (AIR 2002 SC 797).

(vii) The Poona City Municipal Corporation

v. Dattatraya Nagesh Deodhar (1965 Supreme Court 555).

(viii) Pune Municipal Corporation and

another v. Mohan Shrikrishna Assava (1992 (3) BCR

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 19

540).

                    (ix) Vasant         Ambadas         Pandit          v.       Bombay




                                                    
     Municipal          Corporation    and    others        (AIR      1981       Bombay

     394).




                                                   
                    (x)    Girish Manohar Wazalwar v. Purshottam

Parasram Kotangale (1996 (1) Mh.L.J. 673).

(xi) P.C. Raja Ratnam Institution v.

Municipal Corporation of Delhi (AIR 1990 Supreme Court

816).

(xii) Jamshetjee Jeejeebhoy Baronet and

others v. State of Maharashtra (2004(5) Bom.C.R. 40).

(xiii) Pragati Mahila Mandal, Nanded v.

Municipal Council, Nanded (2011 (3) S.C.C. 464).

(xiv) ORYX Fisheries Pvt. Ltd. v. Union of

India and others (Civil Appeal No. of 2010 (Arising

out of Special Leave Petition (C) No.27615/08).

(xv) Shri Tejpal Singh Arora v. The State of

Maharashtra and others(W.P. No.3806/2002).

(xvi) Secretary, Teliparamba Education

Society v. Moothedath Mallisseri Illath M.N. (1997

DGLS (Soft.) 382).

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 20

SUBMISSIONS MADE ON BEHALF OF THE RESPONDENTS :

10. Shri S.K. Mishra, learned Counsel for the

respondents made the following submissions.

                     (i)           The     memorandum            dated         22.8.1953

     about         allotment       of     site     for         Dharmashala              near

Government Medical College and Hospital shows that the

plot shall be used for Dharmashala and for no other

purpose. Any diversion will entail the forfeiture of

lease and resumption of the land. For any breach, the

N.I.T. will be entitled to re-enter the land and the

lessee will be entitled to remove only the

superstructure. These terms and conditions in the

original memorandum aforesaid clearly provide for the

purpose for which allotment was made. In case of

diversion of purpose or breach of terms and conditions

power to forfeit the lease and re-enter and take

possession is clearly spelt out.

(ii) There is no dispute that the

allotment of plots were made to the appellants only

for construction of Dharmashala and for providing

conveniences to the passengers, patients and their

relatives visiting the Government Medical College and

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 21

Hospital and not for visiting any other hospital much

less private hospital. In the wake of the admitted

position that 32 rooms on the ground floor have been

given on Leave and Licence to a private Company which

runs a hospital and the rooms meant for Dharmashala

are being utilized for admitting the patients and

treating them and charging them for the room services

without prior sanction of N.I.T., is clearly contrary

to the memorandum of allotment of plots originally

made and lease-deed that was registered in the year

1996 and these breaches clearly violate the terms and

conditions of the allotment of plots.

(iii) The submission made by the learned

Counsel for the appellants about want of prior

permission from N.I.T. and extra constructions made in

the premises for the alleged charitable purpose is

wholly misconceived because the terms and conditions

of the allotment and the lease-deed do not permit any

such use.

                   (iv)         The attempt of the appellants to

     rely upon regulation          No.    M    (7) (2) is misconceived

because the Development Control Regulations have been

framed in the year 2000 and the appellants cannot talk

::: Downloaded on – 09/06/2013 17:16:10 :::
ao26.11.odt 22

about these regulations when they are governed by the

terms and conditions in the original allotment order

and the lease-deed. There is no dispute that the

appellants have not obtained any permission from the

N.I.T. for deviating the object for which the plots

were given.

(v) Show-cause-notices given by the

N.I.T. and the Board resolution passed on 14.9.2010 by

the N.I.T. so also the order made by the Chairman

which is a subject matter of the suit are inconsonance

with the principles of natural justice. There is no

dispute that the appellants through their Advocate

were heard by both the parties before the order was

made. The Chairman of the N.I.T. has independently

heard the appellants, examined all the documents and

thereafter has come to a conclusion that the

appellants have committed several breaches of terms

and conditions and deviated the object for which the

plots were given only for reaping the benefits by

commercial exploitation of the property. By simpling

pointing out some from the several omissions in the

show-cause-notices or in the orders in substance the

appellants cannot get away with the fact that there

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 23

are substantial and major violations made by the

appellants and the very object of providing shelter to

the passengers has been completely wiped out.

(vi) Most of the facts in the

inspection report of the Divisional Officer (South)

and the observations in the orders made by the

Chairman and breaches stated by the N.I.T. have gone

undisputed by the appellants and rather there is

confirmation
ig of such violations by the appellants

themselves when they submitted a revised plan to the

N.M.C. praying for regularization of the illegal

constructions made without prior permission that too

of the N.I.T. who is the original landlord. In the

wake of this position about admitted facts there is a

strong material to come to a prima facie conclusion

that the appellants have clearly breached the terms

and conditions of allotment and the lease-deed so also

the law in force. The trial Court has rightly rejected

the application since the Court is not supposed to

protect the violators of law, the appellants in the

present case.

(vii) Learned Counsel for the N.I.T.

invited my attention to the provisions of the Nagpur

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 24

Improvement Trust Land Disposal Rules, 1983 and in

particular Section 55 of the N.I.T. Act and Rules 12,

15, 25 of the Rules. He also invited my attention to

the various terms and conditions in the original

allotment order and the lease-deed and the relevant

regulations with which reference will be made.

According to the learned Counsel for the

N.I.T. there is bar under Sections 114 and 115 of the

N.I.T. Act which directly comes in the way of the

appellants and therefore, if the suit is not

maintainable due to the said bar, the Court could not

have issued any temporary injunction.

(viii) The public purpose cannot be put

to frustration by asking the N.I.T. to again go to

civil Court as suggested by the appellants and get a

decision after number of years, which would certainly

cause direct loss to the public at large and the

N.I.T..

(ix) In the instant case, the breaches

have been proved by the N.I.T. by various evidences

placed before the trial Court as well as this Court

including the photographs which are admitted and

therefore, the submission made by the learned Counsel

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 25

for the appellants that there are serious disputes

about the violations and breaches of conditions is

wholly incorrect and in that view of the matter, it

cannot be said that those alleged questions are

required to be decided by the civil Court. Admission

is the best piece of evidence and in the instant case

there are admissions in the form of documentary

evidence and that documentary evidence is not in

dispute. Therefore, as per the terms and conditions

when there is breach of terms and conditions, the

N.I.T. gets right under the terms and conditions of

the original allotment order, its regulations, the

Land Disposal Rules and enabling power under N.I.T.

Act as authority under law, to take possession by

giving appropriate notice in accordance with law.

He relied on the following decisions.

                    (i)    Akbar      Karimuddin            Malik         v.       Nagpur

     Improvement          Trust    and        another,          (Civil          Revision





Application No.937/1993, decided on 25.09.1995).

(ii) State of Tamil Nadu & Anr. v. P.

Krishnamurthy & Ors. (AIR 2006 Supreme Court 1622).

(iii) Abdul Jabbar s/o Haji Mohammed Ibrahim

v. The Chairman, Nagpur Improvement Trust, Nagpur and

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 26

another (Civil Revision Application No.345/1993,

decided on 2.4.1993).

(iv) State of T.N. and another v.

P.Krishnamurthy and others (2006 (4) SCC 517).

(v) Tukaram Laxman since deceased by his

legal representatives & others v. Sk. Ameer s/o Sk.

Osman & others (1983 (1) Bom. C.R. 17).

(vi) Rizwana Nizamuddin Shaikh v. Additional

Collector & others (2004 (Supp.2) Bom. C.R. 308).

(vii) Saraswati Dalmia & others v. Collector

of Bombay & others (2005 (1) Bom. C.R. 686).

(viii) Raosaheb Anand Shinde v. State of

Maharashtra (2006 (1) Bom.C.R. 756).

CONSIDERATION :

11. Nagpur was the capital of central provinces.

In 1947 the Government planned and erected a medical

college and hospital for providing medical facility

for the populace in a very big area under the central

provinces i.e. the entire Vidarbha region and some

area from Madhya Pradesh. The obvious reason was to

cater to the need of all classes of people at that

time due to paucity of medical facility. However, as

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 27

the time passed, private clinics, hospitals came to be

established slowly and slowly in the entire region and

now for the last about 20 years this Government

Medical College and Hospital is of immense use to

middle class, lower class and poor people. To put it

other way, the people, who can afford to have the

medical facilities elsewhere ceased to rush to

Government Medical College. The Government Medical

College, Nagpur has earned a name and reputation in

the country and abroad. The doctors produced by this

college are serving worldwide. However, in the recent

past, this medical college and hospital was neglected,

with the result the beneficiaries were put to

innumerable inconveniences. It is a matter of record

that after Public Interest Litigations were filed in

this Court and as a result, the medical college and

hospital has been saved to some extent from utter

neglect. There has been substantial increase in the

number of private hospitals in the city of Nagpur.

But the cost incurred in these private hospitals is

beyond the capacity of a common man. The trend to

recover as much money as possible from the patients is

a matter of a serious concern. Added to it, big

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 28

private hospitals/companies with only profit making

motive have also started their operations where poor

has no place.

12. It would not be wrong to say that there have

been regular attempts successfully and unsuccessfully

by the vested interests to paralyze the facilities in

Government Medical College like M.R.I., C.T.Scan,

Ultra-Sound, Dimensional Echo cardiography, Colour

Doppler, Pathology, Biochemistry, by use of direct and

indirect methods, thereby patients being compelled to

get medical reports of these facilities from private

clinics and hospitals of course on payment of

unaffordable higher costs.

13. The main sufferer in the process is the poor

patient who is required to shell out money from his

pocket, even by selling his possessions for making

payments, which otherwise he would not have been

required to pay in the Government Medical College and

Hospital. Similar is the case with the arrangement for

stay of patients and those who accompany the patients.

The poor patients cannot afford to pay for staying at

a place nearer to Government Medical College &

Hospital. When the medical college was started, the

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 29

problem about stay of patients and their relatives was

given a thought. At that time in the year 1952, Rai

Bahaddur Seth Shriram Daluramji of Tumsar with a

philanthropic object in his mind to provide a shelter

to the patients and their relatives visiting the

Government Medical College and Hospital from all over

the central provinces set up a sum of Rs.51,000/-. He

made a request to Nagpur Improvement Trust for

allotment of land exactly opposite to the site of

medical college for construction of Dharmashala.

Thereafter, Trust was formed and various

memorandums/letters were issued vide dated 21.1.1953,

21.8.1953, 31.10.1953 and 7.9.1954. Finally, the area

of 49870 sq. ft. was allotted to the Trust out of

which 3000 sq. ft. area was allowed for construction

of shops as an integral part of Dharmashala and thus

for Dharmashala the area allotted was 46870 sq. ft..

Thereafter, some events like additional construction;

regularization thereof took place. The Nagpur

Improvement Trust also realized that for achieving the

object of setting up Dharmashala and providing more

facilities, additional land would be required by the

appellant-Trust and therefore, under letter dated

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 30

29.1.1958 the Board of Nagpur Improvement Trust

sanctioned 13000 sq. ft. of land in addition for

Dharmashala specifically indicating therein that two

plots shall be treated as one unit. It was also stated

that the said additional land was meant for providing

kitchen blocks, garages and conveniences for the

public intending to use the facilities in the medical

college and Dharmashala. Thereafter on 19.6.1968

another latter was issued by Nagpur Improvement Trust

in supersession of letter dated 14.11.1963

regularizing the excess construction of 4426 sq.ft.

that was made without permission of Nagpur Improvement

Trust upon additional payment of premium etc.

14. It appears that on 20.4.1959 the Nagpur

Improvement Trust issued a show-cause-notice to the

appellant as to why the allotment should not be

cancelled as the appellant was using the land for the

purpose other than Dharmashala since according to

Nagpur Improvement Trust the first floor of the

building was let out for residential and other

purposes. It was followed by another show-cause-notice

dated 18.1.1960 stating therein that second floor of

the building was being used for residential and other

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 31

purposes and hotel adjacent to Dharmashala and

therefore, why allotment should not be cancelled.

Third show-cause-notice was issued on 11.2.1961

mentioning therein that the rooms on the ground floor

in the Dharmashala were let out and also on the other

floors, contrary to the use of Dharmashala. It appears

that thereafter there was a complete silence till

18.11.2009 when the Divisional Officer of Nagpur

Improvement Trust made a report that huge unauthorized

constructions were made on the ground floor and 32

rooms of Dharmashala on the ground floor were leased

out for a private hospital. It is also stated in the

report that ten shops were utilized for commercial

purpose and at Ajni road Shankar Ashram Shala and

Shankar Bhojanalaya were running as full-fledged

restaurants with full commercial and profiteering in

contravention for the use of Dharmashala and further

that one Lalit Shankar Purohit has been given some

rooms of Dharmashala for his permanent residence.

15. Preliminary objection as to the

maintainability of suit :

It is an admitted position that though the

respondents raised an objection that suit was not

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 32

maintainable due to bar of Section 114 and Section 115

of the N.I.T. Act in the written statement, they did

not file any application under Section 9-A of the Code

of Civil Procedure nor sought framing of preliminary

issue before the lower Court. Therefore, this Court

does not want to deal with the said preliminary

objections in this appeal and proceeds to determine

the appeal on its own merits.

Before going into the various submissions on

facts and evidence in this case, it is necessary to

consider submissions made by learned Senior Advocate

Shri Dharmadhikari based on various decisions of the

Supreme Court right from Express Newspapers Pvt. Ltd.

and others v. Union of India and others, reported in

1986 (1) Supreme Court Cases 133 till Dinesh Mathur

v. O.P. Arora, reported in 1997 (10) SCC 520 on the

following proposition of law.

Respondent-N.I.T. cannot adjudicate that

the appellants have violated the terms and conditions

of the original allotment order, lease-deed,

regulations and the provisions of the N.I.T. Act as it

is a lessor and the only course left open to the

N.I.T. is to file a suit for eviction of the

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 33

appellants from the suit plot and get the adjudication

done from the civil Court, which could be done only by

tendering oral as well as documentary evidence and

therefore, the order of temporary injunction to

maintain status quo pending decision of the suit on

merits finally is essential.

16. At the outset, this Court finds upon careful

reading of the aforesaid decisions cited that the

action to evict the lessees in those cases by the

lessor was the subject matter of challenge before the

Supreme Court and in some cases before the High Court

in their writ jurisdiction. It is in the context of

the said jurisdiction, it was held that the only

remedy that could be available was that a competent

civil Court would adjudicate upon the dispute between

the parties and decide the questions arising in the

matter and the lessor does not have right to cancel

the lease and march with a view to take possession of

the properties by force as the same would be destructive

of rule of law. To put it other way, in all those

decisions, the Apex Court prohibited the lessor from

adjudicating on the issues arising in the matter of

process of forfeiture of lease, re-entry and marching

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 34

to take possession. In my opinion and with due respect

to the law laid down in the aforesaid decisions, there

can absolutely be no quarrel with the said proposition

of law but there is a very important distinguishing

feature, namely that in all the aforesaid decisions

the proceedings were not before the civil Court but

the proceedings were before the higher Courts in their

respective writ jurisdictions. In the instant case the

proceedings have been instituted in the civil Court by

way of a suit and the respondent-N.I.T. has joined the

issue in the suit and the civil Court will frame the

issues on the questions of facts and evidence and

decide them in accordance with law. In the civil Court

where the suit has been filed and is being contested,

it will decide whether the appellants are entitled to

protect their possession over the suit property after

deciding the issues on merits upon recording evidence

and the rights and powers of the N.I.T.. To sum up, I

hold that the law laid down in the aforesaid decisions

cannot be intended to mean that the N.I.T. must file

suit for eviction, get adjudicated about the breaches

alleged and then seek a decree for eviction. That is

not necessary because the suit in question is already

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 35

before the civil Court wherein it will decide all the

issues whether there are violations or not, whether

actions of N.I.T. are valid or not, including the

issue about the protection to be given, if any, to the

appellants. The Court will also decide whether the

appellants are entitled to permanent injunction or not

so also the declarations which have been claimed by

the appellants in the suit. Consequently, all the

submissions criticizing the Board resolution/order of

Chairman of N.I.T. or the adjudication by N.I.T. as

Judge in its own cause do not need to be addressed.

17. To repeat, since the aforesaid composite

suit has been filed for declaration, permanent

injunction and so on and so forth by the appellants

for adjudication, there is no question of N.I.T. being

the Judge in its own cause . But since they have also

filed an application for grant of temporary injunction

(Exh.5) claiming temporary injunction during the

pendency of the suit, it is for the appellants to

establish the following three legal requirements.

                    (a)    prima facie case.

                    (b)    balance of convenience.

                    (c)    irreparable injury i.e. the plaintiffs




                                                  ::: Downloaded on - 09/06/2013 17:16:11 :::
      ao26.11.odt                             36




                                                                           

can not be compensated by adequate damages.

18. The trial court has rejected the application

(Exh.5) by giving reasons. It becomes necessary for

this Court therefore to examine whether the appellants

satisfy all the above requirements for grant of

temporary injunction pending decision of a suit. This

Court, therefore, proceeds to determine the same.

19. Memorandum No.ES/22378 dated 22.8.1953 was

issued by the N.I.T. regarding allotment of site for

Dharmashala near medical college. It contains in all

nine clauses, out of which I quote clause Nos.2 to 5

hereunder.

2. That the plot shall be used

for construction of a Dharma Shala for the
use of public in general, and purpose
ancillary thereto and for no other purpose.

3. That, there should be no
diversion of the purpose for which land is
proposed to be allotted. Any diversion will
entail forfeiture of the lease and resumption

of the land.

4. That the land proposed to be
allotted will not be transferred except to
another Public Trust and with the previous
approval of the Board of Trustees.

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 37

5. For any breach of any of the
conditions specified above and those

mentioned in the above deed that will be
executed, the Nagpur Improvement Trust will
be entitled to re-enter the land, the lease

being only entitled to remove the
superstructures.

20. Perusal of the above clauses show that the

plot allotted ig shall be used for construction of

Dharmashala for the use of public in general and for

no other purpose. That there shall be no diversion of

the purpose and any diversion will entail forfeiture

of the lease and resumption of the land. That for any

breach of the conditions the N.I.T. will be entitled

to re-enter the land, the lessee only being entitled

to remove the superstructures. These conditions were

accepted by the appellants. These conditions clearly

provide that in case of any diversion, there shall be

forfeiture of lease and resumption of the land and the

N.I.T. will be entitled to re-enter the land. By

memorandum dated 24.2.1955, the appellants were asked

to take additional land on lease admeasuring

13,000 sq. ft. again for the purpose of Dharmashala

only but with some premium which the appellants

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 38

accepted and paid the amounts. On 29.1.1958 another

memorandum was issued, wherein it was reiterated that

the additional land allotted was reserved for public

institution for construction of kitchen blocks and

garages for providing more convenience to the people

and the additional plot and the earlier plot shall be

treated as one unit. By memorandum dated 14.11.1963

excess consideration of about 4462 sq. ft. that too

under

commercial use made by the appellants was

regularized upon charging additional premium since

that was without sanction of N.I.T.. On 23.5.1996 the

lease-deed was executed between the parties and was

got registered. The following clauses of the

lease-deed are relevant.

(i-1) The lessee shall not
disturb, or build over, or otherwise deal

or interfere with any of the service lines
referred to in sub-clause (h-1) without the
previous permission in writing of the
authority which laid the service line.

(j) The lessee shall not assign
transfer or part-with the possession of the
demised premises so as to cause any
division therein or otherwise to alter the
nature of this present demise.

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 39

Provided, however, that the lessor may
subject to such terms and conditions as it

may fix, grant permission to the lessee to
assign transfer or to part with possession
of the demised premises so as to cause any

sub-division therein or otherwise alter the
nature of this present demise.

                   (k)    The lessee shall not without the
              previous     permission           in        writing          of     the




                                       
              lessor,     use      or    allow          to      be     used       the
                   
              premises
              contravention
                              of
                                   of
                                        the
                                             the
                                                    demised
                                                        regulation
                                                                       land
                                                                             framed
                                                                                    in


under section 90 of the Nagpur Improvement

Trust Act, 1936 and Development Control
Rules.

(l) The lessee as also the assignee

and the mortgagee shall within one month of

assignment mortgage or transfer of the
demised premises deliver a notice of such
assignment mortgage or transfer to the

lessor setting for the names and
description of the parties to every such
assignments, mortgage of transfer and the
particulars and the effect thereof.

                   (l-a)           The        lessor,          in      case       the
              notice    referred        to     in       sub-clause          (1)     is
              delivered       to   it,       shall        intimate         to     the
              lessee,    assignee        mortgagee             or     transferee

about arrears of the Trust dues and its
right of re-entry, re-possession over the

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 40

demised premises to remedy breach of any or
all clauses of conditions of lease within a

period of three months of the date of the
intimation to that effect.

(m) The decision of the lessor or any

person it may appoint in this behalf on any
question which may arise concerning any
alleged breach of any of the foregoing
clauses shall be final.

2) The lessor covenants
lessee paying the rent hereby reserved and
that the

performing and observing the conditions

herein contained shall peace obley hold and
enjoy the said land during the said term
without any lawful interruption or

disturbance by the lessor or any person

lawfully claiming it.

Provided that if the said rent of any

part thereof shall at any time be in
arrears and unpaid for one calendar month
next after the date whereon the same shall
have become due whether they shall have

been lawfully demanded or not as also upon
the breach of non-observance by the lessee
of any of the said conditions the lessor
may not withstanding the waiver of any
previous cause or right of re-entry, enter
upon the said land and re-possess it as it

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 41

this demise had not been made, the lessee
in such case being entitled within three

calendar months from the date of such
re-entry to remove all building and
fixtures which at any time during the

currency of the demise shall have been
erected or affixed by him upon the said
land.





                                      
                    Provided further that when any cause
              of    
                    right    of       re-entry        arises

foregoing proviso, it shall be lawful for
under the

the lessor, as the consideration for the

non-exercise of the power of re-entry to
receive from the lessee a sum of money not
exceeding two years ground rent.

Provided also that when any cause or
right of re-entry arises under the first
proviso, upon the breach of non-observance

of the condition of sub-clause (d) clause

(l) thereof in respect of errection or
alteration it shall be lawful for the
lessor to ask the lessee to demolish or

alter the unauthorized construction, as it
may deem necessary, within reasonable time,
as a consideration for the non-exercise of
the power of re-entry instead of receiving
a sum of money as provided above.

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 42

21. The aforesaid clauses if carefully read will

show that the appellants agreed not to disturb, build

over or otherwise deal with the suit property and not

to interfere with the service, without prior

permission in writing of the authority.

22. The appellants agreed with clause (i) not to

assign or transfer or part with the possession. It

also provides not to alter the nature of the present

demised premises. It also provides in clause (k) that

without permission of the N.I.T. in writing the

demised premises cannot be used for any other purpose.

Clause (2) aforesaid then provides that in case of

breach of non-observance by the lessee of any of the

conditions, the lessor may exercise a right of

re-entry and re-possess it as it the demise had not

been made. The appellants have agreed with the said

condition in clause (d) with open eyes and in my

opinion, they are bound by it. Similar is the position

in third proviso of clause (2) providing for the

N.I.T. lessor to exercise power of re-entry if then

the authorized construction is not demolished etc. but

then that is the discretion given to the N.I.T..

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 43

23. To sum up, the aforesaid conditions

mentioned hereinabove are the agreed terms and

conditions by which the appellants have agreed that

the N.I.T. shall re-enter and take possession of the

suit property in the aforesaid contingencies.

24. It is in the above background now this Court

will have to find out whether the evidence placed by

both parties on record and the documentary or other

evidences which are not in dispute would show that

there are violations or breaches of terms and

conditions. After hearing learned Counsel for the

rival parties, this Court finds that following are the

facts and evidences in the form of documentary

evidence and my reasons which clearly show that there

are serious violations made by the appellants in

respect of breach of the terms and conditions of the

allotment order and lease-deed and for which no

evidence is required to be led before the civil Court

at trial or to find out whether a prima facie case is

made out by the appellants or not for grant of

temporary injunction. (a) From the Leave and Licence

Agreement filed on record by the appellants themselves

with a private company running Center Point Hospital

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 44

on the ground floor of the Dharmashala facing the

Government Medical College and Hospital wholly

unconnected with the appellants but being a licensee

on payment of Rs.1,00,000/- per month, it is clear

that appellants had exploited the ground floor rooms

meant for the passengers for reaping profits

@ Rs.1,00,000/- per month. This hospital has a

operation theatre, pathology laboratory, care

diagnostic center, medicine shops and x-ray and other

machines. Looking to the photographs it appears that

the face lift given to the front area of this building

i.e. 32 rooms on the ground floor, huge expenditure

appears to have been made and in fact private rooms

for the patients at cost seems to have been a source

of income for the hospital from each room. (b) Due to

the activity of running private hospital in the

Dharmashala on almost entire ground floor, the entire

open space surrounding to Dharmashala is being used

for parking. (c) Perusal of the photographs of Shankar

Ashram Canteen and Shankar Ashram Bhojanalaya show

that they are being utilized as regular hotels

providing food and canteen providing snacks food etc..

(d) The temporary sanction granted by the N.I.T. for

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 45

these structures where these canteen and Bhojanalaya

are located were only for storing construction

materials at the time of construction of building of

Dharmashala and thereafter for providing convenience

to the passengers for garages etc.. This fact is not

in dispute. (e) There is no evidence to show that

Shankar Ashram Canteen and Shankar Ashram Bhojanalaya

were permitted to be started in these garages or that

these garages meant for public conveniences in the

original allotment order could be utilized for running

hotel business. This documentary evidence about the

temporary sanction for garages and absence of any

document placed on record by the appellants for

allowing Shankar Ashram Canteen and Shankar Ashram

Bhojanalaya lead me to show that the whole activities

are unauthorized and in breach of the terms and

conditions. (f) Assuming that the said canteen and

Bhojanalaya are catering to need of patients,

passengers and their relatives, there is absolutely no

evidence placed on record by the appellants as to what

is their control on these two establishments and at

what rate, these canteen and Bhojanalaya are providing

food and other eatables to the visitors. It was the

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 46

duty of the appellants to place on record the evidence

in the form of affidavits or documentary evidence

showing that canteen and Bhojanalaya were being run in

these garages by providing food at subsidized and

concessional rates. No agreement between the

appellants and canteen and Ashram Bhojanalaya has been

placed on record to show the terms and conditions of

subletting nor there is anything on record to show

that they were allowed to be operated with written

sanction or permission from the N.I.T.. No

document/indenture between them has been placed on

record to show that the appellants have any control

over them at least in the matter of providing food

etc. at subsidized or concessional rates to those

visiting Dharmashala. In the absence of any

documentary evidence about the occupation of canteen

and Shankar Bhojanalaya and the terms and conditions

of lease or as the case may be, it is clear that the

appellants have allowed the regular hoteliers to do

business and earn huge profits from the public at

large giving complete go-bye to the very purpose for

which such prime land was allotted to the appellants.

It is not known what income the appellants must have

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 47

been deriving from the said canteen and Bhojanalaya

situated almost on 1/4th acre of land in the heart of

Nagpur City. It was for the appellants to clear all

these points but the appellants did not place any

material on record or affidavit evidence to that

effect. It clearly appears that Shankar Ashram Canteen

and Shankar Ashram Bhojanalaya have been operating for

many years and therefore, the appellants must have

reaped monetary benefits but they are not coming clean

before the Court.

25. It is an admitted fact that the appellants

had directly applied to the State Government under

Section 37 of the Maharashtra Regional & Town Planning

Act, 1966 for changing the use of plot from public

purpose to commercial purpose vide application dated

15.1.2007. This clearly shows that on the date of this

application, the appellants themselves decided that

they must get regularised commercial exploitation

being made by them of the property belonging to N.I.T.

by getting minor modification done under Section 37 of

the Maharashtra Regional & Town Planning Act directly

from the State Government. It appears that the

Government referred the matter to N.I.T. which passed

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 48

a resolution on 17.10.2007 and rejected the proposal

made by the appellants and then there was a silence.

Thus, making of the said representation to change the

user from public utility to commercial use by the

appellants clearly speaks volumes about the intentions

on the part of the appellants to get conversion at the

cost of public utility. Fortunately, the State

Government and the N.I.T. did not fall pray to the

said

proposal. This conduct on the part of the

appellants is enough to conclude that there are no

bona fides in the appellants for claiming that it

would continue to operate Dharmashala and thus satisfy

the public purpose for which plots were allotted.

26. The inspection report prepared by the

Divisional Officer (South) dated 8.2.2010 has been

carefully seen by me. This inspection report gives in

details as to how major changes have been made to suit

the requirements of running a private limited hospital

on fully commercial basis. This report further shows

that the entire space in the middle of the Dharmashala

open to sky has been closed and the structures have

been erected therein to suit the requirements of

private limited hospital and operation theatre

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 49

admeasuring 4576 sq. ft. has been erected there. This

report inter alia contains several other things. The

submission made by learned Senior Advocate

Shri Dharmadhikari that this report is liable to be

rejected by this Court since the same was prepared

behind the back of the appellants would have appealed

to this Court. However, it is seen that the appellants

themselves have prepared a big revised plan and

submitted to the N.M.C. with a request to regularize

several structures and changes and modifications made

in the original building of Dharmashala to suit the

establishment of private hospital. If this revised map

is carefully compared with the said inspection report

about which contention has been made that it should be

rejected, it is clearly seen that whatever has been

stated in the inspection report is fully corroborated

by the said revised map prepared by the appellants and

submitted by the appellants to the N.M.C., planning

authority, for regularization, sanction and so on and

so forth. Thus, the appellants themselves have

provided documentary evidence before this Court,

showing that they have made several constructions,

modifications and so on and so forth in the building

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 50

of Dharmashala to suit the need of a full fledged

private hospital run by a private limited company for

commercial exploitation. Needless to say that all that

was done without permission of the N.I.T. and in

clearcut breach of the aforesaid terms and conditions

mentioned by me herein before.

27. No other evidence is required when the

appellants themselves have produced the said evidence

to infer

that the appellants have converted the

Dharmashala into a private hospital.

28. It is seen that there are several pathology

laboratories operating in this Dharmashala building

which is clear from the photographs and the inspection

report so also x-ray and other modern machines. To

repeat, major operation of Dharmashala building has

been in utilization for hospital and allied and

connected activities of the hospital.

29. The submission made by learned Senior

Advocate Shri Dharmadhikari that even now 88 rooms are

being utilized for giving to the passengers, patients

and their relatives in the Dharmashala is based on no

prima facie evidence. There is absolutely no evidence

placed on record to show that during the last 10-20

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 51

years or in the last five years a single room has been

given to the patients, their relatives or passengers

coming to Government Medical College and Hospital on

concessional basis or free of cost. Apart from that no

documentary evidence is placed nor there is affidavit

of a single person from the appellants to show a

single detail about single passenger, patient or

relative staying in Dharmashala. If the appellants

wanted to

establish a prima facie case that

Dharmashala was still being utilized for passengers,

patients and their relatives, it was for them to prove

the same by documentary proof or evidence by way of

affidavit before the trial Court to establish

accordingly. To say that he same is a matter of trial

is no use since the appellants could have easily

produced the concerned registers for the last couple

of years showing the same. If the rooms were given on

concessional rates, where is the evidence in the form

of receipts, ledgers audit reports for the last

several years. No audited reports required to be

submitted every year to the Charity Commissioner have

been placed on record. That would have clearly

revealed the income from passengers even if meagre and

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 52

the expenditure over maintenance. When asked, learned

Senior Advocate Shri Dharmadhikari fairly stated that

nothing of this sort was filed on record. However, I

find that this is totally absent which clearly shows

that the appellants completely forgot that the

property was to be utilized for the poor and needy

passengers, patients and their relatives, visiting

Government Medical College and Hospital.

30.

The submission that Shri Lalit Purohit was

inducted as caretaker in the Dharmashala is again

without any evidence. Nothing prevented the appellants

from providing any documentary proof or evidence by

way of affidavit about the terms and conditions of

employment/contract of Shri Lalit Purohit with

Dharmashala. It was for the appellants to prove prima

facie that Shri Lalit Purohit was inducted as a

caretaker and the terms and conditions of his

employment/contract ought to have been brought on

record before the Court.

31. The submission made by learned Senior

Advocate Shri Dharmadhikari that the Trust is

achieving the object of providing treatment to the

patients by giving 32 rooms on the ground floor to

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 53

Center Point Hospital does not appeal to me. In the

first place, the appellant/Trust is collecting

Rs.1,00,000/- per month as licence fee from the said

private hospital which must have been taking fullest

advantage of the location, namely opposite Government

Medical College and Hospital, Nagpur and thus earning

huge income. There is no record placed before the

Court to show that the said Center Point Hospital is

under any control of the appellants. It is a private

limited company doing its business of running a

hospital and hospitality at cost in the building meant

for Dharmashala. There is nothing on the record to

show that treatment to the patients is free of cost or

on concessional rates. There must not be any record

obviously because the appellants do not have any

control on the said hospital about regulation of

charges to be recovered from the patients and at least

no material has been placed on record to show that the

appellants have reserved any right by any indenture in

the matter of charges to be recovered from the

patients. No evidence in the form of accounts, income

and expenditure daily book, audits of the said company

showing that the patients staying in Dharmashala

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 54

instead of being allowed to be treated at Government

Medical College and Hospital were treated on

concessional rates by this hospital from the date it

is operating on Leave and Licence or that the

appellants have certified accordingly. It is difficult

to believe that the private limited company running a

hospital for doing its business would do so and that

too having spent huge money for changing the face of

the Dharmashala. The submission that the appellants

have been doing the same activity and it falls under

regulation M (7) (2) therefore does not impress me

at all.

32. Submission made by learned Senior Advocate

Shri Dharmadhikari that all the allegations made by

the N.I.T. in the show-cause-notices are disputed and

they are required to be tested upon adducing the

evidence at the regular trial before the civil Court,

therefore, does not impress me since I have clearly

pointed out in the earlier paragraphs the undisputed

position about the violations and breaches of terms

and conditions made by the appellants and that too by

documentary evidence mostly provided by the appellants

themselves.

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 55

33. To sum up, on the facts, in my opinion, no

prima facie case at all has been made out by the

appellants and on the contrary the appellants have

deprived the needy and poor patients, their relatives

and passengers from taking advantage of the

Dharmashala. That is unfortunate and shows that

philanthropy is vanishing fast.

34. Balance of convenience in the above fact

situation where the appellants have clearly committed

breach of trust of N.I.T. and public at large and in

particular the poor passengers, patients and relatives

for many years, cannot lie in favour of the appellants

merely because the appellants are in possession of the

suit properties. Public interest has to be a paramount

consideration even while finding out the balance of

convenience. In my opinion, if the appellants are

allowed to enjoy the benefits from the said public

property for another decade or so by waiting for final

decision of the civil suit/appeals etc. the public

interest would be wholly jeopardized. This Court would

never remain a mute spectator.

35. As regards the irreparable loss, I find that

in case the appellants succeed in the suit, they can

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 56

definitely be compensated by way of damages and

therefore, there is no such loss which can be said to

be irreparable.

36. The N.I.T. has filed an undertaking signed

by executive officer, N.I.T., Nagpur dated 19.4.2011

vide St. No.4026/2011, stating therein that the N.I.T.

undertakes to use the suit plots for the same purpose

for which they were allotted to the appellants or

would allot the same to other institution if needed.

This being the case, the balance of convenience

certainly remains in favour of the N.I.T. rather than

the appellants. This Court, however, has a strong

reservation about the N.I.T. allotting the land to

some other institution since in the present scenario

it is the N.I.T. which can provide the best to the

people at large by running Dharmashala since it has

been doing very well in running other activities in

the city of Nagpur, keeping in mind the interest of

the public at large. To allot the said property to any

other Trust/Institution most of which are run by the

influential people, their kith and kin for huge

profits in the city of Nagpur and State of Maharashtra

is to fall in another trap. The majority of charitable

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 57

and other Trusts/Institutions who have obtained lands

from N.I.T. have been doing business rather than

philanthropy in blatant violations of terms and

conditions. Shri Mishra, the learned Counsel for

N.I.T. stated that there are about 250 public utility

plots in the city of Nagpur which are misutilised for

business . But this Court granted stay of taking

possession as N.I.T. did not allegedly (as stated by

the petitioners in those petitions) comply with the

principles of natural justice. Nothing can be said

here except saying good-luck to N.I.T. and the

common man. Thus, the present scenario in the State of

Maharashtra does not permit handing over the suit

property to other institution. The said undertaking

marked x is accepted with a hope and trust that

N.I.T. itself would run the Dharmashala.

37. I, thus, find that none of the ingredients

for granting temporary injunction pending decision of

the suit have at all been satisfied by the

appellants/plaintiffs and therefore, they are not

entitled to grant of temporary injunction pending

decision of the suit.

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 58

38. As to the right of re-entry and forfeiture

of lease and taking possession, I have already

discussed that the appellants have clearly agreed to

the aforesaid eventuality of forfeiture of lease

re-entry and possession to be delivered to the N.I.T.

in the event of breach of terms and conditions. I have

clearly held that breach of terms and conditions are

writ large and duly established from the documents

filed by the appellants and N.I.T.. In other words,

there are no major debatable issues which should go

for trial. In the face of the agreed position by the

appellants themselves, I do not think that they can be

allowed to back out now. This is all the more so

because this Court has recorded a categorical finding

about undisputed violations established on record.

However, I find that the notice that was given by the

N.I.T. to enter the land in question by 30 days is not

correct. Notice ought to have been for a period of

three months as provided in clause (l-a).

39. To part with, it is unfortunate, that the

appellants did not realize that the patients visiting

the Government Medical College and Hospital would be

diverted to the said Center Point Hospital from the

::: Downloaded on – 09/06/2013 17:16:11 :::
ao26.11.odt 59

Government Medical College and Hospital by brokers and

Dalals at the cost of poor people who would be

compelled to sell their belongings or the possessions

or the property for saving the life of patients which

otherwise they may not have been required to for

treatment in the Government Medical College and

Hospital.

40. For all the reasons, therefore, I do not

find that the appellants have made out any case for

interference. On the contrary, the public interest

requires that the N.I.T. must be allowed to take

possession of the suit properties but by giving notice

of three months and carry out the activities itself by

running Dharmashala and providing other facilities,

amenities to the patients, their relatives and

passengers visiting the Government Medical College and

Hospital.

41. To sum up, I do not find any substance in

the present appeal against order. The same is,

therefore, dismissed. No order as to costs.

JUDGE
ssw

::: Downloaded on – 09/06/2013 17:16:11 :::