Supreme Court of India

Ramjas Foundation & Ors vs Union Of India & Ors on 9 November, 2010

Supreme Court of India
Ramjas Foundation & Ors vs Union Of India & Ors on 9 November, 2010
Author: G Singhvi
Bench: G.S. Singhvi, Asok Kumar Ganguly
                                                                        REPORTABLE

                   IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION


                    CIVIL APPEAL NO.6662 OF 2004


Ramjas Foundation and another                              ........Appellants

                                 Versus

Union of India and others                                  .......Respondents




                              JUDGMENT

G.S. Singhvi, J.

1. This appeal is directed against judgment dated 18.5.2001 of the

Division Bench of the Delhi High Court whereby the first appeal preferred

by the appellants against the judgment of the learned Single Judge, who

declined to nullify the acquisition of their land was dismissed.

2. Rai Sahib Kedar Nath, who retired as District Judge from the Punjab

Judicial Service started three schools in Kucha Ghasi Ram, Chandni Chowk,

Bazar Sita Ram and Daryaganj, Delhi between 1912 and 1916 in the

memory of his father, Lala Ramjas Mal. He purchased land measuring
2

about 1800 bighas in villages Chowkri Mubarikabad and Sadhora Khurd,

which now form part of NCR Delhi from his own resources and by

collecting money in the form of donations from other philanthropists. In a

public function held on 25.12.1916 in Ramjas School, Kucha Ghasi Ram,

Chandani Chowk, Rai Sahib Kedar Nath is said to have made an

announcement that he had created a Wakf and dedicated and donated all his

movable and immovable properties including the land in villages Chowki

Mubarikabad and Sadhora Khurd to the said school for charitable purposes,

namely, advancement and promotion of education to the public and poor

students. In 1917, he formed Ramjas College Society and got the same

registered under the Societies Registration Act, 1860 as a charitable

institution. The objects of the Society were as under:

“i) To provide school and university education for boys and

girls.

ii) To maintain schools, colleges, boarding houses and

training institutes for training of teachers.

iii) To provide means for imparting technical and industrial

education in connection with the institutions under the

control of foundation.

iv) To provide means for imparting a sound moral and

catholic religious education free from superstitious and
3

controversial matters and based on the Vedas and ancient

shastras.

v) To encourage and take part in Scientific Research of

various kinds as well as in the study translation and

publication of the Sanskrit literature and philosophy of

ancient India.

vi) To amalgamate with the foundation any other societies

having objects similar to those or any of these of the

Foundation.

vii) To give loans to the institutions aided, run managed by or

under the control of the Foundation and for the benefits

of the students studying in the said institutions, aid,

grants, donations, subscribe to Government and/or semi-

Government relief funds, award scholarships,

fellowships, stipends of any kind as also to take/accept

donations, gifts and charities etc.”

3. After some time, Rai Sahib Kedar Nath formed a managing

committee of which he was the President. On 25.6.1936, he transferred the

entire land to the Society by executing a release deed. In 1967, the name of

the Society was changed from Ramjas College Society to Ramjas

Foundation and the same was registered as such.

4

4. By notification dated 13.11.1959 issued under Section 4 of the Land

Acquisition Act, 1894 (for short, `the Act’), the Chief Commissioner of

Delhi proposed acquisition of 34070 acres land including 872 bighas and 17

biswas land of appellant No.1 situated at Chowkri Mubarikabad and 730

bighas land situated at Sadhora Khurd for planned development of Delhi

excluding the following categories of land:

(a) Government land and evacuee land;

(b) the land already notified under Section 6 of the Land

Acquisition Act for any Government Scheme;

(c) the land already notified either under Section 4 or 6 of

the Land Acquisition Act, for House Building

Cooperative Societies mentioned in Annexure III;

(d) the land under graveyards, tombs, shrines and the land

attached to religious institutions and Wakf property.

5. The objections filed on behalf of appellant No.1 under Section 5-A of

the Act through Shri Ratan Lal Gupta, Advocate were rejected by the

competent authority. Thereafter, three different notifications were issued

under Section 6 of the Act.

5

6. The acquisition of land vide notification dated 13.11.1959 was

challenged in large number of petitions filed in Delhi High Court which

were dismissed. The appeals filed against the orders of the Delhi High

Court were dismissed by this Court in Aflatoon v. Lt. Governor of Delhi

(1975) 4 SCC 285 and Lila Ram v. Union of India (1975) 2 SCC 547.

7. Appellant No.1 also filed several cases in the Delhi High Court and

this Court questioning the acquisition of its land and consequential actions

taken by the respondents. The particulars of the cases filed by appellant

No.1 and their result are detailed below:

Chowkri Mubarikabad

(i) The first writ petition bearing No.409/1968 was filed by appellant

No.1 in the Delhi High Court for quashing notifications dated 13.11.1959

and 28.2.1968 issued under Sections 4 and 6 of the Act respectively mainly

on the ground that its land is exempted from acquisition in terms of clause

(d) of notification dated 13.11.1959 because it was a Wakf property. This

assertion was contested by the respondents. They pleaded that the property

in dispute is neither a Wakf nor it can be treated as Wakf because it had not

been created by a Muslim. The learned Single Judge was of the view that

the adjudication of the writ petition would need determination of

complicated questions of fact and such questions cannot be decided under
6

Article 226 of the Constitution. Thereupon, the counsel appearing on behalf

of appellant No.1 sought leave of the Court to withdraw the writ petition

with liberty to file a civil suit. His prayer was granted by the Court.

(ii) Immediately after disposal of the writ petition, appellant No.1 filed

Suit No.451/1971 with the following substantive prayer:

“A decree for declaration be passed in favour of the plaintiffs
and against the defendants to the effect that since the plaintiffs
society is a charitable education institution and the land in
dispute is a wakf property or in the nature of wakf property, the
same is exempt from the purview of notification under Section
4 of the Land Acquisition Act by virtue of clause (d) of para 2
of the Notification No.F.15(iii)/59-L.S.G dated 13.11.1959 and
the impugned notifications, acquisition notices and the
proceedings consequent thereon are void abinitio, without
jurisdiction, discriminatory, arbitrary, vague, indefinite, ultra
vires, against the principles of natural justice and the provisions
of the Land Acquisition Act and are liable to be set aside and
cancelled.”

(iii) After detailed consideration of the pleadings and documents produced

by the parties, the learned Single Judge dismissed the suit. Appellant No.2 –

Shri Ram Kanwar Gupta joined appellant No.1 in filing appeal against the

judgment of the learned Single Judge, which was dismissed by the Division

Bench of the High Court vide judgment dated 18.5.2001. Thereafter,

notification under Section 17 of the Act was issued on 23.7.2001 and

possession of the land was taken by the Land Acquisition Collector and

handed over to the Delhi Development Authority.

7

Sadhora Khurd

(i) W.P. No.213/1973 filed by appellant No.1 challenging the acquisition

of land situated at Sadhora Khurd was dismissed by the learned Single Judge

as withdrawn.

(ii) After 5 years, appellant No.1 filed CWP No.106/1978 for quashing

the notifications issued under Sections 4 and 6 and notices issued under

Sections 9 and 10 of the Act. The same was dismissed by the Division

Bench of the High Court vide its order dated 31.1.1978.

(iii) Civil Appeal No. 2213 of 1978 filed by appellant No.1 against the

order of the Division Bench was dismissed by this Court on 13.11.1972 on

the ground of delay and blameworthy conduct of appellant No.1 –

Ramjas Foundation v. Union of India (1993) Supp 2 SCC 20.

(iv) After dismissal of the civil appeal, the Land Acquisition Collector

passed Award No.10/94-95 dated 7.6.1994 and supplementary Award

Nos.10-A/94-95, 10-B/94-95, 10-C/94-95 and 10-D/94-95 all dated

11.11.1994 in respect of 718 bighas 14 biswas land situated at Sadhora

Khurd and took possession of 676 bighas and 8 biswas of land.

(v) Appellant No.1 challenged the awards in CWP No.4343/1997 and

prayed for quashing the action of the respondents to take possession of the
8

acquired land. It further prayed for issue of a mandamus to respondents to

release land by issuing notification under Section 48 of the Act. Appellant

No.1 filed another writ petition (CWP No.5493/1999) for grant of a

declaration that land situated in village Sadhora Khurd continues to be in its

possession. By an order dated 26.4.2000, the Division Bench of the High

Court dismissed CWP No. 4343/1997 but gave a direction to the Lt.

Governor to pass appropriate order on the application made by appellant

No.1 for denotification of the acquired land. Similar order appears to have

been passed in CWP No. 5493/1999.

(vi) In the meanwhile, Bhagwan Dass filed CWP No.1811/1995 by way of

public interest litigation and prayed for issue of a mandamus to the

respondents to take possession of 730 bighas of land and use the same as per

the plan of Zone B-5. That petition was disposed of by the Division Bench

of the High Court on 26.4.2000 by taking cognizance of the statement made

by the counsel appearing for the Delhi Development Authority that a

decision had been taken not to release land of appellant No.1 from

acquisition.

(vii) The orders passed by the High Court in CWP Nos.1811/1995,

4343/1997 and 5493/1999 were challenged before this Court in S.L.P. (C)

Nos.15017, 15216 and 19741 of 2000 on several grounds including the

following:

9

“(iii) Because the petitioner society having been created by Rai
Sahab Kedar Nath, Retired District Judge, Punjab thereby
dedicating all his movable and immovable properties, for
Charitable purposes establishing to run the schools and colleges
for public charity of education covered under and/or is waqf
and property held is or in the nature of a waqf property even if
the Waqf Act may not be applicable to such society being not
attached to any specific caste and/or religion.

(iv) Because a notification issued under the provisions of the
Land Acquisition Act also being “Law” is liable to be struck
down if it is contrary to the fundamental rights guaranteed
under Part III of the Constitution of India, as in view of the
decision of this Hon’ble Court in Indian Express Newspapers
Vs Union of India, reported at [1985] 1 SCC 641, para 83 at

693.

(v) Because any law and/or notification under the statute i.e.
the Land Acquisition Act being discriminatory on ground of
caste or religion is liable to be declared as ultra vires of the
Constitution and must be quashed as a whole.”

(emphasis supplied)

(viii) All the special leave petitions were disposed by this Court on 4.2.2002

in the following terms:

“We have heard Shri Shanti Bhushan, learned senior counsel,
appearing for the petitioners. We are not satisfied that this
petition merits further consideration by this Court. However, it
is pointed out that in spite of the directions issued by the High
Court that the representation filed by the petitioners before the
Lt. Governor of Delhi for considering their case for
denotification of the land in question has not been disposed of
till date. If that be so we direct that the application so filed will
be disposed of within a period of six weeks from today.”

(ix) In compliance of the direction given by the High Court and this Court

Lt. Governor, Delhi passed order dated 18.6.2002 and rejected the prayer of
10

appellant No.1 for denotification of its land by recording the following

reasons:

“I have gone through all the papers on record and have
considered the matter at length. Possession of area
admeasuring 563 bighas 07 biswas was taken by DDA on “as is
where is” basis as land was not physically vacant. The said
area is replete with factories. The Anand Parbat Industrial Area
as it has come to be popularly known, has come up in a
haphazard and unplanned manner and has over the years, also
become degraded and decrepit. The congested and unsystematic
growth of factories in the area has turned it into a veritable
public hazard. Safety considerations are wanting. Most of the
lanes are too narrow for a fire tender to enter. The electricity
distribution system is problematic. The other infrastructure and
basic services are also inadequate. Apart from being a
congested and degraded cluster of factories operating in sub-
optimal conditions, the area is also hazardous where public
safety requirements warrant early remedial measures. The area
is mentioned in the Master Plan of Delhi as “Industrial”.

There are thus sound and compelling reasons to effect
redevelopment of the area in the overall public interest. For
this the entire land mass needs to be physically taken over,
planned, roads and lanes straightened and widened to the extent
feasible and new infrastructure laid down as per the plans.
Institutional services like fire service, electricity substations etc.
will have to be properly located. A redevelopment plan on
these lines has, in fact, been prepared after consulting the
occupants. The only possible way to achieve implementation
of the redevelopment plan is through land acquisition. Without
physically taking over the entire chunk of land, laying of
infrastructure as per the redevelopment plans will not be
possible. Nor is it desirable or safe to delay any longer
redevelopment of the area, which is an imminent necessity.

For the aforesaid considerations, I do not find it prudent,
desirable or feasible to denotify the said chunk of land.
Denotification of 67 bigha 14 biswas land has already been
made in favour of the petitioners who have thereby received a
fair degree of consideration from the government already. Any
further denotification will be contrary to public interest and as
11

such cannot be made. The petitions/representations in this
regard are hereby disposed of accordingly.”

(x) Appellant No.1 challenged the order of the Lt. Governor in W.P.

No.5138/2002, which was dismissed by the Division Bench of the High

Court by detailed judgment dated 6.2.2004. S.L.P. (C) No.7026 of 2004

filed against that judgment was dismissed as withdrawn.

8. Shri R. Venkataramani, learned senior counsel for the appellants

reiterated the argument made before the High Court that in view of clause

(d) of notification dated 13.11.1959, the land of the appellant was liable to

be excluded from acquisition because it was a Wakf property. Learned

counsel argued that the dedication of land by Rai Sahib Kedar Nath was for

a charitable purpose and this, by itself, is conclusive evidence of his

intention to create a Wakf. Learned counsel emphasized that dedication

made by Rai Sahib Kedar Nath was without any reservation in favour of any

beneficiary as trustee or otherwise and, as such, the land in question became

part of Wakf property and argued that the same could not be acquired in the

name of planned development of Delhi. Learned counsel invited the Court’s

attention to the amended definition of `Wakf’ contained in Section 3(1) of

the Wakf Act, 1954 and argued that a non-Muslim can also create Wakf.

Learned senior counsel submitted that there is no injunction under the

uncodified or codified Muslim Law against dedication of property to a
12

charitable purpose recognized by Muslim Law by a non-Muslim or a person

not professing the Islamic faith. He further submitted that merely because

Rai Sahib Kedar Nath was a Hindu and had performed havan etc. before

renouncing the property in favour of the Society for a charitable purpose is

not sufficient to deny benefit of exemption to appellant No.1 in terms of

clause (d) of notification dated 13.11.1959. Learned counsel further argued

that exemption clause contained in notification dated 13.11.1959 should be

liberally construed in a manner which will benefit dedication made for

charitable purpose irrespective of caste and/or religion, else the impugned

notification will become discriminatory and violative of Articles 14 and 15

of the Constitution. In support of his arguments, learned counsel produced

three compilations of which one contains copies of the orders passed by the

Delhi High Court, this Court as also the one passed by the Lt. Governor of

Delhi and a copy of notification dated 4.4.2002 issued under Section 48 of

the Act for release of 67 bighas 14 biswas of land of village Sadhora Khurd.

The second volume contains extracts of text books and commentaries on

Mohammadan Law/Muslim Law and the third volume contains compilation

of various judgments. During the course of submissions, Shri

Venkataramani produced a fresh compilation of the list of dates

incorporating therein the developments which have taken place after filing

of the special leave petition. This compilation shows that the area in which

land of appellant No.1 is situated has developed as a residential locality and
13

is recognized as unauthorized colony for the purpose of regularization; that

some parts of the land have also been developed as Anand Parbat Industrial

Area and the Delhi Development Authority has invited applications and

declarations from the residents/unauthorized occupants of Anand Parbat

Industrial Area for deciding the licence fee. The appellants have also

claimed that they are running 19 schools and one degree college and one

Sports and Mountaineering Institute at Chowkri Mubarikabad.

9. Shri Amarendra Sharan, Senior Advocate and Shri Vishnu B.

Saharya, Advocate appearing for the Delhi Development Authority and Smt.

Gita Luthra, Senior Advocate and Shri D.N. Goburdhun, Advocate

appearing for the Union of India supported the impugned judgment and

argued that the appeal should be dismissed as a frivolous piece of litigation.

Learned counsel extensively referred to the judgment in Ramjas

Foundation v. Union of India (supra), order dated 4.2.2002 passed in

S.L.P.(C) No. 15017/2000 and connected matters and argued that when this

Court has already negatived the plea of appellant No.1 that the property

situated at Sadhora Khurd is a Wakf property and is exempted from

acquisition, the appellants cannot resurrect the same plea in respect of the

land situated at Chowkri Mubarikabad. Learned counsel then argued that

the appellants’ claim for exemption was rightly rejected by the learned

Single Judge and the Division Bench of the Delhi High Court because no
14

evidence was produced to prove that Rai Sahib Kedar Nath had created a

Wakf and the property transferred to the Society became a Wakf property.

Shri Amarendra Sharan emphasized that renouncement of property by Rai

Sahib Kedar Nath in favour of the Society formed by him for educational

purposes did not result in creation of a Wakf and the property did not

become Wakf property because the dedication made by him was preceded

by “Samarpan” and “Sankalp” which are well known concepts of Hindu

Law. Another argument of the learned senior counsel is that clause (d) of

notification dated 13.11.1959 cannot be interpreted as including every

dedication of property for charitable purpose and the expression `Wakf

property’ must be given a restricted interpretation so as to include the

property attached to the Wakf created by Muslims only.

10. We have considered the respective submissions. In our view, the

appeal deserves to be dismissed because the appellants have not approached

the Court with clean hands. In Ramjas Foundation v. Union of India,

acquisition of the land situated at Sadhora Khurd was challenged on the

ground of violation of Section 5-A of the Act and also on the ground that

land in question is exempted from acquisition because it is a Wakf property.

Another plea taken by appellant No.1 was that if the land belonging to

educational and charitable institutions established by Hindus and non-

Muslims is not treated as Wakf property, then the exemption clause (d) is
15

liable to be declared void for violation of Article 14 of the Constitution.

While rejecting the argument that the acquisition proceedings were vitiated

due to violation of Section 5-A of the Act, this Court noted that the

appellants had made a patently incorrect statement on the issue of denial of

opportunity of personal hearing and observed:

“As regards the objection of the violation of the mandatory
provisions of Section 5-A of the Act in not affording an
opportunity of personal hearing while deciding such objections,
we granted an opportunity to the learned Additional Solicitor
General to place material after examining the original record.
We granted this opportunity to the respondents on account of
the reason that the writ petition had been dismissed by the High
Court in limine without issuing notice to the respondents and as
such the respondents had not been given any opportunity before
the High Court to place any material to refute the allegations
made by the appellants in this regard. The Additional Solicitor
General during the course of the hearing of the matter placed an
order of the Land Acquisition Collector, Delhi dated February
23, 1968 which has been taken on record and for the purposes
of identification has been marked as Annexure `X’. A copy of
the said Annexure `X’ was also given to the learned counsel for
the appellants. A perusal of the aforesaid order dated March 22,
1968 clearly shows that the Ramjas Foundation Society was
represented through Shri Ratan Lal Gupta, Advocate who was
given a personal hearing. From a perusal of the aforesaid
document Annexure `X’ dated February 23, 1968 it is clear that
full opportunity of hearing through counsel was afforded to the
Ramjas Foundation. It has been further mentioned in this order
that the Ramjas Foundation Society was also allowed to file
fresh objections if so desired, but Shri Ratan Lal Gupta, learned
Advocate for the petitioner Society declined and stated that
there was nothing more to add in the previous objection
petition. After bringing the said document Annexure `X’ to the
notice of the learned counsel for the appellants, no satisfactory
explanation or argument came forward on behalf of the
appellants. The conduct of the appellants in raising the plea that
no opportunity of personal hearing was given to the appellants
16

in respect of the objections filed under Section 5-A of the Act
was totally baseless and factually incorrect and such conduct is
reprehensible. It is well settled that a person invoking an
equitable extraordinary jurisdiction of the Court under Article
226 of the Constitution is required to come with clean hands
and should not conceal the material facts. The objection
regarding not affording an opportunity of personal hearing in
respect of objections filed under Section 5-A of the Act was one
of the main planks of the grounds raised in the writ petition as
well as in the special leave petition filed before this Court and
ought we know if such ground had not been taken this Court
would have entertained this appeal or not. The appellants have
taken the advantage of obtaining the stay order also from this
Court which is continuing for the last 14 years as the special
leave petition was filed in 1978 itself.

It may be further noted that a common objection petition under
Section 5-A of the Act in respect of both the lands situated in
Mubarikabad as well as in Sadhurakhurd was filed on
December 11, 1959 through Shri Ratan Lal Gupta, Advocate.
The said objections were heard in the presence of Shri Ratan
Lal Gupta, Advocate and disposed of by one common order
Annexure `X’ and we cannot believe an ipse dixit explanation
made orally during the course of arguments on behalf of the
appellants that they had no knowledge of any personal hearing
being given to Shri Ratan Lal Gupta, Advocate. It is also
important to note that no such objection was taken in respect of
land in Mubarikabad.”

(emphasis supplied)

The Court also criticized appellant No.1 for playing a game of hide and

seek and observed:

“It may be noted that the reference with regard to suit No. 451
of 1971 decided on March 21, 1977 is in respect of the land of
petitioners situated in Mubarikabad. It is surprising that though
the opportunity was sought for filing a fresh suit, the appellants
again filed a Writ Petition No. 106 of 1978 in the High Court
on January 7, 1978 which was ultimately dismissed by the High
17

Court in limine on January 31, 1978 by a Division Bench
comprising T.P.S. Chawla and Awadh Behari, JJ. In this Writ
Petition No. 106 of 1978 the appellants conveniently omitted to
mention that the permission to withdraw the Petition No. 213 of
1973 was granted on the statement of Shri M.C. Gupta that his
clients reserved the liberty to file a fresh suit and not writ. Thus
no liberty was sought or given for filing a fresh writ petition. In
any case there were no fresh ground or circumstances available
to the appellants to file a fresh Writ Petition No. 106 of 1978 on
January 7, 1978 on identical grounds when the earlier Writ
Petition No. 213 of 1973 had been dismissed as withdrawn on
March 30, 1977. Nothing had happened between March 30,
1977 and January 7, 1978 for giving a fresh cause of action to
the appellants to file the Writ Petition No. 106 of 1978. Awadh
Behari, J. had dismissed the suit No. 451 of 1971 by order dated
March 21, 1977 in regard to the lands in Mubarikabad and he
was also one of the Judges of the Division Bench who passed
the impugned order dated January 31, 1978 dismissing the writ
petition in limine as he was fully aware of the entire
background of this litigation. The appellants are themselves
responsible for creating confusion in initiating separate
proceedings at different periods of time in respect of the lands
situated in Mubarikabad and Sadhurakhurd though challenge to
the acquisition proceedings was on common grounds. Learned
counsel for the appellants was unable to satisfy in respect of
such conduct of hide and seek on the part of the appellants. In
case, as sought to be explained by Mr. Tarkunde, learned senior
counsel for the appellants, the appellants were depending on the
result of the civil suit filed in respect of the lands situated in
Mubarikabad there was no justification for filing the Writ
Petition No. 213 of 1973 in respect of the land situated in
Sadhurakhurd as the suit was not decided in 1973 but was in
fact dismissed on March 21, 1977. We find no justification for
filing the writ petition in respect of the land situated in
Sadhurakhurd in 1973 and subsequently withdrawing the writ
petition on March 30, 1977 reserving the liberty to file a fresh
suit but thereafter again filing the writ petition on January 7,
1978 instead of suit.”

(emphasis supplied)
18

11. In S.L.P.(C) No. 15017/2000 and connected matters, appellant No.1

had specifically raised a plea that its property is exempted from acquisition

because it is a Wakf property, but failed to convince the Court to nullify the

acquisition proceedings on that ground.

12. A careful reading of the judgment in the Ramjas Foundation v.

Union of India (supra) and the order passed in the special leave petitions

clearly shows that even though the question whether the land belonging to

appellant No.1 is exempted from acquisition in terms of clause (d) of

notification dated 13.11.1959 was not decided in the first case and the appeal

was dismissed mainly on the ground of delay and contumacious conduct of

the appellants, that question will be deemed to have been answered in

negative in the second case because in the special leave petitions it was

specifically pleaded that the land belonging to appellant No.1 is exempted

from acquisition being Wakf property and this Court held that there was no

merit in the appellant’s case. It is true that the Court did not record detailed

reasons for not entertaining the special leave petitions but use of the

expression “we are not satisfied that this petition merits further consideration

by this Court” clearly shows that the claim of exemption was turned down

by this Court. If appellant No.1 did not feel satisfied with order dated

4.2.2002 and felt that its claim for exemption under clause (d) of notification

dated 13.11.1959 was on firm footing, then it could have applied for review
19

of that order. However, as the subsequent events reveal, instead of

questioning correctness of order dated 4.2.2002, appellant No.1 accepted the

negation of its claim based on clause (d) of the notification and vigorously

pursued the case for denotification of the land and partially succeeded

inasmuch as vide notification dated 4.4.2002 issued under Section 48 of the

Act, the Lt. Governor released 67 bighas 14 biswas of the acquired land.

13. Strangely, in the list of dates of the special leave petition out of which

this appeal arises, there is not even a whisper about large number of cases

filed by appellant No.1 challenging the acquisition of land situated at village

Sadhora Khurd, the grounds on which the challenge was founded and the

orders passed by the High Court and this Court. The appellants also

suppressed the fact that after dismissal of the first appeal by the Division

Bench of the High Court, possession of the land was taken by the Land

Acquisition Collector on 13.7.2001 and transferred to the Delhi

Development Authority. What could be the possible reason for these

omissions? Any person of reasonable prudence will at once respond to this

question by saying that sole object of not disclosing the facts relating to

other cases was to keep the Court in dark about rejection of challenge to the

acquisition of a portion of land which the appellants are claiming to be Wakf

property. We have no doubt that the appellants did so for the purpose of

persuading this Court to pass an interim order and they succeeded in this
20

venture because while issuing notice on 26.11.2001, this Court directed that

there shall be stay of dispossession.

14. The principle that a person who does not come to the Court with clean

hands is not entitled to be heard on the merits of his grievance and, in any

case, such person is not entitled to any relief is applicable not only to the

petitions filed under Articles 32, 226 and 136 of the Constitution but also to

the cases instituted in others courts and judicial forums. The object

underlying the principle is that every Court is not only entitled but is duty

bound to protect itself from unscrupulous litigants who do not have any

respect for truth and who try to pollute the stream of justice by resorting to

falsehood or by making misstatement or by suppressing facts which have

bearing on adjudication of the issue(s) arising in the case. In Dalglish v.

Jarvie 2 Mac. & G. 231, 238, Lord Langdale and Rolfe B. observed: “It is

the duty of a party asking for an injunction to bring under the notice of the

Court all facts material to the determination of his right to that injunction;

and it is no excuse for him to say that he was not aware of the importance of

any fact which he has omitted to bring forward. In Castelli v. Cook (1849)

7 Hare, 89, 94 Wigram V.C. stated the rule in the following words: “A

plaintiff applying ex parte comes under a contract with the Court that he will

state the whole case fully and fairly to the Court. If he fails to do that, and

the Court finds, when other party applies to dissolve the injunction, that any
21

material fact has been suppressed or not property brought forward, the

plaintiff is told the Court will not decide on the merits, and that, as he has

broken faith with the Court, the injunction must go.” In Republic of Peru

v. Dreyfus Brothers & Company 55 L.T. 802, 803, Kay J. held as under:

“I have always maintained, and I think it most important to
maintain most strictly, the rule that, in ex parte applications to
this Court, the utmost good faith must be observed. If there is
an important misstatement, speaking for myself, I have never
hesitated, and never shall hesitate until the rule is altered, to
discharge the order at once, so as to impress upon all persons
who are suitors in this Court the importance of dealing in good
faith in the Court when ex parte applications are made.”

The same rule was restated by Scrutton L., J in R. v. Kensington Income

Tax Commissioner (1917) 1 K.B. 486. The facts of that case were that in

April, 1916, the General Commissioners for the Purposes of the Income Tax

Acts for the district of Kensington made an additional assessment upon the

applicant for the year ending April 5, 1913, in respect of profits arising from

foreign possessions. On May 16, 1916, the applicant obtained a rule nisi

directed to the Commissioners calling upon them to show cause why a writ

of prohibition should not be awarded to prohibit them from proceeding upon

the assessment upon the ground that the applicant was not a subject of the

King nor resident within the United Kingdom and had not been in the United

Kingdom, except for temporary purposes, nor with any view or intent of

establishing her residence therein, nor for a period equal to six months in

any one year. In the affidavit on which the rule was obtained the applicant
22

stated that she was a French subject and resident in France and was not and

had not been a subject of the United Kingdom nor a resident in the United

Kingdom; that during the year ending April 5, 1913, she was in the United

Kingdom for temporary purposes on visits for sixty-eight days; that she

spent about twenty of these days in London at her brother’s house, 213,

King’s Road, Chelsea, generally in company with other guests of her

brother; that she was also in the United Kingdom during the year ending

April 5, 1914, for temporary purposes on visits, and spent part of the time at

213, King’s Road aforesaid; and that since the month of November, 1914,

she had not been in the United Kingdom. From the affidavits filed on behalf

of the Commissioners and of the surveyor of taxes, who showed cause

against the rule nisi, and from the affidavit of the applicant in reply, it

appeared that in February, 1909, a leasehold house, 213, King’s Road,

Chelsea, had been taken in the name of the applicant’s brother. The

purchase-money for the lease of the house and the furniture amounted to

4000l., and this was paid by the applicant out of her own money. The

accounts of household expenses were paid by the brother and subsequently

adjusted between him and the applicant. The Divisional Court without

dealing with the merits of the case discharged the rule on the ground that the

applicant had suppressed or misrepresented the facts material to her

application. The Divisional Court observed that the Court, for its own

protection is entitled to say “we refuse this writ of prohibition without going
23

into the merits of the case on the ground of the conduct of the applicant in

bringing the case before us”. On appeal, Lord Cozens-Hardy M.R. and

Warrington L.J. approved the view taken by the Divisional Court. Scrutton

L.,J. who agreed that the appeal should be dismissed observed:

“and it has been for many years the rule of the Court, and one
which it is of the greatest importance to maintain, that when an
applicant comes to the Court to obtain relief on an ex parte
statement he should make a full and fair disclosure of all the
material facts – facts, not law. He must not misstate the law if
he can help it – the court is supposed to know the law. But it
knows nothing about the facts, and the applicant must state
fully and fairly the facts, and the penalty by which the Court
enforces that obligation is that if it finds out that the facts have
not been fully and fairly stated to it, the Court will set aside any
action which it has taken on the faith of the imperfect
statement.”

15. The above noted rules have been applied by this Court in large

number of cases for declining relief to a party whose conduct is

blameworthy and who has not approached the Court with clean hands –

Hari Narain v. Badri Das AIR 1963 SC 1558, Welcome Hotel v. State of

A.P. (1983) 4 SCC 575, G. Narayanaswamy Reddy v. Government of

Karnataka (1991) 3 SCC 261, S.P. Chengalvaraya Naidu v. Jagannath

(1994) 1 SCC 1, A.V. Papayya Sastry v. Government of A.P. (2007) 4

SCC 221, Prestige Lights Limited v. SBI (2007) 8 SCC 449, Sunil

Poddar v. Union Bank of India (2008) 2 SCC 326, K.D. Sharma v. SAIL

(2008) 12 SCC 481, G. Jayashree v. Bhagwandas S. Patel (2009) 3 SCC

141 and Dalip Singh v. State of U.P. (2010) 2 SCC 114. In the last
24

mentioned judgment, the Court lamented on the increase in the number of

cases in which the parties have tried to misuse the process of Court by

making false and/or misleading statements or by suppressing the relevant

facts or by trying to mislead the Court in passing order in their favour and

observed:

“For many centuries Indian society cherished two basic values
of life i.e. “satya” (truth) and “ahimsa” (non-violence).
Mahavir, Gautam Buddha and Mahatma Gandhi guided the
people to ingrain these values in their daily life. Truth
constituted an integral part of the justice-delivery system which
was in vogue in the pre-Independence era and the people used
to feel proud to tell truth in the courts irrespective of the
consequences. However, post-Independence period has seen
drastic changes in our value system. The materialism has
overshadowed the old ethos and the quest for personal gain has
become so intense that those involved in litigation do not
hesitate to take shelter of falsehood, misrepresentation and
suppression of facts in the court proceedings.

In the last 40 years, a new creed of litigants has cropped
up. Those who belong to this creed do not have any respect for
truth. They shamelessly resort to falsehood and unethical means
for achieving their goals. In order to meet the challenge posed
by this new creed of litigants, the courts have, from time to
time, evolved new rules and it is now well established that a
litigant, who attempts to pollute the stream of justice or who
touches the pure fountain of justice with tainted hands, is not
entitled to any relief, interim or final.”

(emphasis supplied)

16. In our view, the appellants are not entitled to any relief because

despite strong indictment by this Court in Ramjas Foundation v. Union of

India, they deliberately refrained from mentioning details of the cases
25

instituted by them in respect of the land situated at Sadhora Khurd and

rejection of their claim for exemption under clause (d) of notification dated

13.11.1959 by the High Court and this Court.

17. Notwithstanding the above noted conclusion, we have thought it

proper to deal with the issue raised in the appeal on merits. The institution of

Wakf owes its origin to a rule laid down by the prophet of Islam. It means

“the tying up of property in the ownership of God the Almighty and the

devotion of the profits for the benefit of human beings. When once it is

declared that a particular property is Wakf, or any such expression is used as

implies Wakf, or the tenor of the document shows, if there is a wakf-nama

that a dedication to pious or charitable purpose is meant, the right of Wakif

is extinguished and the ownership is transferred to the Almighty. In his

book on Mohammadan Law (Fourth Edition) Volume I, Ammer Ali has said

“Any person or whatever creed may create Wakf, but the law requires that

the object for which the dedication is made should be lawful according to

the creed of the dedicator as well as the Islamic doctrines. Divine

approbation being the essential in the constitution of a Wakf if the object for

which a dedication is made is sinful, either according to the laws of Islam or

to the creed of the dedicator it would not be valid.” This shows that a non

Muslim can also create a Wakf for any purpose which is religious under the
26

Mohammedan Law. However, the object of the Wakf must be lawful

according to the religious creed of the maker as well.

18. While dealing with the question whether the land belonging to

appellant No.1 is Wakf property and is exempted from acquisition, the

learned Single Judge analysed the pleadings and documents produced by the

parties, referred to the concept of `Wakf’ propounded by Ammer Ali,

outlines of Mohammadan Law by Prof. A.A.A. Fayzee (Chapter IX pg.274-

275), the judgments of the Privy Council and various High Courts in Vidya

Viruthi v. Baluswami AIR 1922 PC 123, Mami v. Kallandar Ammal 54

I.A. 23, Motishah v. Abdul Gaffar AIR 1956 Nagpur 38, Arur Singh v.

Badar Din AIR 1940 Lahore 119, Fuzlur Rahaman v. Anath Bandhu Pal

(1911) 16 Cal. WN 114, Misra Hidavat Beg v. Seth Behari Lal AIR 1941

All. 225 and Jai Dayal v. Dewan Ram Saran Das AIR 1939 Lahore 686

and observed:

“I cannot read the term `wakf’ property as embracing property
impressed with the character of a charitable trust amongst the
Hindus. A property burdened with the obligation of a charitable
trust as understood in Hindu law cannot be called a wakf
property in a legal sense. In a non-legal, popular sense it may
be possible to use the expression wakf indiscriminately for and
in relation to any property set apart for charity. But in legal
technology the word `wakf’ has a definite and accepted
connotation. It is in that sense that the word has to be
understood. For the true interpretation of the word one must
turn to Mohammadan law and see what it means.

27

Now the question is was Rai Kedar Nath making a wakf of his
properties when in the meeting of 1916 he made a declaration
in favour of charity. The answer to this question is in a
resounding negative. This is on the assumption that a Hindu
can create a wakf though such cases are rare.

The function held at that meeting shows that Rai Kedar Nath
did two things. He renounced his interest in his private
property. He dedicated everything to the institution he founded.
These are known as Samarpan and Sankalp in Hindu Law.

There was a clear and unequivocal declaration of intention to
create trust and vesting of the same in the doner as a Trustee.
There was clear proof of dedication in the ceremony he
performed. He divested himself of the property dedicated.

There was a Hawan ceremony. This shows that Rai Kedar Nath
was an orthodox Hindu. He was a believer in religious
ceremonies. What he wanted to do was to found a charitable
trust of which he himself was the founder trustee, apart from
being the Manager of the school and the President of the
Society. He created a Foundation as the name of the plaintiff
now shows. He established an institution together with
provision for its perpetual maintenance.

In evidence this trust has been called by the Secretary as
`Educational Charitable Institution’. In the deed of settlement
dated November 26, 1946, it was described by the British
Government as “a public educational charity”. All in all it
comes to a charitable endowment. It can be properly called a
charitable trust. The Indian Trust Act will not govern it, as
section 1 of that Act lays down what Rai Kedar Nath created
was a charitable trust as known to Hindu Law. Reading the
notification as a whole it appears to me that the wakf property
as known to Muslim Law has been excepted from the
acquisition proceedings. This has been done by the
Government in exercise of its powers of eminent domain. I do
not think that it will be proper to call the lands in question as
wakf property. This is not the sense which the word bears in
the notification. In my opinion, the Chief Commissioner’s
notification uses the expression `Wakf property’ in the sense in
which wakf is understood in Mohammadan Law.

28

The Chief Commissioner’s notification under Section 4 Land
Acquisition Act is in the nature of a statutory instrument. It
uses the expression `wakf property’. How do we interpret those
words? I think these words must be construed according to the
legal and technical meaning given to them by Muslim Law.
They are not to be given the more popular, non-legal or
ordinary dictionary meaning of the words. These words must
be taken in their legal sense.”

The Division Bench agreed with the learned Single Judge and

observed:

“In view of the aforesaid legal exposition of the `waqf’ it
cannot be said that the property of appellants, which may be
Hindu charitable trust, would be termed as `waqf property’. The
learned Single Judge, to our mind, rightly held that while using
his expression in the impugned Notification issued by the
statutory authority under Section 4 of the Act the statutory
authority would be presumed to be aware of the legal
implication of the term `waqf property’. Therefore, this term
cannot be read as to embrace property impressed with the
character of a charitable trust amongst the Hindus. Once the
meaning of the words `waqf property’ is clear, it is difficult to
accept the argument of the learned counsel for the appellants
that `popular’ meaning should be given or that statutory
authority loosely used the expression `waqf’ and `trust’. If the
interpretation suggested by the appellants of the term `waqf
property’ is accepted, it would amount to obliterating the
distinction otherwise statutorily recognized by the Indian Trusts
Act. No such interpretation can be given which nullifies the
effect of the Provision of a Statute. While interpreting such a
Notification like the one issued under Section 4 of the Act, the
connotation of the word `waqf’ as legally accepted is to be
preferred to a non-legal connotation. After all the Notification
passed under Sections 4 and 6 of the Land Acquisition Act is in
exercise of statutory powers and may have the effect of
subordinate legislation. Such Notification has serious
ramifications. It cannot be inferred, therefore, that framers of
the Notification did not know the technical or legal meaning of
the word `waqf property’ or used the expression loosely. It also
cannot be presumed that authors of such statutory Notification
29

were not aware of other religious charitable institutions and
intended to include the same by the expression `waqf property’.
It appears that exclusion of `Waqf property’ was intentional
knowing fully well the meaning thereof in Muslim Law with no
intention to cover other religious charitable institutions.”

19. The Division Bench also rejected the argument that if Wakf created

by non-Muslims is excluded from clause (d) then the same would be

violative of Articles 14 and 15 of the Constitution by observing that the said

plea was not pressed before the learned Single Judge and even in the

grounds of appeal, this plea was not taken. In the opinion of the Division

Bench, by omitting to press the point before the learned Single Judge and

not taking a ground in the memo of appeal, the appellants will be deemed to

have abandoned this part of challenge to the acquisition proceedings.

20. The argument of Shri R. Venkataramani that by dedicating the land

for a charitable purpose Rai Sahib Kedar Nath intended to create a Wakf

lacks merit and deserves to be rejected. In the function organized on

25.12.1916 in Ramjas School, Kucha Ghasi Ram, Chandani Chowk, the

dedicator is said to have made an announcement that he had created a Wakf

and donated all his moveable and immoveable properties to the Society for

charitable purposes but no evidence was produced before the learned Single

Judge to prove this. Rather, the evidence produced before the learned Single

Judge shows that even after the so called dedication of land for charitable
30

purposes, the same continued in the name of Rai Sahib Kedar Nath till 1936

when he executed the release deed in favour of the Trust of which he himself

was the founder trustee apart from being the Manager of the school and the

President of the Society. The hawan ceremony performed by Rai Sahib

Kedar Nath which was preceded by Samarpan and Sankalp also shows that

he did not intend to create a Wakf. This is the reason why the objects of

Ramjas College Society formed in 1917 do not make a mention of the Wakf

allegedly created by Rai Sahib Kedar Nath. In the deed of settlement

executed by the British Government, the institution was described as a

public educational charity and not as a Wakf. Therefore, the concurrent

finding recorded by the learned Single Judge and the Division Bench that

what was created by Rai Sahib Kedar Nath was a public charitable trust and

not a Wakf and the property acquired vide notification dated 13.11.1959 was

not a Wakf property does not call for interference.

21. In the result, the appeal is dismissed. We would have saddled the

appellants with exemplary costs but keeping in view the fact that they are

running educational institutions for benefit of the community, we refrain

from passing an order to that effect and leave the parties to bear their own

costs. However, it is made clear that henceforth the respondents shall be

free to use the acquired land for the purpose of planned development of

Delhi and the appellant shall not be entitled to obstruct the proceedings
31

which may be taken by the respondents for utilization of land for the

purpose for which it was acquired or for any other public purpose.

…………………………….J.

[G.S. Singhvi]

…………………………

…..J.

[Asok Kumar Ganguly]
New Delhi
November 9, 2010.