Supreme Court of India

Raj Dulari vs State Of Haryana And Ors on 30 January, 2009

Supreme Court of India
Raj Dulari vs State Of Haryana And Ors on 30 January, 2009
Author: _________________J.
Bench: R.V. Raveendran, J.M. Panchal
                             IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO.607 OF 2009
          (Arising out of SLP [C] No.16796 of 2004)


RAJ DULARI                                              ... Appellant

Vs.

STATE OF HARYANA & ORS.                                 ... Respondent



                                 O R D E R

Leave granted.

2. The appellant while working as a Superintendent in the

office of the Advocate-General, Haryana made applications

for allotment of a plot under the Government employees

quota in Sector 25, Panchkula and for allotment of a plot

under the general category in Sector 26, Panchkula. The

Haryana Urban Development Authority (HUDA), by letter dated

14.11.1994 informed her that she had been selected for

allotment of Plot No. 817 in Sector 26 under the general

category in the draw of lots held on 31.10.1994. HUDA also

selected her for allotment of a plot (No. 946 in Sector 25)

under the Government employees quota.

2

3. As a person could not have allotment of more than one

plot, the appellant opted for retaining the allotment of

Plot No. 817 (Sector 26) under the general category, and

sent a letter dated 10.3.1995 requesting for cancellation

of proposed allotment of Plot No. 946 (Sector 25) under the

Government employees quota.

4. HUDA, by letters dated 4.4.1995, called the appellant

for a hearing and verification of documents, stating that

she could not have more than one plot. Subsequently, HUDA

cancelled the general category allotment of Plot No. 817

(Sector 26) as per communication dated 20.12.1995, on the

ground that the appellant is not eligible for two plots and

refunded the sum of Rs.20,500/- which had been deposited as

earnest money for the said plot. The appellant accepted the

cancellation of allotment of Plot No. 817 (Sector 26) being

under the impression that she will get Plot No. 946

(Sector 25) under the Government employees quota.

5. One of the requirements for confirmation of allotment

of plots under the Government employees quota was

production of an Integrity Certificate from the employer

within 90 days from the date of allotment (vide clause 10

(iii) of the Allotment Brochure). As a criminal case was

pending against the appellant, she could not get the
3

Integrity Certificate within 90 days. She obtained the

Integrity Certificate only on 4.8.2000, after the

conclusion of the criminal proceedings and submitted it to

HUDA on 21.8.2000. As allotment of Plot No. 946 was not

confirmed even thereafter, she approached the High Court

for relief in Civil Writ Petition No. 11208 of 2003. The

High Court dismissed the writ petition on the ground that

the appellant, not having produced the Integrity

Certificate within 90 days from the date of allotment, was

not entitled to the plot. The said order is under

challenge in this appeal by special leave.

6. As noticed above, the appellant was allotted plots

both under the general category and Government employees

quota. The cancellation of allotment under general

category, was on the assumption that appellant was allotted

plot No.946 (Sector 25) under government employees quota.

If appellant was not entitled to allotment under government

employees quota, she was entitled to the allotment of Plot

No.817 under the general category and that could not have

been cancelled. The appellant accepted the cancellation of

general category selection of Plot No. 817 (Sector 26), as

she believed that she would get Plot No. 946 (Sector 25)

under Government employees quota. In fact, as per the

rules, only persons who already have a plot in an Urban
4

Estate or a confirmed allotment, are not eligible for a

second plot. If the appellant was not eligible for

allotment of Plot No. 946 under Government employees quota,

she could not have been denied allotment of Plot No. 817

under general category. Be that as it may.

7. On the peculiar facts and circumstances, it may not be

just to deny the plot to the appellant, inspite of having

been allotted plots, both under the general category and

under the Government employees quota. In the circumstances,

we are of the view that the HUDA should accept the belated

production of Integrity Certificate and confirm the

allotment of Plot No. 946 (Sector 25) to the appellant. We

may however make it clear that in view of the delay on the

part of the appellant in production of Integrity

Certificate, HUDA will be entitled to charge for the plot,

the price prevailing on 21.8.2000 (the date of production

of such certificate) instead of the allotment price

applicable in 1994-95.

8. We accordingly allow this appeal and direct the HUDA

to allot Plot No. 946 (Sector 25), Panchkula, under the

Government employees quota subject to payment by the

appellant, the price applicable as on 21.8.2000. This
5

decision shall not be treated as a precedent as the

direction is on the special facts of this case.

_________________J.

                                                (R V Raveendran)




New Delhi;                                      _________________J.
January 30, 2009.                               (J M Panchal)