Supreme Court of India

Bihar State Housing Board & Ors vs Asha Lata Verma on 28 July, 2011

Supreme Court of India
Bihar State Housing Board & Ors vs Asha Lata Verma on 28 July, 2011
Bench: P. Sathasivam, H.L. Gokhale
                                                                       REPORTABLE


                IN THE SUPREME COURT OF INDIA


                 CIVIL APPELLATE JURISDICTION


                CIVIL APPEAL NO. 5779  OF 2008




Bihar State Housing Board & Ors.                           .... Appellant (s)



             Versus



Asha Lata Verma                                         .... Respondent(s)





                            J U D G M E N T 

P. Sathasivam, J.

1) This appeal is directed against the final judgment and

order dated 02.07.2008 passed by the High Court of

Judicature at Patna in L.P.A. No. 211 of 2008 whereby the

Division Bench of the High Court declined to interfere with the

order dated 07.02.2008 passed by the learned single Judge of

the High Court in CWJC No. 11753 of 2007 and disposed of

the appeal filed by the appellants herein.

2)    Brief facts:




                                                                            1


(a)    In   1972,   the   Bihar   State   Housing   Board   (hereinafter 



referred to as “the Board”) floated a Scheme for construction of

Flats for Middle Income Group (in short “MIG”) at Hanuman

Nagar, Patna. Ram Chandra Prasad Verma (since expired)

-the husband of the respondent submitted his application.

Subsequently, on demand being made, on 28.09.1978, he

deposited a sum of Rs.6500/- for allotment of a MIG

flat/house. The allotment fructified in his favour and MIG Flat

No. 171, Hanuman Nagar, Patna was allotted to him vide

Board’s Order No. 7273 dated 23.09.1981. After execution of

hire-purchase agreement, the possession was handed over to

him on 28.11.1981. At that time, the total cost of the flat

determined by the Board was Rs.66,382/-. The entire amount

was paid to the Board within the time prescribed.

(b) On 25.03.1991, the husband of the respondent died and

in the year 1992, she sought for transfer of the Flat in her

name. The flat was transferred in the name of the respondent

after furnishing the details of payment and other required

documents to the Board vide letter No. 1459 dated

05.05.1998.

2

(c) Later on, the respondent decided to transfer the flat in

favour of her daughter-in-law, Ms. Meera Verma and sought

transfer of the same. At this time, the Board raised a demand

of Rs. 3,64,419/- towards outstanding dues against the flat in

question vide Letter No. 2169 dated 29.06.2006, asking the

respondent to deposit the same by 31.07.2006.

(d) Against the said demand notice, the respondent filed writ

petition bearing CWJC No. 11753 of 2007 before the High

Court of Patna for quashing the same on the ground that the

payment of the flat had already been made in 144 equal

instalments and that the Board is not justified in raising such

demand and not entitled to re-determination/re-fixation of the

price after delivery of possession. The learned single Judge, by

order dated 07.02.2008, allowed the writ petition and quashed

the demand notice and directed the Board to grant permission

for transfer of the flat in favour of Ms. Meera Verma, daughter-

in-law of the respondent herein. The learned single Judge also

directed the Additional Director General of Vigilance, State of

Bihar to institute a case against the Board and to enquire into

the activities of the officials involved in the process of decision

3

making and also to initiate enquiry into the assets and

properties of such officials of the Board.

(e) Against the said order of the learned single Judge, the

Board filed appeal being L.P.A. No. 211 of 2008 before the

Division Bench of the High Court. The Division Bench, by

impugned order dated 02.07.2008, declined to interfere with

the order passed by the learned single Judge disposed of the

appeal filed by the appellants herein. Aggrieved by the same,

the Board preferred this appeal by way of special leave petition

before this Court.

3) Heard Mr. S. Chandra Shekhar, learned counsel for the

appellants-Board and Mr. Praneet Ranjan, learned counsel for

the respondent.

4) Since the learned single Judge of the High Court while

allowing the writ petition filed by the respondent expressed his

anguish over the manner in which the Board and its officials

are conducting its affairs, issued certain directions for

Vigilance inquiry, the Board being aggrieved by the said

directions filed an appeal before the Division Bench. The

4

Division Bench, by impugned order dated 02.07.2008, after

observing that since the Vigilance Department has already

started preliminary inquiry, declined to interfere with the order

passed by the learned single Judge. The Board is very much

aggrieved by the directions of the learned single Judge

directing Additional Director General of Vigilance, State of

Bihar to institute a case against the Board and to enquire into

the activities of all persons who are involved in the decision

making process as well as who have been responsible in

creating false accounts and raising false demands in relation

to the writ petitioner, namely, Asha Lata Verma. In the same

order, the learned single Judge also directed that an inquiry

into the assets and properties of such officials of the Board be

carried out to see whether they have been benefited at the cost

of innocent citizens.

5) Before considering the directions of the learned single

Judge asking the Additional Director General of Vigilance,

State of Bihar to enquire into the conduct of the officials of the

Board, we have to see the grievance of the respondent. The

5

grievance of the respondent is that even though entire money

for MIG flat bought by her husband in the year 1981 was paid

yet the officials of the Board acting in most arbitrary manner

have raised huge demand. By various orders of the High

Court, ultimately the Board transferred the ownership of the

flat in question in favour of daughter-in-law of the respondent.

Though the counsel appearing for the Board has stated that

the Board was justified in demanding an additional amount, in

the absence of such details and in view of the fact that now

the Board has transferred the title of the flat in favour of the

daughter-in-law of the respondent, as requested, we are not

inclined to go into the claim of the Board.

6) Let us consider the directions issued by the learned

single Judge in the foregoing paragraphs. The learned single

Judge having noticed that the cost of the flat as determined by

the Board was paid by the allotee, after the death of the

original allottee, his wife – respondent herein applied for

transferring the flat in her name, at this stage, the Board

officials required her to furnish proof of payments and other

documents which were duly furnished by her, thereafter

6

permission was granted for transfer of the flat in her name,

ultimately, on a request being made by the respondent for

transferring the said flat in the name of her daughter-in-law,

the officials of the Board calculated huge amount showing as

outstanding and with this background, the learned single

Judge examined the claim of the writ petitioner and

considered the stand of the Board. It is the grievance of the

Board that whether in a writ proceeding where the writ

petitioner challenged the demand notice issued by the Board,

the writ Court could have gone beyond the relief sought by the

petitioner and ordered an inquiry by the Vigilance Department

after registering FIR? It is also the grievance of the Board that

whether in a writ proceeding, the learned single Judge could

have ordered registration of FIR without there being an

allegation of any offence committed by anyone and whether in

the absence of any specific allegation, the learned single Judge

is justified in ordering a roving inquiry?

7

7) The learned single Judge took note of many findings and

observations of the High Court in several similar cases. It is

important to mention here that the learned single Judge while

passing the order dated 07.02.2008 placed reliance on the

following judgments, viz., Smt. Meera Mishra vs. State of

Bihar 2001 (3) PLJR 809, Sanjeev Kumar Singh vs.

Managing Director 2003 (2) PLJR 513 and Sita Devi vs.

Bihar State Housing Board 2007 (1) PLJR 246. It was

pointed out that these matters were either set aside or

modified or not applicable to the case on hand. In those

observations, the High Court has indicted the Board for its

mismanaged affairs and the manner in which it was

conducting its functioning. Heavily relying on those

observations and findings, the learned single Judge held that

the demand notice was totally unjustified and, therefore, it

was quashed and the Board was directed to issue permission

to the writ petitioner for transfer of the flat in favour of her

daughter-in-law. Having noticed the conduct of the Board, the

learned single Judge felt that its functionaries should be

subjected to an investigation by the State Vigilance and

8

accordingly a direction was issued to the Additional Director

General of Vigilance, State of Bihar to institute a case against

the Board and inquire into the activities of all persons who

were involved in the decision making process as well as who

have been responsible in creating false accounts and raising

false demands. The learned single Judge also directed to

enquire into the assets and properties of such officials of the

Board.

8) It is seen from the additional documents filed by the

Board that based on the direction of the learned single Judge,

Additional Director General Vigilance had sought opinion from

the Advocate General. By letter dated 19.07.2008, after

verifying the relief sought for by the writ petitioner and after

analyzing the directions of the learned single Judge and the

materials placed by the investigation team, the Advocate

General has opined that the materials, which are collected so

far during preliminary inquiry and placed on record do not

constitute any prima facie criminal offence against the officials

of the Board so as to warrant institution of a regular case.

The said report was placed before the learned single Judge by

9

the Superintendent of Police, Vigilance, on 03.05.2010. After

going through the report of the Vigilance Department and the

opinion of the Advocate General, the learned single Judge

directed the Vigilance Department to spend more time on the

investigation and file a report on the issue since the earlier

report was not up to the expectation of the Court.

9) It is not in dispute that even as early as on 07.02.2008,

the learned single Judge disposed of the writ petition by

allowing the same and granted relief to the respondent and

ordered for Vigilance inquiry against the Board and its

officials. Thereafter, even though the L.P.A. filed by the Board

against the order of the learned single Judge was also

disposed of by the Division Bench, it is not clear and

understandable how the matter was heard by the learned

single Judge then and there. Even after perusing the report of

the Vigilance Department based on the opinion of the Advocate

General, the learned single Judge passed further order on

03.05.2010 and again directed the Vigilance Department to

submit further report. It is the grievance of the Board that

inasmuch as the writ petitioner has secured an appropriate

10

relief and in the absence of any specific claim/complaint

furnished with required details, the learned single Judge was

not justified in directing the Vigilance Department for roving

inquiry into the affairs of the Board.

10) It is not in dispute that the only question before the

learned single Judge was related to the demand notice issued

by the Board. No doubt, the petitioner therein has made

certain statements against the officials of the Board, however,

there is no specific complaint either by the writ petitioner or

anyone pointing mismanagement in the affairs of the Board. If

there is any specific complaint giving all the details,

undoubtedly, the Court can forward it to the forum concerned

for investigation and further action pursuant to the outcome of

the same. Merely on the basis of certain observations in the

orders of the High Court in other matters which were either

set aside or modified or not applicable to the case on hand, the

learned single Judge was not justified in issuing directions for

Vigilance inquiry. The direction also proceeds as if that the

officials of the Board benefited with the huge amount without

basing reliable and acceptable materials. Normally, the

11

function of the Court is to sort out the dispute raised and only

in exceptional cases that too when adequate materials are

there such inquiry can be ordered but not on the basis of the

general information, assumption or presumption. Apart from

this, after disposal of the writ petition as early as on

07.02.2008, how the learned single Judge assumed

jurisdiction and issued several directions in the matter.

11) In the light of the above discussion, we are satisfied that

the direction relating to inquiry by the Vigilance Department

and subsequent orders and directions by the learned single

Judge cannot be sustained. While confirming the order of the

learned single Judge relating to the relief granted to the

respondent, all other directions relating to the Board and its

officials are set aside. However, it is made clear that if there is

any specific complaint with facts and figures against any of

the officer of the Board, it is for the person concerned to move

the appropriate prosecuting agency and if any such complaint

is made, the agency is free to proceed in accordance with law.

12

12) The civil appeal is allowed to the extent mentioned above.

There shall be no order as to costs.

……………………………………J.

(P. SATHASIVAM)

……………………………………J.

(H.L. GOKHALE)

NEW DELHI;

JULY 28, 2011.

13