High Court Punjab-Haryana High Court

Shukan Kumar And Others vs Municipal Corporation, Ludhiana on 19 January, 1989

Punjab-Haryana High Court
Shukan Kumar And Others vs Municipal Corporation, Ludhiana on 19 January, 1989
Equivalent citations: AIR 1990 P H 115
Bench: A Chaudhary

ORDER

1. The petitioners, who are displaced persons from Pakistan, after the partition of the country, have settled at Ludhiana. They erected temporary wooden cabins on a piece of land known as ‘Kamla Nehru Market’ and this land belonged to Railway Administration. The Municipal Committee, Ludhiana which has now been converted into Municipal Corporation, Ludhiana with a view to provide permanent structures to the persons who were carrying on their business in wooden cabins decided to acquire this land from the Railway Administration. Accordingly negotiations took place between the Railway Administration and the Municipal Committee, Ludhiana and in the month of March, 1970, this piece of land where the wooden cabins existed and some other land was transferred by the Railway Administration to the Municipal Committee, Ludhiana. Thereafter, the Municipal Committee erected shops on this piece of land and allotted the same to the petitioners on a monthly rent of Rs. 325/-. Later on these shops were sold to the petitioners in the year 1987. The petitioners have thus acquired full ownership rights in the shops. After acquisition of ownership rights by paying sale consideration in cash, the petitioners approached Municipal Corporation, Ludhiana with a view to seek permission to raise first floor on the shops already existed. The request of the petitioners was not acceeded. This is apparent from order Annexure P-10 whereby application of Kuldip Chand for raising the construction of first floor was rejected. The request was turned down simply on the ground that as per conditions of the sale, the petitioners are not entitled for raising further constructions on the shops in their possession. The petitioners have challenged the order passed by the Municipal Corporation, Ludhiana inter alia on the following grounds:–

i. That once the property was transferred to the petitioner by the Municipal Corporation, Ludhiana it is not within the competence of the Municipal Corporation to impose further conditions and such a condition would be a
dog on the title and ownership rights of the
petitioners.

ii. that the Municipal Corporation has itself raised more than one storeyed buildings on a part of the land which was acquired in the

same manner as the land of the petitioners
from the Railway Administration. In support
of this everment, the petitioners have also
placed on record some photographs indicating one storeyed and more than one storyed
structures raised by the Municipal Corpora
tion, Ludhiana.

iii. That there is no town planning scheme or buildings scheme in existence and the petitioners are governed by the building bye-laws in existence and there is absolutely no prohibition in raising more than one-storeyed buildings on the sites in questions u/ s. 275 of the Punjab Municipal Corporation Act, 1976.

2. On the contrary, the stand of the Municipal Corporation is that the petitioners are bound by the terms and conditions on which the transfer of the shops was made to them, as one of the conditions mentioned in the agreement is that the petitioners cannot raise more than one storeyed structures and as such they are barred from raising further construction. It is the further case of the respondent that so far as the building activities within the municipal limits of Ludhiana are concerned, they are governed by the the Municipal Corporation Act, 1976.

3. I have heard the learned counsel for the parties and perused the documents on the file.

4. So far as construction activities of buildings within the municipal limits of Ludhiana are concerned, the same are governed by the Punjab Municipal Corporation Act, 1976. Section 275 of the Punjab Municipal Corporation Act, 1976, provides that the building activity can be by a town plan or building scheme. Upto 1-4-1977 the Punjab Municipal Act, 1911, was operative at Ludhiana. Under the Punjab Municipal Act, 1911, the building activities were regulated by S. 192 of the Act. As a matter of a fact S. 192 of the Act is pari materia with the provisions of S. 275 of the Punjab Municipal Corporation Act, 1976. As on town planning scheme or building scheme is in existence, therefore, the Municipal Corporation cannot impose any condition which may restrict the right of the petitioners to raise one storey more on their shops. The plea of the Corporation

that the petitioners are bound by the conditions of the transfer is of no consequence unless and untill it is shown that there is zonal plan or there is in existence some statutory scheme vide which the right of the petitioners to raise further construction can be curtailed. The Municipal Corporation in the written statement has not denied that the Corporation has itself constructed buildings having more than one storey. If the Municipal Corporation itself could construct buildings having more than one storey then it cannot deny the petitioners their right to construct upper storey. Since the respondent-Corporation has itself raised multi-storeyed buildings, the petitioners cannot be restricted from raising further structures. It will be worthwhile to add that under the general law when a vendor transfers the property, then he cannot put any condition in the sale deed which may effect the right of the ownership. The petitioners are owners of the land and buildings and they can make use of them in any manner subject to the condition that it does not violate any statutory scheme. In the absence of any statutory scheme, there can be no violation of such rule. As the Corporation has not shown any scheme to be in existence, it cannot put any condition on the petitioners : with regard to construction of further structures on their shops.

5. In view of what has been stated above, the Municipal Corporation, Ludhiana, respondent, cannot put any condition on the petitioners and cannot prohibit them from raising one storey more on the buildings of which they are owners. The building applications submitted by the petitioner be considered and disposed of in the light of the observations made above. This petition is allowed in the terms stated above. No order as to costs.

6. Petition allowed.