CASE NO.: Appeal (civil) 938 of 2006 PETITIONER: S.N. Chandrashekar and Anr. RESPONDENT: State of Karnataka and Ors. DATE OF JUDGMENT: 02/02/2006 BENCH: S.B. Sinha & P.K. Balasubramanyan JUDGMENT:
J U D G M E N T
[Arising out of SLP (Civil) No.23815 of 2004]
S.B. SINHA , J :
Leave granted.
The State of Karnataka enacted the Karnataka Town and Country
Planning Act, 1961 (for short, ‘the Act’). The Bangalore Development
Authority (for short, ‘the BDA’) had been constituted under the said Act. A
Comprehensive Development Plan was prepared by the BDA. In Jayanagar
which is a residential area in the town of Bangalore, allotment of houses had
been made to individuals for residential purpose only in terms of the said
development plan. Whereas the Appellants were allotted houses bearing nos.
282D and 281D, one K.V. Ramachandra was allotted Plot No.585. A deed
of sale was executed in his favour on 10.12.1994, inter alia, on the condition
that the same would be exclusively used for residential purpose only. The
Respondent No. 6 purchased the said premises from the said K.V.
Ramachandra by a registered deed of sale dated 24.08.1998. He intended to
convert the land use from residential to commercial wherefor an application
was made before the BDA. The said application was treated to be one under
Section 14-A of the Act.
The Jayanagar 5th Block Residents’ Welfare Association filed its
objections thereto on 27.03.1999. It, however, later on issued a no objection
certificate, stating :
“The Association has no objection for conversion of
the site for commercial purpose for the use of a
vegetarian restaurant. The premises is a corner site and
you must arrange separate parking without obstructing
the movement of vehicles.”
Inspections of the plot in question by two senior officers of BDA were
made thereafter.
Upon completion of the requisite formalities, sanction for change of
land use was issued on or about 07.10.1999. Pursuant to the order of
sanction granted by the State of Karnataka, the BDA issued a confirmatory
letter dated 10.12.1999 subject to the condition of obtaining necessary
building plan approved by the Corporation and providing for parking of
vehicles in the building.
An objection was raised by the residents of the locality when the said
respondent started a restaurant without obtaining any licence therefor. An
application for grant of licence was submitted by the Respondent No.6 on
17.01.2000. The Corporation informed the Respondent No.6 that his
application would be considered only upon completion of construction of the
building. However, he made another application on 25.02.2000 for grant of
licence. He also filed a writ application before the Karnataka High Court,
marked as W.P. No.11139 of 2000 wherein the Corporation was directed to
consider his application for grant of licence within six weeks. A building
licence was granted in his favour on 12.05.2000 and a modified plan was
sanctioned on 19.08.2000. He was granted a licence to run the restaurant till
31.03.2000.
Questioning the legality and/or validity of the said notification dated
04.08.1999, some of the residents of the locality filed a public interest
litigation being Writ Petition No.9078 of 2001. In the meanwhile a notice
was issued to the Respondent No. 6 by the Corporation as to why, deviation
having been made from the sanctioned plan, the same should not be directed
to be removed. As the Respondent No.6 failed to remove the deviated
portions, the Corporation by its notice dated 06.01.2002 authorized the
Executive Engineer to give effect to the confirmatory order passed by it by
removing the deviated portions. The Respondent No.6 thereupon approached
the Standing Committee by way of appeal whereafter his hotel licence was
renewed. As running of hotel allegedly caused nuisance, a representation
was made by the Ladies Association of the locality on 12.01.2002. A further
representation was made on 19.01.2002 by the general public.
As no response was made in relation thereto, the Appellants herein
filed a writ petition before the Karnataka High Court, inter alia, praying for
the following relief’s :
“1) Issue a writ in the nature of mandamus or certiorari
quashing Order No. UDD 194 BDA 99 Dt.
07.10.1999 passed by the Under Secretary to
Government (Annexure-D);
2) Issue a writ in the nature of mandamus or certiorari
quashing the confirmatory letter
No.BDA/DUP/1349/99-2000 Dt. 10.12.1999
(Annexure “E”) issued by the Bangalore
Development Authority;
3) Declare that the proceedings of the Standing
Committee Dt. 16.03.2002 in subject No. Aa. Stha.
Sa(Aa) 798-01-02 (produced as Annexure “N”) to
the extent the said proceedings grants renewal of
hotel licence in favour of Respondent No.6 as null
& void and beyond the competence of the Standing
Committee;
4) Issue a writ in the nature of mandamus directing
the Respondents 1 to 5 to take immediate steps to
prevent Respondent No.6 from using the premises
No.585, 10th Main Road, V Block, Jayanagar,
Bangalore for running a hotel and to ensure that
the said premises is used only for residential
purposes;”
In his counter affidavit, the Respondent No.6 herein, inter alia,
contended that the Residential Welfare Association, gave its consent by
letter dated 13.04.1999 for change of user of the property and for
establishing a vegetarian restaurant at Plot No.585.
The High Court dismissed the writ petition filed by the Appellants
herein holding, inter alia,: (i) when objections were called for, wherefor
notices were published in several newspapers, only Jayanagar 5th Block
Residents’ Welfare Association filed an objection and later on withdrew the
same; (ii) the BDA in its resolution dated 29.06.1999 held that conversion
was in public interest and permitted the conversion of use from dwelling to
commercial (restaurant); (iii) as the Appellants did not file any objection,
they were not entitled to any relief; and (iv) number of permissions by the
planning authorities had been accorded for change of land use by invoking
Section 14-A of the Act and, thus, there was no reason, why such permission
should not be granted to the Respondent No.1.
Mr. U.U. Lalit, learned Senior Counsel appearing on behalf of the
Appellants, contended that having regard to the fact that Section 14-A was
specifically introduced in the year 1991, the State of Karnataka as also the
BDA acted illegally and without jurisdiction in granting such permission as
the conditions precedent laid down therefor had not been fulfilled. It was
submitted that while granting such permission, the basic issue that such
change of land use is impermissible in law had not been taken into
consideration and the impugned order was passed upon taking into
consideration irrelevant factors and without considering the relevant ones.
Mr. S.S. Javali, learned Senior Counsel appearing on behalf of the
Respondent No. 6, on the other hand, submitted : (i) From various
provisions of the Act, it would appear that Sections 14 and 15 thereof
provide for a separate scheme which is not governed by Section 14-A of the
Act. (ii) As in terms of Sections 14 and 15 of the Act, the power as regard
change in user vests in the Planning Authority, it was not necessary to
invoke Section 14-A of the Act. (iii) If the provisions of Section 14-A in a
case of this nature is applied, Sections 14(2) and 15(2) would become otiose.
(iv) Having regard to the fact that the Association had given its consent,
constructions were permitted to start a vegetarian restaurant by the
Respondent No.6 and the said restaurant has been running for a period of
more than three years; and (v) as the other persons similarly situated are
operating in the area and as the Appellants or any other person had not taken
any objection thereto, it is not a fit case where this Court should exercise its
discretionary jurisdiction under Article 136 of the Constitution of India.
Mr. S.K. Kulkarni, learned counsel appearing for the BDA, would
submit that Section 14, which provides for a prohibitory clause as regard
change of user, must be held to be excluded by Section 14-A of the Act.
The learned counsel urged that Section 14-A interdicts the application of
Section 14 in relation to change in the land user; as prior to Section 14-A,
no power was vested in the BDA for grant of such permission in the change
of Master Plan, and, thus, the same is required to conform to the provisions
thereto. However, in view of the fact that the procedures have been
followed in granting such permission upon taking into consideration the
reports submitted by the two senior officers, even if any error has been
committed, this Court should not exercise its discretionary jurisdiction
under Article 136 of the Constitution of India.
STATUTORY PROVISIONS:
The Act was enacted to consolidate and amend the law relating to
town planning, some of the relevant provisions of the Act are as under :
“2. In this Act, as it then stood, unless the context otherwise
requires,-
(1-c) “Development” with its grammatical variations,
means the carrying out of building, engineering,
mining, or other operations in, on, over or under
land or the making of any material change in any
building or land, or in the use of any building or
land and includes sub-division of any land;
(1-d) “Development plan” means Outline
Development Plan or Comprehensive
Development Plan prepared under this Act
(2) “Land” includes benefits arising out of land and
things attached to the earth or permanently
fastened to anything attached to the earth;
(3) “Land use” means the major use to which a plot
of land is being used on any specified date;
(5) “Owner” includes any person for the time being
receiving or entitled to receive, whether on his
own account or as agent, trustee, guardian,
manager, or receiver for another person, or for any
religious or charitable purpose, the rents or profits
of the property in connection with which it is used;
(7) “Planning Authority” means, –
(a) in the case of
(i) the local planning area comprising the City
of Bangalore, the Bangalore Development
Authority, and
(i-a) the local planning area comprising any
urban area” defined in the Karnataka Urban
Development Authorities Act, 1987, the
Urban Development Authority of such urban
area
(ii) any other local planning area in respect of
which the State Government may deem it
expedient to constitute a separate Planning
Authority,
the Planning Authority constituted under this Act,
(b) in the case of local planning area in respect of
which a Planning Authority is not constituted
under this Act, the Town Improvement Board
constituted under any law for the time being in
force having jurisdiction over such local planning
area, and where there is no such Town
Improvement Board, the local authority having
jurisdiction over such local planning area;
(8) “Plot” mean a continuous portion of land held in
one ownership;
Section 12 of the Act, as it then stood, which has since been
substituted by Act 1 of 2005, dealt with the contents of Outline Development
Plan in the following terms :
“12. Contents of Outline Development Plan.-
(1) An Outline Development Plan shall generally indicate
the manner in which the development and improvement
of the entire planning area within the jurisdiction of the
Planning Authority are to be carried out and regulated.
In particular it shall include, –
(a) a general land use plan and zoning of land use for
residential, commercial, industrial, agricultural,
recreational, educational and other public
purposes;
(b) proposals for road and highways; and widening of
such roads and highways in congested areas;
(c) proposals for the reservation of land for the
purposes of the Union, any State, any local
authority or any other authority established by law
in India;
(d) proposals for declaring certain areas as areas of
special control, development in such areas being
subject to such regulations as may be made in
regard to building line, height of buildings, floor
area ratio, architectural features and such other
particulars as may be prescribed;
(e) such other proposal for public or other purposes as
may from time to time be approved by the
Planning Authority or directed by the State
Government in this behalf.
Explanation.- “Building line” means the line up to
which the plinth of a building adjoining a street may
lawfully extend and includes the lines prescribed, if any,
in any scheme.
(2) The following particulars shall be published
and sent to the State Government through the Director
along with the Outline Development Plan, namely :-
(i) a report of the surveys carried out by the Planning
Authority before the preparation of such plan;
(ii) a report explaining the provisions of such plan;
(iii) regulations in respect of each land use zone to
enforce the provisions of such plan and explaining
the manner in which necessary permission for
developing any land can be obtained from the
Planning Authority;
(iv) a report of the stages by which it is proposed to
meet the obligations imposed on the Planning
Authority by such plan;
(v) an approximate estimate of the cost involved in the
acquisition of lands reserved for public purposes.”
Chapter III of the Act deals with preparation of Outline Development
Plan.(now styled as preparation of Master Plan) Chapter IV deals with the
Comprehensive Development Plan (now styled as “Enforcement of Master
Plan”). Outline Development Plan is a one time plan. It could be
superseded under Section 23 of the Act (since repealed). Once the
Comprehensive Development Plan has been prepared for any area, Section
25 (as it then existed) provided for revision of the Comprehensive
Development Plan in every ten years.
Section 14-A of the Act provides for change of land use from the
Outline Development Plan. Section 14(1) thereof, as it then stood, provided
that every development in the area covered by the plan subject to Section
14A shall conform to the provisions of the Act. Section 14(2), however,
provides that no change in the land use or development shall be made except
with the written permission of the Planning Authority which shall be
contained in the commencement certificate granted by the Planning
Authority in the form prescribed.
It is furthermore not in dispute that the first Comprehensive
Development Plan was prepared in the year 1984, whereas the second
Comprehensive Development Plan was prepared in the year 1995. The
change contemplated thereby is only from one category of land use to
another. The land use indisputably is categorized into six categories, details
whereof would be noticed later.
Sub-section (2) of Section 15 of the Act, which provides for a
deemed grant, refers only to the change of permitted category. It is
furthermore not in dispute that by a notification dated 05.01.1995, the
Comprehensive Development Plan was notified providing for Zoning of
Land Use and Regulations of the BDA. Under the heading “Residential
Zone”, two sub clauses were made, viz. (a) uses that are permissible; (b)
uses that are permissible under special circumstances by the Authority.
Restaurant does not come within the purview of Annexure II of the said
Zoning Regulations i.e. in either of the aforementioned categories. Schedule
I thereof sets out a list of service industries that are permissible in
Residential Zone (as a part of Residential building)/Retails Business Zone.
The Regulations framed were approved by the Government under Section
13(1) of the Act.
ANALYSIS OF THE STATUTORY PROVISIONS:
The Act prior to coming into force of Section 14-A of the Act
contained two provisions for enabling change in land use. The definition of
‘land use’ indisputably will have to be read with the Zoning Regulations.
Section 14(1), as it then stood, of the Act provided that every change
in land use and every development in the area covered by the Plan subject to
Section 14A shall conform to the provisions of the Act. Section 14(2),
however, provides that no such change in land use or development shall be
made except with the written permission of the Planning Authority which
shall be contained in a commencement certificate in the form prescribed.
Section 15 provides for the procedure required to be followed where the
Planning Authority is required to pass an order in terms of Section 14 of the
Act. So far as changes of land use or development from the Outline
Development Plan is concerned, the same would be subject to the procedure
laid down in Section 14-A of the Act. Outline Development Plan being a
one time Plan, evidently sub-section (2) of Section 14 had no application. It
is only for that purpose Section 14-A had to be introduced. Section 14-A
categorically states that change in the land use or development from the
Outline Development Plan must be necessitated by : (i) topographical or
cartographical or other errors and omissions; (ii) due to failure to fully
indicate the details in the Plan or changes arising out of the implementation
of the proposals in Outline Development Plan; and (iii) circumstances
prevailing at any particular time by the enforcement of the Plan.
The proviso appended to Section 14-A enumerates that : (i) such
changes should be one in public interest; (ii) the changes proposed should
not contravene any of the provisions of the Act or any other law governing
planning, development or use of land within the local planning area; and (iii)
the proposal for all such changes are published in one or more daily
newspapers, having circulation in the area, inviting objections from the
public. Sub-sections (2) and (3) of Section 14 of the Act are applicable
mutatis mutandis to the change in land use or development from the Outline
Development Plan. Sub-section (1) of Section 15 provides that on receipt of
the application for permission under Section 14, the Planning Authority shall
cause an enquiry to be made whereupon it may either grant or refuse a
commencement certificate. Sub-section (2) of Section 15 raises a legal
fiction as regard failure on the part of the Planning Authority to issue such
certificate, as by reason thereof such certificate would be deemed to have
been granted. The proviso appended thereto, however, provides that such
change in land use or development for which such permission was sought
for must be in conformity with the Outline Development Plan and the
regulation finally approved under sub-section (3) of Section 13. The said
proviso applies to both sub-sections (1) and (2). By reason of the said
proviso, it is, therefore, explicitly clear that all such changes in the land use
must conform both with the Outline Development Plan and the regulation
finally approved under sub-section (3) of Section 13, which would in turn
mean the changes which are permissible for which no prior permission is
required and the changes which are permissible upon obtaining the requisite
sanction therefor.
CHANGES OF USER:
We have noticed hereinbefore that so far as running of a hotel in a
residential zone is concerned, having regard to the Zoning Regulations, the
same is not permissible.
The Zoning Regulations provide for use of land that are permitted and
may be permitted under special circumstances by the authority in the local
planning area of Bangalore. Thus, even for the purpose of invoking clause
(b) of the Regulations affecting residential zone must be referable to the
special circumstances which were obtaining. We may, at this stage take note
of explanation appended to Section 15. In terms of the said explanation, the
power to grant necessary permission under Section 15 for a change of user
of land would include the power to grant permission for retention on land of
any building or work constructed or carried out thereon before the date of
the publication of the declaration of intention to prepare an Outline
Development Plan under sub-section (1) of Section 10 or for the continuance
of any use of land instituted before the said date.
JURISDICTION OF PLANNING AUTHORITY:
The submission of Mr. Javali that in terms of the explanation
appended to Section 15, a power has been conferred upon the Planning
Authority as regard change of user would mean that such a power can be
exercised irrespective of the provisions of Section 14-A of the Act. The said
submission cannot be accepted for more reasons than one.
We may notice that in Special Deputy Commissioner v. Bhargavi
Madhavan [ILR 1987 Kar. 1260], a Division Bench of the Karnataka High
Court held that only intra-category changes need not go to the Government.
However, in that case Section 14-A could not be noticed as the said
provisions was brought out later.
Yet again in Sri Krishnapur Mutt, Udipi v. N. Vijayendra Shetty and
Another [1992 (3) Kar. L.J. 326], S. Rajendra Babu, as the learned Chief
Justice then was, held :
“In order to correctly comprehend the contentions
advanced on either side, it is necessary to examine the
scheme of the Act. Section 2(1b) defines ‘commerce’
and ‘commercial’ which mean carrying on any trade,
business or profession, sale or exchange of goods of any
type whatsoever, the running of, with a view to make
profit, hospitals, nursing homes, infirmaries, sarais,
educational institutions, hotels restaurants, boarding
houses not attached to educational institutions. Section
2(1c) defines ‘development’ as carrying out of building,
engineering, mining, or other operations in, or, over or
under land or the making of any material change in any
building or land, or in the use of any building, or land
and includes sub-division of any land. Under sub-section
(3) of Section 2 “land-use” is defined to mean the major
use to which a plot of land is being used on any specified
date. Under Section 10 of the Act the Planning Authority
is required to publish a declaration in the Official Gazette
of its intention to prepare an outline development plan of
an area and in the present case such a plan has been
published and the land in question has been shown to be
a residential one. Section 12 sets out, inter alia, that such
plan shall include a general land-use plan and zoning of
land-use for residential, commercial, industrial,
agricultural, recreational, educational and other public
purposes. Thus, the outline development plan will only
set out the nature of the use to which the land is put viz.,
residential, commercial or industrial or any other
purpose. In the present case the same had been shown to
be residential although on 19.9.1979 the nature of the
land-use was allowed to be changed to commercial for
construction of a shop. Section 14(2) requires that
change in the land-use or development referred to in sub-
section (1) thereof shall be made only with the
permission of the Planning Authority. The expression
‘development’ in this context means the same as defined
in Section 2(1c) of the Act referred to earlier. Inasmuch
as in the present case there is no dispute as to the change
of land-use permitted on 19.9.1979 the question to be
considered now is whether the first respondent could
have utilized the land for the purpose of construction of a
restaurant and a lodging house by altering the building
from a shop and an office premises and by putting up
additional floors. The concept of development provided
in the explanation to sub-section (2) of Section 14 does
not refer to every change but refers only to building
activity carried on or any material change in the use of
building and other land. Therefore, attention will have to
be revetted and confined to the concept of material
change in the present case.”
It was further observed :
“The restrictions imposed in the planning law
though in public interest should be strictly interpreted
because they make an inroad into the rights of a private
persons to carry on his business by construction of a
suitable building for the purpose and incidentally may
affect his fundamental right if too widely interpreted.
The building bye-laws while sanctioning a plan will take
care of what parking space should be provided in the area
and whether the building itself would have such
facility”
The Planning Authority has no power to permit change in the land
use from the Outline Development Plan and the Regulations. Sub-section
(1) of Section 14, as it then existed, categorically stated, that every change
in the land use, inter alia, must conform to the Outline Development Plan
and the Regulations which would indisputably mean that it must conform to
the Zoning Regulations.
The provisions of the Act are to be read with the Regulations, and so
read, the construction of Sections 14 and 15 will lead to only one conclusion,
namely, such changes in the land use must be within the Outline
Development Plan and the Zoning Regulations. If running of a hotel or a
restaurant was not permissible both under clauses (a) and (b) of the Zoning
Regulations in a residential area, such change in the land use could not have
been permitted under Sections 14 read with 15 of the Act. It is precisely for
that reason, Section 14-A was introduced.
The words “subject to” used in Section 14 are of some significance.
The said words must be given full effect to. The meaning of the said words
had been noticed in Ashok Leyland Ltd. vs. State of T.N. and Another
(2004) 3 SCC 1] in the following terms :
“92. Furthermore, the expression “subject to” must be
given effect to.
93. In Black’s Law Dictionary, 5th Edn., at p. 1278,
the expression “subject to” has been defined as under:
“Liable, subordinate, subservient, inferior,
obedient to; governed or affected by; provided
that; provided; answerable for. Homan v.
Employers Reinsurance Corpn.”
IMPUGNED ORDER OF THE STATE:
The Comprehensive Development Plan of Bangalore comprises of six
categories, namely, (i) residential; (ii) commercial; (iii) industrial; (iv) parks
& open spaces; (v) public and semi public; and (vi) transportation. All the
six categories of land have been distinctly delineated therein. Each category
of the lands, however, contains several sub-categories. Change of user from
one sub-category to another within the category is permitted in terms of
regulations. Plot No.585 where the Respondent No.6 is running a restaurant
is indisputably within a residential zone and abutting a park. The order
issued by the State of Karnataka dated 11.10.1999 reads as under :
“After considering the proposal under Section
14A(1)(a) of the Karnataka Urban & Rural Planning Act,
1961, the Government has accorded permission for
conversion of the land area measuring 2275 sft. Site
No.585, 5th Block, 10th Main, Jayanagar, Bangalore from
residential purposes to commercial (restaturant/complex)
purposes, subject to the following conditions.
1) The revised land conversion charges shall be
obtained by the Authority.
2) To make suitable conversion as required
under Intensive Development Plan.
3) Conditions imposed by the Authority.”
The Respondent No.6, the Development Authority and the State of
Karnataka, therefore, understood in no uncertain terms that the change in the
land use from residential purpose to commercial purpose in respect of 2275
sq. ft., in Jayanagar must conform to the provisions of Section 14-A of the
Act and not Sections 14 and 15 thereof. A bare perusal of the said order of
sanction would demonstrate that the same did not disclose as to for what
purpose and on what ground the same had been sanctioned. None of the
ingredients contained in Section 14-A of the Act had been referred to. We
have not been shown as to why the BDA recommended and sought the
Government approval for conversion of land use of 2275 sq. ft. in Plot No.
585 from residential to commercial (restaurant complex). Admittedly, such
a change in the land use was not occasioned owing to topographical,
cartographic or other errors or omissions; or due to failure to fully indicate
the details in the Plan or changes arising out of the implementation of the
proposal in Outline Development Plan. The only submission made before us
is that action on the part of the BDA and the State in granting sanction
would come within the purview of the circumstances prevailing at any
particular time. What was the circumstance necessitating such change of
user has not been spelt out in the sanction order. Furthermore, none of the
other requirements of law stated in the proviso appended thereto had been
complied with. We do not know as to what was the public interest involved
in directing such change of land use.
It is interesting to note that the Commissioner, BDA, while
forwarding his recommendations to the Principal Secretary of Urban
Development Department in terms of his letter dated 29.06.1999 mentioned
that on 01.06.1999 the Commissioner and the Town Planning Member upon
examination of the surrounding areas noticed that the site is located in a
prominent place and opined that if the site is converted to commercial
purposes, the volume of traffic may increase causing parking problem and
obstructing the traffic and on the said premise stated that the application may
have to be rejected. It is nowhere stated in the said letter as to how the
Planning Authority intended to tackle the said problem. Paragraph 4 of the
said letter did not reveal as to how the mind of the Authority was applied
having regard to its earlier views that conversion of the said plot to
commercial use may give rise to traffic problem. It is, therefore, apparent
that the objections which were raised and the basic issues which were
required to be dealt with by the said Authority did not receive serious
consideration.
JUDICIAL REVIEW:
It is now well-known that the concept of error of law includes the
giving of reasons that are bad in law or (where there is a duty to give reason)
inconsistent, unintelligible or substantially inadequate. [See De Smith’s
Judicial Review of Administrative Action, 5th Edn. p. 286]
The Authority, therefore, posed unto itself a wrong question. What,
therefore, was necessary to be considered by the BDA was whether the
ingredients contained in Section 14-A of the Act were fulfilled and whether
the requirements of the proviso appended thereto are satisfied. If the same
had not been satisfied, the requirements of the law must be held to have not
been satisfied. If there had been no proper application of mind as regard the
requirements of law, the State and the Planning Authority must be held to
have misdirected themselves in law which would vitiate the impugned
judgment.
In Hindustan Petroleum Corpn Ltd. v. Darius Shapur Chenai & Ors.
[(2005) 7 SCC 627 = 2005 (7) SCALE 386], this Court referring to Cholan
Roadways Ltd. v. G. Thirugnanasambandam [(2005) 3 SCC 241], held :
“Even a judicial review on facts in certain situations
may be available. In Cholan Roadways Ltd. v. G.
Thirugnanasambandam,, this Court observed:
“34. It is now well settled that a quasi-judicial
authority must pose unto itself a correct question so
as to arrive at a correct finding of fact. A wrong
question posed leads to a wrong answer. In this case,
furthermore, the misdirection in law committed by
the Industrial Tribunal was apparent insofar as it did
not apply the principle of res ipsa loquitur which
was relevant for the purpose of this case and, thus,
failed to take into consideration a relevant factor and
furthermore took into consideration an irrelevant
fact not germane for determining the issue, namely,
that the passengers of the bus were mandatorily
required to be examined. The Industrial Tribunal
further failed to apply the correct standard of proof
in relation to a domestic enquiry, which is
‘preponderance of probability’ and applied the
standard of proof required for a criminal trial. A case
for judicial review was, thus, clearly made out.
35. Errors of fact can also be a subject-matter of
judicial review. (See E. v. Secy. of State for the
Home Deptt.14) Reference in this connection may
also be made to an interesting article by Paul P.
Craig, Q.C. titled ‘Judicial Review, Appeal and
Factual Error’ published in 2004 Public Law,
p. 788.”
[See also Sonepat Cooperative Sugar Mills Ltd. v. Ajit Singh (2005) 3
SCC 232 paras 23 & 24]
The order passed by the statutory authority, it is trite, must be judged
on the basis of the contents thereof and not as explained in affidavit [See
Bangalore Development Authority & Others v. R. Hanumaiah & Others
[2005 (8) SCALE 80].
In Hanumaiah (supra), this Court has categorically held that BDA
having been constituted for specific purposes, it may not take any action
which would defeat such purpose. It was observed :
“Bangalore Development Authority has been
constituted for specific purposes. It cannot take any
action which would defeat such purpose. The State also
ordinarily cannot interfere in the day to day functioning
of a statutory authority. It can ordinarily exercise its
power under Section 65 of the 1976 Act where a policy
matter is involved. It has not been established that the
Chief Minister had the requisite jurisdiction to issue such
a direction. Section 65 of the 1976 Act contemplates an
order by the State. Such an order must conform to the
provisions of Article 166 of the Constitution of India.”
It was further observed :
“Directions issued by the Chief Minister in the
present case would not be to carry out the purpose of the
Act rather it would be to destroy the same. Such a
direction would not have the sanctity of law. Directions
to release the lands would be opposed to the statute as the
purpose of the Act and object of constituting the BDA is
for the development of the city and improve the lives of
the persons living therein. The authority vested with the
power has to act reasonably and rationally and in
accordance with law to carry out the legislative intent and
not to destroy it. Direction issued by the Chief Minister
run counter to and are destructive of the purpose for
which the BDA was created. It is opposed to the object of
the Act and therefore, bad in law”
CONCLUSION:
We are for the foregoing reasons unable to accept the submission of
Mr. Javali that the Act provides for two different schemes, one contained in
Sections 14 and 15 and another under Section 14-A of the Act. We are of
the opinion that both the provisions are operating in different fields. It is no
doubt true that Respondent No.6 herein applied for change of user from
residential to commercial on 04.01.1999 whereafter a publication was made
in three newspapers inviting objections from the local residents. It is
also true that the Respondent No.6 herein acted on the basis of the plan
sanctioned in this behalf.
It may furthermore be true that the Respondent No.6 was accorded
permission as far back as on 20.12.1999, whereas the writ petition was filed
on 15.07.2002. However, we have also noticed that in the meanwhile, the
Respondent No.6 committed some other violations. Had the violation in the
matter of change in user from residential to commercial been a minor one,
probably, this Court might not have interfered but the State of Karnataka and
the BDA having committed serious violation of the Zoning Regulations as
also Section 14-A of the Act, we are of the opinion that the same cannot be
sustained.
It may further be true that the Respondent No.6 had invested a heavy
amount but his investment in the matter of construction of a building would
remain as it is. The Respondent No.6 can utilize the premises held by him
within the purview of the permissible user as contained in the Zoning
Regulations referred to hereinbefore. If he intends to use the same for such a
purpose for which the permission of the BDA is necessary, there is no doubt
in our mind, that the BDA will consider his request sympathetically.
For the reasons aforementioned, the impugned judgment of the High
Court cannot be sustained. It is set aside accordingly. The appeal is allowed.
However, in the facts and circumstances of the case, there shall be no order
as to costs.