High Court Punjab-Haryana High Court

Ansal Housing And Construction … vs Punjab Urban Development … on 30 October, 2009

Punjab-Haryana High Court
Ansal Housing And Construction … vs Punjab Urban Development … on 30 October, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Civil Writ Petition No.13912 of 2007
                    Date of decision: 30th October, 2009


Ansal Housing and Construction Ltd.
                                                               ... Petitioner
                                   Versus
Punjab Urban Development Authority and others
                                                            ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. J.K. Sibbal, Senior Advocate with
             Mr. Sapan Dhir, Advocate for the petitioner.
             Mr. Dharamvir Sharma, Senior Advocate with
             Mr. Harit Sharma, Advocate for respondent No.1.
             Mr. Anil Kumar Sharma, Addl. AG Punjab
             for respondents No.2 and 3.
             Mr. Harsh Aggarwal, Advocate for respondent No.4.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Ansal Housing and Construction Limited has approached this

Court for issuance of a writ in the nature of mandamus directing the

respondents to grant permission for connecting the sewerage line of Ansal

Bachittar Enclare, village Kulianwal, Ludhiana with the existing sewerage

line of the Municipal Corporation, Ludhiana.

Present writ petition has formulated following three questions

for consideration of this Court:

1.(a) Whether having accepted external development charges,

respondent No.1 PUDA can insist that since sewerage is

being maintained by the Municipal Corporation, Ludhiana,

therefore, the Developer should directly pay the charges to

the Municipal Corporation ?
Civil Writ Petition No.13912 of 2007 2

1.(b) An ancillary question raised is that whether the amount

received for external development charges, which included

sewerage and storm water treatment, the same is to be paid

by PUDA to Municipal Corporation or by the petitioner to the

Municipal Corporation for recovering the later from PUDA,

along with damages, cost and interest ?

2. Whether sewerage and storm water charges once received

can be enhanced or not, if so, the enhanced rates demanded

by the Municipal Corporation are to be borne by the end user

or by the PUDA, who had once calculated the amount and

had received the same from the petitioner ?

3. Whether after grant of license, further directions for

establishment of sewerage treatment plant for the

improvement, better coordination and for complying with the

pollution norms can be issued by the statutory authority or

not ?

Having formulated the above questions, it will be necessary to

recapitulate facts of the case. Petitioners claim themselves to be leading

Promoters and Developers of the real estate. They applied for grant of

license for developing residential colony in the name and style of Ansal

Bachittar Enclave at Village Kulianwal, Tehsil and District Ludhiana. On

15th April, 1998, they were granted license by PUDA respondent No.1.

Those conditions of license, which have been debated upon, for ready

reference can be culled out as under:

“(xii) The promoter shall deposit charges with
Municipal Corporation Ldh. for linkage with the main road &
Sewerage system of the Municipal Corporation.

XXX XXX XXX XXX XXX
XXX XXX XXX XXX XXX
Civil Writ Petition No.13912 of 2007 3

(iv) The promoter shall pay the external dev Charges
leviable under Section 5(5) of the Punjab Apartment &
Property Regulation Act, 1955, as and when demanded by the
competent authority.”

After the license was granted, a demand notice was issued by

respondent No.1, calling upon the petitioner to pay external development

charges. The break-up of external development charges was also noticed

in letter (Annexure P-2). It will be pertinent to notice the following portion of

the letter (Annexure P-2):

“2. Under Section 5(6) of Punjab Apartments and Property
Regulations Act, 1995, the external development Charges have
been fixed in the following manner:

         S.                            Item No.                     Tentative
         No.                                                       expenditure
                                                                   @ per acre
        1.      Sewerage System in disposable                            0.40
        2.      Storm Water Drain                                        0.55
        3.      Roads                                                    1.40
        4.      Common Public & Institutional Bldg                       0.80
        5.      Horticulture and Landscaping                             0.20
        6.      Conservancy Charges                                      0.05
        7.      Development of recreational and           other          1.00
                infrastructure
        8.      Sewerage treatment                                       0.50
        9.      Sludge Waste Disposal                                    0.25
        10.     City Level Services                                      1.00
                                                                         6.15
                15% Supervision Charges                             92,250.00
                Total                                             7,07,250.15
                                                                  per     gross
                                                                  acre

Abovementioned Rs.7,07,250 external development charges have
been divided into following three categories:


        1.      Municipal Corp. Towns and are falling within 15          7,07,250
                Kms radius                                               per gross
                                                                              acre
        2.      Category (A) Municipal Committee Towns and               5,30,438
                falling within radius of 5 Kms @ 75% of 1st              per gross
                category                                                      acre

        3.      Other towns and falling within 5 Kms radius @            3,53,625
                50% of Item No.1.                                        per gross
                                                                              acre
 Civil Writ Petition No.13912 of 2007                                      4




Thereafter, PUDA called the petitioner to pay Rs.9.50 lakh, its

share towards connecting the out call sewer of the colony with PUDA’s

Samrala road sewer line.

It is not disputed that after the charges were paid by the

petitioner, maintenance of sewerage and disposal of storm water was

transferred to Municipal Corporation, Ludhiana. Taking this fact into

consideration, the Director, Local Government, Punjab had issued a letter

to the Commissioner, Municipal Corporation, Ludhiana, wherein it was

stated that no amount can be recovered regarding external development

works from the Promoter by the Municipal Corporation.

The grievance of the petitioner is that even though they had

paid the external development charges, and the amount for the cut out

sewer to the PUDA, yet the Municipal Corporation, Ludhiana vide letter

(Annexure P-7) had demanded Rs.1,02,000/- per acre for providing water

and sewerage connection. The letter further says that the maintenance

charges for three years are to be paid separately. Vide letter (Annexure P-

8), demand of Rs.1,02,000/- per acre was increased to Rs.2,90,000/- per

acre.

Respondent No.1 PUDA filed counter affidavit and stated that

internal development works are to be carried out by the respondents and

the definition of internal development works requires that the petitioner

should set up Sewerage Treatment Plant (STP) for treatment of disposal

of sewerage and sullage. Mr. Dharamvir Sharma, appearing for the

respondent No.1 PUDA, has further placed on record a copy of the

communication dated 2nd November, 2006 sent by competent authority of

PUDA to the Director, Local Government, Punjab, Chandigarh, which says

that an amount of Rs.1,39,48,576/- has been transferred and paid for

providing sewerage line to residential colony developed by the petitioner.

Copy of the letter dated 2nd November, 2006 is taken on record as
Civil Writ Petition No.13912 of 2007 5

Annexure R-A. Mr. Dharamvir Sharma has further submitted that details of

this letter have been given in para 19 of the writ petition and have been

accepted in the reply by respondent No.1 PUDA.

The stand of Municipal Corporation, Ludhiana is that in case

sewerage and storm water facility is to be provided by the Corporation,

Developer must pay charges uniformly fixed by the Corporation and it is

not their concern whether the petitioner has paid the amount to PUDA or

not.

When asked, counsel appearing for the Municipal

Corporation, Ludhiana, is unable to state whether the amount has been

received by the Municipal Corporation, Ludhiana or not. He has prayed for

an adjournment. This Court expresses its anguish and pain over the

number of adjournments sought by the State and its instrumentalities.

When on the last date of hearing case was argued, to give details and

instructions, date was sought by the Counsel for PUDA. Today Counsel

for Municipal Corporation seeks an adjournment. Various functionaries of

the State have failed to coordinate. This case is a classical example,

where the right hand does not know what the left hand is doing. The only

defence, which the various counsels of the State and Statutory bodies

raise, is to put blame on the other functionary of the State. When arrears

of cases are mounting, adjournments are no answer. Therefore, this Court

proceeds to decide this case, whatever facts are available on the file.

During course of arguments, Mr. J.K. Sibbal has referred to

various provisions of Punjab Apartment and Property Regulation Act,

1995. It will be necessary to reproduce the provisions relied by the parties

to the present writ petition. Section 2 (m), (n), (p) and (r) define

development charges, development works, external development works

and internal development works. They read as under:
Civil Writ Petition No.13912 of 2007 6

“2. Definitions. – In this Act, unless the context otherwise
requires,-

XXX XXX XXX XXX XXX
XXX XXX XXX XXX XXX

(m) “development charges” means the cost of
external development works and internal
development works.

(n) “development works” means internal development
works and external development works.

XXX XXX XXX XXX XXX
XXX XXX XXX XXX XXX

(p) “external development works” includes roads and road
systems, water supply, sewerage and drainage systems,
electric supply or any other work which may have to be
executed in the periphery of, or outside, a colony for its
benefit;

XXX XXX XXX XXX XXX
XXX XXX XXX XXX XXX

(r) “internal development works” means roads, foot-

paths, water supply, sewers, drains, tree planting,
street lighting, provision for community buildings
and for treatment and disposal of sewage and
sullage water/ or any other work in a colony
necessary for its proper development.”

Section 5 of the Act states that before development of any

colony and grant of license, permission is to be sought and the authority

granting license and permission has to specify what a Developer is

required to do and the Developer is bound to execute the work in

conformity with the layout of the colony and the design approved by the

authorities.

Mr. J.K. Sibbal has also referred to Rule 10 of the Punjab

Apartment and Property Regulation Rules, 1995 and has stated that every

promoter is required to give in detail specifications and designs of

sewerage, storm water and water supply schemes with estimated cost of
Civil Writ Petition No.13912 of 2007 7

each. Further he is also bound to give detailed specifications and designs

for disposal and treatment of storm and sullage water and estimated costs

thereof. Learned counsel submitted that petitioner had submitted the

plans, which were approved by the competent authority after holding

inquiry under Rule 11 of the Rules.

Mr.Dharamvir Sharma, appearing for PUDA, has submitted

that the petitioner Developer has not complied with the internal

development works and has not installed plant for treatment and disposal

of sewerage and sullage water. Furthermore, the amount received by

PUDA has been forwarded to the Local Government, Punjab for onward

transmission to the Municipal Corporation. Learned counsel appearing for

the Municipal Corporation, Ludhiana, as already submitted, is not aware

about this.

Having heard counsel for the parties, this Court is of the view

that the license was issued to the petitioner in year 1998. The request for

providing sewerage connection has been made by petitioner, for the first

time, on 11th June, 2002 vide Annexure P-5. External development

charges were calculated on 11th December, 1998. The Government, suo-

motu, to help the promoters, reduced the amount on 14th December, 2001.

In 1998, the Government had calculated qua the colony of the petitioner,

Rs.7,07,250/- as external development charges for each acre. On 14th

December, 2001, this amount was reduced from Rs.7,07,250/- to

Rs.3,50,000/-. The demand for deposit has been made by the Municipal

Corporation, for the first time, on 12th April, 2004 at the rate of

Rs.1,02,000/- per acre along with maintenance charges and road

connecting charges. These rates have been revised on 21st October, 2005

to Rs.2,90,000/- per acre. From 1998, when the license was granted and

the charges were calculated, things have not remained static. Inflationary

pressure has effected everybody, including real estate Developers and
Civil Writ Petition No.13912 of 2007 8

State agencies. To say that once the State has calculated external

development charges in year 1998 and reduced it by approximately 50 per

cent in year 2001, they cannot ask for the enhanced amount, cannot be

accepted in the present scenario, where the prices change every day and

inflation hit all stakeholders. If the Government can reduce the charges, it

can enhance them also. Therefore, the petitioner is bound to pay to the

statutory bodies, according to the enhanced rates, especially in the

context, that the possibility, that the petitioner may have charged

enhanced price from the allottees cannot be ruled out.

Having said that there can be increase in the charges and

petitioner is not immune from inflation, the charges which were calculated

and paid in 1998 and 2001, will not absolve the petitioner to pay charges

which were prevailing on the day facility is to be provided. The next

question which this Court is to consider is whether the charges paid by the

Developer to respondent No.1 PUDA are to be adjusted by the Municipal

Corporation when they have been transferred to Department of Local

Government by the PUDA for further payment to Municipal Corporation or

petitioner can pay the Municipal Corporation and claim later the amount

along with cost, damages and interest from PUDA. In a strict legal sense,

petitioner ought to have taken this course. But since this writ petition is

pending in this Court since year 2007 and various dates have been taken

by all the concerned, to open another round of the litigation may not be

advisable. Therefore, it is directed that within three weeks from the receipt

of certified copy of this order, respondent No.1 PUDA shall reconcile the

accounts with respondents No.3 and 4, and the amount received by

respondent No.1 from the petitioner Developer shall be transferred to the

Municipal Corporation, Ludhiana respondent No.4. Thereafter, respondent

No.4 shall calculate the amount and the balance amount shall be paid by
Civil Writ Petition No.13912 of 2007 9

the Developer to the Municipal Corporation. Thereafter, the sewerage

connection shall be provided within two months. At the time of

reconciliation of the accounts, PUDA shall also afford an opportunity to the

petitioner to put forth his point of view. Thereafter, it will be decided by

PUDA whether any sewerage treatment plant is to be provided in the

colony by the Developers to comply with the recent demands of time along

with issue whether the same is in consonance with the earlier drawings

and the permission granted by the Chief Administrator, PUDA. This shall

be done within one month after hearing the petitioner and all concerned.

With the above directions, present writ petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 30, 2009
rps