Delhi High Court High Court

Shri Ravinder Singh vs Dda & Ors. on 22 October, 2009

Delhi High Court
Shri Ravinder Singh vs Dda & Ors. on 22 October, 2009
Author: Pradeep Nandrajog
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Reserved on: October 05, 2009
                    Judgment Delivered on: October 22, 2009

+                        L.P.A. 221/2003

SHRI RAVINDER SINGH                           ...........Appellant
              Through:        Mr.Sumit Bansal, Mr.M.G.Vachar,
                              Mr.Ateek Mathur & Mr.Manish
                              Paliwal, Advocates.

                               Versus

DDA & ORS.                              ...........Respondents
                    Through: Ms.Sangeeta Chandra, Advocate.

       CORAM:
       HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
       HON'BLE MR. JUSTICE SURESH KAIT

     1. Whether the Reporters of local papers may be
        allowed to see the judgment?

     2. To be referred to the Reporter or not?             No

     3. Whether the judgment should be reported in the
        Digest?                                        No

PRADEEP NANDRAJOG, J.

1. The appellant is aggrieved by the judgment and

order dated 20.3.2003 dismissing the writ petition filed by the

appellant.

2. The prayer made in the writ petition was to quash

the allotment of the site forming subject matter of the claim by

the petitioner in the writ petition to respondents No.4 and 5
LPA 221/2003 Page 1 of 14
with a writ of prohibition to be issued against Delhi

Development Authority (DDA) restraining it from dispossessing

the petitioner from the site between Shop No.33 and Stall

No.53 Wadhwa Market, Hudson Line, Kingsway Camp, Delhi.

3. An alternative prayer was made that in case the

main reliefs asked for were not granted, DDA be directed to

allot the site in question to the petitioner.

4. The writ petition filed by the petitioner was tagged

along with WP(C) No.776/1997 on account of the fact that the

learned Single Judge had expressly stated that the writ filed by

the petitioner raises issues which were raised in WP(C)

No.776/1997.

5. The two writ petitions were disposed of vide two

separate orders dated 22.9.2002.

6. WP(C) No.776/1997 was disposed of on a consent

by learned counsel for the parties that the petitioners therein

would be allotted alternative sites in terms of the scheme of

rehabilitation set out in the further second additional affidavit

filed by the DDA on 4.9.2001 and further that DDA would

reconsider the rates at which the alternative sites were to be

allotted.

LPA 221/2003 Page 2 of 14

7. The writ petition filed by the petitioner was

disposed of holding that though the petitioner had not

consented to the consent directions, he could not lay a claim

to the site in question and thus even he would be entitled to

an alternative allotment on the same terms on which

alternative allotment was made by DDA to the writ petitioners

of WP(C) No.776/1997.

8. The appellant challenged the order dated 22.9.2002

by and under LPA No.822/2002 which was allowed with a

direction that the writ petition filed by the appellant be re-

decided on merits.

9. At the remanded stage, the writ petition filed by the

appellant has been dismissed vide order dated 20.3.2003.

10. Briefly stated, claim of the appellant in the writ

petition was that at the time of partition his father as also

many other persons who had migrated to India settled in

Kingsway Camp on Hudson Lines, Outram Lines, Reid Lines

and Edward Lines. The area was developed by the

Government and the Municipal Corporation of Delhi (MCD)

allotted, on tehbazari, a site measuring 10′ x 10′ between

Shop No.33 and Stall No.53 in Wadhwa Market to the father of

LPA 221/2003 Page 3 of 14
the appellant. That the father of the petitioner was asked to

vacate the site and he filed a suit for permanent injunction

against the Municipal Corporation of Delhi. The matter was

litigated right up to the Supreme Court and the relief which

was granted to the father of the appellant was that he would

not be dispossessed without an opportunity of hearing being

granted to him by the Municipal Corporation of Delhi.

11. That from time to time Re-development Scheme

were framed for the re-development of Kingsway Camp area

and under one such scheme the occupants of Wadhwa Market,

Kingsway Camp were sought to be evicted and they filed a writ

petition numbered as WP(C) No.776/1997 challenging their

displacement.

12. We may note at this stage that in para 10 of the

writ petition filed by the appellant, he averred as under:-

“10. That when number of shopkeepers adjoining the
shop of the petitioner’s father was sought to be
forcibly removed by the Delhi Development Authority,
they filed a Civil Writ No.776 of 1997 in this Hon’ble
Court challenging the action of the Delhi Development
Authority. A copy of the writ petition is attached
herewith and is marked Annexure-C and copies of
orders are annexed herewith as Annexure-C-1 and C-2
respectively.”

13. The appellant alleged that his father died in the

year 1989 and on the death of his father he paid the tehbazari
LPA 221/2003 Page 4 of 14
to the Municipal Corporation of Delhi and that he repeatedly

represented to the MCD to mutate the tehbazari site in his

name.

14. As per the appellant the Re-Development Scheme

of Kingsway Camp does not cover the land on which 53 shops

including the site allotted to the father of the appellant in

Wadhwa Market is situate. The appellant further alleged that

fearing dispossession he filed a suit for injunction to restrain

DDA from dispossessing the appellant or demolishing his shop.

He was granted an ex-parte stay which was vacated on

3.6.2000. The appellant filed an appeal in which stay against

dispossession was granted by the learned Additional District

Judge on 9.6.2000. Stating that he continued to apprehend

dispossession and that the claim of the appellant was at par

with those of the writ petitioners in WP(C) No.776/1997, the

appellant was constrained to file the writ petition.

15. We have noted herein above in para 12 the

averments made by the appellant in para 10 of the writ

petition filed by him. We note further averments made by the

appellant in paras 14 to 18 of the writ petition. The same read

as under:-

LPA 221/2003 Page 5 of 14

“14. That the total number of shops in the same line
in Wadhwa Market opposite the public road on which
the Petitioner’s shop is situated and which has been
given on tehbazari basis by the Municipal Corporation
of Delhi, is 53 besides the petitioner’s shop.

15. That the perusal of the scheme of Kingsway
Camp will also show that it was not meant to cover the
aforesaid shopkeepers to whom the sites have been
allotted by the Municipal Corporation of Delhi on
Tehbazari basis. They constitute a class apart and
have absolutely nothing to do with the redevelopment
scheme of Kingsway Camp or who would be affected
by the implementation of the said scheme. In fact, the
broad outlines of the scheme were to re-settle the
individuals who had got their residential
accommodation in the Kingsway Camp and who might
have to be shifted as the result of the implementation
of the redevelopment scheme.

16. That so far as the aforesaid 53 shops and the
shop of the petitioner were concerned, they were
wholly outside the purview of the scheme of
redevelopment.

17. That it is in these circumstances that the Delhi
Development Authority filed the aforesaid affidavit in
which it admitted that Wadhwa Market had not been
transferred by the Municipal Corporation of Delhi to
the Delhi Development Authority.

18. That some officials of the Delhi Development
Authority taking advantage of the scheme, found it
convenient to extort money from the shopkeepers
including the petitioner on threat of demolishing their
shops in the name of resettlement scheme.”

16. From the pleadings in WP(C) No.776/1997, it is

apparent that 114 shops were constructed on Edward Lines to

LPA 221/2003 Page 6 of 14
accommodate the displaced refugees and to satisfy the claim

of 233 displaced refugees said number of shops were

additionally constructed and allotted, but in spite thereof,

claim of 53 persons could not be satisfied. With the

intervention of late Shri B.D.Wadhwa, a veteran freedom

fighter and a member of the Municipal Corporation of Delhi, a

market called Wadhwa Market, having 53 shops was

constructed and allotted to 53 persons. A redevelopment plan

of Kingsway Camp was drawn up and as per DDA, in the

process of re-alignment of roads, Wadhwa Market was to be

demolished. The allottees of 53 shops in Wadhwa Market took

a stand that Wadhwa Market was not to be affected by the

scheme of redevelopment of Kingsway Camp. Some of the

shopkeepers filed the writ petition seeking a declaration that

Wadhwa Market was not affected by the redevelopment

scheme of Kingsway Camp. They sought a prohibition against

DDA to demolish the market.

17. Now, the appellant himself had claimed that the

site allotted to his father is between Shop No.33 and Stall

No.53 in Wadhwa Market. On inquiry from learned counsel for

the parties, we were informed that to accommodate some left

LPA 221/2003 Page 7 of 14
out allottees, tharas called stalls i.e. cement platforms were

constructed by MCD and allotted on tehbazari to some

persons. Thus, it is apparent that the site allotted to the father

of the appellant is in the precincts or abuts where Wadhwa

Market once stood.

18. Wadhwa Market has since been demolished to give

effect to the redevelopment scheme. Evidenced by the

consent order dated 27.9.2002 disposing of WP(C)

No.776/1997, the shopkeepers in the said market have agreed

for allotment of alternative sites at rates determined by DDA.

19. As far as the appellant is concerned, in the absence

of any protective umbrella i.e. an interim order in his favour,

even the appellant has been removed from the site allotted to

him on tehbazari.

20. A half-hearted attempt was made by learned

counsel for the appellant to urge that the site allotted on

tehbazari by the MCD to the father of the appellant is not in

Wadhwa Market. But in the teeth of the averments made in

the writ petition by the appellant, contents whereof have been

noted by us in para 12 and 15 above, learned counsel

conceded that it is too late in the day for the appellant to urge

LPA 221/2003 Page 8 of 14
that the site allotted on tehbazari by the MCD to the father of

the appellant is not within Wadhwa Market.

21. The second feeble attempt to urge that the site

allotted on tehbazari by the MCD to the father of the appellant

is not affected by the scheme of redevelopment of Kingsway

Camp is negated by us for the reason the redevelopment plan

filed by DDA in WP(C) No.776/1997; available at page 88 of the

record of the said writ petition clearly shows that the entire

land where the shops in Wadhwa Market were constructed and

abutting land has got affected by the redevelopment scheme.

22. Realizing that the feeble pleas afore-noted were

without much substance, learned counsel for the appellant

vehemently urged that the claim of the appellant for

alternative land has to be considered and directions have to be

issued to DDA to allot a parcel of land ad-measuring 10′ x 10′

i.e. the same size as was allotted by MCD to the father of the

appellant on tehbazari.

23. The plea of learned counsel for the appellant for

allotment of alternative land to the appellant needs to be

considered with reference to the fact that under the MCD, the

father of the appellant was granted the site ad-measuring 10′

LPA 221/2003 Page 9 of 14
x 10′ on tehbazari i.e. on license on yearly basis. The only

right of the father of the appellant was to have the license

renewed as per the tehbazari policy. It has to be noted that as

per the tehbazari policy of the MCD, the allottee of a site on

tehbazari cannot erect even a temporary structure on the site

because tehbazari is a license to squat on the site during the

day time and sell wares. Nothing can be stored or stacked at

the site. The appellant has admittedly violated the terms of

allotment and not only did he construct a pucca shop on the

site but even constructed a residential room at the first floor

level. If this be so, which it is so, the appellant has violated

the terms of allotment of the tehbazari site and thus has

disentitled himself to the grant of any discretionary relief.

24. As has been noted herein above, the other similarly

situated persons agreed to be rehabilitated at an alternative

site to be developed by DDA. In spite of the fact that the

appellant himself pleaded in the writ petition that the site

allotted to his father was between Shop No.33 and Stall No.53

in Wadhwa Market, the appellant chose not to concede as did

the writ petitioners of WP(C) No.776/1997 to accept alternative

allotment. Whereas said writ petitioners conceded that the re-

LPA 221/2003 Page 10 of 14
development plan affects Wadhwa Market and since the re-

development plan was subservient a public purpose, their

private interest was a subordinate interest and hence requiring

them to be shifted out, but the appellant made no such

concession. Of course, the appellant was entitled to chose his

path. But, having taken his chance, the appellant cannot turn

back and claim to be put at par with the other affected

persons. We note that in spite of the obstinate stand taken by

the appellant, the learned Single Judge granted same relief i.e.

to be allotted an alternative site, to the appellant who got the

said order set-aside in the appeal.

25. By its very nature, a rehabilitation scheme targets

those who accept rehabilitation under the scheme. Thus, the

authority designs the scheme in a manner that the persons

desirous of seeking rehabilitation are accommodated.

Tinkering with schemes and especially under judicial orders

creates immense problem for the executive. It has to be noted

that the rehabilitation scheme proposed by the DDA to

rehabilitate the affected shopkeepers is a purely beneficial

scheme framed by DDA as a policy goodwill gesture.

Otherwise, there is no statute which mandates DDA to give

LPA 221/2003 Page 11 of 14
alternative allotments to squatters affected by re-development

schemes. To issue a direction to DDA to accommodate the

appellant by allotting an alternative site would create immense

problem for DDA as was urged by learned counsel for DDA

because DDA would have to identify a single site for the

appellant. Had appellant chosen to see logic and reason and

stood by the other similarly situated persons his claim could

have been satisfied in the scheme for rehabilitation.

26. At best, the claim of the appellant can be for

allotment of a site on tehbazari under the MCD for the reason

it was the MCD which had allotted, on tehbazari, the site in

question to the father of the appellant. At best, the appellant

can claim that before MCD transferred the site to DDA, the

claim of the appellant as per the policy of street vending i.e.

tehbazari had to be considered and satisfied.

27. Learned counsel for the DDA conceded that the

Municipal Corporation of Delhi has a street vending policy as

per which claim of prior squatters is considered if the site in

question has to be re-possessed by the Municipal Corporation

of Delhi and such squatters, subject to availability, have to be

given, on tehbazari basis, alternative sites.

LPA 221/2003 Page 12 of 14

28. Since the issue relates to the livelihood of the

appellant, we feel that the ends of justice would be met if the

Municipal Corporation of Delhi, which we note has been

impleaded as respondent No.3, is directed to consider the

claim of the appellant for allotment of an alternative site on

tehbazari as per the policy framed by the Municipal

Corporation of Delhi. While so considering the claim of the

appellant, the MCD would take note of the fact that the father

of the appellant was allotted the site in respect whereof the

appellant has been litigating since the year 1967 and after the

death of the father of the appellant, MCD accepted the license

fee from the appellant and did not reject the application

submitted by the appellant to be substituted as the allottee on

the death of his father.

29. The appeal accordingly stands disposed of issuing a

direction to the Municipal Corporation of Delhi to consider the

claim of the appellant for allotment of an alternative site on

tehbazari as per the policy framed by the Municipal

Corporation of Delhi. While so considering the claim of the

appellant, the MCD would take note of the fact that the father

of the appellant was allotted the site in respect whereof the

LPA 221/2003 Page 13 of 14
appellant has been litigating since the year 1967 and after the

death of the father of the appellant, MCD accepted the license

fee from the appellant and did not reject the application

submitted by the appellant to be substituted as the allottee on

the death of his father. MCD would do so on receipt of a

written representation from the appellant with all supporting

documents; the decision would be taken within six weeks of

receipt of the representation from the appellant and the

decision would be communicated to the appellant. If the MCD

allots an alternative site on tehbazari to the appellant, on the

appellant completing the requisite formalities and paying the

necessary fee, possession thereof would be handed over to the

appellant within three weeks of all formalities being

completed. Needless to state, if the MCD rejects the

representation of the appellant, he shall be entitled to take

resort to such action as is permissible under law.

30. No costs.

(PRADEEP NANDRAJOG)
JUDGE

(SURESH KAIT)
JUDGE
OCTOBER 22, 2009
Dharmender

LPA 221/2003 Page 14 of 14