* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ LPA 471/2010
MOHD. REHMATULLAH ..... Appellant
Through: Mr. B.S. Chowdhary, Advocate
versus
STATE (NCT) OF DELHI & ORS. ..... Respondents
Through: None
Reserved on: 8th September, 2010
% Date of Decision : 17th September, 2010
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE MANMOHAN
1. Whether the Reporters of local papers may be allowed to see the judgment? No
2. To be referred to the Reporter or not? No
3. Whether the judgment should be reported in the Digest? No
JUDGMENT
MANMOHAN, J
1. The present Letters Patent Appeal has been filed challenging the
judgment and order dated 15th March, 2010 passed by the learned
Single Judge whereby the appellant‟s writ petition being W.P.(C)
15005/2006 has been dismissed.
2. Briefly stated the relevant facts of the present case are that the
appellant-petitioner applied for an alternative industrial plot under the
Relocation Scheme floated by the respondents No.1 and 3 for
rehabilitation of polluting industries which had been closed down by
LPA 471/2010 Page 1 of 5
virtue of orders of the Hon‟ble Supreme Court of India.
3. In accordance with the Relocation Scheme, all applicants were to
deposit the earnest money and remaining fifty per cent of the plot price
within three months from the date of registration. The last date of
deposit of fifty per cent of the demand was extended upto 31st March,
2001 by the Supreme Court.
4. It is the case of the appellant-petitioner that he fulfilled the
requisite criteria for being allotted an alternative industrial plot. It is
also the appellant-petitioner‟s case that he had paid part of earnest
money himself and the remaining money was borrowed from Delhi
State Cooperative Bank Ltd. (in short, “DSCBL”) which fact was
confirmed by DSCBL vide letter dated 17th July, 2001.
5. Accordingly to the appellant-petitioner, as he did not receive any
response from the respondents, he sent a complaint dated 18th January,
2005 to the Manager of DSCBL. It is also the appellant-petitioner‟s
case that on 24th February, 2005, he had sent a reminder to the DSCBL
for consideration of its application dated 31st December, 1996. But as
no response was received either to the original letter or to the reminder,
the appellant-petitioner filed the aforesaid writ petition before this
Court.
6. In the counter affidavit filed by the respondent No.1, it was
pointed out that the appellant-petitioner had failed to furnish the
documents to establish manufacturing activity prior to 19th April, 1996.
LPA 471/2010 Page 2 of 5
It was further stated that as the appellant-petitioner was not found
eligible for the allotment for an alternative industrial plot, he was
communicated vide letter dated 21st June, 2000 that he was not eligible
for allotment of an alternative industrial plot under the Relocation
Scheme. It is also the case of respondent No.1 that a public notice
intimating the criteria for allotment was published in the newspaper
„Hindustan Times‟ dated 01st February, 2001. It was further pointed out
that interest on the amount deposited on behalf of the appellant-
petitioner had been credited to his banker, DSCBL, on 14th February,
2003. Accordingly, it was submitted that the writ petition was barred
by delay and laches.
7. The respondent No.3/DSIIDC in its counter affidavit pointed out
that the Commissioner of Industries had rejected the appellant-
petitioner‟s application on 09th October, 1998 and accordingly, the
earnest money deposited by the appellant-petitioner had been refunded
by Cheque No.491040 dated 22nd February, 2002 and the appellant-
petitioner was intimated of the same vide letter dated 29th April, 2002.
8. The learned Single Judge by the impugned order dismissed the
writ petition on the ground that the appellant-petitioner did not follow
up the matter after 17th July, 2001 till 18th January, 2005 despite the fact
that the entire amount along with interest had been refunded by the
respondent No.3 to the appellant-petitioner‟s bank by 14th February,
2003.
9. Mr. B.S. Chowdhary, learned counsel for the appellant-petitioner
submitted that the learned Single Judge had failed to appreciate that the
LPA 471/2010 Page 3 of 5
appellant-petitioner fulfilled the eligibility criteria for allotment of an
alternative industrial plot under the Relocation Scheme. In this
connection, Mr. Chowdhary placed reliance upon the certificate dated
12th October, 1995 issued by the Delhi Municipal Corporation.
10. During the course of the arguments before this Court, Mr.
Chowdhary urged that the learned Single Judge had erroneously
dismissed the writ petition on the ground that appellant-petitioner had
not followed up the matter after 17th July, 2001 till 18th January, 2005.
In this connection, he pointed out that after DSCBL had remitted the
amount, the appellant-petitioner was not to undertake any further steps.
Mr. Chowdhary further stated that as the appellant-petitioner was an
illiterate person, he could neither understand the contents of letter dated
21st June, 2000 nor the notice published in the newspaper „Hindustan
Times‟ dated 01st February, 2001.
11. Having heard the parties, we are of the opinion that as the
appellant-petitioner had been communicated by the respondent No.1‟s
letter dated 21st June, 2000 that his application for allotment of an
alternative industrial plot under the Relocation Scheme had been
rejected, the appellant-petitioner was under an obligation, if so desirous,
to file appropriate legal proceedings expeditiously.
12. While it is true that Article 226 is an extraordinary remedy
available to mitigate the sufferings of the people in general but it is not
out of place to mention that this extraordinary jurisdiction has been
conferred on to the law courts under Article 226 of the Constitution on
a very sound equitable principle. Hence, the equitable doctrine,
LPA 471/2010 Page 4 of 5
namely, “delay defeats equity” has its fullest application in the matter
of grant of relief under Article 226 of the Constitution. The
discretionary relief can be had, provided one has not by his act or
conduct given a go-by to his rights. Equity favours a vigilant rather
than an indolent litigant and this being the basic tenet of law, the
question of grant of any relief to appellant-petitioner does not and
cannot arise.
13. We are further of the view that the ground of illiteracy is no
defence especially when the appellant-petitioner had applied for
allotment of an alternative industrial plot in English language. In any
event, the admitted position is that between 17th July, 2001 and 18th
January, 2005, the appellant-petitioner had not taken any steps to
challenge the cancellation order dated 21st June, 2000. This fact also
becomes more glaring in view of the fact that respondents had refunded
the amount deposited by the appellant-petitioner to his banker way-
back on 22nd February, 2002.
14. Consequently, as the writ petition filed by the appellant-
petitioner was barred by delay and laches, the impugned order calls for
no interference. Accordingly, the appeal is dismissed but without any
order as to costs.
MANMOHAN, J
CHIEF JUSTICE
SEPTEMBER 17, 2010
js
LPA 471/2010 Page 5 of 5