Supreme Court of India

Best Workers Union vs State Of Maharashtra & Ors on 15 January, 2010

Supreme Court of India
Best Workers Union vs State Of Maharashtra & Ors on 15 January, 2010
Bench: Aftab Alam, B.S. Chauhan
                                IN THE SUPREME COURT OF INDIA

                      CIVIL APPELLATE JURISDICTION

                         SLP (CIVIL) No.23447 0f 2008

The BEST Workers Union                                          ... Petitioner



                                   Versus



The State of Maharashtra & Ors.                             ... Respondents

                                   WITH

                        SLP(Civil) No.3018 of 2009

BEST Kamgar Sangathana                                      ...Petitioner

                                   Versus



The State of Maharashtra & Ors.                             ..Respondents




                              ORDER

Heard Mr. Shyam Divan, learned senior counsel appearing for the

petitioner; also heard the Attorney General appearing on behalf of the Brihan

Mumbai Electric Supply and Transport Undertaking (`BEST’, hereinafter),

1
Mr. C.U. Singh, learned senior counsel for Municipal Corporation, Greater

Mumbai and Mr. Sorabjee learned senior counsel representing respondent

No.7.

The government of Maharashtra made an amendment in regulation 9

of the Development Control Regulations for Greater Bombay, 1991 and

inserted an explanation into it vide notification dated July 27, 2006 issued

under section 37(2) of Maharashtra Regional and Town Planning Act, 1966

(`the Act’ hereinafter). On the basis of the amendment in regulation 9, the

BEST entered into a development agreement dated May 18, 2007 with

respondent No.7 in respect of a piece admeasuring 27,913.93 sq. metres,

being part of a much larger block of land measuring 1,54,082.40 sq. metres

that had come to the BEST following acquisitions made by the State

government in the years 1973 and 1974 for its different purposes. In

pursuance of the development agreement, and in the absence of any interim

order of restraint by the court respondent No.7 went ahead with making

constructions over the piece of land in question and we were told in the

course of hearing that more than one multi storied buildings (over 40- stories

each) were already constructed over the land.

The petitioner is a trade union of the workers of the BEST and it is

recognized by the management as representative of the workmen. In that

2
capacity it assails the government notification amending regulation 9 and it

also challenges the action of the BEST, on the basis of the amended

notification, to give away a large chunk of its land, on long term lease (60

years and renewable), to respondent No.7.

Mr. Divan contended that the petitioner was a “person affected”

within the meaning of section 37 of the Act and it was, therefore, entitled to

a personal notice and a right of hearing, apart from the public notice

published in the Maharashtra Government gazette and two newspapers

namely “Vartahar” (Marathi) and “Economic Times” (English). No

personal notice was given to the petitioner and hence, the amendment

notification dated July 27, 2006 was bad and illegal being in violation of the

mandatory requirement of section 37 of the Act.

Mr. Divan next submitted that there was a large number of materials

to show that the large block of land with the aggregate area of 1,54,082.40

sq. metres that had come in the hands of the BEST following acquisitions

made by the State government in the years 1973 and 1974 had been sub-

divided into 7 plots numbered as 1, 2A, 2B, 2C, 3, 4, 5. Plot No.2A,

admeasuring 27,913.93 sq. metres, ear-marked for the BEST undertaking

staff housing had remained vacant while all the other six remaining plots had

already been put to different uses for the purposes of the BEST. The

3
development agreement between the BEST and respondent No.7 was in

respect of plot No.2A. Mr. Divan further submitted that though the amended

regulation 9 allowed the development of the sites reserved for the BEST for

the designated user coupled with commercial user, the relaxation for

commercial user was restricted to a maximum of 30% of the total

permissible floor area. According to him, therefore, the commercial user of

the land forming the subject matter of the development agreement could not

exceed 30% of 27,913.93 sq. metres (with the FSI being 1) but the

development agreement executed in favour of respondent No. 7 permitted

commercial user of 39,291 sq. metres of built up which was even in excess

of 100% of the area of the land. Mr. Divan submitted that the area of which

commercial user was allowed to the respondent under the development

agreement was not in relation to the area of the land forming its subject

matter but it was apparently determined by taking 30% of the aggregate area

(1,54,082 sq. metres) of the entire block of land. He also submitted that

other mandatory conditions of the construction bye-laws were similarly

purported to have been followed on the basis of the aggregate area of the

total land being 1,54,082.40 sq. metres with the result that the statutorily

required recreational grounds for the constructions made over plot No.2A

(area: 27,913.93 sq. metres) were shown in the sanctioned plan scattered all

4
over the larger block of land (Area: 1,54,082.40 sq. metres)

Mr. Divan lastly submitted that the alienation of the Corporation land

was a very serious matter and it could only be sanctioned by the general

house of the Corporation or one of its committees duly authorized in this

regard. The General Manager of the BEST, on his own, was certainly not

competent to give away large chunks of the Corporation land.

In reply to the petitioner’s claim for a personal notice, Mr. Attorney

General pointed out that the High Court had held the petitioner might be an

`interested person’ but it was not an `affected person’ within the meaning of

section 37(1) of the Act. He further added that the amendment notification

dated July 27, 2006 was issued following the procedure laid down under

section 37(1A) and any reference to the provisions of section 37(1) was

quite misconceived. He stated that two letters of the State government sent

on November 9, 1997 and June 17, 2003 asking the Corporation to take

steps for amendment of regulation 9 went unheeded, and then the State

government had to itself move to bring about the required amendment in

terms of section 37(1A) of the Act. The Attorney General pointed out that

sub-section (1A), unlike sub-section (1) had no provisions for any notice or

right of hearing to any affected person; it simply required a public notice and

that requirement was fully complied with.

5
Coming to the second point raised by Mr. Divan, the Attorney

General submitted that any plea that all the lands held by the BEST had

earlier undergone a division resulting in a number of sub-plots coming into

existence and that the amended provision of regulation 9 was applicable

plot-wise and would apply only to plot No.2A forming the subject matter of

development agreement was quite unfounded. He submitted that different

facilities, utilities, and services like bus depot, scrap yard, staff housing,

approach road etc. were cited on the different portions of the land

(1,54,082.40 sq. metres) simply for functional convenience and there was

nothing to show any division of the land into sub-plots for the purpose of

revenue records. Moreover, a bare reading of the notification dated July 27,

2006 would make it clear that the provision for commercial user of 30% of

the permissible floor area was allowed for sites reserved for the BEST

undertaking such as BEST bus depot, BEST bus station, BEST terminus,

BEST bus station and staff quarters, BEST bus depot and transport carriage.

In this connection, Mr. Sorabjee referred to the notice inviting tenders

(AGM(C)/156/2006) for the development of plot No.2A at BEST Nagar,

Oshiwara, Goregaon (West) for residential/commercial purposes. In the

tender notice the total area of the plot was given as 27,913.93 but the BEST

offered to the developers “Approximately area of 39,291 sq. metres for

6
proposed commercial development i.e. 30% built up area of total permissible

floor area of entire acquired land”. The tender notice gave rise to some

confusion and a pre-bid meeting was held on September 8, 2006 to clarify

the doubts/points of the prospective bidders in respect of the terms and

condition of the tender document. The minutes of the meeting in the form

Addendum/Corrigendum is as follows:


Para No./ Points needs clarification          Clarification     given     for
clause No.                                    Modification/         Addition/
& Page No.                                    deletion to the existing clause
from                                          as decided in the meeting
Tender
2, page 5    It has been mentioned that       The plot is reserved for Bus
             the permissible area of          Depot, Scrap yard and housing
             proposed        development      in residential zone. The
             would be approx. 39,921          expected         non-refundable
             sqm (4,22,772 Sqft subject       premium has been worked out
             to actual area constructed       considering that the developer
             for commercial/ residential      develops the plot for residential
             purpose), so the point raised    purpose. However, if the
             was that since the tender is     developer is able to obtain
             for     development        for   approval from the statutory
             residential/     commercial,     authorities     concerned      to
             there was doubt in respect       develop it as commercial then
             of       residential      and    he is welcome to do so and pay
             commercial aspect and            the premium as per the relevant
             whether only 30% of the          tender condition stipulate din
             total plot is reserved for       the Form of offer of the tender
             residential/commercial           document i.e. at the rate of 2.15
             purpose.                         times the rate quoted for
                                              residential development




                                                                              7
Para       1, The plot is sub-divided and    The sub-division of the plot as
Para 4        so whether this plot would     referred to in the tender is only

have a legal entity separate a technical sub-division from
from its entire holding, functional point of view of the
which admeasures about BEST. However, as per law,
1,54,082.40 sqm. the plot in question cannot be
considered as sub-divided with
a separate legal entity. The
developer can utilize the built
up area of 39,921 sqm (i.e. 30%
of the entire holding) on the
plot area of 27,913 sqm. It is
also likely that the percentage
of commercial component may
go upto 50% subject to State
government sanction.

As to the third objection raised by Mr. Divan regarding the

competence of the General Manager of the BEST to enter into a

development agreement with respondent No.7, there does not appear much

substance in it since the Corporation and the BEST are appearing on the

same side in this case and the Corporation in strongly supporting the stand

of the BEST. It was also pointed out that at this stage there is no alienation

of the land; there is only a development agreement. The stage of alienation

will arise when lease deeds will be executed in favour of the nominees of

respondent No.7 and then at that stage all the technical formalities will be

complied with.

8
On hearing counsels for the parties and on a careful consideration of

the materials on record, we find no merit or substance in the objections

raised by the petitioners. We are clearly of the view that the matter does not

warrant interference by this court. The SLP (Civil) No.23447 of 2008 is

accordingly, dismissed. Following the order passed in the SLP (Civil)

No.23447 of 2008, the SLP (Civil) No.3018 of 2009 also stands dismissed.

…………………………….J.

[Aftab Alam]

……………………………..J.

[Dr. B.S. Chauhan]
New Delhi,
January 15, 2010.

9