High Court Punjab-Haryana High Court

M/S Bhardwaj Welfare Trust And … vs The Estate Officer on 6 October, 2009

Punjab-Haryana High Court
M/S Bhardwaj Welfare Trust And … vs The Estate Officer on 6 October, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH


                                     Civil Writ Petition No.16936 of 2008
                                            Date of Decision: 6.10.2009



M/s Bhardwaj Welfare Trust and another
                                                                  Petitioners
                                  Versus

The Estate Officer, Haryana Urban Development Authority and others

                                                               Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr.A.S.Chadha, Advocate for the petitioners
            Mr.Pawan Kumar Mutneja and Mr.Raghujeet Madan,
            Advocates for respondent Nos.1, 2 and 4
            Mr.Tarunveer Vashisth, Additional Advocate General, Haryana


                         .....

Jasbir Singh, J.

The petitioner was allotted a plot measuring four acres on

19.3.1991. In that plot, the petitioner raised construction and established a

hospital, which was commenced in the year 1996. Thereafter, the petitioner

moved an application for allotment of additional land, to set up a

Paramedical Sciences Institute and also Nursing Hostel etc. Against that

application, another plot measuring four acres was allotted to the petitioner

vide allotment letter dated 20.7.1995 (P3). As per terms and conditions of

the allotment, construction of the building was to be completed within two

years from the date of offer of possession. Admittedly, possession of the

plot in question was delivered to the petitioner on 28.7.1995. It is also an

admitted fact that in the meantime, the petitioner had paid the entire
Civil Writ Petition No.16936 of 2008 2

consideration amount by 2.7.1997. Construction was not raised within two

years. The petitioner was served with a notice under Section 17(3) of the

Haryana Urban Development Authority Act, 1997 (in short the Act) on

17.12.1997, however, nothing was done, which attracted notice under

Section 17(4) of the Act on 17.10.1999 and the case was kept for personal

hearing for 11.11.1999. In the meantime, on an application moved, vide

order dated 5.11.1999, extension of three years, to raise construction, was

granted to the petitioner i.e. upto 19.7.2000. The petitioner deposited the

extension fee, however, the building was not constructed. Again a notice

under Section 17(3) of the Act was sent to the petitioner on 21.4.2003,

which failed to yield any result. Thereafter, notice under Section 17(4) of

the Act was served on the petitioner on 22.7.2005. The petitioner submitted

written reply to the contents of the notice issued under Section 17(3) of the

Act, which was found unsatisfactory. Then personal hearing was given to

the petitioner and after looking into reasons given by the petitioner, for non-

construction, prayer for further extension of time to raise construction was

rejected and the plot was ordered to be resumed vide order dated 27.2.2006

(P14). Appeal filed by the petitioner was dismissed on 31.7.2006 (P15).

Revision petition filed by the petitioner also met the same fate on 5.8.2008

(P16). Hence, this writ petition.

Upon notice, reply has been filed by respondent Nos.1 to 4,

wherein the authorities have tried to justify passing of the orders, mentioned

above.

Counsel for the parties heard.

Ordinarily, to look into violations of contractual obligation

between the parties, a writ petition, under the provisions of Article 226 of

the Constitution of India may not be competent, however, where action of
Civil Writ Petition No.16936 of 2008 3

the State/ Public Authority is unfair and unjustified, in given cases, this

Court may look into action taken by the public authorities.

Argument raised by counsel for the petitioner has to be tested

on the basis of above said principle.

The petitioner was allotted a plot measuring four acres in the

year 1991, whereon it has constructed a hospital, which was commissioned

in the year 1996. On an application moved by the petitioner, an additional

area of four acres of land was allotted to the petitioner for an amount of

Rs.1.09 crores, vide allotment letter dated 20.7.1995, to set up a

Paramedical Sciences Institute and also Nursing Hostel etc.

Before dealing with the arguments raised by counsel for both

the parties, it is necessary to note down some relevant terms and conditions

of the allotment letter:-

“1. to 7. xxx xxx xxx

8. Before starting admission to Nursing Classes a detailed

project report will be prepared and submitted to the

Director General Health Services, Haryana.

9. The students shall be admitted with prior technical

approval of the State Nursing Council or State Govt. or

Central Nursing Council as required under law.

10. A nominee of the Director General Health Services will

be included in the selection process of candidates for

admission to the Nursing Classes.

11. The trust shall agree that before starting the institution

the trust shall convey acceptance to abide by the

directions and guidelines issued by the State Govt. in
Civil Writ Petition No.16936 of 2008 4

public interest in relation to this institution or Nursing

Education and Training in general, from time to time.

12. The trust shall seek affiliation with Regional University

for running their courses.”

13. to 16. xxx xxx xxx

17. The plot/ building shall not be used for any purpose

other than for which it has been allotted in accordance

with the plans approved by the competent authority. No

obnoxious trade shall be carried out in or on any

building.

18. to 20. xxx xxx xxx

21. The construction of the building shall have to be

completed within two (2) years of the date of offer of

possession.”

22. to 28. xxx xxx xxx”

As per terms and conditions of the allotment, construction of the building

shall have to be completed within two years from the date of offer of

possession i.e. 28.7.1995. A reading of conditions, mentioned above,

clearly indicates that it was nowhere stipulated in the allotment letter that

before raising construction, any permission, to establish Paramedical

Sciences Institute has to be obtained from any authority. The process of

taking permission will start only when building is complete, infrastructure is

established and then before admission, detailed project report was to be

submitted to Director General, Health Services, Haryana. Condition Nos.9

and 10 deal with the process of selection of students for admission in the

institute. Condition No.11 talks of undertaking by the petitioner, before

starting the institute, to comply with the guidelines issued by the State
Civil Writ Petition No.16936 of 2008 5

government in relation to such like institutes. Clause No.12 talks of

affiliation with some Regional University for running the courses.

Counsel for the petitioner has vehemently contended that the

petitioner has failed to construct the building for reasons beyond its control.

Initially, there was labour problem in the hospital run by the petitioner.

Subsequent thereto, despite many applications made by the petitioner, the

competent authority had not given permission to start the institute, which

resulted into delay in constructing the building. It is further contention of

counsel for the petitioner that notice under Section 17(3) of the Act was

never received by the petitioner as it was sent at a wrong address. It is

prayer of counsel for the petitioner that on account of that, the impugned

orders deserve to be set aside. Counsel further argued that the resumption

order should have been passed at the end, before that the authorities were

supposed to extend time for construction of the building by imposing some

penalty etc., as is envisaged under Section 55 of the Act. Action of

resumption is the last resort to be applied by the Estate Officer. To say so,

primary reliance has been placed upon a Full Bench Judgment of this Court

in Shri Ram Puri v. The Chief Commissioner, Chandigarh, 1982 PLR 388

and a judgment of the Hon’ble Supreme Court in Teri Oat Estates (P) Ltd.

v. U.T. Chandigarh and others (2004) 2 Supreme Court Cases 130. It was

prayed that the writ petition be allowed, impugned orders be set aside and

extension be granted to the petitioner to construct the building.

Prayer made has vehemently been opposed by counsel for the

respondents. He by making reference to act and conduct of the petitioner,

tried to impress upon the Court that from the very beginning, intention of

the petitioner was not to start the institute within the stipulated period. The

petitioner took a chance, did not raise the construction even after getting
Civil Writ Petition No.16936 of 2008 6

further extension of three years, which came to an end in the year 2000.

Nothing was done even thereafter, no application was moved to get further

extension. The petitioner kept mum, even did not wake up, when notice

under Section 17(3) of the Act was issued in the year 2003. After waiting

for a sufficient time, another notice under Section 17(4) of the Act was

issued in the year 2005, which was responded by the petitioner by filing a

written reply dated 4.8.2005 (P13) to the contents of the notice under

Section 17(3) of the Act, however, explanation given was found to be

unsatisfactory, which resulted into passing of the order of resumption on

27.2.2006. Counsel for the respondents, by making reference to various

documents on record, vehemently argued that resumption had been used as

a last resort when the petitioner failed to act as per terms and conditions of

the allotment letter dated 20.7.1995 (P3). Counsel further argued that it is a

case of breach of contractual obligation, cast upon the petitioner vide

allotment letter, mentioned above, action taken is reasonable and justified,

as such, this writ petition filed by the petitioner be not entertained.

After hearing counsel for the parties, this Court feels that this

writ petition deserves dismissal.

Allotment letter was issued to the petitioner on 20.7.1995. As

per condition No.21 of the allotment letter, building was to be constructed

within two years from the date of taking over possession of the land, in

question, which admittedly, was delivered on 28.7.1995. For a period of

more than one year and six months, nothing was done, building plan of

Paramedical Sciences Institute was approved on 31.12.1998 and building

plan for construction of Nursing Hostel and Staff Quarters was approved on

22.1.2000. After getting the building plans sanctioned, not even a single

brick was laid, within a period of two years, which resulted into issuance of
Civil Writ Petition No.16936 of 2008 7

notice under Section 17(3) of the Act on 17.12.1997, however, it failed to

get any result, construction was not started at the site. Another notice under

Section 17(3) of the Act was issued on 13.9.1999. The petitioner filed reply

to the same, which was found unsatisfactory and an opportunity was given

to the petitioner for personal hearing as per provisions of Section 17(4) of

the Act. Date of personal hearing was fixed as 11.11.1999. Action taken by

the authorities, made the petitioner to move an application for extension of

time to construct the building. On request made, it was granted vide order

dated 5.11.1999 for a further period of three years i.e. upto 19.7.2000. Even

during this period, no construction was raised. There is no evidence on

record to show that the petitioner started any correspondence with the

competent authority to start the institution. Otherwise also, as has been

discussed earlier, no such prior permission was needed. Steps mentioned in

Clause 8 to 12 of the allotment letter will start only after construction of

building not prior thereto. Be that as it may, it is otherwise also clear that

the petitioner wrote a letter, for the first time, to the Commissioner, Health

Family Welfare and Medical Education, State of Haryana on 11.12.2004

(P7) i.e. after a period of nine years of the allotment of land to the petitioner.

The petitioner submitted an application to get no objection, to start the

institute only on 8.2.2005 (P8). For this delay of 9/10 years, no explanation

has been given at any time. It appears that in the meantime, the authorities

issued a notice under Section 17(3) of the Act to the petitioner in the month

of November 2003. As per finding given by the authorities below, the

notice was given at the correct address. It is also not in dispute that it was

the same address, at which, earlier notices were received by the petitioner in

the years 1997 and 1999. The petitioner failed to respond to that notice.

The authorities also kept mum without any justification. Notice under
Civil Writ Petition No.16936 of 2008 8

Section 17(4) of the Act was issued on 17.6.2005. By pretending that the

petitioner had received a copy of the notice under Section 17(3) of the Act,

with the subsequent notice, the petitioner submitted a detailed reply to the

contents of the notice under Section 17(3) of the Act on 4.8.2005 (P13). To

condone the delay, in not raising the construction, it was stated that no

objection certificate, to start the institute, has not been granted by the

competent authority. It was further stated that in view of ban imposed by

the Hon’ble Supreme Court in raising the construction, the petitioner failed

to construct the building. It is an admitted fact that revised building plan

was submitted for approval only on 11.12.1998, which was approved on

4.1.1999. It is also an admitted fact that except constructing a boundary

wall, no other construction was raised by the petitioner. It was further

stated that there was some labour unrest in the hospital run by the petitioner

which was a cause for not constructing the building. Lame excuses raised

by the petitioner were found unsatisfactory by the authority concerned and

this Court is also convinced regarding falsity of reasons given, for not

raising construction. There is no proof on record that ever any ban was

imposed by the Hon’ble Supreme Court to raise construction over the land

allotted to the petitioner. The petitioner made no attempt to get permission,

if any, needed from the authorities concerned to start the institute. It moved

an application only after nine years of allotment i.e. in the year 2004.

Before that, nothing was done. Respondent No.3 has rejected the

contentions, raised by the petitioner, in the following manner:-

“I have heard the arguments and carefully gone through

the case file, it is an admitted fact that the normal period of

construction expired in July, 1997 and the maximum period of

extension allowed under the HUDA policy expired in July,
Civil Writ Petition No.16936 of 2008 9

2000. The petitioner has raised the legal argument that the

notice under Section 17(3) was never received by him, as it

was sent at the wrong address. However, this not borne out

from the record of the case. As per page 226 of the allottee

file, the notice under Section 17(3) was sent at the correct

address by registered post. The same is to be considered as

duly delivered to the petitioner as per the provisions of Section

42 of the HUDA Act, since the same was never received back

undelivered. Therefore, this argument of the petitioner does

not hold water. The petitioner admits that notice under

Section 17(4) was received by him and he was also given an

opportunity of hearing. The allottee was given the maximum

extension allowed of 3 years upto July, 2000, after payment of

extension fee. There is no provision under the HUDA policy

for granting more than five years period for construction of

Institutional Site. A feeble attempt has been made by the

petitioner to explain why he failed to carry out construction

within the stipulated period of five years. In para 4 of the

petition, a reference has been made to a ban imposed by

Hon’ble Supreme Court within a particular radius of Badkhal

Lake. However, as pointed out by Estate Officer, HUDA,

Faridabad, Sector-16 Faridabad did not come within the ambit

of this ban. Similarly, in para 6 of the petition it has been

mentioned that the petitioner had to face unprecedented labour

problem in its neighbouring Hospital because of which all

activities came to a stand still. It is very relevant to note that

the record of Estate Officer does not contain a single paper
Civil Writ Petition No.16936 of 2008 10

which shows that at any time between July 2000 and December

2003 the petitioner made any attempt to explain to the Estate

Officer the problems that he was facing due to which he could

not start and complete construction. Not a single application

in writing has been made to the Estate Officer giving reasons

why construction could not be started and asking for more

time. It is only when proceedings under Section 17 were

belatedly started by the Estate Officer in December 2003, that

the petitioner camp up with some explanation. The Section 17

proceedings also continued for a period of more than two

years. Even during this period, the petitioner did not initiate

the construction. For all the reasons stated above, I have

come to the conclusion that there is no merit in the various

averments made by the petitioner. More than adequate time

and opportunity was available to the petitioner to start and

complete construction, which he has miserably failed to do so.

Therefore, the Revision Petition is dismissed. Order had been

reserved in this case after conclusion of arguments. The same

is being pronounced today. May be conveyed to the parties.”

It was noticed by the above said officer that even in the year 2008, when

revision petition was heard, the petitioner made no attempt to raise any

construction in the meantime, for a period of about 13 years which had

elapsed from the date of allotment. After going through the contents of

allotment letter, this Court is convinced that the process mentioned in

condition Nos.8 to 12 will start only when the question of admitting the

students in the institute arises and not before that. Even if argument raised

by counsel for the petitioner is accepted that prior permission to start the
Civil Writ Petition No.16936 of 2008 11

construction was needed, the same is liable to be rejected on account of a

fact that for a period of nine years even an application was not moved in

that regard. Under these circumstances, this Court feels that the resumption

order was passed as a last resort, so that the land may be allotted to some

interested party, to develop it, so the institute raised thereon may contribute

towards development of the country and the society. In the year 1995, when

this land was allotted to the petitioner, to start Paramedical Sciences

Institute, admittedly, the nurses were much in demand. The land was

allotted at a very cheaper rate so that the petitioner may start the institute

which may ultimately contribute towards welfare of the society by providing

good paramedical staff and other facilities. By its inaction, the petitioner

has failed to achieve the object with which the land was allotted to it at a

very cheaper rate. Ratio of judgment in Shri Ram Puri’s case (supra) is not

applicable to the facts of this case, as has been discussed earlier, in view of

act and conduct of the petitioner, no option was left with the authorities

except to resume the plot allotted to it. In the case of Teri Oat Estates (P)

Ltd’s case (supra), their Lordships of the Hon’ble Supreme Court have held

that it depends upon facts and circumstances of each case to say whether

power of resumption has rightly been used or not. Following paragraphs in

the judgment indicate in that regard:-

“22. One of the questions which, therefore, must always be

posed by the Estate Officer, while initiating a proceeding

under Section 8-A of the Act, is as to whether the drastic power

of resumption and forfeiture has been taken recourse to as a

last resort. The order of the Estate Officer dated 13.8.1992,

does not say so. No reason has also been assigned in the said

order.

Civil Writ Petition No.16936 of 2008 12

24. It is, therefore, not a case where the court will have to

take one stand or the other in the light of the statutory

provisions. The question as to whether the extreme power of

resumption and forfeiture has rightly been applied or not will

depend upon the factual matrix obtaining in each case. Each

case may, therefore, have to be viewed separately and no hard-

and-fast rule can be laid down therefore. In a case of this

nature, therefore, the action of the Estate Officer and other

statutory authorities having regard to the factual matrix

obtaining in each case must be viewed from the angle as to

whether the same attracts the wrath of Article 14 of the

Constitution of India or not.”

This Court feels that in view of the facts mentioned above,

action of the Estate Officer in resuming the plot, was perfectly justified.

Contention of counsel for the petitioner that notice under

Section 17(3) of the Act was not received by it, is of no significance. It has

come on record that in the years 1997/99, notice under Section 17(3) of the

Act was also issued to the petitioner which was received by it and reply was

filed. At the time of argument, it was specifically stated by counsel for the

respondents that the notice was issued in the year 2003 also, at the same

address. Be that as it may, once the petitioner was allowed to file reply to

the contents of the notice under Section 17(3) of the Act and was allowed to

explain delay in raising the construction, whether such a notice was

received or not, this fact lost it significance. The petitioner’s reply to the

contents of notice under Section 17(3) of the Act on 4.8.2005 (P13) was

taken note and discussed by the authorities before passing the order of

resumption, that too after giving personal hearing to the petitioner. Counsel
Civil Writ Petition No.16936 of 2008 13

for the petitioner has miserably failed to show the reason for not

constructing the building in time.

In view of facts mentioned above, no case is made out for

interference.

Writ petition stands dismissed.

6.10.2009                                         (Jasbir Singh)
gk                                                    Judge