High Court Punjab-Haryana High Court

Davinder Kumar Jain vs State Of Haryana And Others on 17 March, 2009

Punjab-Haryana High Court
Davinder Kumar Jain vs State Of Haryana And Others on 17 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                       CWP No.14008 of 2007
                                       Date of Decision: March 17, 2009


Davinder Kumar Jain                                        ....Petitioner

            Versus

State of Haryana and others                                .....Respondents



CORAM:      HON'BLE THE CHIEF JUSTICE
            HON'BLE MR. JUSTICE HEMANT GUPTA


1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?

Present:    Dr. Surya Parkash, Advocate, for the petitioner.

            Shri Rameshwar Malik, Additional AG, Haryana,
            for respondent No.1.

            Shri Raman B. Garg, Advocate, for respondents No. 2 to 5.

            Shri Rahul Sharma, Advocate, for respondent No.6.


Hemant Gupta, J.

This petition, filed in public interest, is for issuance of a writ of

certiorari, mandamus or any other writ, order or direction, directing

respondents No. 1 to 3 not to transfer the ownership of Government land at

Railway Road, Kalka.

It is averred that the Municipal Council, Kalka, is owner of the

land at Railway Road, Kalka. An area measuring 25 feet x 18 feet out of the

said land, was given to respondent No.6 on Tehbazari. Respondent No. 6

raised a permanent structure with brick and tin roof on the said land in

violation of the condition of Tehbazari for which a notice dated 30.12.1987

was served upon the said respondent. A civil suit for injunction was filed by
CWP No.14008 of 2007 (2)

respondent No.6 against the Municipal Council, which was dismissed

holding that respondent No. 6 has failed to prove to be in possession of the

same on Tehbazari or as a licencee. The appeal against the said judgment

was also dismissed. A perusal of the judgment of the learned trial Court

(Annexure P.1) appended with the writ petition shows that the Municipal

Council has taken a stand that the suit premises was given to the plaintiff on

Tehbazari.

It is the case of the petitioner that respondent No.6 has not paid

Tehbazari and without any Resolution of the Municipal Council, the land in

possession of respondent No.6 has been decided to be sold to the said

respondent even without receiving the arrears of Tehbazari amounting to

Rs.16,19,978/-.

In the reply filed before this Court, it has been pointed out that

a representation was made by respondent No. 6 on 12.8.1994 for purchase

of the aforesaid land on the same terms and conditions on which 32 other

similarly situated persons were sold land by the Municipal Council. On

such representation, the Municipal Council passed a Resolution on

23.11.1994 with the condition that the said respondent shall construct over

the plot after leaving an area of 6 feet x 8 feet, so that the width of the road

can be increased for the smooth traffic as and when need arises. The Deputy

Commissioner sought approval of the State Government to sell the

aforesaid plot vide its letter dated 19.7.1995 and on such recommendation,

the State Government, through the Financial Commissioner vide

communication dated 18.11.2005 permitted the sale of 61 sq.yards of

Municipal land to respondent No.6 on payment of total amount of

Rs.2,18,380/-. It has also been pointed out that respondent No. 6 has
CWP No.14008 of 2007 (3)

deposited a sum of Rs.1,10,700/- on 10.8.2007 towards arrears of Tehbazari

@ Rs.3/-per sq.feet. Pursuant to the approval granted by the State

Government, the sale deed in respect of 61 sq. yards of Municipal land was

executed on 12.9.2007.

Learned counsel for the petitioner has argued that the

Municipal land has been agreed to be sold to respondent No.6 illegally and

at a throwaway price. It is contended that the plot is situated on the Railway

Road and the sale of such land has the effect of diminishing the width of the

road, therefore, the sale of such plot is not justified and proper.

We have heard learned counsel for the parties, but do not find

any ground to interfere in the decision of the Municipal Council to sell 61

sq. yards of the Municipal land to respondent No.6. The process of sale of

land was initiated with the Resolution of the Municipal Council dated

23.11.1994. The petitioner was a member of the Municipal Council from

the year 2000 till 2005. The Financial Commissioner, Urban Development

Department, has approved the proposal of sale after the same was

recommended by the Deputy Commissioner. Such approval has come

almost after 11 long years of the Resolution having been passed by the

Municipal Council. During 11 years, no steps were taken by the Municipal

Council to rescind or modify the resolution resolving to sell land in favour

of respondent No.6. No steps were ever taken by the petitioner as a member

of the Municipal Council, to get the decision to sell the land modified. Still

further, the plot is admittedly in possession of the petitioner or his

predecessor(s) since 1956. Therefore, the argument that the width of the

road shall stand diminished on account of sale of such plot, does not seem

to be reasonable or plausible. In any case, if the authorities decide at any
CWP No.14008 of 2007 (4)

subsequent stage that the area of the property sold is required for the

construction of road, the same can be acquired in accordance with law, but,

we do not find that the decision of sale of 61 sq. yards of land to respondent

No.6, lacks bona-fide or is actuated by any extraneous consideration.

The petitioner and respondent No.6 are residents of Kalka, a

small town in the State of Haryana. It appears that the inter-se disputes

between the inhabitants of such area, are sought to be raised under the guise

of public interest litigation. We do not find that any ground is made out for

setting aside the sale of such land in favour of respondent No.6.

Consequently, finding no merit in the present writ petition, the

same is dismissed. No costs.

      (T.S. THAKUR)                         (HEMANT GUPTA)
      CHIEF JUSTICE                             JUDGE



March 17, 2009
 ds