Delhi High Court High Court

Dda vs Anjuman Coop. Group Housing … on 28 October, 2009

Delhi High Court
Dda vs Anjuman Coop. Group Housing … on 28 October, 2009
Author: Pradeep Nandrajog
*       IN THE HIGH COURT OF DELHI AT NEW DELHI


%                          Date of Decision : 28th October, 2009


+                     LPA 629/2003

       DDA                                 ...........Appellant
                   Through:       Ms.Anusuya Salwan, Advocate.

                                   versus

       ANJUMAN COOP. GROUP HOUSING SOCIETY LTD.
                                          ...........Respondent
                Through: Mr.Ateev Mathur, 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. (Oral)

1. DDA has challenged the order dated 24.1.2003

passed by a learned Single Judge of this Court allowing WP(C)

No.7476/2000 resulting in the issuance of a mandamus directing

DDA to issue a fresh demand-cum-allotment letter to the writ

petitioner charging for the land @Rs.3,533/- per sq.mtr. Since

the writ petitioner had deposited the premium charge

@Rs.4,063/- per sq.mtr. it was directed that the differential sum
LPA No.629/2003 Page 1 of 7
be refunded within 6 weeks together with interest @12% per

annum from the date the amount was deposited till the date the

same was refunded.

2. Facts noted by the learned Single Judge are not in

dispute. Many co-operative societies had registered themselves

with the Registrar Co-operative Societies and as per the

departmental policy of DDA i.e. the appellant, depending upon

the membership of a co-operative society as certified by the

Registrar Co-operative Societies, land used to be allotted at pre-

determined rate as applicable and in force when the allotment

letter-cum-demand letter was issued. Writ Petitioner society

was one such society which had registered itself with the

Registrar Co-operative Societies.

3. Way back in the year 1992, the Registrar Co-

operative Societies had cleared the names of many co-operative

societies which included the writ petitioner society as eligible for

allotment of land by DDA and had certified that the approved

membership of the society was 120. Unfortunately, in a letter

dated 16.12.1993 addressed by the Registrar Co-operative

Societies to DDA, it got inadvertently recorded that the name of

the writ petitioner society had not been approved

notwithstanding the fact that on 31.8.1992 the Registrar Co-

LPA No.629/2003 Page 2 of 7
operative Society had written a communication, with copy

thereof to DDA as under:-

“No.F.47/1022/NGF/COOP/ Dated 31.8.92

To,

The President/Secretary,
Anjuman Coop. G/H Society Ltd.
E-33, Sushila Road, Adarsh Nagar,
Delhi-110 033.

SUB: Approval of final list of members of the society.

Sir,

With reference to your office letter dated 25.1.92 on
the above noted subject, you are hereby informed that
the final list of 120 members submitted by you has
been approved.

You are requested to collect a copy of the approved
final list on any working day.

Yours faithfully,

Sd/-

(P.M.Tanwar)
Assistant Registrar (NGH)
Dt.31.8.92
No.F.47/1022/NGH/Coop/

Copy to :

The Deputy Director (GH)
Delhi Development Authority,
Vikas Sadan, INA New Delhi.”

4. Draw of lots for allotting specific plots to various co-

operative societies whose names were cleared by the Registrar

Co-operative Societies till the year 1998 was held somewhere in

the year 1998 and to these co-operative societies land was

LPA No.629/2003 Page 3 of 7
allotted by issuing demand-cum-allotment letter on different

dates in the year 1999; the rate being charged @Rs.3,533/- per

sq.mtr.

5. When the writ petitioner society learnt of allotment of

land to other co-operative societies, its President wrote a letter

to DDA questioning why no allotment was made to the writ

petitioner society. At that stage it was realized by DDA that the

mistake committed by the Registrar of Co-operative Societies in

not reflecting the name of the petitioner society in the list of

approved societies forwarded to DDA was the cause of the

problem; compounded by DDA not being conscious of the letter

dated 31.8.1992, copy whereof was in the record of DDA. Thus,

DDA took corrective action by issuing a demand-cum-allotment

letter to the writ petitioner society on 20.11.1999 charging for

the land @Rs.4,063/- per sq.mtr. for the reason, there was a

revision in the land price between the year 1998, when

allotment letters were issued to other co-operative societies and

the year 1999, when the allotment letter was issued to the writ

petitioner society.

6. The writ petitioner society raised the issue with DDA

to correct the price at which land rate was made applicable to it.

Correspondence ensued between the society and the DDA. By

agreement of the parties the matter was referred to a Lok Adalat

LPA No.629/2003 Page 4 of 7
presided over by Justice J.D.Jain (Retd.), who, vide order dated

18.8.2000 held in favour of the society. But, the Vice Chairman

DDA did not agree to the order passed by the Presiding Officer

of the Lok Adalat, DDA. This necessitated the filing of the writ

petition.

7. Noting the stand of DDA that as per law, it was

entitled to charge land rate at the current prices when demand-

cum-allotment letter was issued, the learned Single Judge noted

that the entitlement of the writ petitioner society was at par with

the societies to whom allotments were made in the year 1998

and that the confusion arose due to an error committed by the

Registrar Co-operative Societies, but noting the letter dated

31.8.1992, contents whereof have been noted by us in para 3

above, held that there was no reason for DDA to have ignored

the said letter and not included the name of the writ petitioner

society when draw of lots were held in the year 1998. Thus,

finding blameworthy, the action of the officers of DDA, to undo

the discrimination which resulted against the writ petitioner

society, the mandamus as afore-noted was issued.

8. Ms.Anusuya Salwan, learned counsel for DDA urges

that DDA is entitled to charge land premium at the rate

applicable in the year when the demand is raised.

LPA No.629/2003 Page 5 of 7

9. It is true that DDA is entitled to charge the land

premium as per the rate notified in the year when the demand-

cum-allotment letter is issued, but that right of the DDA is

subject to DDA acting justly, fairly, legally and without

negligence. Surely, DDA cannot take the benefit of its own

negligence, more so when the negligence of DDA is to the

detriment of a third party.

10. Learned counsel for DDA has rendered no satisfactory

explanation as to why DDA ignored the letter dated 31.8.1992

received by it from the Registrar Co-operative Societies.

Counsel simply urges that since the consolidated list received by

DDA excluded the name of the writ petitioner society, DDA acted

bona fide.

11. When DDA had in its record a specific letter dated

31.8.1992 pertaining to the writ petitioner society, we see no

justifiable cause for DDA to act pursuant to a general letter.

12. The view taken by the learned Single Judge is a

reasonable and a plausible view and not only conforms to law

but also conforms to equity. Equity plays an important role

whenever an extraordinary jurisdiction of a discretionary nature

is exercised by a Court of Record.

13. We find no infirmity in the impugned order and

accordingly we dismiss the appeal.

LPA No.629/2003 Page 6 of 7

14. Needless to state, DDA shall comply with the

mandamus issued by the learned Single Judge.

15. No costs.

PRADEEP NANDRAJOG, J.

SURESH KAIT, J.

October 28, 2009
Dharmender

LPA No.629/2003 Page 7 of 7