Supreme Court of India

Delhi Administration Tr.Sec vs Umrao Singh on 11 October, 2011

Supreme Court of India
Delhi Administration Tr.Sec vs Umrao Singh on 11 October, 2011
Author: ……………………..J.
Bench: R.V. Raveendran, A.K. Patnaik
                                                       Reportable


             IN THE SUPREME COURT OF INDIA



              CIVIL APPELLATE JURISDICTION


             CIVIL APPEAL NO. 8526 OF 2011

    (Arising out of  S. L. P. (C) No. 34168 of 2009)

                             

Delhi Administration through its Secretary        ...... 

Appellant



                         Versus



Umrao Singh                               ...... 

Respondent



                         WITH


             CIVIL APPEAL NO. 8527 OF 2011

   (Arising out of  S. L. P. (C) No. 35196 OF 2009)

                             

Delhi Administration through its Secretary        ...... 

Appellant



                         Versus



Ramesh Kumari                             ...... 

Respondent





                      O R D E R

A. K. PATNAIK, J.

2

Leave granted.

2. These are appeals against the common judgment

and order dated 15.12.2008 of the Division Bench of the

High Court of Delhi in Civil Writ Petition Nos.2147 of

1992 and 2148 of 1992 (for short the `impugned order’).

3. The facts very briefly are that in the year 1959,

the Government of India, Ministry of Home Affairs, set

up a Committee to study the problems of introducing

measures of control on land values and stabilizing land

prices in the urban areas of Delhi and this Committee

submitted its report recommending some measures.

The Government of India considered the

recommendations and conveyed its decision to the Chief

Commissioner, Delhi, by its letter dated 02.05.1961

regarding acquisition, development and disposal of land

(hereinafter called `the 1961 Scheme’).The 1961 Scheme

inter alia contemplated that land may be allotted at pre-

determined rates, namely, at the cost of acquisition and

development plus the additional charges mentioned in

3

the Scheme, to individuals whose land has been

acquired as a result of the Chief Commissioner’s

notifications dated 17.07.1959, 03.09.1957, 13.11.1959

and 10.11.1960 or other such notifications with a view

to rehabilitate such individuals. Pursuant to the 1961

Scheme, land-owners, whose land was acquired, applied

for allotment of alternative plots pursuant to

advertisements inviting applications and after the

necessary requirements as stipulated in the 1961

Scheme were complied with, plots were allotted to the

persons who were the recorded owners prior to the issue

of notification under Section 4 of the Land Acquisition

Act.

4. By an Officer Order dated 03.04.1986 issued by the

Delhi Administration, Delhi, Land and Building

Department, the 1961 Scheme was amended. The

Office Order dated 03.04.1986 is extracted

hereinbelow:-

“DELHI ADMINISTATION, DELHI

4

LAND AND BUILDING DEPARTMENT

VIKAS MINAR, NEW DELHI.

37(32)/1/12                                    Dated: 3rd April' 86



                         Office Order



In supersession of and previous order issued on

the subject, the Administrator Delhi is pleased

to order that following norms should be followed

in respect of allotment of alternative plots in lieu

of the land acquired for Planned Development of

Delhi under the scope of large scale Acquisition,

Development and Disposal of land in Delhi of the

Government of India contained in their letter

dated 2.5.1961.

1. In order to make applicant eligible for all

allotment of alternative plot, the

minimum land acquired for Planned

Development of Delhi will be one bigha

instead of 150 sq. yds. which was being

followed earlier.

2. In case the applicant has purchased the

requisite land of 1 bigha he should have

purchased the same 5 years earlier than

the date of notification under Section 4 of

the Delhi Land Acquisition Act in order to

make him eligible for allotment of

alternative plot.

3. Condition No. 2 will, however, not be

applicable in respect of ancestral cases.

4. Minimum size of the plot will be restricted

to 250 sq. yards where land acquired is

more than 10 bighas. Cases where land

acquired is more than 5 bighas but upto

5

10 bighas plot size of 150 sq. yds. will be

recommended and in respect of the cases

where the land acquired ranges between 1

bigha to 5 bighas, the size of the plot will

be restricted to 80 sq. yrds.

5. The plot will be allotted by DDA on pre-

determined rates fixed by the Competent

Authority from time to time.

It is also clarified that these orders shall also

apply to all pending applications.

(P.S. Bhatnagar)

SECRETARY

(LAND AND BUILDING)”

It was, thus, stipulated in the amended Scheme that in

case the applicant has purchased the requisite land of

one bigha, he should have purchased the same five

years earlier than the date of notification under Section

4 of the Land Acquisition Act in order to make him

eligible for allotment of alternative plot.

5. On 27.01.1984, a notification was issued under

Section 4 of the Land Acquisition Act for acquisition of

3787 bighas and 12 biswas of land situated in Village

Andheria for the public purpose of Planned

6

Development of Delhi, which included the lands of the

respondents, and the respondents were paid

compensation in accordance with the Awards. The

Government thereafter invited applications for allotment

of alternative plots under the 1961 Scheme and the

respondents applied for allotment of alternative plots in

their applications dated 07.11.1986. As the

applications submitted by the respondents lacked

material particulars and were not accompanied with the

relevant documents, the respondents were intimated to

furnish material particulars and the relevant documents

including the sale deeds by which they had purchased

the land. The respondents furnished the particulars

and documents and on scrutiny, it was found that the

respondents had purchased the land in the years 1982

and 1983. The applications of the respondents were

rejected by communications dated 30.09.1991 as they

had purchased the lands within five years of the date of

the notification under Section 4 of the Land Acquisition

Act, i.e. 22.01.1984.

7

6. Aggrieved, the respondents filed Civil Writ Petition

Nos.2147 of 1992 and 2148 of 1992 in the High Court

and contended that the 1961 Scheme had been

incorporated in the Delhi Development Authority

(Disposal of Developed Nazul Land) Rules, 1981 (for short

`the Nazul Land Rules’), which are statutory in character

and these rules could not be amended by an

administrative order dated 03.04.1986. The High Court

accepted the contention of the petitioner and held in the

impugned order that Nazul Land Rules had been made

by the Central Government under clause (j) of sub-

section (2) of Section 56 read with sub-section (3) of

Section 22 of the Delhi Development Act, 1957 (for short

`the Act’) and could be amended only in the manner

prescribed under Section 56 read with Section 22 of the

Act and by an administrative order a further condition

could not be stipulated under Rule 6 of the Nazul Land

Rules. The High Court accordingly set aside the

communications dated 30.09.1991 rejecting the

applications of the respondents for alternative plots

8

and remitted the matter to the appellants to consider the

request of the respondents in the light of the provisions

contained in the Nazul Land Rules and made it clear that

the appellants would be permitted to take into

consideration the nature of the policy as well as the

condition stipulated in the 1961 Scheme as explained in

the Full Bench judgment of the High Court in Ramanand

v. Union of India & Ors. [AIR 1994 Delhi 29].

7. The only contention raised by the learned counsel

for the appellant before us is that the view taken by the

High Court that the 1961 Scheme could not have been

amended by the administrative order dated 03.04.1986

was not correct. Learned counsel for the respondents,

on the other hand, supported the impugned order of the

High Court.

8. Rules 4 and 6 of the Nazul Land Rules, which are

relevant for deciding the issue raised in this appeal, are

extracted hereinbelow:

“4. Persons to whom Nazul land may be

allotted.-(1) The Authority may, in conformity

with the plans, and subject to the other

9

provisions of these rules, allot Nazul land to

individuals, [body of persons, firms,

companies], public and private institutions,

co-operative house building societies, other co-

operative societies of individuals, cooperative

societies of industrialists and to the

departments of the Central Government, State

Governments and the Union territories.

(2) The Authority shall, in conformity with

plans and subject to the provisions of these

rules, dispose the Nazul land by auction to the

following institutions :

(a) hospitals;

(b) dispensaries;

(c) nursing homes;

(d) higher or technical education institutions;

(e) community halls;

(f) clubs;

(g) schools:

Provided that nothing in this sub-rule shall

affect the allotment of land to the Central

Government, State Government, Union

territory, local body, autonomous bodies or

organisations owned by the Central

Government.”

“6. Allotment of Nazul land at pre-

determined rates.– Subject to the other

provisions of these rules, the Authority shall

allot Nazul land at the pre-determined rates in

the following cases, namely:-

(i) to individuals whose land has been acquired

for planned development of Delhi after the 1st

day of January,1961, and which forms part of

Nazul land:

10

Provided that if an individual is to be allotted a

residential plot, the size of such plot may be

determined by the Administrator after taking

into consideration the area and the value of the

land acquired from him and the location and

the value of the plot to be allotted;

(ii) to individuals in the low income group or

the middle income group other than specified

in clause (i) —

(a) who are tenants in a building in any

area in respect of which a slum

clearance order is made under the

Slum Areas Act;

(b) who, in any slum area or the other

congested area, own any plot of land

measuring less than 67 square metres

or own any building in any slum area

or other congested area;

(iii) to individuals, other than those specified in

clauses (i) and (ii), who are in the low income

group or the middle income group, by draw of

lots to be conducted under the supervision of

the Land Allotment Advisory Committee;

(iv) to individuals belonging to Scheduled

Castes and Scheduled Tribes or who are

widows of defence personnel killed in action, or

ex-servicemen, physically handicapped

individuals subject to the provisions of rule 13;

(v) to industrialists or owners and occupiers of

warehouses who are required to shift their

industries and warehouses from non-

conforming areas to conforming area under the

11

Master Plan, or whose land is acquired or is

proposed to be acquired under the Act:

Provided that the size of such industrial plot

shall be determined with reference to the

requirement of the industry or warehouses set

up or to be set up in accordance with the

plants and such industrialists and owners of

warehouses have the capacity to establish and

run such industries or warehouses and on the

condition that the land allotted at pre-

determined rates shall not, in any case, exceed

the size of the land which has been, if any,

acquired from such industrialist or owners and

occupiers of warehouses and which form part

of Nazul land:

Provided further that in making such

allotment, the Authority shall be advised by the

Land Allotment Advisory Committee;

(vi) to co-operative group housing societies, co-

operative housing societies, consumer co-

operative societies and co-operative societies of

industrialists on “first come first served basis.”

9. It will be clear from sub-rule (1) of Rule 4 of the

Nazul Land Rules that the Authority may, in conformity

with the plans, and subject to the other provisions of

these rules, allot Nazul land to individuals and other

categories of persons. Sub-rule (2) of Rule 4 further

provides that the Authority shall in conformity with

12

plans and subject to the rules dispose the Nazul Land

by auction to the categories of institutions named in

clauses (a) to (g) in sub-rule 2 of Rule 4. The Full Bench

of the High Court has held in the case of Ramanand v.

Union of India & Ors. (supra) that Rule 4 requires that

the allotment of land shall be made in conformity with

the plans and `plans’ means the Master Plan and the

Zonal Development Plan for a zone. Thus, there is

nothing in Rule 4 which envisages allotment of Nazul

land to different category of persons to indicate that the

1961 Scheme has been incorporated in Rule 4. The

Full Bench of the High Court has also held in the

aforesaid decision that the word `may’ in sub-rule (1) of

Rule 4 cannot be construed as `shall’ and discretion has

been vested in the Authority to allot land to the

categories of persons mentioned in the sub-rule.

10. Rule 6 is titled “Allotment of Nazul land at pre-

determined rates” and it provides that subject to the

other provisions of the rules, the Authority shall allot

Nazul land at the pre-determined rates in the cases

13

enumerated in clauses (i) to (iv) and clause (i) of Rule 6

covers cases of individuals whose land has been

acquired for planned development of Delhi after the 1st

day of January, 1961 and which forms part of Nazul

land. Sub-Rule (1) of Rule 6, therefore, only provides

that when the Authority decides to allot land to any

individual under the 1961 Scheme, it shall allot at the

predetermined rates.

11. This is the view that the Full Bench of the Delhi

High Court has taken in Ramanand v. Union of India &

Ors. (supra). The relevant portion of the Full Bench

judgment is quoted hereunder:

“Rule 6, in reality, controls the rates of

premium chargeable only in those cases

where land is allotted to the persons

mentioned therein. In other cases, the rules

provide for sale of land at the market price

determined by the highest bid on public

auction of land.”

Thus, according to the Full Bench of the High Court in

Ramanand v. Union of India & Ors. (supra) Rule 6

controls the rates of premium chargeable only in those

14

cases where land is allotted to the persons mentioned

therein and in other cases, the rules provide for sale of

land at the market price determined by the highest bid

on public auction of land.

12. We are therefore of the considered opinion that Rule

6(1) of the Nazul Land Rules is not really a rule which

incorporates the 1961 Scheme, but it only provides that

if the Authority decides to allot Nazul land to the

individuals eligible under the 1961 Scheme, then Nazul

land shall be allotted at pre-determined rates and not at

the rates determined in a public auction. The High

Court has taken an erroneous view in the impugned

order that Rule 6 of the Nazul Land Rules, which was a

statutory rule, laid down conditions for allotment of land

under the 1961 Scheme and the conditions for allotment

of land under the 1961 Scheme could therefore be

amended by only statutory rules under Section 56 read

with Section 22 of the Act. In our considered opinion,

Rule 6 of the Nazul Law Rules did not stipulate the

15

conditions for allotment under the 1961 Scheme and the

1961 Scheme being an administrative scheme could be

amended without a statutory rule made under Section

56 read with Section 22 of the Act.

13. In the result, the appeals are allowed and the

impugned order is set aside. There shall be no order as

to costs.

……………………..J.

(R. V.

Raveendran)

……………………..J.

(A. K.

Patnaik)

New Delhi,

October 11, 2011.