Delhi High Court High Court

Delhi Development Authority vs Jayshree Bagley & Another on 6 January, 2011

Delhi High Court
Delhi Development Authority vs Jayshree Bagley & Another on 6 January, 2011
Author: Sanjiv Khanna
*         IN THE HIGH COURT OF DELHI AT NEW DELHI

+         LETTERS PATENT APPEAL NO. 795 OF 2010



        DELHI DEVELOPMENT AUTHORITY         .... Appellant
                 Through Mr. Pawan Mathur, advocate.

                                  VERSUS


      JAYSHREE BAGLEY AND ANOTHER          .....Respondents
                Through Mr.D.S.Narula, advocate.

CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE SANJIV KHANNA

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

                                 ORDER
%                           6th January, 2011.

C.M. No. 19934/2010

This is an application for condonation of delay of 129 days in
preferring the appeal.

Mr. D.S. Narula, learned counsel for the respondents has no
objection to the condonation of delay. Accordingly, the delay in filing the
appeal is condoned.

The application stands disposed of.

LPA No.795/2010

Delhi Development Authority (the appellant, for short) assails the

judgment dated 19th May, 2010, quashing their communication dated 2nd

November, 2009 and direction/mandamus to process the application of

Ms. Jayshree Bagley and Mr. Mukul Taliya (the respondents, for short) for

conversion of leasehold rights into freehold rights in respect of plot no.B-

LPA NO.795/2010 Page 1
35, Friends Colony, New Delhi admeasuring 209.032 sq. mts (the

property, for short). Possession of the property was handed over by DDA to

its original owner/allottee Ms. Rambati on 18th March, 1980 and a lease

deed was executed on 24th August, 1980.

2. The respondents herein, Ms. Jayshree Bagley and her son – Mukul

Taluja had filed the said application for conversion into freehold rights

with the appellant-DDA on 20th December, 1999 and had deposited the

conversion charges as per the calculation made therein. The respondents

filed Writ Petition (Civil) No. 14143/2009 after waiting for nearly ten

years, when they received letter dated 28th October, 2009 from DDA [ the

date is wrongly mentioned in the impugned judgment as 2nd November,

2009] which reads :

“I am directed to draw your kind attention to the
above cited subject and to say that your conversion
application is under process and you are fully aware
that the above cited property was allotted to the legal
heirs of late Shri Bharat Singh. The matter is
subjudiced and your conversion can only be processed
after the decision of the competent court.”

3. DDA has produced the original record relating to the said property.

Few undisputed facts as culled out from the file may be noticed.

(a) Agricultural land belonging to one, late Mr. Bharat Singh was

acquired in the year 1959. Mr. Bharat Singh expired on 26th June, 1967.

Late Mr. Bharat Singh is survived by three legal heirs, namely, Mr. Kesri,

Ms. Rambati and Ms. Attari. Land & Building Department, Delhi

Administration recommended alternative allotment of three residential

LPA NO.795/2010 Page 2
plots in favour of the said three legal heirs of late Mr. Bharat Singh in

South Delhi vide following details :

” (i) Shri Kesri S/o late Shri Bharat Singh : Vide
letter No. F.32(19)3/74/L&B/Alt./23045 dated
22.11.1976 for allotment of an alternative residential
plot measuring 400 sq. yards.

(ii) Smt. Rambati W/o Shri Gopi Chand, D/o
late Shri Bharat Singh vide letter
No.F.32(19)4/74/L&B/Alt./45663 dated 22.12.1978
for allotment of an alternative residential plot
measuring 250 sq. yards

(iii) Smt. Attari D/o. late Shri Bharat Singh :
Vide letter No. F.32(19)6/74/L&B/Alt./34583 dated
21.11.1979 for allotment of an alternative residential
plot measuring 250 sq. yards”

(b) Pursuant to this recommendation, Mr. Kesri was allotted plot no. B-

7/124A, Safdarjung Development Area admeasuring 294.44 sq.mts. and

possession was handed over on 5th May, 1979 and lease deed was executed

in his favour on 13th June, 1979. Mr. Kesri, it appears, transferred the said

plot in favour of third persons, Mr. S. S. Sundaram and Ms. S. Lalita.

(c) Ms. Rambati in turn sold/transferred her rights, title, interest in the

said property in 1980 by way of Power of Attorney and other documents in

favour of Mr. Vijay Taluja, ex-husband of respondent no.1 and father of

respondent no.2. A General Power of Attorney was executed in favour of

Mr. R. L. Taluja son of Mr. Vijay Taluja.

(d) Land & Building Department, Delhi Administration, by their letter

dated 25th October, 1983 informed the appellant-DDA that the allotment of

plots in favour of Mr. Kesri, Ms. Rambati and Ms. Attari stood withdrawn

and according to the policy, the three legal heirs were entitled to one plot

and not three separate plots. As Ms. Attari had not been allotted any plot,

LPA NO.795/2010 Page 3
no allotment was made to her. Aggrieved, Ms. Attari filed Writ Petition

(Civil) No. 875/1984 for allotment of an alternative plot. It was stated at

Bar by the counsel for the appellant that the writ petition has been

dismissed and the order has attained finality.

(e) By Order dated 31st December, 1983, Lt. Governor was pleased to

cancel the lease in respect of the plot no. B-7/124A, Safdarjung

Development Area allotted/leased to Mr. Kesri. As noticed above, by the

said date Mr. Kesri had already transferred his rights in favour of Mr. S.S.

Sundaram and Ms. S. Lalita. There is inter se litigation which is pending

between Mr. S.S. Sundaram and Ms. S. Lalita and DDA in respect of the

said cancellation. We are not concerned with the said litigation.

(f) However, as far as property no. B-35, Friends Colony, New Delhi is

concerned, the appellant-DDA did not cancel the allotment/lease in favour

of Ms. Rambati. No letter or communication was written by the appellant-

DDA in respect of the said property either to Ms. Rambati or the

respondents herein. There has been complete silence and lack of

communication. The Original file produced by the appellant-DDA reveals

that the file was processed for cancellation of the allotment of the property

but it was decided to await the decision of the court in the case of plot no.

B-7/124A, Safdarjung Development Area, New Delhi and no final order of

cancellation was passed.

4. The property has been constructed upon and the respondents are in
possession of the said property since 1980 onwards. The appellant-DDA
rose from slumber after more than 20 years when the respondents filed
their application seeking conversion of leasehold right into freehold right
in 1999. The application remained pending for want of decision till the

LPA NO.795/2010 Page 4
letter dated 28th October, 2009 quoted above was issued by the appellant-
DDA.

5. It may be interesting to note that after the application for

conversion into freehold was filed in 1999, the matter was put up through

proper channel to Director (RL), Commissioner (LD), Vice Chairman, and

the then Lt. Governor for consideration/approval. The Lt. Governor in his

note dated 27th February, 2002 has stated that the proposal for

cancellation of allotment of plot no.B-35, Friends Colony, New Delhi did

not hold any ground and the plot had been allotted to Ms. Rambati. The

said order further recorded that the other two legal heirs, Ms. Attari and

Mr. Kesri were entitled to equal rights on the property no.B-35, Friends

Colony, New Delhi.

6. Till date, neither, Ms. Attari or Mr. Kesri has staked any claim or
right in respect of the plot no. B-35, Friends Colony, New Delhi. As noticed
above, Mr. Kesri has already sold the plot allotted to him in Safdarjung
Development Area and has received consideration. Ms. Attari had filed a
Writ Petition (Civil) No. 875/1984 for allotment of alternative plot but the
said writ petition has been dismissed and the order has become final. She
has not staked any claim in the plot no.B-35, Friends Colony, New Delhi.
Their names have not been substituted or added in the lease deed.

7. The Respondents herein have already constructed upon the

property and have been in possession for nearly last 30 years. The

appellant-DDA did not communicate or write to them or Ms. Rambati that

Mr. Kesri or Ms. Attari have any right on the plot. Allotment of the plot at

Safdarjung Enclave in favour of Ms. Kesri was cancelled in 1983 but no

steps have been taken in respect of the plot/property in question by the

appellant-DDA since 1983. This prolonged delay has been to prejudice of

the respondents. If the appellant-DDA had taken action in 1983 for joint

LPA NO.795/2010 Page 5
allotment in favour of Ms. Rambati, Mr. Kesri and Ms. Attari, the

respondents could have taken legal action or obtained documents from Ms.

Attari and Mr. Kesri in 1983 or soon thereafter. Asking the respondents

herein to now obtain no objection certificates or consent from Mr. Kesri or

Ms. Attari when the land prices have increased manifold is completely

unjustified and unwarranted. The appellant, if they wanted to take action,

should have acted with promptitude and diligently. Inaction and silence on

the part of the appellant for nearly 30 years will cause hardship and punish

the respondents. There is no litigation or claim by Ms. Attari or Mr. Kesri.

They have not filed any litigation or even written letters to DDA staking

any claim in the property. Learned counsel for the respondents have

agreed that they shall furnish an indemnity bond to appellant-DDA and

indemnify them against loss or damage if Mr. Kesri or Ms. Attari stake any

right or make any claim/or initiate any litigation. The statement made on

behalf of the respondents is taken on record and the respondents will be

bound by the same.

8. In view of the aforesaid, we do not find any reason to interfere with
the impugned Order dated 19th May, 2010. The appeal filed by the
appellant-DDA is dismissed subject ofcourse to the respondents furnishing
indemnity bond in terms of the statement.

No costs.

SANJIV KHANNA, J.

CHIEF JUSTICE

JANUARY 06, 2011.

P


LPA NO.795/2010                                                       Page 6