Delhi High Court High Court

Delhi Development Authority vs Smt. Prakash Malik on 20 July, 2010

Delhi High Court
Delhi Development Authority vs Smt. Prakash Malik on 20 July, 2010
Author: Indermeet Kaur
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                               Date of Judgment : 20.07.2010

                         R.S.A. No. 78/1991

+      DELHI DEVELOPMENT AUTHORITY
                              ...........Appellant
                Through: Mr. Rajiv Bansal, Advocate.

                    Versus

       SMT. PRAKASH MALIK
                                     ..........Respondents

Through: Mr. Harish Malhotra, Sr. Advocate
with Mr. Tanuj Khurana, Advocate.

CORAM:

HON’BLE MS. JUSTICE INDERMEET KAUR

1. Whether the Reporters of local papers may be allowed to
see the judgment?

2. To be referred to the Reporter or not? Yes

3. Whether the judgment should be reported in the Digest?

Yes

INDERMEET KAUR, J.(Oral)

1. This appeal has been directed against the impugned

judgment dated 6.07.1991 passed by the first appellate court

endorsing the finding of the trial judge dated 12.10.1989, wherein

the suit of the plaintiff namely, Prakash Malik, for injunction had

been decreed in her favour. The defendant/DDA had been

restrained from dispossessing the plaintiff- Prakash Malik from the

suit property.

2. Briefly stated the facts of the case are that:

(i) Plot no. B-1/16, Safdarjung Residential Scheme was

purchased by the plaintiff at a bid mount of Rs. 15,100/- in an

open auction on 08.02.1964.

(ii) The lease deed was executed on 24.11.1967 and

possession was handed over to the plaintiff on the same date.

R.S.A No. 78/1991 Page 1 of 6

(iii) On 13.1.1983, the defendant noticed that the premises

were being misused by the lessee by running an inn namely

“Ashok Inn” which was in contravention in terms of the lease.

(iv) Show cause notices dated 08.03.1983, 07.04.1983 and

23.05.1983 were issued to the plaintiff/lessee to show cause

as to why the lease be not determined.

(v) On 24.04.1983, the lessee vide her communication of even

date reported that she had taken on paying guests to

compensate her earnings.

(vi) The lessee was given an opportunity to remove the mis-

user but she did not adhere to this.

(vii) On 06.10.1983, the LG determined the lease of the

plaintiff/lessee.

3. The plaintiff had filed a suit for perpetual injunction seeking

a restrain order against the Delhi Development Authority from

dispossessing the plaintiff from the suit property. The trial judge

had framed four issues. While dealing with Issue no. 1 and 2, the

trial court concluded that the running of a guest house did not

amount to a commercial housing; not being a commercial activity,

there was no violation of Clause 13 of the lease deed. The

cancellation of the lease deed by the LG was illegal.

4. This finding of the trial judge was endorsed and confirmed by

the appellate court vide its impugned judgment dated 06.07.1991.

The appellate court relied upon two judgments i.e. Baba Holiday

Home Vs. DDA reported in 1981 (RLR) Note 99 as also Ramunja

Vs. Ajit Singh reported as AIR 1978 Delhi 286.

5. On 22.11.1991, the appeal was admitted and the substantial

question of law was framed as under:

R.S.A No. 78/1991 Page 2 of 6

“As to whether the user as an Inn of the premises, built on a plot
which is the subject matter of lease in favour of the owner with
restrictive Clause to the effect that the premises were not to be
used or permitted to be used for any trade or business whatsoever
or for any purposes other than that of private dwelling, is or not
violative of the terms of the lease deed.”

6. On behalf of the appellant, the counsel for the DDA has

submitted that the judgments on which reliance had been placed

upon by the first appellate court since stand over ruled. Reliance

has been placed on DRJ 1992 (23) Delhi Development Authority Vs.

M/s Maharaja Hotel and Others wherein this court had held that

the question whether the running of a guest house is a non-

confirming user or not stood settled by the Division Bench

Judgment of this court in the judgment reported as 38 (1989) DLT

357 A.N. Shervani and another Vs. Lt. Governor & Others.

Learned counsel for the appellant has also placed reliance upon

106 (2003) DLT 445 R.K. Khanna Vs. NDMC and (2000) 2 SCC 494

NDMC Vs. Sohan Lal Sachdev. It is submitted that in this

judgment, the words “commercial” and “domestic” came up for

interpretation. Reliance has also been placed upon 1966 8 SSC 27

NDMC Vs. Mafatlal Industries and Others to support the

submission that words and phrases should be ascribed their plain

meaning unless the context otherwise prescribes. It is submitted

that in this case, the lease deed has specifically mentioned that the

disputed property is for “private residential use” and the word

“private” cannot be over looked; it has to be given its due meaning.

It is submitted that in the judgment of the Chancery Division

reported in 1808 H. 168Hobson Vs. Tulloch, the use of the words

“private residence” has been expounded. In this case, a covenant

not to use the house “for any trade or manufacture, of for any other

purpose than a private residence” was held broken by using it as a

R.S.A No. 78/1991 Page 3 of 6
boarding- house for scholars attending a school in the

neighbourhood; such a user had practically converted the house

from a “private residence” to a business of a boarding house.

7. These submissions have been countered by the learned

counsel for the respondents. Reliance has been placed upon the

judgment of this court in WP ( C ) No. 2004/1997 titled as Sh.

Vikramjit Kapoor Vs. Union of India. It is stated that in this case

the question of the user of a residential plot as a guest house which

as per the terms of the lease was to be used for a residential

purposes only had been raised. The DDA had claimed misuser

charges w.e.f. 25.07.1989. The MPD-2001 had been promulgated

w.e.f. 01.08.1990. In view thereof relying upon the judgment of

this court reported in 2003 III AD (Delhi) 634, Ashwani Kumar

Khanna Vs. DDA, the court had directed the DDA to consider the

conversion application filed by the petitioner seeking conversion of

his leasehold property to a freehold with a further direction that

the misuser charges raised by the DDA stood quashed. This

judgment is not applicable to the facts of this case as in this case,

admittedly, the misuser charges are being claimed much prior to

the MPD-2001 having come into force i.e. w.e.f. 13.01.1983.

8. The learned counsel for the respondent has submitted that

the petitioner had also preferred CWP No. 2139/1993 seeking a

mandamus that a perpetual lease deed dated 24.11.1967 in respect

of this residential plot i.e. plot bearing no. B-1/16, Safdarjung

residential scheme be converted from leasehold into a freehold.

This request of the petitioner had been declined by the DDA on the

ground that there was a misuse in the property and the lease had

stood cancelled. After hearing the parties as also keeping in view

R.S.A No. 78/1991 Page 4 of 6
the fact that at that time the present RSA No. 78/1991 had been

dismissed on 14.07.2003 (thereafter it was restored); accordingly

writ of mandamus was issued to the department/DDA to process

the application of the petitioner for conversion of her leasehold plot

into freehold within a period of three months.

9. Since the department had not complied with this direction, a

contempt petition i.e. the contempt case (c) 663/2003 had been

filed by the petitioner.

10. On 17.02.2004, directions were given in this contempt

petition which inter alia reads as follows:-

“It is further stated that amount of damages are liable to be paid
by the petitioner only in case the respondent succeeds in the RSA
and subject to the right of the petitioner to dispute the
quantification of the same”.

11. On 10.03.2007, further directions were given in this

contempt petition which inter alia reads as follows:-

“Thus, in my considered view, restoration charges are not liable to
be paid at this stage, but in case the respondent ultimately
succeeds in RSA, these charges would be liable to be paid by the
petitioner and this is acceptable to the petitioner. Needless to say,
this will be subject to any further remedy as available in law to the
parties to impugn the decision in the RSA”.

12. Further direction had been given to the DDA that the

document with regard to the conversion of the lease hold property

into free hold be executed within one month.

13. On 26.05.2004, the conveyance deed for the said property

had been executed by the DDA in favour of the petitioner whereby

the disputed property stood converted from leasehold into free

hold. These factual submissions are not disputed.

14. Learned counsel for the respondent has pointed out that in

this scenario when the property already stands converted from

leasehold into freehold, the question of the dispossession of the

petitioner from the said property does not arise and even
R.S.A No. 78/1991 Page 5 of 6
presuming there are any misuse charges liable to be paid by the

respondent/Prakash Malik, in terms of the orders of this court

dated 17.02.2004 and 10.03.2004 passed in contempt case ( C )

663/2003, the respondent is at liberty to dispute the quantification

of the same. The respondent, at this stage, had conceded that

there has been the misuse of the disputed premises. This was first

noticed on 13.1.1983 i.e. the date when the inspection of the

property was conducted and it came to the notice of the

department that the premises were being misused by the lessee by

running an inn namely “Ashoka Inn” which was in contravention in

terms of the lease.

Respondent, however, seeks liberty of this court to file his

objections before the DDA as and when the misuser charges are

raised upon him.

15. The substantial question of law which had been formulated

on 22.11.1991 is accordingly answered as under:-

“The respondent/plaintiff Prakash Malik had contravened the
terms of the lease deed dated 24.11.1961 by misusing it in terms
of running an inn namely “Ashoka Inn” which was in
contraventions of the terms of the lease.”

16. The legal consequences which flow from this answer may be

taken recourse too by the appellant/DDA with the right of the

respondent to raise objections on the quantification of the demand

of misuse as and when raised by the appellant.

17. With these directions, this appeal is disposed of.

INDERMEET KAUR, J.

July 20, 2010
ss

R.S.A No. 78/1991 Page 6 of 6