Supreme Court of India

Delhi Devt.Authority vs Ram Prakash on 15 March, 2011

Supreme Court of India
Delhi Devt.Authority vs Ram Prakash on 15 March, 2011
Author: A Kabir
Bench: Altamas Kabir, Cyriac Joseph
                                                 REPORTABLE



           IN THE SUPREME COURT OF INDIA

           CIVIL APPELLATE JURISDICTION





     SPECIAL LEAVE PETITION(C)No.27278 OF 2009




Delhi Development Authority       ...    Petitioner  



                 Vs.


                                                           2





Ram Prakash                              ...    Respondent




                     J U D G M E N T

ALTAMAS KABIR, J.

1. The Delhi Development Authority, hereinafter,

referred to as “DDA” is the petitioner in this

Special Leave Petition, which is directed against

the judgment and order dated 2.5.2008 passed by the

Delhi High Court in L.P.A. No.22 of 2008.

2. The respondent herein, along with his mother

and wife, purchased a property in No.7, Community

Center, East of Kailash, New Delhi, in an open

auction conducted by the DDA on 10.8.1969.

Possession of the plot was made over to the

purchasers on 5th March, 1972, and a lease deed in

respect of the said plot was executed on 5th April,

3

1972. In terms of the Lease Deed, the auction

purchasers were required to construct the building

upon the demised plot within two years from the

date of delivery of possession.

3. It appears that on a routine inspection by the

petitioner’s staff on 8th August, 1983, it was

noticed that the respondent was using the basement

of the building for office purposes which was in

contravention of the prescribed usage. A Show-Cause

Notice was issued on the same day calling upon the

respondent to Show-Cause within 10 days as to why

action for cancellation of lease should not be

taken for violation of clause II(13) of the Lease

Deed. The respondent replied to the said Show-

Cause Notice on 10th August, 1983, denying misuse

of the property. No further action was taken on

the said Show-Cause Notice till seven years later

when on 28th June, 1990, another Show-Cause Notice

was issued stating as to why the lease should not

4

be determined for violation of clause II(13) of the

Lease Deed on the ground that the basement of the

building was being misused as an office for

Frooti/Atash Industry, instead of storage, and the

mezzanine floor was being used for the office of

M/s Ferrow Alloys Forging & M/s Green Land, instead

of storage.

4. In response to the second Show-Cause Notice the

respondent replied stating that the portion in

question had been leased to the above-named

companies for storage purposes and their failure to

abide by the terms of the lease has been brought to

the notice of the tenants for taking appropriate

steps.

5.Since the reply was not found to be satisfactory,

further Show-Cause Notices were issued to the

respondent on 3.9.1990 and 11.12.1990 in relation

5

to the violation of the provisions of the Lease

Deed and to remove the breaches which had been

pointed out, in default whereof the lease would be

determined. The respondents replied to the Show-

Cause Notice dated 3.9.1990 on 5.11.1990 stating

that the tenant was using the basement for storage

of Frooti juices and was not operating any office

therefrom. It was also mentioned that the tenant

in the mezzanine floor had not yet replied to the

notice which had been issued to him.

6.However, on the basis of another inspection of

the premises conducted in December, 1990, where it

was noticed that both the floors were still being

misused, notices were issued for joint inspection

which was fixed for 18.2.1991, 12.3.1991 and

22.4.1991. However, the respondents did not join

the inspection and ultimately an inspection was

carried out on 24.4.1991 and another Show-Cause

Notice was issued to the respondents on 8.5.1991.

6

In response to the said Show-Cause Notice the

respondents wrote back on 21.5.1991 that they have

no control over the tenants, except to inform them

of their violations. Ultimately, the respondents

in its letter dated 9.7.1991 stated that the

mezzanine floor was being used as offices. In

reply to the said letter written on behalf of the

respondent the petitioner informed the respondent

that as per architectural design the mezzanine

floor could be used only for storage and unless the

misuse was stopped the lease would have to be

determined. In response on 13.11.1991 the

respondent once again asserted that the mezzanine

floor in the Community Centre was not being

misused.

7.Thereafter, there was a series of correspondence

exchanged on the same subject. In the meanwhile,

Smt. Kamla Ahluwalia, the wife of the respondent,

7

died on 23.4.1994, as did Smt. Saraswati Devi on

6.8.1994.

8.On 20.5.2004 the respondent applied to the DDA

for mutation of the property in favour of the legal

heirs of the deceased co-auction purchasers. In

response thereto the respondents were asked by a

letter dated 20.5.2004 to pay misuser charges and

were called upon to clear the dues in respect

thereof. Aggrieved by the said demand notice the

respondents filed a Writ Petition, being W.P.No.

8464 of 2006, in the High Court for quashing the

demand of misuser charges amounting to

Rs.1,78,85,001/-. The same was allowed by the High

Court on 17.8.2007 and the demand of misuser

charges raised by the DDA, by its letter dated

20.5.2004, was quashed.

9.The DDA filed Letters Patent Appeal, being LPA

No.22 of 2008 on 12.12.2007, challenging the order

8

of the learned Single Judge dated 17.8.2007, which

was dismissed on 2.5.2008.

10.It is against the said order of dismissal of the

LPA by the Delhi High Court that this Special Leave

Petition has been filed by the DDA.

11. Appearing for the DDA, Mr. A. Sharan, learned

Senior Advocate, submitted that, although, under

the terms of the lease deed, the respondent was

allowed to use the premises for commercial

purposes, he had misused the same and that the

premises was being used for running an office.

Furthermore, a construction had been raised on the

terrace which was unauthorized and in direct

violation of the lease agreement. It was submitted

that the misuser of the property came to the notice

of the DDA during inspection, as such misuser of

the demised premises had been carried on without

notice to and the leave of the DDA. Mr. Sharan

also submitted that as many as 14 Show-Cause

9

Notices had to be issued to the respondent on

account of such misuser. Since the respondent

failed to comply with the requisitions contained in

the said notices, the DDA issued a notice for

Rs.1,78,85,001/-, on account of misuser charges

against which the respondent filed a writ petition,

being W.P.(C)No.8464 of 2006, which was allowed by

the learned Single Judge and the demand of misuser

charges raised by the petitioner by its letter

dated 20th May, 2004, was quashed.

12. The DDA filed Letters Patent Appeal No.22 of

2008 against the said order of the learned Single

Judge before the Division Bench which dismissed the

same on the ground that while according to the

petitioner-Authority, a portion of the premises was

being used for office premises, according to the

respondent the said portion of the premises was

being used only to store computers. There was no

office as such, but a small establishment was

10

maintained by the tenant for accounting purposes of

the goods brought to the premises for storage

purposes only. It was not as if a regular office

was being run from the said premises.

13. As far as the other part of alleged misuse

relating to construction raised on the terrace of

the premises is concerned, it was stated on behalf

of the respondent that such construction had been

raised by the tenant without obtaining the sanction

of the lessee and consequently, the respondent had

initiated action against the said tenants for their

eviction therefrom.

14. What also weighed with the Judge is the fact

that the first Show-Cause Notice issued to the

petitioner was in regard to alleged misuse of the

basement from 30th July, 1983, the mezzanine floor

from 20th June, 1990, and the terrace from 7th

September, 1992, till 13th January, 2003. However,

although, the first Show-Cause Notice was issued to

11

the respondent on 8th August, 1983, regarding

misuse of the basement and a reply was also

submitted by the respondent on 10th August, 1983,

no decision was taken by the DDA on the said Show-

Cause Notice. On the other hand, in June 1990,

upon an alleged inspection by the DDA, another

Show-Cause Notice was issued to the respondent on

28th June, 1990, only in respect of the alleged

misuse of the basement and the mezzanine floor.

Despite a reply being sent, again no action was

taken by the DDA except for issuing Final Notices

to the respondent on 3rd September, 1990 and 11th

December, 1990, requiring him to stop violation of

the conditions of the lease deed, failing which it

would be terminated. The respondent sent a reply

to the first Final Notice on 5th November, 1990,

but again no decision was taken on any of the two

Final Notices which had been sent to the

respondent. Periodical inspection was thereafter

carried out, but no action was at all taken by the

12

DDA and its authorities against the respondent for

alleged misuse of the premises in question.

15. Ultimately, on a question of limitation being

raised in respect of the demand of misuser charges,

the Division Bench observed that where no period of

limitation is prescribed, action has to be taken by

the authorities within a reasonable period of time,

but by no stretch of imagination, could it be said

that after a lapse of almost 25 years that the DDA

had not acted arbitrarily or at least unfairly in

so far as the respondent is concerned. In

addition, the respondent was never informed by the

DDA that he was required to pay any misuser

charges. On the basis of such reasoning, the

Division Bench of the High Court dismissed the

appeal and upheld the order of the learned Single

Judge.

16. Mr. Sharan submitted that both the learned

Single Judge and the Division Bench had

13

misconstrued the principles relating to limitation

in holding that the DDA had acted arbitrarily and

unfairly in so far as the respondent was concerned,

and, in any event, the respondent was never

informed by the DDA that he was required to pay

misuse charges.

17. Mr. Sharan urged that both the Single Judge and

the Division Bench of the High Court failed to

consider the core issue relating to the user of the

premises in keeping with paragraph 13 of the lease

deed executed by the DDA in favour of the

respondent on 5th April, 1972. In this regard Mr.

Sharan referred to paragraph 13 of the lease deed

which reads as follows :

“13) The lessee shall not without
the written consent of the lessor carry
on or permit to be carried on, on the
plot or in any building thereon any
trade or business of manufacture which
in opinion of the lessor may be noisy,
noxious or offensive or the same or
permit the same to be used for any
purpose other than those specified or do
or suffer to be done therein any act or

14

thing whatsoever which in the opinion of
the lessor may be a nuisance annoyance
or disturbance to the lessor or the
person living in the neighbourhood.

Provided that, if the lessee is desirous
of using the said plot or the building
thereon for a purpose other than those
specified the lessor may allow such
change or user on such terms and
conditions including payment of
additional premium and additional rent,
as the lessor may in his absolute
discretion determine.”

18. Mr. Sharan submitted that having regard to the

above, the respondent was not entitled to use the

demised premises in a manner which was contrary to

paragraph 13 of the lease deed. It was contended

that the respondent was carrying on a business in

the demised premises in respect whereof there was

no feed back whatsoever from the lessee. Mr.

Sharan urged that the order of the learned Single

Judge dated 17th August, 2007, could not be

sustained and the same was liable to be set aside,

along with the order of the Division Bench impugned

in the Special Leave Petition.

15

19. Appearing in person, the respondent, on the

other hand, submitted that after the Show-Cause

Notices were issued no action whatsoever was taken

on the basis thereof and all of a sudden the

exorbitant misuser charges, amounting to

Rs.1,78,85,001/- was demanded from him. Professor

Ram Prakash submitted that from 1983, nothing had

been done by the DDA on the basis of the Show-Cause

Notices which had been issued, to which the

respondent had promptly replied stating that the

construction on the terrace had been effected by

the tenants and not by him and in respect whereof

proper proceedings had been initiated for their

eviction from the premises. The respondent

submitted that it is only under severe compulsion,

that he had to move the Writ Court for relief in

relation to the demand of misuser charges of

Rs.1,78,85,001/-. The respondent submitted that

for the last 25 years he had been made to face

16

various problems and uncertainties, but that it was

entirely unjustified on the part of the DDA to

raise the claim of alleged misuser charges of

Rs.1,78,85,001/-. The respondent submitted that

after a long period of 25 years, a quietus was

required to be given to the matter.

20. The respondent submitted that after issuance of

Show-Cause Notices, the DDA should have taken

further steps in the matter within a reasonable

time and that too relating to misuser chargers

where he was not at fault. The respondent

submitted that he had taken prompt steps not only

to reply to the Show-Cause Notices issued to him,

but to initiate action against the tenants who had

used the property in a manner which was different

from the purpose for which the property had been

let out. The respondent submitted that this was a

case where both the learned Single Judge and the

Division Bench decided the matter in the crucible

17

of events peculiar to the facts of this case,

having particular regard to the length of the

period for which the misuser charges had been

demanded.

21. Having considered the submissions made on

behalf of the DDA and by the respondent appearing

in-person, and also having considered the reasoning

of the learned Single Judge and the Division Bench

in repudiating the claim of misuser charges by the

DDA, we are unable to convince ourselves that the

decisions rendered by the High Court, both by the

learned Single Judge as also the Division Bench,

require any interference in these proceedings. The

materials on record will show that the respondent

took prompt steps against the tenants for their

transgression. During arguments it was indicated

that, in fact, one of the tenants had already

vacated the portion of the premises occupied by

him. It is also very clear that after issuing the

18

Show-Cause Notices, the petitioner did not take any

follow-up action thereupon. Instead, after a lapse

of 25 years, the petitioner set up a claim on

account of charges for the entire period. It would

be inequitable to allow the petitioner which had

sat over the matter to take advantage of its

inaction in claiming misuser charges.

22. Even as to the contention raised on behalf of

the petitioner that there was no limitation

prescribed for making a demand of arrear charges,

the Division Bench relying on the decision of this

Court in State of Punjab & Ors. Vs. Bhatinda

District Cooperative Milk Producers Union Ltd.

[(2007) 11 SCC 363], observed that even where no

period of limitation is indicated, the statutory

Authority is required to act within a reasonable

time. In our view, what would construe a

reasonable time, depends on the facts and

circumstances of each case, but it would not be

19

fair to the respondent if such demand is allowed to

be raised after 25 years, on account of the

inaction of the petitioner.

23. We do not, therefore, find any reason to

interfere with the judgment either of the learned

Single Judge or of the Division Bench of the High

Court and the Special Leave Petition is,

accordingly, dismissed.

24. There will, however, be no order as to costs.

…………………………………………J.
(ALTAMAS KABIR)

…………………………………………J.
(CYRIAC JOSEPH)
New Delhi
Dated: 15.03.2011