High Court Punjab-Haryana High Court

Harpreet Singh vs State Of Punjab And Others on 8 January, 2009

Punjab-Haryana High Court
Harpreet Singh vs State Of Punjab And Others on 8 January, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                         C.W.P. No. 19587 of 2006

                DATE OF DECISION: January 8, 2009

Harpreet Singh
                                                          ...Petitioner
                                 Versus
State of Punjab and others
                                                       ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
       HON'BLE MR. JUSTICE JORA SINGH

For the petitioner(s):      Mr. V.K. Sharma, Advocate
                            Mr. Gurcharan Dass, Advocate
                            Mr. Sanjeev S. Thakur, Advocate
                            for Mr. Sanjiv Bansal, Advocate
                            Mr. Alok Jain, Advocate

For the respondent(s):      Mr. Suvir Sehgal, Addl. AG, Punjab
                            Mr. B.S. Dhillon, AAG, Punjab
                            Mr. R.K. Sharma, Advocate
                            Mr. S.K. Sharma, Advocate
                            Brig. B.S. Taunque (Retd.), Advocate
                            Mr. Balwinder Singh, Advocate
                            Mr. K.S. Nalwa, Advocate

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


M.M. KUMAR, J.

This order shall dispose of a bunch of ten petitions2

because common question of law has been raised therein, namely,

whether demand raised for payment of extension fee from the

petitioners is in accordance with the provisions of the Punjab

Regional and Town Planning and Development Act, 1995 (for

brevity, ‘the 1995 Act’) and the Punjab Regional and Town Planning

and Development (General) Rules, 1995 (for brevity, ‘the 1995
C.W.P. No. 19587 of 2006 2

Rules’). However, the facts are being referred from C.W.P. No.

19587 of 2006.

2. In this petition filed under Article 226 of the

Constitution, the petitioner has challenged show cause notice, dated

12.12.2006 (P-7), under Section 45(3) of the 1995 Act, issued by the

Estate Officer, Punjab Urban Planning and Development Authority,

Patiala-respondent No. 3 in respect of Plot No. 621, Phase-II, Urban

Estate, Patiala, raising the demand of extension fee for the period

from 27.3.1998 to 31.12.2006 on account of non-construction of

building. The petitioner has been directed to show cause within 30

days as to why order of resumption of plot and forfeiture of whole or

any part of the money paid be not passed under the provisions of

Section 5(4) [45(4)?] of the 1995 Act. A further prayer has been

made for directing the respondents to correctly demand the non-

construction fee as per the provisions of Rule 13 of the 1995 Rules.

3. Facts in brief are that Plot No. 621, Phase-II, Urban

Estate, Patiala, measuring 256.67 square yards, was allotted to the

petitioner, vide allotment letter dated 28.3.1995 (P-1). As per clause

9(ii) of the allotment letter the petitioner was required to construct the

entire permissible area on the ground floor within a period of three

years, first floor within a period of five years, second floor within a

period of seven years and rest of the area, if any, within ten years

from the date of allotment. Sub-clause (iii) of clause 9 further

stipulated payment of extension fee by the allottee in the event of

non-construction within the prescribed time limit, as per the schedule

given, which reads thus:-

C.W.P. No. 19587 of 2006 3

“EXTENSION FEE

i) For first year Rs. 3/- per sq. yd. on total plot

area

ii) For second year Rs. 4/- -do-

iii) For third year Rs. 5/- -do-

                    iv)    For fourth year Rs. 9/- -do-

                    v)     For fifth year Rs. 11/- -do-

                    vi)    For sixth year Rs. 14/- -do-

                    vii)   For seventh year Rs. 16/- -do-"

4. The petitioner has claimed that the Urban Estate Patiala

is a low lying area and it is not safe for human habitation, being

subjected to fury of floods repeatedly. It has been alleged that no

arrangements have been made by the respondents for preventing the

threat to the life and property of the residents of Urban Estate, Patiala,

on that count. It is only in the recent past that some efforts were

made to protect the Urban Estate by laying down 4 ft. diameter

pipeline connecting the Urban Estate, Patiala, with Patiala Nadi for

lifting the water there. Besides this, a small bridge over Sirhind

Bypass has also been constructed for allowing free flow of rainwater

towards the Patiala Nadi. It has been further alleged that the Patiala

is affected by floods almost every year due to the fact that this area

falls at the bank of Badi Nadi and falls under the catchment area. To

support this assertion, the petitioner has annexed a news item (P-2).

The inhabitants of the area witnessed the worst floods in the years

1988 and 1989 in which many people lost their lives in the

devastating floods and property worth crores of rupees was destroyed.
C.W.P. No. 19587 of 2006 4

5. The petitioner could not complete the construction over

the plot within the stipulated period. Accordingly, a notice dated

30.7.2006 was sent to him raising a demand of Rs. 1,02,775/- on

account of non-construction fee up to 31.12.1995. In case of non-

payment, the plot was to be forfeited under the provisions of the 1995

Act. Feeling aggrieved, the petitioner filed C.W.P. No. 10679 of

2006 in this Court, which was allowed on 18.7.2006. While quashing

the demand notice this Court granted liberty to the respondent Estate

Officer to raise a fresh demand in accordance with law and by

following the principles of natural justice i.e. by serving a show cause

notice at the first instance and considering reply thereof (P-3).

6. Again a show cause notice dated 19.9.2006 was issued to

the petitioner raising a demand of Rs. 1,32,958/- on account of

extension fee (non-construction fee) up to December 2006. The

petitioner was required to give an undertaking on a stamp paper worth

Rs. 15/- duly attested by the first Class Judicial Magistrate, failing

which action for resumption of the plot under Section 45(3) of the

1995 Act was to be initiated (P-4). On 17.11.2006, the petitioner

submitted a detailed reply to the show cause notice requesting the

respondents to raise the demand in accordance with the provisions of

the 1995 Act and the 1995 Rules (P-5).

7. Against notice dated 19.9.2006, the petitioner filed the

instant petition. On 11.12.2006, the extension fee claimed from the

petitioner was stayed by this Court. Thereafter, the respondents

withdrew notice dated 19.9.2006 and issued a fresh notice dated

12.12.2006 (P-7) under Section 45(3) of the 1995 Act claiming
C.W.P. No. 19587 of 2006 5

enhanced fee in terms of policy dated 15.1.1998 requiring the

petitioner to show cause as to why the plot allotted to him be not

resumed under Section 45(4) of the Act. The petitioner has filed a

detailed reply dated 28.12.2006 (P-8) to the show cause notice dated

12.12.2006. In view of issuance of fresh show cause notice dated

12.12.2006, the petitioner has also amended the writ petition enabling

him to challenge the same.

8. In the written statement filed by respondent Nos. 2 and 3

the stand taken is that the instant petition is wholly pre-mature

because the reply dated 28.12.2006 (P-8) to the notice to show cause

dated 12.12.2006 (P-7) is under consideration. It is appropriate to

mention that the notice to show cause has been given under Section

45(4) of the 1995 Act, which envisages resumption of the plot

allotted to the petitioner. The respondents have further pointed out

that there is alternative remedy available as per clause 18 of the

allotment letter. It has also been alleged that material facts have been

concealed by pleading that the area in question is low lying and if the

petitioner was not satisfied with the location of the Urban Estate,

Patiala, then he could have refused to accept the allotment of plot in

the year 1995 itself. The respondents have also placed reliance on

Rule 13 of the 1995 Rules, which envisaged that after the expiry of

period of three years given under the allotment letter further

extension for construction could only be granted up to five years. It

also provide for extension for construction only up to a period of five

years. Further extension beyond eight years period is not permissible

unless some extra ordinary reasons are cited, which is subject to
C.W.P. No. 19587 of 2006 6

undertaking concerning payment of compromise fee. The petitioner

has not sought any extension in construction period from 28.3.1998

nor has deposited the amount of extension fee. Therefore, in the case

of this plot the period expired on 28.3.2003 and under the 1995 Rules

no extension for construction of building could be granted.

9. Learned counsel for the petitioner(s) have argued that

exorbitant rates are being charged for extension fee, which is against

condition Nos. 9 and 14 of the letter of allotment. They have further

submitted that vide Memo. dated 29.1.1988, the rates of extension fee

have been notified by the Government and the extension fee sought to

be demanded from the petitioner is exorbitant. Learned counsel also

drawn our attention to Rule 13 of the 1995 Rules which again make

provision for extension fee, which is far less than the rates quoted by

the respondents. It has been submitted that the case of the petitioner

is squarely covered by a Division Bench judgment of this Court

rendered in the case of Tehal Singh v. State of Punjab and others

(CWP No. 13648 of 1998, decided on 4.5.1999, Annexure P-9).

10. Learned counsel for the respondents have jointly argued

that the petitioner is not entitled to invoke the extra ordinary writ

jurisdiction of this Court under Article 226 of the Constitution

without first exhausting the departmental remedy as per clause 18 of

the allotment letter. According to the leaned counsel the petitioner

must approach the Chief Administrator, PUDA. They have further

argued that according to Rule 13 of the 1995 Rules the maximum

period of extension has already expired and the petitioner cannot

claim the same as a matter of right.

C.W.P. No. 19587 of 2006 7

11. We have thoughtfully considered the submissions made

by the learned counsel for the parties and are of the view that the writ

petition deserves to be allowed. It has come on record that the

allotment of plot made to the petitioner was to be governed by the

provisions of the Punjab Housing Development Board Act, 1972 (for

brevity, ‘the 1972 Act’). According to Section 58 of the 1972 Act,

the Punjab Housing Development Board was empowered to retain

lease, sell, exchange or otherwise dispose of any land, building or

other property vested in it, which was subject to any rules made by

the State Government. The State Government had issued policy

guidelines from time to time for granting extension of time for raising

construction on plots after charging extension fee. On 29.1.1988

such a policy was issued on which reliance has been placed by the

learned counsel for the petitioner. The policy was circulated, which

contained the revised guidelines regarding extension of time limit for

raising construction subject to payment of extension fee at the

following rates:-

“1.(a) Residential Plot

In case of residential plots, the extension in the period of

construction of the building on the plot, after expiry of

three years from the date of allotment, shall be allowed

on payment of a fee at the following rates:

1st year of extension Rs. 1.50 per sq. mtr.

2nd year of extension Rs. 2.00 per sq. mt.

3rd year of extension Rs. 2.50 per sq. mt.

4th year of extension Rs. 4.50 per sq. mt.

C.W.P. No. 19587 of 2006 8

5th year of extension Rs. 6.00 per sq. mt.

Extension beyond the period of three years shall not be

ordinarily granted. Failure to obtain the extension on

payment of prescribed fee or failure to raise construction

in the prescribed or the extended period shall make the

allotment liable for cancellation for violation of terms

and conditions of allotment as provided in the Act and

the Rules.

b) For commercial Plots:- The extension in the

period for raising construction on commercial plots shall

be permitted on the pattern/terms and conditions as

applicable in case of residential plots but extension fee in

these cases shall be as under:

              (i)     For single storey         2    times    the     rates

                      building,        double   applicable in case of

                      storey      or     one    residential plots.

                      storey      and    one

                      basement

                      buildings.
              (ii)    For more than two         3    times    the     rates

                      storey buildings          applicable in case of

                                                residential plots."

12. The State of Punjab enacted a comprehensive legislation

in the year 1995 to regulate the regional and town planning and

development of urban estates. The Division Bench judgment in Tehal

Singh’s case (supra) examined Section 2(zc), 43, 148, 180 and 183 of

the 1995 Act and noticed that the Punjab Urban Development
C.W.P. No. 19587 of 2006 9

Authority (PUDA) was established by the State of Punjab by issuing

notification dated 30.6.1995 by abolishing the Punjab Housing

Development Board. The analysis made by the Division Bench of the

aforementioned sections is evident from the following para:-

” An analysis of the provisions extracted above

shows that the disposal of land acquired by the P.U.D.A.

or transferred to it by the State Government is regulated

by Section 43 of the 1995 Act. Sub-section (1) thereof

empowers the P.U.D.A. to dispose of any land with or

without undertaking or carrying out any development

thereon. Sub Section (2) declares that the transfer of any

land to any person under sub section (1) shall be subject

to such further conditions as may be prescribed with

regard to completion of buildings or part thereof with

regard to extension of period for such completion and

payment of fees for such extension. Sub-section (4) of

Section 43 declares that subject to the provisions of sub-

sections (1) to (3), the P.U.D.A. may sell, lease or

otherwise transfer whether by auction, allotment or

otherwise any land or building belonging to it on such

terms and conditions as it may determine from time to

time. The word “prescribed” which is defined in Section

2(zc) means prescribed by rules made under the Act.

Section 180 confers power upon the State Government to

make rules for carrying out the purpose of the Act.

Clause (i) of sub-section (2) of section 180 empowers the
C.W.P. No. 19587 of 2006 10

State Government to make rule regulating the conditions

regarding period of completion of building, extension of

such period and fee to be paid under sub-section 92) of

Section 43. ……”

13. The State Government framed the 1995 Rules in

pursuance of power vested in it by Section 180 of the 1995 Act. Rule

13 of the 1995 Rules specify the time within which the building is to

be completed and also provides for grant of extension for the time

limit subject to payment of fee. Rule 13 has been noticed by the

Division Bench in detail alongwith various other Sections of the 1995

Act. The analysis of the Division Bench is evident from the

following para:-

” A conjoint reading of the various provisions of the

1995 Act and the 1995 Rules shows that the transfer of

land under sub-section (1) of Section 43 is not only

subject to the directions which may be given by the State

Government under the 1995 Act but also the conditions

which may be prescribed with regard to completion of

building or part thereof and with regard to extension of

period for such completion and payment of fee for such

extension. A perusal of Rule 13 of the 1995 rules along

with Section 180(2)(i) and Section 2(zc) of the 1995 Act

shows that the time within which the building is to be

completed and other related matters are governed by the

1995 Rules. Therefore, with the coming into force of

these rules, the rates of extension fee prescribed by the
C.W.P. No. 19587 of 2006 11

Board stood superseded and in terms of sub rule (2) of

rule 13 of the 1995 rules, the petitioners became eligible

to seek extension of the specific time limit subject to

payment of the fee prescribed under sub-rule (3) of Rule

13.”

14. The Division Bench accepted the argument similar to the

one raised by the petitioner. The Division Bench held that the

extension fee has to be charged in accordance with the provisions of

Rule 13 of the 1995 Rules enacted by the State Government under

Section 180(2)(i) of the 1995 Act and with the enactment of the 1995

Act and the 1995 Rules, the PUDA and its functionaries cannot

demand enhanced extension fee from the petitioner. It went on to

hold that the notices issued to the petitioners for payment of

extension fee were ultra vires of the provisions of the 1995 Act and

the 1995 Rules. It would be apposite to read Rule 13 of the 1995

Rules, which is as under:-

“13. Time within which building is to be completed

[Sections 45(2) and 180(2)(i)]

(1) The transferee shall complete the building

within three years from the date of issue of allotment

order or the date of auction, as the case may be, in

accordance with these rules.

(2) The time limit specified in sub-rule (1) may

be extended by the Estate Officer in the manner and on

payment of fee specified hereinafter if he is satisfied that

the failure to complete the building within the said
C.W.P. No. 19587 of 2006 12

period was due to a cause beyond the control of the

transferee.

(3) Extension in time limit in terms of the

provisions of sub-rule (2) may be granted by the Estate

Officer for a period not exceeding five years on the

payment of fee at the following rates, namely:

(a) In the case of residential plots as under:

                  Period of extension          Rate of fee per square

                                               meter
                  (i)     First year           Rs. 1.50
                  (ii)    Second year          Rs. 2.00
                  (iii)   Third year           Rs. 2.50
                  (iv)    Fourth year          Rs. 4.50
                  (v)     Fifth year           Rs. 6.00


                 (b)      In the case of commercial plots as under:

                  Period of extension          Rate of fee
                  (i)   First year             One percent of the sale

                                               price
                  (ii)    Second year          One and half per cent

                                               of the sale price
                  (iii)   Third year           Two per cent of the sale

                                               price
                  (iv)    Fourth year          Two and a half per cent

                                               of the sale price
                  (v)     Fifth year           Three per cent of the

                                               sale price


                 (4)      For the purpose of sub-rule (5) extension in

time shall be given for a calendar year that is for the

period commencing from the 1st January and ending with

the 31st December:

C.W.P. No. 19587 of 2006 13

Provided that if the period of three years following

the date of allotment of auction expires.

(i) after the 30th June of a given year or if the

period of extension commences from any date after the

30th June, the period of three years shall automatically

stand extended upto the 31st December of that year and

no fee for the period will be chargeable: and

(ii) during the period following between the 1st

January and 30th June of a given year fee at half the rate

specified in sub-rule (3) shall be payable for that year.

(5) For removal of doubts it is hereby declared

that fee prescribed under the rule shall be payable

irrespective of the fact whether the plot holder applies or

does not apply for extension under this rule.”

15. When the facts of the present case are examined in the

light of the principle laid down by the Division Bench judgment in

Tehal Singh’s case (supra), we are left with no doubt that the show

cause notices issued to the petitioner on 19.9.2006 (P-4) and

12.12.2006 (P-7) requiring him to pay extension fee of Rs. 1,32,958/-

was violative of the provisions of the 1995 Act and Rule 13 of the

1995 Rules, as has already been noticed in the preceding paras. The

controversy, in fact, stand settled by the Division Bench judgment in

Tehal Singh’s case (supra) and the issue does not deserve to be re-

opened. The respondents have failed to consider the reply filed by

the petitioner wherein judgment rendered by the Division Bench in
C.W.P. No. 19587 of 2006 14

Tehal Singh’s case (supra) has been cited and the charging of

extension fee at exorbitant rate has been duly answered.

16. In view of above, the writ petition succeed. The

impugned notice dated 12.12.2006 (P-7) is hereby quashed. The

respondents are directed to calculate the extension fee as per Rule 13

of the 1995 Rules. The needful shall be done within a period of two

months from the date of receipt of a certified copy of this order. The

petitioner shall pay the extension fee within a period of two months

from the date of receipt of the calculation given in the fresh notice to

be issued by the respondents. The petitioner shall further be entitled

to consequential benefit to get the site plans approved. The petitioner

is also held entitled to his costs.

17. The other connected writ petitions are also disposed of in

the above terms. It is, however, clarified that in cases such as C.W.P.

Nos. 8864 and 13765 of 2007, where the petitioners have already paid

the extension fee as per the rates demanded by the respondents, which

are exorbitant and against the Division Bench judgment of this Court

in Tehal Singh’s case, the respondents are directed to re-calculate the

amount of extension fee as per the provisions of Rule 13 of the Rules

and refund the over-payment alongwith interest @ 10% per annum.

The needful shall be done within a period of two months from the

date of receipt of a certified copy of the order.




                                                (M.M. KUMAR)
                                                   JUDGE
 C.W.P. No. 19587 of 2006                  15


                           (JORA SINGH)
January 8, 2009               JUDGE
Pkapoor
 2



1.CWP No. 19587 of 2006Harpreet Singh v. State of Punjab and others2.CWP No. 657 of
2007Gurvinder Kaur v. State of Punjab and others3.CWP No. 8864 of 2007Dhanjit
Singh Sandhu v. State of Punjab and others4.CWP No. 13765 of 2007Rajan Gupta v.
Punjab Urban Planning and Development Authority and another5.CWP No. 18984 of
2007Sanjay Gupta v. State of Punjab and others6.CWP No. 19449 of 2007Rita Gupta v.
State of Punjab and others7.CWP No. 11785 of 2008Sandeep Gupta v. State of Punjab
and others8.CWP No. 11788 of 2008Tersem Lal Jindal v. State of Punjab and
others9.CWP No. 11789 of 2008Santosh Kumari v. State of Punjab and others10.CWP
No. 15617 of 2008Ved Parkash Garg v. State of Punjab and others