VBC 1 wp792.10-23.2
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
O. O. C. J.
WRIT PETITION NO.792 OF 2010
Ikram Suleman Qureshi. ...Petitioner.
Vs.
Mumbai Building Repairs & Reconstruction
Board & Ors. ...Respondents.
....
Mr.Ramesh Dube-Patil and Mr.Ashish Giri i/b. Ajay Misar & Co. for
the Petitioner.
Mr.V.M.Parashurami for Respondent No.1.
Mr.Kevit Setelwad i/b. Mulla & Mulla for Respondent Nos.7 and 8.
Mr.D.A.Nalawade, GP for the State.
.....
CORAM : DR.D.Y.CHANDRACHUD AND
ANOOP V. MOHTA, JJ.
February 23, 2011.
ORAL JUDGMENT (PER DR.D.Y.CHANDRACHUD, J.) :
Rule; by consent returnable forthwith. With the
consent of Counsel and at their request the Petition is taken up for
hearing and final disposal.
2. The challenge in these proceedings is to a No Objection
Certificate dated 13 June 2009 issued by the Mumbai Building
Repairs and Reconstruction Board and to an IOD dated 28 January
2010 issued by the Municipal Corporation. The authorities whose
::: Downloaded on – 09/06/2013 17:00:47 :::
VBC 2 wp792.10-23.2
action is challenged are impleaded as the First and Second
Respondents. The subject matter of the petition is a proposed
redevelopment to be carried out by the Seventh and Eights
Respondents in respect of land and immovable property situated at
Survey No.200 of Tardeo Division. The redevelopment is proposed
under DCR 33(7) of the Development Control Regulations for
Greater Mumbai.
3. The Petitioner is an occupant of a residential flat in an
adjoining building, which is known as Suleman Tower. The
building where the Petitioner resides was also redeveloped under
DCR 33(7) and the construction is complete. At the time when the
building belonging to the Petitioner was redeveloped, the structure
situated on C.S.200 comprised of a ground floor and first floor.
The building in which a flat is in the occupation of the Petitioner
consists of 19 storeys. Under DCR 29, it has been provided that the
open space for separation between any building and a single
storeyed accessory building need not exceed 1.5 meters. The
developer of Suleman Tower sought a condonation of the
deficiency in the open space under DCR 64(b) which was granted
::: Downloaded on – 09/06/2013 17:00:47 :::
VBC 3 wp792.10-23.2
by the Municipal Commissioner. The Petitioner now seeks to
challenge the condonation in the deficiency of open space in
relation to the redevelopment which is taking place on the
adjoining plot, C.S.200. The deficiency has been condoned by the
Municipal Commissioner on 12 January 2010.
4. Under a notification issued by the Urban Development
Department on 15 October 2003, the marginal open space required
for a building having a height of more than 24 meters, is six
meters. A proposal was put up by the Architect of the Seventh and
Eighth Respondents for condoning the deficiency in the open space.
It is common ground between Counsel appearing on behalf of the
Petitioner and the Seventh and Eighth Respondents that the
building in which the Petitioner resides (Suleman Tower) is on the
eastern side of the plot in which a redevelopment under DCR 33(7)
is to be carried out by the Seventh and Eighth Respondents. The
Assistant Engineer (Building Proposals), City-III submitted a report
in which he noted that the proposal for redevelopment of the
Seventh and Eighth Respondents envisaged condoning a deficiency
in open space ranging between 6.67% to 100%. The relevant
::: Downloaded on – 09/06/2013 17:00:47 :::
VBC 4 wp792.10-23.2
observation of the report is as follows :
“Thus, it can be seen that Architect is unable to provide
required open space. The open space deficiency isranging from 6.67% to 100%.
The Architect contended that open space
required cannot be proposed due to planning constraintsand the F.S.I. permissible is 3.810. In order to consume
such F.S.I. open space deficiency is inevitable.”
The report also notes that in view of the fact that another proposal
under DCR 33(7) was allowed by his office (that proposal is the
one which pertains to Suleman Tower), the open space between
the two buildings will be 2.10 meters, including 1.5 meters open
space in respect of the development on the East side.
5. The Municipal Commissioner allowed the proposal and
condoned the deficiency in open space on the ground that out of
285.12 sq.mtrs. being the area of the plot, the setback is 135.79
sq.mtrs. and 25 rehabilitation tenements were required to be
provided.
6. The grievance of the Petitioner is that as a result of the
order which has been passed by the Municipal Commissioner, the
::: Downloaded on – 09/06/2013 17:00:47 :::
VBC 5 wp792.10-23.2
deficiency in the open space, which is extremely drastic, would be
condoned and there would be virtually no distance at all between
the two sets of buildings. Learned Counsel submitted that the
Commissioner has not applied his mind to the requirements of
Regulation 64(b)under which a deficiency can be condoned only
provided that the relaxation will not affect health, safety, fire
safety, structural safety and public safety of the inhabitants of the
building and the neighbourhood. On the other hand, it has been
urged on behalf of the Seventh and Eighth Respondents that when
the building of the Petitioner was constructed, the deficiency in the
open space came to be condoned under Regulation 64(b). Hence,
it is urged that the Petitioner cannot be heard to argue against the
condonation which has been granted in respect of the adjoining
plot. Moreover, it was submitted that the deficiency has been
occasioned by the fact that an area of 135.79 sq.mtrs. out of the
total area of plot of 285.12 sq.mtrs. has to be surrendered as
setback to the Municipal Corporation.
7. Regulation 64(b) contemplates that the Municipal
Commissioner in specific cases of demonstrable hardship may
::: Downloaded on – 09/06/2013 17:00:48 :::
VBC 6 wp792.10-23.2
permit the dimensions prescribed by the Regulations (except those
relating to FSI) to be relaxed. However, the power can be
exercised only when the relaxation does not affect the health,
safety, fire safety, structural safety and public safety of the
inhabitants of the building and the neighbourhood. DCR 64(b)
provides as follows :
“In specific cases where a clearly demonstrable hardship
is caused, the Commissioner may for reason to berecorded in writing, by special permission permit any of
the dimension prescribed by these regulations to be
modified, except those relating to floor space indiesunless otherwise permitted under these regulation,
provided that the relaxation will not affect the health,
safety, fire safety, structural safety, and public safety of
the inhabitant of the building and the neighbourhood.”
In the present case, it is evident from the proposal of the Architect
which is noted in the report of the Assistant Engineer that on the
eastern side, as opposed to the required open space of six meters,
the average open space is 0.61 meters; 0.32 meters, 0.81 meters
and 0.65 meters at points B-C, D-E, F-G and H-I. The Municipal
Commissioner has condoned the deficiency only on the ground
that: (i) There is a setback of 135.79 sq.mtrs. out of the total plot
area of 285.12 sq.mtrs.; and (ii) That there are 25 rehabilitation
::: Downloaded on – 09/06/2013 17:00:48 :::
VBC 7 wp792.10-23.2
tenements. Ex-facie, the Municipal Commissioner has not applied
his mind to the requirements of Regulation 64(b). The report of
the Assistant Engineer did advert to issues pertaining to hardship,
health, safety, fire safety, structural safety and the neighbourhood.
The Municipal Commissioner must, however, independently apply
his mind to all the facets required under Regulation 64(b). The
power to grant a relaxation under Regulation 64(b) is coupled with
a duty that the Municipal Commissioner must apply his mind to all
the circumstances which are considered to be relevant and
germane by the subordinate legislation. Evidently, the Municipal
Commissioner has not done so. The requirements of health,
safety, fire safety, structural safety and public safety of the
inhabitants of a building and the neighbourhood cannot be lightly
brushed aside and must be taken into account by the Municipal
Commissioner before he grants a relaxation. In the affidavit filed
by the Municipal Corporation, the only attempt at justification is in
the following terms:
“I say that the proposal under reference has been
submitted under modified D.C. Rule 33(7) and as per
notification from U.D. Department, margin open space
required for building having height more than 24 mtr.
are 6.00 or as prescribed by C.F.O. However, the
::: Downloaded on - 09/06/2013 17:00:48 :::
VBC 8 wp792.10-23.2
architect has provided open space with deficiency
ranging from 6.67% to 100%. The open space deficiencyis mainly created due to smaller plot area and 135.79
sq.mtrs. area in set back to be handed over to MCGM forroad widening out of the plot area to 285.12 sq.mtrs. I
say that the Hon’ble Municipal Commissioner by his
approval dated 7.1.2010 accorded specific sanction in
accordance with law under C.D.R. 64(b) to condone theopen space deficiency by charging premium mentioning
that “since out of 285.12 sq.mtrs. plot area, set back is
135.79 mtrs. and 25 rehab tenements the proposal is
appoved.”
It is surprising as to how the Corporation considered that the
Architect has provided open space with a deficiency ranging from
6.67% to 100%. The Municipal Corporation seems to proceed on
the basis that the mere charging of premium is sufficient to
condone a deficiency of open space. This is completely contrary to
the underlying basis and purpose of Regulation 64(b).
8. In these circumstances, we are of the view that the order
passed by the Municipal Commissioner is unsustainable and
should be quashed and a direction should be issued to the
Municipal Commissioner to apply his mind afresh to the proposal
submitted by the Seventh and Eighth Respondents. It would be
::: Downloaded on – 09/06/2013 17:00:48 :::
VBC 9 wp792.10-23.2
open to the Seventh and Eighth Respondents to submit a modified
proposal for the approval of the Municipal Corporation, in the
event that they are advised to do so. In order to facilitate a fresh
determination, we quash the impugned order of the Municipal
Commissioner dated 12 January 2010. The Municipal
Commissioner shall pass a fresh order preferably within a period
of six weeks. Rule is made absolute in these terms. There shall be
no order as to costs.
( Dr.D.Y.Chandrachud, J.)
( Anoop V. Mohta, J.)
::: Downloaded on – 09/06/2013 17:00:48 :::