High Court Punjab-Haryana High Court

Jaspal Singh And Another vs State Of Punjab And Others on 17 November, 2008

Punjab-Haryana High Court
Jaspal Singh And Another vs State Of Punjab And Others on 17 November, 2008
CIVIL WRIT PETITION NO. 8238 OF 2008                         -1-

IN THE HIGH          COURT       OF   PUNJAB     AND    HARYANA        AT
CHANDIGARH.



            DATE OF DECISION: November 17, 2008.

                  Parties Name

Jaspal Singh and another

                                      ..PETITIONERS
      VERSUS

State of Punjab and others
                                      ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE T.S.THAKUR, CHIEF JUSTICE
            HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. Vishal Aggarwal,
         Advocate, for the petitioner

            Mr. H.S.Sidhu, Addl. A.G., Punjab
            for respondents No. 1 and 4.

            Mr. R.S.Bajaj, Advocate, for
            respondents No. 2 and 3.

            Mr. P.S. Thiara, Advocate,
            for respondent No. 5.

            Mr. Sukhbir Singh Mattewal, Advocate,
            for respondent No. 6.



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



T.S.THAKUR, CHIEF JUSTICE (oral)


JUDGMENT

This petition has been filed in public interest. It prays for a
CIVIL WRIT PETITION NO. 8238 OF 2008 -2-

direction to the respondents to stop the construction activity, started by

respondent No. 6, in a residential area at B-7, 1794/95, Nagar Mandi,

Chaura Bazar, Ludhiana, and to initiate appropriate action for removal of

the misuse of the said property, which is otherwise situate in a residential

area. A direction restraining respondent No. 5 from granting any electric

connection for the construction unauthorisedly raised by respondent No. 6

has also been prayed for.

In response to the notice issued by this Court, counter affidavits

have been filed by respondents No. 2 and 6. In the counter affidavit, filed by

the respondent – Municipal Corporation, it is stated that respondent No. 6

has not taken any permission from the Corporation for raising the

construction. It is further stated that respondent No. 6, who happens to be

the President of Shri Akalgarh Gurdwara, has constructed nearly 75 shops

within the premises in possession of Shri Akalgarh Gurdwara and that the

said shops have also been constructed without any permission from the

Municipal Corporation. The said shops are, according to the counter

affidavit, presently lying vacant. The counter further states that as per the

prevailing practice, religious institutions do not take any permission from

the Municipal Corporation before raising any building within their

premises.

Appearing for respondent No. 6 Mr. Mattewal argued that the

entire street, in which the construction in question has been raised, is

commercial in nature. He drew our attention to the photographs enclosed

with the writ petition in support of his submission that the properties situate

in the said area are being used both for residential and commercial purposes.

The allegation made by the petitioners that the area is purely residential is
CIVIL WRIT PETITION NO. 8238 OF 2008 -3-

not, therefore, factually correct. It was also fairly conceded by Mr.

Mattewal that although the area is mixed use area, yet the permission of the

Corporation to raise any structure in the said area was necessary, which

could not for whatever reasons be obtained by respondent No. 6 before

raising the construction. He submitted that respondent No. 6 could even at

this stage approach the Corporation for grant of sanction post facto, in

which event the respondent – Corporation would examine the same

according to the relevant Municipal By-Laws and pass appropriate orders

on the request for grant of permission. The Corporation could also examine

the question whether any part of the structure, raised by respondent No. 6

was impermissible as per the By-Laws and whether the said violation could

be compounded on payment of the requisite compounding fee.

Learned counsel for the Corporation was also agreeable to that

course of action being adopted. He urged that if a request for grant of

sanction is made by respondent No. 6, the Corporation will look into the

matter and pass appropriate orders in accordance with law.

The offending construction appears to have been started and

completed by respondent No. 6 without first obtaining the requisite sanction

from the Corporation, as was necessary under the leading By-Laws. To that

extent, the construction is unauthorised and could be proceeded against.

What is surprising and difficult to appreciate is the inaction of the

Municipal Corporation authorities in the matter of preventing such

construction at the appropriate stage. There is no explanation forth-coming

from the Corporation for its failure to take appropriate action at the

appropriate stage. There is also no explanation why the Corporation did not

proceed against the officer concerned with implementing and enforcing the
CIVIL WRIT PETITION NO. 8238 OF 2008 -4-

building By-Laws in the area in question. If an officer of the Corporation

fails to report about an on-going violation, he commits misconduct, for

which he ought to be suitably dealt with by the authorities. In the

circumstances, therefore, all that we need to direct in the present writ

petition is that in case respondent No. 6 submits building plans and an

application for post facto regularisation of the construction within a period

of six weeks from today, the competent authority of the Corporation shall

examine the same and pass appropriate orders in accordance with law. In

case no such plans are submitted, the authority shall initiate action for

removal of the unauthorised construction. The authority shall also take

action against the official, if any found negligent in the matter of reporting

the violation, committed by respondent No. 6.

This writ petition is with the above directions disposed of

leaving the parties to bear their own costs.

( T.S.THAKUR)
CHIEF JUSTICE

(JASBIR SINGH)
November 17, 2008. JUDGE
DKC