PETITIONER:
KENDRIYA KARAMCHARI SAHKARI GRIH NIRMAN SAMITI LTD. &ANR.
Vs.
RESPONDENT:
NEW OKHLA INDUSTRIAL DEVELOPMENT AUTHORITY & ORS.
DATE OF JUDGMENT28/10/1987
BENCH:
RAY, B.C. (J)
BENCH:
RAY, B.C. (J)
VENKATACHALLIAH, M.N. (J)
CITATION:
1988 AIR 1 1988 SCR (1) 662
1988 SCC (1) 63 JT 1987 (4) 184
1987 SCALE (2)856
ACT:
U.P. Industrial Development Act, 1976: Secs. 3, 6, 8
and 12-New okhla Industrial Development Area-Development of-
Acquisition of lands owned by Group Housing Societies-G.O.
dated 9.4.1980-Nature and effect of-Lands of Cooperative
House Building Societies not to be acquired 'as far as may
be'-Whether directory/mandatory-Building Bye-Laws 1977-New
Okhla Industrial Development Authority Refusal of permission
for development of land of Housing Society-Validity of.
HEADNOTE:
%
The U.P. Industrial Development Act, 1976 was enacted
to provide for the constitution of an Authority for
development of certain areas in the State into industrial
and urban township. By a notification dated 17.4.1976 the
"New Okhla Industrial Development Authority was established
and "New Okhla Industrial Development Area" was declared.
New Okhla Industrial Development Authority made the
Building bye-laws, 1977, and the Authority in 1978 prepared
a plan wherein the land of the Society was earmarked as 'low
density residential area'.
The appellant-Society submitted an application on March
14, 1978 with a plan for approval and permission to develop
its land. By letters dated 12th June/3rd July, 1978 and
22.11.1978, Respondent No. 1 intimated the appellants that
permission had been refused for development of the land and
that the entire land of the Society had not been acquired.
The appellants filed a writ petition before the High
Court, assailing refusal of permission without recording
proper and germane reasons, and praying for direction to
respondents not to acquire the lands belonging to the
Society, and to permit its development according to the lay
out plan submitted by it.
563
The High Court granted an interim order of stay of
dispossession.
During the pendency of the writ petition a G.O. dated
9.4.1980 was issued intimating that the Government had
decided that the lands acquired by those Co-operative House
Building Societies, which satisfied the conditions laid down
therein should not be acquired as far as may be.
The appellants' representation for reconsideration of
the matter in the light of the above Government order was
rejected, on the ground that the G.O. was an administrative
instruction and could not be construed as mandatory, that
the Government's power to acquire land for public purposes
under the Land Acquisition Act, 1894 was not prohibited, and
that the object of the Act, to ensure planned development of
the area for industrial and urban township would be
frustrated, if individual societies were permitted to
develop their lands themselves.
The High Court dismissed the writ petition holding that
the Government's orders dated July 27, 1967 and April 9,
1980, having not mentioned the Chief Executive officer, New
Okhla Industrial Development Authority, the intention of the
State Government was to exclude the Chief Executive officer,
New Okhla Industrial Development Authority from its
application, that on the basis of these G. Os. the
appellants could not claim exemption from acquisition by New
Okhla Industrial Development Authority under the provisions
of U.P. Act VI, 1976.
Aggrieved by the order of the High Court, the
appellants filed a special leave petition before this Court,
and also a writ petition challenging the validity of the
change made by New Okhla Industrial Development Authority
during the pendency of the Writ Petition in the Master Plan
by showing the appellant's land as Regional Park.
Dismissing the appeal by special leave, and the writ
petition,
^
HELD: 1.1 The sole object of the 1976 Act is to develop
certain areas in the State into industrial and urban
township in a planned way by the Authority constituted under
the Act and as such the cooperative societies cannot be
permitted to develop their lands for the purpose of building
houses haphazardly. This will frustrate the entire object of
the Act. The Government has power to acquire land for public
purposes under the Land Acquisition Act, 1894. [669B-D]
664
1.2 The application of the appellant-Society was duly
considered and the Authority refused permission on their
application for relevant and cogent reasons. [670B]
1.3 The G.O. dated 9.4.1980 merely states that the
lands of Co-operative House Building Societies are not to be
acquired "as far as may be". Hence the order is only
directionary and cannot be considered to be mandatory.
Moreover, this order is not a statutory one, being not
issued under any statutory provision. It is at best an
administrative instruction. It does not create an express
bar on the power of the Government to acquire the land for
public purposes under the Land Acquisition Act. [669A-B]
1.4 The Authority, which has been given the power under
the Statute to prepare the development plan demarcating
therein the sites to be developed for development of
industrial, residential and other purposes for planned
development of the industrial and urban townships, has
necessarily the implied power to alter or modify the Plan
showing the land meant for the particular user. Change of
user of the land by altering the plan is not arbitrary
because it is for the Authority to determine and demarcate
the site to be developed and used for a particular purpose
to secure planned development of the industrial township.
The plan was based on the recommendations of the Expert
Committee which were approved by the State Government. The
alteration in the user of appellant's land does not lead to
any hostile descrimination. [670E-H]
1.5 A proposal for acquisition of 325-353 acres of land
in the village in which the appellant Society's land is
situated was sent to the Collector, who agreed to it and
after approval from Government, sent a notification under
section 4(1) of the Land Acquisition Act to Government Press
for publication. A Draft for Rs. 70 lakhs, being the
approximate amount of 20% of compensation, has been sent to
Collector by the Authority. In the circumstances, it cannot
be said that no steps have been taken by the New Okhla
Industrial Development Authority to acquire the Society's
land. The question of allotment of alternative sites to the
members of the society does not arise as the lands of the
society have not yet been acquired. [671C-F]
JUDGMENT:
ORIGINAL/CIVlL APPELLATE JURlSDlCTION: Writ Petition
No. 557 of 1983 etc.
(Under Article 32 of the Constitution of India)
665
V.M. Tarkunde, A.K. Sen, S. Markandeya and N.D.B. Raju
for the Petitioners.
S.N. Kacker, Raju Ramachandran and Mrs. Shobha Dikshit
for the Respondents.
The Judgment of the Court was delivered by
B.C. RAY, J. This civil appeal by special leave is
directed against the judgment and order passed by High
Court, Allahabad dismissing the writ petition filed by the
Co-operative Housing Society formed as Kendriya Karamchari
Sahkari Grih Nirman Samiti Ltd. and its President
challenging the order of refusal of permission to the lay
out plan submitted by them to the New Okhla Development
Authority to be hereinafter referred in brief as NOIDA and
also refusing to exempt the lands belonging to the Society
falling within NOIDA Area from acquisition. The facts giving
rise to this appeal are shortly as follows:-
The U.P. Industrial Development Act, 1976 was enacted
with the object to provide for the constitution of an
Authority for development of certain areas in the State
into industrial and urban township. This Act came into
operation from April 16. 1976. A notification No. 4157-
HX/XVIII-II dated 17.4.1976 was published constituting
under Section 3 of the said Act the “New Okhla
Industrial Development Authority” and declared the
industrial development area comprising of 37 villages
mentioned in the schedule to be “New Okhla Industrial
Development Area”. In the said schedule item No. 16
referred to village Chhalera Bangar wherein the
Society’s lands are situated. Section 6(2) of the said
Act empowers NOIDA to acquire land in the industrial
development area either by agreement or through
proceedings under the Land Acquisition Act, 1894. It
also confers powers on the Authority to prepare a plan
for the development of industrial development area and
to lay down the purpose for which a particular site on
plot of land shall be used namely for industrial.
commercial or residential purpose or any other
specified purpose in the area. Section 8 confers power
on the Authority to issue directions in respect to
matters specified therein for erection of building. The
NOIDA made certain directions under the nomenclature of
Building bye-laws, 1977. The Authority in 1978 prepared
a plan wherein the land of the Society was earmarked as
‘low density residential area’. The ap-
666
pellant society submitted an application on March 14,
1978 with plan for approval and permission to develop
the land to NOIDA in accordance with the provisions of
Building Bye-laws. The Society on June 14, 1978 has
sent a letter to NOIDA intimating that no order was
made in respect of the development plan submitted by
them till that date and if no order is made by the
Authority within a period of 20 days of this letter the
Authority shall be deemed to have permitted the
proposed work in accordance with Bye-law No. 8.2 framed
by the Authority. On 12th June/3rd July, 1978 the
respondent No. 1, the Chief Executive officer, NOIDA
intimated the appellant No. 2, President of the Society
that permission has been refused for development of the
land by the Society according to the plan submitted as
it is the function of the Authority to prepare plan for
development of its industrial development area, to
demarcate and develop sites for industrial, commercial
and residential purposes according to the plan and to
provide amenities for planned development of the area.
On 22.11.1978 NOIDA replied to the letter of the
appellants dated 19.11.1978 stating that the entire land of
the Society has not been acquired. The area falling within
the urbanised limits is to be acquired to check the
unauthorised development on either side of the DSC road and
to have land for widening of the DSC. For these reasons, it
is not possible to approve the lay out plan submitted by the
appellant society.
The appellants an April 28, 1979 filed a writ petition
before the High Court, Allahabad assailing the refusal of
permission as contained in letters dated 3.7.1978 and
22.11.1978 without recording proper and germane reasons and
praying for a writ or order or direction quashing the said
letters and for a suitable writ or order or direction
commanding the respondents not to acquire the lands
belonging to the Society. The petitioners further prayed for
issue of a writ or order or direction directing the
respondent No. 1, NOIDA to permit the Society to develop its
land according to lay out plan submitted by it.
On 3.7.1979, the High Court granted an interim order of
stay of dispossession. By order dated 23.8.1979, the Court
directed that the said interim order would continue until
further orders.
During the pendency of the writ petition the G.O. No.
1634/37-2-8a29 H.B./79 dated 9.4.1980 has been issued
intimating the authorities
667
mentioned therein that the Government after reconsidering
the question of acquisition of the lands acquired by the Co-
operative House Building Societies has decided that it is
not desirable that the lands of such Co-operative House
Building Societies are acquired by the U.P. Housing and
Development Board, Development Authorities etc. It has also
been stated therein that keeping in view the above factors
the lands of the Co-operative House Building Societies who
satisfy the conditions laid down therein should not be
acquired as far as may be. The petitioner made a
representation to the Chief Executive officer, NOIDA to take
into consideration the above government order and to
sanction the plan for development submitted by them. A
supplementary affidavit has also been filed in the writ
petition. The High Court on 22.12.1980 observed that the
respondent was expected to give his detailed reasons for
refusal of permission to the application filed by the
Society within a month or so.
Pursuant to the above order the Chairman and Chief
Executive officer, NOIDA by its letter dated 23. 1.1981
intimated the President of the Society that it was not
possible to sanction the Society’s lay out plan. NOIDA
published a notification in Newspapers including “Nav Bharat
Times” in its issue dated June 4, 1980 stating that there is
total prohibition of sale or purchase of land acquired in
favour of NOIDA and any construction work is totally
prohibited. It was further mentioned that in the notified
area the building construction must be in accordance with
the rules made and directions issued by NOIDA and not
otherwise.
On August 13, 1981, NOIDA sent a letter to the
President of the petitioner Society stating that the o dated
9.4.1980 is an administrative instruction and it cannot be
construed as mandatory. Upon its basis it cannot be said
that the Government’s power to acquire land for public
purposes under the Land Acquisition Act, 1894 is prohibited.
The object of the Act is to ensure planned development of
the Area for industrial and urban township. If individual
societies are permitted to develop their lands themselves
there shall be chances of haphazard growth in the area and
it will not be possible to ensure a proper industrial and
urban township in the different sectors according to Master
Plan. For these reasons, it is not possible for the
Authority to permit the Society to develop its land for
residential purposes. The application has therefore, been
rejected.
After hearing the parties the said writ petition was
dismissed with costs by the High Court, Allahabad holding
inter alia that the H
668
Government orders dated July 27, 1967 and April 9, 1980
having not mentioned the Chief Executive officer, NOIDA, the
intention of the State Government was to exclude the Chief
Executive officer, NOIDA from its application, that on the
basis of these G.Os. the petitioners could not claim
exemption of their land from acquisition by NOIDA under the
provisions of U.P. Act VI of 1976, that the permission was
clearly refused by NOIDA to the plan submitted by the
petitioner with his application for permission and there was
no scope for deemed sanction. It was further held that there
was no promissory estoppel.
The appellants feeling aggrieved by this judgment and
order preferred the instant application for special leave to
appeal before this Court. During the pendency of the writ
petition before the High Court NOIDA made a change in the
Master Plan by showing the area in which petitioner’s land
is situated as agricultural land i.e. Regional Park. The
appellants filed a writ petition No. 557 of 1983 in this
Court challenging the validity of the plan and for a writ or
order or direction for quashing the revised “Master Plan”.
From the arguments advanced by the learned counsels for
the parties the following points arise for consideration of
this Court:-
The first point urged before this Court is that the
G.O. dated July 27, 1967 and the G.O. dated 9.4.1980 which
was in continuation of the earlier G.O. dated 27.7.1967
imposes a ban on NOIDA to acquire the land of the Co-
operative House Building Societies who satisfy the
conditions mentioned in the G.O. dated 9.4.1980. It has been
submitted that under section 12 of the said Act No. IV of
1976, the provisions of certain sections including Section
41 of the U.P. Urban Planning and Development Act, 1973 as
re-enacted and modified shall mutatis mutandis apply to the
Authority. Clause (c) of Section 12 specifically states that
any reference to the Vice-Chairman of the Authority shall be
deemed to refer to the Chief Executive officer of the
Authority. The said Government order will apply to NOIDA and
the lands of the appellant society which is a co-operative
house building society, cannot be acquired in view of the
said Government orders. This contention is not sustainable
for the reasons stated hereinafter. Under.Section 12(c) of
the said Act the Government order is to be deemed to have
been addressed to the Chief Executive officer, NOIDA as the
same was addressed to all Vice-Chairmen, Development
Authorities, U.P. Section 41 enjoins the Authorities to
comply with the directions contained in the Government
order. The
669
G.O. dated 9.4.1980 merely states that the lands of Co-
operative House Building Societies are not to be acquired
“as far as may be”. This Government order cannot be
considered to be mandatory but directory in as much as it
merely says that the lands of co-operative house building
societies should not be acquired as far as may be. Moreover
this order is not a statutory one being not issued under any
statutory provision. It is at best an administrative
instruction. The contention that this order creates an
express bar on the power of the Government to acquire lands
of co-operative house building societies is without any
substance. The sole object of the 1976 Act is to develop
certain areas in the State into industrial and urban
township in a planned way by the Authority constituted under
the Act and as such the co-operative societies cannot be
permitted to develop their lands for the purpose of building
houses haphazardly. This will frustrate the entire object of
the Act. The contention that the lands of the societies are
exempted from acquisition cannot be sustained being devoid
of any merit. The Government has power to acquire land for
public purposes under the Land Acquisition Act, 1894.
It has been urged that in accordance with bye-law 5.2
framed by the Authority under Section 8 of the said Act, the
appellant society submitted an application on March 14, 1978
for development of their land to the Authority to accord
sanction to the lay out plan and to permit the Society to
develop the land. As no order was communicated the
appellants sent a notice to the Authority drawing the
attention of the Authority that if no order was made within
20 days of this letter then the Authority would be deemed to
have permitted the proposed work. This letter was dated
14.6.1978 and the Authority by its letter dated 3.7.1978
intimated the appellant society that since NOIDA has been
empowered to prepare a plan for planned development of its
industrial development area by demarcating sites for
industrial, commercial and residential purposes according to
plan and to provide for infrastructures for these purposes
to secure planned development, permission cannot be granted
to the application for development of the area by the
society. The Deputy Chief Executive officer also sent
another letter to the President of the Society on 22.11.
1978 intimating that the Society had already been informed
that the case submitted by it for sanction of the scheme for
development of land in village Challera Bangar cannot be
entertained. Again pursuant to the order of court made in
writ petition No. 4220 of 1979, the respondent Authority by
letter dated August 13, 1981 intimated the Society the
detailed reasons for refusal of permission to the plan
submitted by the appellant society to develop its land as it
will frustrate planned development
670
of the industrial development area into industrial and urban
townships. The contention of the appellants that their
application for permission to develop has been rejected on
extraneous consideration and not for germane reasons is not
at all tenable. The application was duly considered and the
Authority refused permission on their application for
relevant and cogent reasons.
It has been contended that in the first Master Plan the
lands of the appellant’s society were shown to be situated
in low density residential area. This Plan has been altered
unilaterally by showing it as agricultural land. Thereafter
this land was shown as Regional Park in the Master Plan. It
has been submitted that this alteration or modification in
the Plan has been made with a view to defeat the
petitioners’ claim for immunity from acquisition. This
alteration in the Plan is arbitrary in as much the
appellants have not been given any opportunity to file
objections against such alteration. In no other area the
NOIDA Authority has altered its plan. The appellants have
been singled out for hostile discrimination contrary to
Article 14 of the Constitution. Under Section 6(2) of the
Act the Authority has to prepare a plan for the development
of the industrial development area and to demarcate and
develop sites for industrial, commercial and residential
purposes, to lay down the purpose for which a particular
site or plot of land shall be used namely for industrial,
commercial and residential purpose or any other specified
purpose in such area. The Authority prepared the Plan
showing therein the sites for residential and other
purposes. The Authority which has been given the power under
the Statute to prepare the development plan demarcating
therein the sites to be developed for development of
industrial, residential and other purposes for the planned
development of the industrial and urban townships has
necessarily the implied power to alter or modify the Plan
showing the land meant for the particular user. The
submission that the change of user of the land by altering
the plan is arbitrary is without any substance in as much as
it is for the Authority to determine and to demarcate the
site to be developed and used for a particular purpose to
secure planned development of the industrial township. It
appears from the counter affidavit filed on behalf of the
respondents to the writ petition that the Plan was
formulated and it was approved by the Authority in 1979. The
Plan was based on the recommendations of the Expert
Committee and the recommendations were approved by the State
Government. The other submission that this alteration in the
user of appellants’ land in Plan leads to hostile
discrimination is also without any substance as we have held
herein before that the G.O. dated 9.4.1980 does not in any
way create any
671
embargo on the power of the Government to acquire the land
for public purposes under the Land Acquisition Act.
It has been submitted in this connection that the
Authority (NOIDA) has not taken any steps to acquire their
land and also has not taken any steps to provide their
members with alternative sites. This submission also has got
no merit in as much as the appellants filed a writ petition
before the High Court on April 28, 1979 praying for a writ
or order or direction commanding the respondents not to
acquire the land belonging to them. An interim order of stay
was obtained from the Court and it continued till the
dismissal of writ petition. A special leave petition out of
which this appeal arises has been filed and an order of stay
of dispossession has been obtained from this Court. The stay
is continuing. It is pertinent to mention in this connection
that a proposal for acquisition of 325.353 acres of land in
village Challera Bangar, Pargana and Tehsil Dadri, District
Gaziabad was sent by NOIDA to the Collector, Gaziabad on
11.2.1985. The Collector after examining the proposal agreed
to the same and requested the Government, Industries
Department to issue notification under Sections 4, 5 and 17
of Land Acquisition Act, 1894. The Government however, felt
that there was no necessity to issue notification under
Section 17 of the Land Acquisition Act . Accordingly,
notification under section 4(1) was prepared and sent to
Government Press, Lucknow on 11.3.1987. The Authority has
sent a sum of Rs. 70 lakhs by draft to the Collector being
20% of the approximate amount of compensation. On 3 1.7.1987
NOIDA sent a letter requesting the Government Press to
expedite publication of Notification issued by the
Collector, Gaziabad. This is evident from the counter-
affidavit of Tehsildar, Udai Singh. In these circumstances
it is futile to contend before this Court that no steps have
been taken by NOIDA to acquire appellants’ land. The
question of allotment of alternative sites to the members of
the Society does not arise as their lands have not yet been
acquired.
For the reasons aforesaid, the appeal and the writ
petition are dismissed with costs.
N.P.V. Appeal & Petition dismissed.
672