Delhi High Court
Khan Market Traders Association & … vs Uoi & Ors. on 28 July, 2011
* THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 28.07.2011
+ LPA No. 565/2011 and C.M. No. 12189/2011
KHAN MARKET TRADERS ASSOCIATION & ANR. ...... APPELLANT
Vs
UOI & ORS. ..... RESPONDENTS
Advocates who appeared in this case:
For the Appellant : Mr. Sanjeev Sachdeva, Advocate for the appellant
with Mr. Sanjiv Mehra, President and Mr. Brij
Khosla, Vice President.
For the Respondent: Mr. Jatan Singh and Mr. Kunal Kahol, Advocate
for respondent No.1/UOI.
Mr. Pinaki Misra, Sr. Advocate with Ms. Madhu
Tewatia and Mr. Arjun Pant, Advocates for
respondent No.2 and 3.
CORAM :-
HON'BLE MR JUSTICE SANJAY KISHAN KAUL
HON'BLE MR JUSTICE RAJIV SHAKDHER
1. Whether the Reporters of local papers may
be allowed to see the judgment ?
2. To be referred to Reporters or not ?
3. Whether the judgment should be reported
in the Digest ?
SANJAY KISHAN KAUL, J (ORAL)
Admit.
Learned counsel for Respondent Nos. 2 and 3 accepts notice.
Respondent Nos. 1 and 4 are proforma parties and remain
unrepresented before us.
LPA 565/2011 Page 1 of 5
The dispute in the present case pertains to the issue of
parking of vehicles in and around Khan Market area. The petitioner
association is desirous of maintaining status quo in areas where the
association manages parking at no cost to customers who visit the
market. On the other hand, NDMC is interested in earning revenue
from parking of cars in the area in and around Khan Market (which
includes the area managed by the petitioner association) by
tendering it to a contractor.
In terms of the impugned order of the learned Single Judge
dated 3rd June, 2011, the petitioner association obtained partial
relief inasmuch as the petitioner association was given an
opportunity to compensate NDMC for possible revenue loss on
account of non-introduction of paid parking. The learned Single
Judge for this purpose gave time to the petitioner association to pay
NDMC a monthly license fee of `5,34,207/- in case they were
interested in managing the car parking in and around Khan Market.
In the appeal before us an endevour was made to settle this
dispute, which was actually not adversarial in nature as NDMC was
interested in getting its license fee, while the petitioner association
was desirous of maintaining free parking in the area in the interest
of its customers.
The problem, however, which arose in arriving at a settlement
was that the Khan Market parking area consists of four Sub sets
which include Main Khan Market, Prithvi Raj Lane Market, Lok Nayak
LPA 565/2011 Page 2 of 5
Bhawan Market and Mini Khan Market; and therefore, while the
petitioner association was willing to pay the license fee to the
NDMC, the traders of Prithvi Raj Market, Lok Nayak Bhawan Market
and Mini Khan Market are apparently unwilling to contribute for one
reason or the other. Resultantly, the liability, of bearing license fee
by the petitioner association became rather cumbersome.
We have attempted to break the logjam with the assistance of
learned counsel for the parties. An amicable resolution of the
dispute has been found; the terms of its settlement are as under:-
1. The map of the area is placed on record which is exhibited as
Ex.A.
2. The parking area marked in red and defined as A and B shall
be kept as free car parking area leaving it to the petitioner
association to formalize the mode and manner of keeping the
parking area free with the involvement of its members.
3. The petitioner will be entitled to charge for parking area
around Khan Market. However, in case, the shopkeepers of
the other three markets agree to contribute to the petitioner
association it will be open to the petitioner association to
provide free parking even in those areas.
4. The internal car parking of Lok Nayak Bhawan will not form a
part of this parking area.
5. The responsibility and liability to pay monthly charge of
`5,34,207/- would be that of the petitioner association.
LPA 565/2011 Page 3 of 5
6. The petitioner association would pay the license fee in
advance by the 7th day of each month of the English calendar
year. This license fee will be payable from the month of
August, 2011.
7. One month's license fee already deposited by the petitioner
association shall now be retained by NDMC as security. No
other security will be called from the petitioner-association in
view of the fact that parking in areas indicated in the
appended site plan 'A' is being looked after by local traders
through the aegis of the petitioner-association and not by a
contractor; and furthermore, free parking is being provided in
the Main Khan Market area, to begin with, at least in the area
marked A and B.
We make it clear that in case of any difficulty in
implementation of the aforesaid terms of settlement parties will be
at liberty to approach this Court in the present case.
Learned senior counsel for NDMC states that permanent
solution for the car parking problem can only be dealt with by
development of underground/multi level parking; the area for which
has been earmarked; which presently we are told is occupied by a
gymnasium. The problem of taking over possession, it appears, has
been sorted out.
Since, it is a matter of public interest, we consider it
appropriate to direct all the authorities concerned, including L&DO
LPA 565/2011 Page 4 of 5
to look into this issue on a priority basis, and ensure that in three (3)
months period authorities concerned are in a position to float the
necessary tender for an underground/multi-level parking.
Learned senior counsel for the NDMC submits that in order to
have better management of paid parking in NDMC areas generally,
NDMC will affix site plans in each of these parking areas clearly
delineating the paid parking area and the number of cars it can
accommodate. This would facilitate a check, to be kept by NDMC,
on the car parking contractors. The needful be done within a
maximum of six weeks from today.
We greatly appreciate the assistance rendered by learned
counsel for the petitioner and learned senior counsel for NDMC in
resolving this issue. We hope that a lasting and working solution
has been put in place.
The appeal and all the pending applications, accordingly,
stand disposed of as compromised. Both the parties to bear their
own costs.
List for compliance on 11th November, 2011.
Dasti to the learned counsel for both the parties under the
signatures of Court Master.
SANJAY KISHAN KAUL, J.
JULY 28, 2011 RAJIV SHAKDHER, J.
ak
LPA 565/2011 Page 5 of 5