High Court Punjab-Haryana High Court

Manjit Singh vs Chandigarh Administration And … on 17 August, 2009

Punjab-Haryana High Court
Manjit Singh vs Chandigarh Administration And … on 17 August, 2009
LPA 277 of 2009                       1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                         LPA No.277 of 2009
                         Date of decision 17 .8.2009


Manjit Singh                                ... Appellant

                         Versus

Chandigarh Administration and others               ... Respondents.

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

Present:     Mr. Vikas Jain,Advocate for the appellant
             Mr. Rajesh Sethi, Advocate for the respondents


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

M.M.KUMAR, J.

This appeal filed under Clause X of the Letters Patent is

directed against order dated 10.3.2009 passed by the learned Single Judge

of this Court in CWP No. 2679 of 2009. The appellant by filing the writ

petition has claimed for quashing of resumption order and other orders

passed in appeal and revision by the authorities of the Chandigarh

Administration in respect of Booth No. 21 in Sector 44 C&D, Chandigarh.

It has come on record that the petitioner participated in the open auction and

being the highest bidder at Rs. 15,10,000/- he was allotted the aforesaid

booth. The allotment letter dated 2.2.1999 (P.1) was issued which stipulated

that after payment of 25% of the premium amount the balance 75% was to

be paid within a period of 30 days of the date of auction without any interest

or in three equal instalments alongwith interest @ 10 percent p.a. The

instalments were to be deposited on 10.1.2000, 10.1.2001 and 10.1.2002.
LPA 277 of 2009 2

The appellant failed to deposit either of the three instalments. The repeated

notices issued to him on 25.10.2000, 15.6.2001 and 8.4.2002 were not even

attended to much less tendering any explanation to disclose the hardship or

the circumstances which prevented him from depositing the instalments.

The indifferent attitude of the appellant eventually lead to the passing of the

order dated 24.3.2003 cancelling his lease hold rights and initiating further

proceedings for his eviction under the Public Premises (Eviction of

Unauthorised Occupants) Act,1971. The appellant thereafter filed an appeal

before the Chief Administrator, Union Territory Chandigarh which was

dismissed vide order dated 24.8.2004 (P.4). A perusal of the order shows

that despite default in making payment of instalments on the part of the

petitioner, the appellate authority granted him two opportunities to deposit

the instalments alongwith interest and penalty vide order dated 18.5.2004

and 13.7.2004. Some amount was deposited and the demand raised by the

respondent Administration remained outstanding. Accordingly, the appeal

was dismissed.

The appellant engaged the respondents in litigation by availing

the remedy of revision after a delay of three years in the year 2007. One

more opportunity was granted to the appellant by the revisional authority

to clear the entire outstanding dues. The appellant filed an undertaking and

consequently the resumption order was set aside subject to the condition

that he was to clear the entire outstanding dues within two weeks failing

which the order of resumption was to become operative. Being a chronic

defaulter, the appellant again failed to comply with the order and moved an

application to the revisional authority for modification of its order dated

5.3.2007. He sought more time to deposit the outstanding amount. The
LPA 277 of 2009 3

application was dismissed by the revisional authority.

The appellant having engaged the respondents in the long

drawn litigation and in order to avoid payment then approached this Court

under Article 226 of the Constitution. The learned Single Judge after

noticing detailed facts reached the following conclusion:

” As the facts would speak for themselves, the petitioner is a

habitual and incorrigible defaulter who has shown scant respect

for the undue compassion shown by one or the other Authority

in his favour. The petitioner was not sincere or serious to retain

the allotment. Not only that he failed to honour the orders

passed on his own undertakings, he also failed to challenge the

appellate authority’s orders within a reasonable period.

Interestingly, the petitioner did not deposit the due instalments

even when he started earning the rental immediate after

allotment of the booth. In these circumstances, no case of

interference by this Court in exercise of its writ jurisdiction is

made out.

Dismissed.”

When the matter came up before us, we had an impression that the

site could be re-allotted to the appellant on payment of current market value

and accordingly issued notice to the respondent- Administration.

Mr. Rajesh Sethi, learned counsel appearing for the respondents

has pointed out that there used to be Rule 21 B of the Chandigarh Lease

Hold of Sites and Building Rules, 1973 which postulate re-transfer of the

site to the outgoing transferee on payment of amount equivalent to 10

percent premium originally payable for such property or one-third of the
LPA 277 of 2009 4

difference between the price originally paid and its full value at the time

when application for re-transfer is made whichever is more. According to

the learned counsel Rule 21 B of the Rules has been deleted w.e.f.

31.1.2007 by the Administrator, Union Territory, Chandigarh while

exercising powers under Section 3 read with Rule 22 of the Capital of

Punjab (Development and Regulation) Act, 1952. Accordingly, the

aforesaid possibility of re-transfer of the plot has also come to an end.

After hearing learned counsel for the parties, we are of the

view that no interference in the order passed by the learned Single Judge

would be called for as the appellant is a chronic defaulter who appears to

think that by engaging the respondents in litigation he can succeed in

obtaining the relief. He failed to pay any of the three instalments after

paying the initial deposit of 25% after the auction in the year 1999. As

noticed, numerous opportunities given to him have not been availed.

Therefore neither in law nor in equity he deserves any relief.

For the reasons afore-mentioned there is no room for admission

of the appeal. Accordingly, the appeal fails and the same is dismissed

(M.M.Kumar)
Judge

(Jaswant Singh)
17.8.2009 Judge

okg