High Court Punjab-Haryana High Court

M/S Enchante Jewellery & Gems … vs Estate Officer-Ii on 15 July, 2008

Punjab-Haryana High Court
M/S Enchante Jewellery & Gems … vs Estate Officer-Ii on 15 July, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                      C.W.P.No. 3083 of 2008
                                      Date of Decision: 15.7.2008


            M/S Enchante Jewellery & Gems Limited.

                                            ....... Petitioner through Shri Kirti
                                                    Uppal, Advocate.

                  Versus

            Estate Officer-II, Haryana Urban Development Authority
            (HUDA), Gurgaon and another.

                                            ....... Respondents through Shri
                                                   Ashok Aggarwal, Senior
                                                  Advocate assisted by Shri
                                                  Amit Aggarwal, Advocate.


      CORAM: HON'BLE MR.JUSTICE VIJENDER JAIN,
             CHIEF JUSTICE
             HON'BLE MR.JUSTICE MAHESH GROVER

                               ....

1. Whether Reporters of Local Newspapers 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?

….

VIJENDER JAIN, CHIEF JUSTICE

The petitioner- M/S Enchante Jewellery & Gems Limited,

earlier known as M/S Mehrasons Jewellery and Gems Limited, while

invoking jurisdiction of this Court under Articles 226/227 of the

Constitution of India, has made multifarious prayers, but the challenge is

essentially hovering around order dated 18.9.2007 (Annexure P9) vide

which resumption order dated 24.6.1998 has been upheld. The petitioner

seeks the quashing of these two orders.

The petitioner was allotted an institutional plot by respondent
C.W.P.No.3083 of 2008

-2-

….

no.1 in the year 1995 after its representative was interviewed on 18.4.1995

and its eligibility, according to the norms, was found to be acceptable. Plot

No. 24 situated in Sector 32, Gurgaon having a tentative area of 2035 square

meters was allotted to the petitioner vide allotment letter dated 28.6.1995 at

a tentative price of Rs.46,80,500/-.

Shorn off other details, one of the primary requirements of the

allotment letter was the schedule of payment which was contained in Clause

5 of the letter. However, the petitioner failed to conform to the same which

ultimately led to the plot being resumed on 24.6.1998.

A spate of representations and proceedings were instituted by

the petitioner trying to stall the resumption of the plot and as a consequence,

it made endeavours to seek the possession of the plot, which was ultimately

negatived by the respondent no.2 vide order dated 18.9.2007.

The sole grievance of the learned counsel for the petitioner was

that the petitioner was never associated with the proceedings. The petitioner

when applied for the allotment of plot, gave its address as S-555, Greater

Kailash, Part-II, New Delhi and subsequently, the charge of address was

notified to the respondents, but they continued to correspond with it at the

address which did not belong to the petitioner at all. The most of the

correspondence of the respondents addressed to the petitioner is at S-55,

Greater Kailash, Part-II, New Delhi. This, according to the petitioner,

resulted in non-communication of the letters/ orders and, therefore, it could

not meet the requirements as desired of the petitioner by the respondents

and its representative as he was never associated with the proceedings.

C.W.P.No.3083 of 2008

-3-

….

Shri Kirti Uppal, learned counsel for the petitioner, very

strenuously highlighted the grievance of the petitioner as detailed above.

Accordingly, this Court summoned the records of the respondents to

understand the grievance of the petitioner.

The records have been produced and we have perused the same

with the assistance of Shri Ashok Aggarwal, learned Senior Advocate

appearing for the respondents.

There is no dispute that the petitioner was associated with the

proceedings as is noticed in the impugned order till February,1997 when the

communications were being addressed at the correct address given by the

petitioner. Thereafter, the impugned order was silent on this aspect. The

record, however, belies the contention of the learned counsel for the

petitioner totally.

For the first time, notice under Section 17(1) and (2) of the

Haryana Urban Development Authority Act,1977 (for short, `the Act’) was

issued to the petitioner on 16.1.1997 and a reply to it was filed by the

petitioner on 6.2.1997. On 12.2.2007, the representative of the petitioner

was heard and it was asked to pay the whole amount due up to 17.2.1997,

which was not done and the respondents thereafter sent notice under Section

17(3) of the Act by registered post on 9.12.1997. The petitioner asked for

the accounts statement vide its letter dated 28.1.1998 and the respondents

communicated to it vide their letter dated 4.2.1998 that an amount of

Rs.72,09,853/- was due. On 10.2.1998, a notice under Section 17(4) of the

Act was sent and the petitioner was asked to come present on 27.2.1998 for
C.W.P.No.3083 of 2008

-4-

….

personal hearing.

The representative of the petitioner came present on 27.2.1998

with a demand draft of Rs.10 lacs, which was not accepted by the

respondents in view of the fact that the amount in question was

Rs.72,09,853/- and he was informed that the date of hearing would be

3.3.1998.

The representative of the petitioner again presented himself

with a demand draft of Rs.10 lacs on 3.3.1998 which was not accepted by

the respondents, who demanded the entire amount due within a period of ten

days, failing which resumption order shall be passed. Thereafter, from 1998

till 2006, the petitioner was facing recovery proceedings from its bankers

and the company was also constrained to go to the BIFER. On 12.6.2006,

the petitioner again approached the respondents for the plot and its request

was declined. The petitioner filed an appeal on 4.7.2006 against the

resumption order which was passed on 24.5.1998 and the same was

dismissed on 18.9.2007.

A perusal of the record reveals that the communications were sent at

an address which was alien to the petitioner, i.e., S-55, Greater Kailash,

Part-II, New Delhi, even though the petitioner had intimated its changed

address as Plot Nos. 3 and 4, Udyog Vihar, Phase IV, Gurgaon, yet, it has

not caused any prejudice to the petitioner, as its representative had

associated himself with the proceedings till the time the resumption order

was passed in the year 1998. The record further reveals that the Estate

Officer had, for the first time, communicated to the petitioner that a sum of
C.W.P.No.3083 of 2008

-5-

….

Rs.72,09,853.55 vide letter dated 4.2.1998, which was sent at S-55, Greater

Kailash, Part-II, New Delhi. Despite this, the representative of the petitioner

had presented himself on 27.2.1998 as desired by the respondents. This is

borne out from the communication written by the petitioner to the Estate

Officer on 3.3.1998 with reference to the meeting dated 27.2.1998. On

3.3.1998, the representative of the petitioner presented himself with a

demand draft of Rs.10 lacs which was not accepted by the respondents and

thereafter, notice under Section 17(4) of the Act was issued to the petitioner,

which was also acknowledged by it. Thus, it is apparent from these

communications exchanged inter se between the petitioner and the

respondents that even though, in all these communications/ orders written

by the respondents the address of the petitioner is S-55, Greater Kailash,

Part-II, New Delhi, yet, its representative was continuously responding to

the same and he had presented himself for personal hearing.

It, therefore, does not lie in the mouth of the petitioner that a

prejudice has been caused to it only because the orders/ communications

were being sent to an alien address. That apart, even if this argument were

to be accepted, then also, the petitioner remained silent from 3.3.1998 till

the year 2006 without any cogent explanation. The plot, in the meantime,

had been allotted in December, 2005 to some one else. The petitioner has

not impleaded the subsequent allottee as a party to the writ petition, who

was undoubtedly an essential party as any order passed qua the plot in

question would have a fall-out on the rights of such allottee.

For the aforesaid reasons when the petitioner has failed to show
C.W.P.No.3083 of 2008

-6-

….

any prejudice caused to it on account of letters/ orders sent at a different

address than the one given by it; as its representative had associated himself

with the proceedings, as also the fact that it has chosen to sleep over its

rights since 1998 without any justifiable explanation and the fact that the

subsequent allottee has not been impleaded as a party, we refrain from

exercising our jurisdiction under Articles 226/227 of the Constitution of

India in favour of the petitioner.

The petition is accordingly dismissed.




                                                ( Vijender Jain )
                                                 Chief Justice


July 15,2008                                    ( Mahesh Grover )
"SCM"                                               Judge