Supreme Court of India

Noida Entrepreneurs Assocn vs N O I D A & Ors on 9 May, 2011

Supreme Court of India
Noida Entrepreneurs Assocn vs N O I D A & Ors on 9 May, 2011
Author: . B Chauhan
Bench: G.S. Singhvi, B.S. Chauhan
                                                                                     Reportable


                IN THE SUPREME COURT OF  INDIA

                   CIVIL ORIGINAL JURISDICTION


              WRIT PETITION (CIVIL) NO. 150 OF 1997




NOIDA Entrepreneurs Association                                     .....Petitioner  

                                        Versus

NOIDA & Ors.                                                        .....Respondents 




                               J U D G M E N T   

Dr. B.S. CHAUHAN, J.

1. The Legislature of Uttar Pradesh enacted the U.P.

Industrial Area Development Act, 1976, (hereinafter referred to as

`Act 1976′) for the purpose of proper planning and development of

industrial and residential units and to acquire and develop the land for

the same. The New Okhla Industrial Development Authority

(hereinafter referred to as the `Authority’), has been constituted under

the said Act, 1976. The object of the Act had been that genuine and

deserving entrepreneurs may be provided industrial and residential

plots and other necessary amenities and facilities. Thus, in order to

carry out the aforesaid object, a new township came into existence.

All the activities in the Authority had to be regulated in strict

adherence to all the statutory provisions contained in relevant Acts,

Rules and Regulations framed for this purpose. However, from the

very inception of the township, there has always been a public hue

and cry that officials responsible for managing the Authority are

guilty of manipulation, nepotism and corruption. Wild and serious

allegations of a very high magnitude had been leveled against some of

the officials carrying out the responsibilities of implementing the Act

and other statutory provisions.

2. The instant writ petition was originally filed seeking a large

number of reliefs including the allotment of industrial and residential

plots to the members of the petitioner-Association and a large

number of officials who had acted as Chief Executive Officers

(hereinafter referred to as `CEO’) of the Authority had been

impleaded therein as respondents. However, considering the fact that

relief for personal benefits of the members had been sought and

alternative means for seeking the redressal of grievances in that

respect were available, the petitioner made a request to the Court that

its petition may be treated as a public interest litigation (in short

`PIL’) for a limited purpose. This Court vide order dated 21.4.1997

treated the matter as PIL and issued show cause notice only to the

extent of the following reliefs:

2

“(1) Issue writ of mandamus and/or any

appropriate writ and direct the CBI to investigate

into all the land allotments and conversion of lands

made by the NOIDA during the past 10 years.

(2) Issue an appropriate writ and directions and

frame guidelines for allotment of lands by the

NOIDA.”

3. Dr. Rajeev Dhavan, learned senior counsel who had been

appearing for the petitioner in the matter was requested by this Court

vide order dated 29.8.1997 to act as Amicus Curiae.

The matter was heard several times by this Court and after

scrutinising of a very large number of documents, the Court was of

the opinion that the allegations made in the petition required

investigation. Thus, vide order dated 15.12.1997, this Court issued

notice to the State of U.P. to indicate its consent to an investigation

being made by the Central Bureau of Investigation (hereinafter

referred to as CBI), in view of the very serious nature of the

allegations. The State of U.P. had also received similar complaints

and thus, it constituted a Commission of Inquiry headed by Justice

Murtaza Hussain, a former Judge of Allahabad High Court to enquire

about the same. The Commission completed its task and submitted its

report. The said report was also placed before this Court in the first

week of January 1998. As the report indicated, prima facie view of the

3

Commission, that Mrs. Neera Yadav, IAS, respondent no.7 had

committed serious irregularities and illegalities, a copy of the report of

the Commission was also directed to be given to her and this Court

vide order dated 6.1.1998 asked the State of U.P. as to whether this

report had been accepted by the State Government and, if so, what

was the likely follow up measure pursuant thereto. The State

Government submitted a reply in response to the said show cause

pointing out that the State Government proposed to initiate

disciplinary proceedings against her.

4. In view of the material on record, this Court expressed

tentative opinion that it would be more appropriate that the matter is

investigated by the CBI and if such investigation discloses the

commission of criminal offence(s), the persons found responsible

should be prosecuted in a criminal court. However, considering the

fact that allegations of a very high magnitude and gravity had been

made against a large number of officials, this Court wanted the CBI to

investigate first the cases against Mrs. Neera Yadav, IAS, respondent

no.7, as is evident from the proceedings dated 20.1.1998, which reads

as under:

“For the time being, we are directing the CBI to

conduct an investigation in respect of the

4

irregularities in the matter of allotments and

conversions of the plots………..

Shri G.L. Sanghi, the learned senior counsel

appearing for respondent no.7 states that though

the respondent no.7 does not admit that she has

committed any irregularity in the matter of

allotment or conversion of plots in NOIDA but

according to respondent no.7 there are other

persons who might have committed such

irregularity and she seeks leave to file an

affidavit in this regard. She may file an

affidavit giving particulars of such irregular

allotments and in the event of such affidavit being

filed further directions in that regard will be

given.” (Emphasis added)

This Court by the same order also issued certain directions with

regard to irregular allotments and conversion of plots which had been

found to have been made in the report of Justice Murtaza Hussain

Commission.

5. In view of the above referred to order, Mrs. Neera Yadav, IAS,

respondent no.7 filed her affidavit with regard to irregularities

committed by other officers, namely, Shri P.K. Mishra, respondent

no.5; Shri Bijendra Sahay, respondent no.8; Shri Ravi Mathur,

respondent no.4; and one Shri S.C. Tripathi. The affidavit filed by

Mrs. Neera Yadav, IAS, respondent no.7 was considered by this Court

on 24.2.1998 and took note of the fact that in respect of the

5

same/similar allegations made against Shri Bijendra Sahay,

respondent no.8, the State Government had already accepted his

explanation. So far as the allegations made against Shri Ravi Mathur,

IAS, and Shri P.K. Mishra, respondent nos. 4 and 5 respectively and

one Shri S.C. Tripathi are concerned, the State Government vide order

dated 18.7.1997 had referred the same to the Chairman of the Board

of Revenue for inquiry and the same was pending.

6. In the meanwhile, Shri Mahinder Singh Yadav, husband of

Mrs. Neera Yadav, IAS, respondent no.7 and one Shri Bali Ram, Ex.

Member of Parliament also filed complaints against the aforesaid

officials in 1996-1997, which were also referred to the Chairman,

Board of Revenue for inquiry.

7. One Shri Naresh Pratap Singh also filed a complaint against

some officers including Shri Ravi Mathur, IAS, respondent no.4 on

27.6.1997 before the Lok-Ayukta of U.P. However, the Lok-Ayukta

vide letter dated 21.4.1998 to the State Government expressed his

inability to conduct an enquiry against Shri Ravi Mathur, IAS,

respondent no.4 and suggested that the matter be referred to the CBI.

6

8. This Court vide order dated 11.1.2005 constituted a

Commission headed by Justice K.T. Thomas to examine a large

number of issues, including as to why disciplinary proceedings had

been dropped by the State of U.P. against several officials who had

been impleaded as respondents in this case. The Commission

submitted the report dated 24.12.2005, and after considering the

same, this Court vide order dated 8.12.2008 closed the proceedings

against Shri Bijendra Sahay, respondent no.8. One Shri S.C. Tripathi

also stood exonerated in earlier proceedings.

In view of the order passed by this Court, the CBI

conducted the enquiry against Mrs. Neera Yadav, IAS, respondent

no.7 and filed a charge sheet against her. She was put on trial and

proceeded with in accordance with law.

9. Thus, in view of the aforesaid factual matrix, this Court has to

examine as to whether any action is warranted against Shri Ravi

Mathur, IAS, respondent no.4 and if so, whether it is permissible to

initiate the disciplinary proceedings against him as he reached the age

of superannuation and has retired and the alleged misconduct had

been committed by him in 1993-94, and as to whether the misconduct

is of such a grave nature that it warrants the criminal prosecution and

7

if so, what should be the agency which may be entrusted with the

investigation and prosecution.

10. Shri K.T.S. Tulsi, learned senior counsel appearing for

respondent no.7 submitted that on similar allegations, this Court had

directed CBI to initiate criminal proceedings against his client and

criminal prosecution has been launched and ended in logical

conclusion, thus, there could be no justification not to initiate the

similar proceedings against Shri Ravi Mathur, IAS, respondent no.4.

Not initiating the proceedings on the similar or more grave charges

would amount to treating the said respondent no.7 with hostile

discrimination. The disciplinary proceedings cannot be initiated

against him in view of delay and latches as the statutory rules

applicable do not permit such a course at such a belated stage. The

criminal prosecution can easily be launched. The matter requires

investigation as to whether the said respondent no.4 had committed an

offence under the provisions of Prevention of Corruption Act, 1988

(hereinafter called the Act 1988).

11. Dr. Rajeev Dhavan, learned senior counsel/Amicus Curiae

would submit that the gravity of allegations made against the said

8

respondent no.4 is of such a high magnitude that it warrants the same

treatment as given to Mrs. Neera Yadav, IAS, respondent no.7. Dr.

Dhavan has taken us through all the proceedings including the reports

of the Chairman, Board of Revenue and K.T. Thomas Commission

and submitted that it is a fit case directing the CBI to conduct enquiry

against the respondent no.4. However, Dr. Rajeev Dhavan has raised

serious objection in respect of intervention of the respondent no. 7 and

opportunity of hearing accorded to Shri K.T.S. Tulsi, learned senior

counsel on her behalf that in a case of this nature the respondent no.7

had no locus standi and right to raise any grievance whatsoever.

12. Shri Rakesh Dwivedi, learned senior counsel appearing for

respondent no.4, has vehemently opposed the initiation of disciplinary

proceedings or criminal prosecution on the ground that the Authority

did not suffer any financial loss. There is nothing on record to show

that the said respondent indulged in corruption, thus, the provisions of

the Act 1988 were attracted. The said respondent had acted in good

faith. The disciplinary proceedings cannot be initiated, being time

barred. All the allegations had been made against the said respondent

no.4 at the behest of respondent no.7, thus, suffers from mala fide and

bias. The said respondent had paid the transfer charges only once to

9

the tune of Rs.1.80 lacs. The second conversion had subsequently

been cancelled by the respondent no.7 herself. Due to pendency of

this case, the said respondent could not get the physical possession of

any of the plots. The change of user of the land in Sector 32 was

made in good faith. More so, such a change was cancelled and the

green area was restored by the respondent no.7 herself. The contract

given by the respondent no.4 to certain contractors had been at the

rate on which they had been working earlier. Thus, the Authority did

not suffer any loss whatsoever.

13. Before we proceed with the case on merits, we would like to

make it clear that Mrs. Neera Yadav, IAS, respondent no.7, had been

given an opportunity by this Court vide order dated 20.1.1998 to file

her affidavit disclosing the delinquency committed by other officers.

In pursuance of the said order, she submitted her affidavit. Therefore,

it is not possible for us at such a belated stage to deny her the right of

hearing and ignore the submissions made by her counsel, Shri K.T.S.

Tulsi. (vide: V.S. Achuthanandan v. R. Balakrishna Pillai & Ors.,

(2011) 3 SCC 317).

14. We have considered the rival submissions made by learned

counsel for the parties and perused the record.

1

15. The services of Shri Ravi Mathur, IAS, respondent no.4

stood governed by All India Services (Death-cum-Retirement

Benefits) Rules, 1958. Rule 6(b), thereof, provides that in case the

delinquent had already retired, the proceedings shall not be instituted

against him without the sanction of the Central Government and shall

be in respect of an event which took place not more than four years

before the institution of such proceedings. Thus, it is evident that law

does not permit holding disciplinary proceedings against Shri Ravi

Mathur, IAS, respondent no.4 at this belated stage and this view

stands fortified by the judgments of this Court in B.J. Shelat v. State

of Gujarat & Ors., AIR 1978 SC 1109; State Bank of India v. A.N.

Gupta & Ors., (1997) 8 SCC 60; State of U.P. & Ors. v. Harihar

Bholenath, (2006) 13 SCC 460; UCO Bank & Anr. v. Rajinder Lal

Capoor, AIR 2007 SC 2129; Ramesh Chandra Sharma v. Punjab

National Bank & Anr., (2007) 9 SCC 15; and UCO Bank & Anr. v.

Rajinder Lal Capoor, AIR 2008 SC 1831.

16 So far as the initiation of criminal proceedings is concerned it is

governed by the provisions of Code of Criminal Procedure, 1973

(hereinafter referred to as Cr.P.C.). Section 468 thereof puts an

embargo on the court to take cognizance of an offence after expiry of

1

limitation provided therein. However, there is no limitation

prescribed for an offence punishable with more than 3 years

imprisonment. Section 469 declares as to when the period of

limitation would start. Sections 470-471 provide for exclusion of

period of limitation in certain cases. Section 473 enables the court to

condone the delay provided the court is satisfied with the explanation

furnished by the prosecution or where the interest of justice demands

extension of the period of limitation.

This Court in Japani Sahoo v. Chandra Sekhar Mohanty,

AIR 2007 SC 2762, dealt with the issue and observed as under:

“14. The general rule of criminal justice is that a

crime never dies. The principle is reflected in the

well-known maxim nullum tempus aut locus

occurrit regi (lapse of time is no bar to Crown in

proceeding against offenders)……. It is settled law

that a criminal offence is considered as a wrong

against the State and the Society even though it has

been committed against an individual. Normally,

in serious offences, prosecution is launched by the

State and a Court of Law has no power to throw

away prosecution solely on the ground of delay.

Mere delay in approaching a Court of Law would

not by itself afford a ground for dismissing the

case though it may be a relevant circumstance in

reaching a final verdict.”

17. The aforesaid judgment was followed by this Court in Sajjan

Kumar v. Central Bureau of Investigation, (2010) 9 SCC 368.

1

18. Thus, it is evident that question of delay in launching criminal

prosecution may be a circumstance to be taken into consideration in

arriving at a final decision, but it cannot itself be a ground for

dismissing the complaint. More so, the issue of limitation has to be

examined in the light of the gravity of the charge.

19. Thus, we have to examine as to whether the said respondent

could be tried for commission of an offence, if any, under the

provisions of the Act, 1988.

Section 13 thereof, reads:

“Criminal misconduct by a public servant.- (1)

A public servant is said to commit the offence of

criminal misconduct,-

(b) ………

(c) if he dishonestly or fraudulently

misappropriates or otherwise converts for

his own use any property entrusted to him

or under his control as a public servant or

allows any other person to do so; or

(d) if he, –

(i) by corrupt or illegal means, obtains for

himself or for any other person any valuable

thing or pecuniary advantage; or

(ii) by abusing his position as a public

servant, obtains for himself or for any

1

other person any valuable thing or

pecuniary advantage; or

(iii) while holding office as a public servant,

obtains for any person any valuable thing

or pecuniary advantage without any

public interest.” (Emphasis added)

20. Shri Ravi Mathur, IAS, respondent no.4 had been the CEO,

NOIDA from July 1993 to 9.1.1994 and the CEO, Greater NOIDA

from 10.1.1994 to 26.1.1995. Altogether, there had been 14

allegations against him which the Chairman, Board of Revenue had

examined. The findings recorded by the Chairman, Board of Revenue

were also placed before Justice K.T. Thomas Commission. However,

at the time of arguments, Dr. Rajeev Dhavan, learned Amicus Curiae

has submitted that there are three major allegations in respect of

which this Court must direct the CBI enquiry. He has drawn our

attention to the findings recorded by the Chairman, Board of Revenue

on allegation nos. (iv), (ix) and (xiii) which are as under :

Allegation No. (iv) :

Shri Ravi Mathur allotted contracts worth Rs.10 crores

to different contractors on selection basis without inviting

tenders.

Findings:

(i) The award of the contract to M/s. Anil Kumar & Co.,

was approved by the CEO. The argument that the usual

1

process was not followed on account of urgency is not

acceptable. (para 1.4.3.2)

(ii) The award of the contract to M/s. Techno Construction

Co. was a pre-detemined decision. No satisfactory explanation

why this company only was selected. (para 1.4.3.3.)

(iii) The notes in the file for the award of the contract to M/s.

Anil Kumar & Co. in Sector Gamma were tailor made and the

urgency projected cannot be accepted. (para 1.4.3.4)

(iv) There was no urgency warranting the award of contract

to Mr. J.K. Jain, which was approved by the CEO also. (para

1.4.3.5)

(v) The proposal to award work to M/s. Fair Deal Engineers

was faulty and the urgency clause was not well defined. The

note was approved by the CEO. (para 1.4.3.6)

(vi) The argument of urgency advanced is not acceptable in

some cases (para 1.4.4). At least in one case there was not

even a necessity to award the work. (para 1.4.4)

(vii) No cogent regions were given in the note file for

selecting a particular contractor. Some of the notes appear to

be tailor made. The works were got done by the

Manager/Senior Manager through hand picked contractors

without inviting tenders and without following financial

norms. (para 1.4.4.)

Allegation No. (ix):

Shri Ravi Mathur caused financial loss to NOIDA by

not paying conversion charges with respect to the plot allotted

to him. He initially asked for conversion from Sector 35 to

Sector 27 but since he did not deposit the required amount the

offer of conversion was withdrawn. Subsequently he applied

for conversion from Sector 35 to Sector 44.

Findings:

1

The only conversion which took place was from Sector

35 to Sector 44 for which conversion charges were deposited.

It is a matter under the exclusive competence of the Authority

and its Chief Executive as to whether it was to be treated as

two conversions or one conversion only. It appears that it was

a subtle and fine way to help a fellow officer. In any event

Smt. Neera Yadav had approved the second application on

26.10.1994. The file regarding the allotment and conversion

of plot of Shri Ravi Mathur is not traceable in NOIDA but that

is for the Authority to take appropriate action. (para 1.9.5)

Allegation No. (xiii):

A 13 hectare City Park situated near Sectors 24, 33 and

35 in NOIDA was destroyed and a new residential Sector 32 in

violation of the Master Plan was carved out comprising of 200

plots.

Findings:

(i) The procedure as prescribed in the 1991 Regulations

was not followed while making the change of land use. (para

1.13.7)

(ii) The decision of land use change was based on logic but

the proposal should have been put up before the Board. The

then Chief Architect Planner did not point out this legal

requirement and failed in his primary duty in advising the

ACEO and CCEO. (para 1.13.7)

(iii) There was no urgency for the development work in this

sector. The development work was started and awarded

without following the tender procedure in flagrant violation of

established procedure for which the then Chief Project

Engineer and the then General Manager (F) are responsible.

(para 1.13.7)

(iv) The Board has taken its duties casually and there was no

serious effort to check, analyse and advise. (para 1.13.7)

1

21. So far as these allegations are concerned, it is evident from the

record that M/s Anil Kumar & Co. had been allotted originally the

work on the basis of tender for Rs. 2.75 crores in Sector `Gamma’ in

Greater NOIDA, in connection with the construction of water drains.

However, they had been awarded additional work by Shri Ravi

Mathur, IAS, respondent no. 4, worth Rs.3.75 crores on a “deviation

basis”. In fact, awarding such work cannot be termed as an `addition’

or `additional work’ because the work is worth Rs.1 crore more than

the amount of original contract. In such a fact-situation, even if there

had been no financial loss to the Greater NOIDA, indisputably, the

additional work for such a huge amount had been awarded without

following the procedure prescribed in law. More so, there is nothing

on record to show as to whether the said contractor M/s Anil Kumar

& Co. was eligible to carry out the contract worth Rs.6.50 crores.

Awarding the contract under the garb of so-called extension, amounts

to doing something indirectly which may not be permissible to do

directly. Admittedly, such a course of action is not permissible in law.

22. It is a settled proposition of law that whatever is prohibited by

law to be done, cannot legally be affected by an indirect and

circuitous contrivance on the principle of “quando aliquid prohibetur,

1

prohibetur at omne per quod devenitur ad illud”, which means”

“whenever a thing is prohibited, it is prohibited whether done directly

or indirectly”. (See: Swantraj & Ors. v. State of Maharashtra, AIR

1974 SC 517; Commissioner of Central Excise, Pondicherry v.

ACER India Ltd., (2004) 8 SCC 173; and Sant Lal Gupta & Ors. v.

Modern Co-operative Group Housing Society Ltd. & Ors., JT

(2010) 11 SC 273).

23. In Jagir Singh v. Ranbir Singh & Anr., AIR 1979 SC 381,

this Court has observed that an authority cannot be permitted to evade

a law by “shift or contrivance.” While deciding the said case, the

Court placed reliance on the judgment in Fox v. Bishop of Chester,

(1824) 2 B &C 635, wherein it has been observed as under:-

“To carry out effectually the object of a statute, it

must be construed as to defeat all attempts to do, or

avoid doing in an indirect or circuitous manner that

which it has prohibited or enjoined.”

24. The second work had been allotted to M/s Techno Construction

Co. worth Rs.1.00 crore without inviting fresh tenders etc., on the

ground that earlier a contract for execution of similar work i.e.

construction of road had been awarded to it. In view of the fact that

there was no urgency, such a contract should not have been awarded.

1

Undoubtedly, the respondent no.4 is guilty of proceeding in haste

and that amounts to arbitrariness.

25. While dealing with the issue of haste, this Court in the case of

Bahadursinh Lakhubhai Gohil v. Jagdishbhai M. Kamalia &

Ors., (2004) 2 SCC 65, referred to the case of Dr. S.P. Kapoor v.

State of Himachal Pradesh & Ors., AIR 1981 SC 2181 and held

that:

“…..when a thing is done in a post-haste manner,

mala fide would be presumed.”

26. In Zenit Mataplast Private Limited v. State of Maharashtra

& Ors., (2009) 10 SCC 388, this Court held :

“Anything done in undue haste can also be termed

as arbitrary and cannot be condoned in law”.

27. Thus, in case an authority proceeds in undue haste, the Court

may draw an adverse inference from such conduct. It further creates

a doubt that if there was no sufficient reason of urgency, what was the

occasion for the respondent no.4 to proceed in such haste and why

fresh tenders had not been invited.

28. It is evident from the record that the respondent no.4 had

originally been allotted plot no.118, Sector-35 measuring 360 sq.

1

meters which was converted to plot no.G-25, Sector-27 measuring

392 sq. meters. However, as the respondent no.4 did not deposit the

required charges the said order of conversion stood withdrawn. By

subsequent conversion, respondent no.4 got plot no.A-15 in Sector-44.

Thus, two conversions had been made on different dates. However,

he paid the transfer charges only once to the tune of Rs.1.80 lacs. It is

alleged that by first conversion, the respondent no.4 not only got the

plot in a better location, but also a plot of bigger size. Second

allotment was further, as alleged, in a far better geographical position.

29. There is no provision under the Act 1976 or Regulation 1991

for conversion. It is rather governed by Office Order No.4070/

NOIDA/DCEO/92 dated 3.7.1992. The relevant part thereof basically

provides that conversion was permissible only in case of residential

plots. Relevant part thereof reads as under:

“3. In case of residential plots, only cancelled and

surrendered properties shall be offered for

conversion………

The details of availability of properties shall

be available in the office of Dy. Chief Executive

Officer.

                    xx      xx      xx


                    xx      xx      xx



6. All expenses pertaining to conversion such as

conversion charges, locational benefit charges,

2

stamp duty, registration charges etc. shall be borne

by the allottee.

xx xx xx

8. Conversion shall not be allowed more than once

to any allottee.

xx xx xx

11. Chairman-cum-Chief Executive Officer may

relax the above guidelines in exceptional

circumstances.”

30. The aforesaid Office Order dated 3.7.1992 stood modified vide

order dated 27.9.1993 (when the respondent no.4 was the CEO,

NOIDA) to the effect that a large number of vacant plots were

available in old developed sectors. The same may be included in the

plots availability list.

31. That the list of available plots had been expanded during the

period when the respondent no.4 was CEO, NOIDA and unallotted

plots of various sectors including Sector 27 were also included in that

list in which the respondent no.4 himself got the first conversion. It is

a matter of investigation as to whether the Order dated 3.7.1992 was

modified vide Order dated 27.9.1993 with ulterior purpose.

32. Section 12 of the Act 1976 makes the provisions of Chapter

VII and Sections 30, 32, 40 to 47, 49, 50, 51, 53 and 58 of the U.P.

2

Urban Planning and Development Act 1973 (hereinafter referred to as

the `Act 1973′) mutatis mutandis applicable to the Act 1976. Section

17 of the Act 1976 declares that the Act 1976 would have an over-

riding effect over the provisions of the Act 1973. Section 18 confers

the power on the State Government to make rules by issuing a

Notification for carrying out the purposes of the Act 1976. Section 19

of the Act 1976 provides for the framing of regulations by the NOIDA

in respect of holding of meetings; defining the powers and duties of

the CEO; and management of properties of the Authority etc. In view

thereof, the New Okhla Industrial Development Area (Preparation and

Finalisation of Plan) Regulations 1991 (hereinafter called as

`Regulations 1991′) had been framed with the prior approval of the

State Government as required under Section 19 of the Act 1976 and,

therefore, have statutory force. By virtue of the provisions of sub-

section 2(b) of Section 6 of the Act 1976, it is a statutory requirement

that in the plan to be prepared by the NOIDA, it must necessarily

provide as to for what particular purpose any area/site is to be used,

namely, industrial, commercial or residential. The Authority is

competent under sub-section 2(c) of Section 6, to regulate the

construction etc. having regard to the nature for which the site has

been earmarked. Section 8 of the Act 1976 restrains the use of any

2

site for the purpose other than for which it is earmarked in the Master

Plan. Section 9 prohibits the use of any area or erection of any

building in contravention of Regulations 1991. Section 14 of the Act

1976 clearly provides for cancellation of allotment and resumption/re-

entry, where the allotment had been made in contravention of the rules

and regulations. In case the Authority wants to change the user of the

land, condition precedent remains to amend the Master Plan.

33. There is nothing on record to show that any amendment had

ever been made either in the Master Plan or in the Regulations 1991

before the change of user of land, when a 13 hectare City Park

situated near Sectors 24, 33 and 35 was abolished and a new

residential Sector 32 was carved out comprising 200 plots. Even if the

said change made by Shri Ravi Mathur, IAS, respondent no.4 stood

nullified, subsequently by Smt. Neera Yadav, respondent no.7, it does

not exonerate him from committing an illegality. It is a matter of

investigation as to what was the motive for which such a change had

been made by Shri Ravi Mathur, IAS, respondent no.4, unauthorisedly

and illegally. Admittedly he was not competent to do so without

seeking the amendments as mentioned hereinabove.

2

34. The State or the public authority which holds the property for

the public or which has been assigned the duty of grant of largesse

etc., acts as a trustee and, therefore, has to act fairly and reasonably.

Every holder of a public office by virtue of which he acts on behalf of

the State or public body is ultimately accountable to the people in

whom the sovereignty vests. As such, all powers so vested in him are

meant to be exercised for public good and promoting the public

interest. Every holder of a public office is a trustee. State actions

required to be non-arbitrary and justified on the touchstone of Article

14 of the Constitution. Action of the State or its instrumentality must

be in conformity with some principle which meets the test of reason

and relevance. Functioning of a “democratic form of Government

demands equality and absence of arbitrariness and discrimination”.

The rule of law prohibits arbitrary action and commands the authority

concerned to act in accordance with law. Every action of the State or

its instrumentalities should neither be suggestive of discrimination,

nor even apparently give an impression of bias, favouritism and

nepotism. If a decision is taken without any principle or without any

rule, it is unpredictable and such a decision is antithesis to the

decision taken in accordance with the rule of law. The Public Trust

Doctrine is a part of the law of the land. The doctrine has grown from

2

Article 21 of the Constitution. In essence, the action/order of the State

or State instrumentality would stand vitiated if it lacks bona fides, as it

would only be a case of colourable exercise of power. The Rule of

Law is the foundation of a democratic society. (Vide: M/s. Erusian

Equipment & Chemicals Ltd. v. State of West Bengal & Anr.,

AIR 1975 SC 266; Ramana Dayaram Shetty v. The International

Airport Authority of India & Ors., AIR 1979 SC 1628; Haji T.M.

Hassan Rawther v. Kerala Financial Corporation, AIR 1988 SC

157; Kumari Shrilekha Vidyarthi etc. etc. v. State of U.P. & Ors.,

AIR 1991 SC 537; and M.I. Builders Pvt. Ltd. v. Radhey Shyam

Sahu & Ors., AIR 1999 SC 2468).

35. Power vested by the State in a Public Authority should be

viewed as a trust coupled with duty to be exercised in larger public

and social interest. Power is to be exercised strictly adhering to the

statutory provisions and fact-situation of a case. “Public Authorities

cannot play fast and loose with the powers vested in them”. A

decision taken in arbitrary manner contradicts the principle of

legitimate expectation. An Authority is under a legal obligation to

exercise the power reasonably and in good faith to effectuate the

purpose for which power stood conferred. In this context, “in good

2

faith” means “for legitimate reasons”. It must be exercised bona fide

for the purpose and for none other. (Vide: Commissioner of Police,

Bombay v. Gordhandas Bhanji, AIR 1952 SC 16; Sirsi

Municipality v. Ceceila Kom Francis Tellis, AIR 1973 SC 855; The

State of Punjab & Anr. v. Gurdial Singh & Ors., AIR 1980 SC

319; The Collector (Distt. Magistrate) Allahabad & Anr. v. Raja

Ram Jaiswal, AIR 1985 SC 1622; Delhi Administration (Now NCT

of Delhi) v. Manohar Lal, (2002) 7 SCC 222; and N.D. Jayal &

Anr. v. Union of India & Ors., AIR 2004 SC 867).

36. In view of the above, we are of the considered opinion that

these allegations being of a very serious nature and as alleged, the

respondent no.4 had passed orders in colourable exercise of power

favouring himself and certain contractors, require investigation. Thus,

in view of the above, we direct the CBI to have preliminary enquiry

and in case the allegations are found having some substance

warranting further proceeding with criminal prosecution, may proceed

in accordance with law.

It may be pertinent to mention that any observation made

herein against respondent no.4 would be treated necessary to decide

the present controversy. The CBI shall investigate the matter without

2

being influenced by any observation made in this judgment.

The writ petition stands disposed of accordingly.

Before parting with the case, we would like to express

our gratitude and record appreciation to Dr. Rajeev Dhavan, learned

senior counsel for rendering commendable assistance to the Court as

Amicus Curiae.

…………………………J.

(G.S. SINGHVI)

………………………..J.

(Dr. B.S. CHAUHAN)

New Delhi,

May 9, 2011

2

REPORTABLE

IN THE SUPREME COURT OF INDIA

CIVIL ORIGINAL JURISDICTION

WRIT PETITION (CIVIL) NO. 529 OF 1998

Naresh Pratap Singh ..Petitioner

Versus

State of U.P. ..Respondent

J U D G M E N T

Dr. B.S. CHAUHAN, J.

In view of our judgment delivered today in Writ Petition

(C) No. 150 of 1997 (NOIDA Entrepreneurs Association v.

NOIDA & Ors.), no separate order is required in this writ petition

which is accordingly disposed of.

……………………..J.

(G.S. SINGHVI)

…………………….J.

(Dr. B.S. CHAUHAN)

New Delhi,

May 9, 2011

2

2