Delhi High Court High Court

O.P.C. Jain vs A.D.M. (La) And Ors. on 28 July, 1989

Delhi High Court
O.P.C. Jain vs A.D.M. (La) And Ors. on 28 July, 1989
Equivalent citations: 42 (1990) DLT 478
Author: P Bahri
Bench: L Seth, P Bahri


JUDGMENT

P.K. Bahri, J.

(1) Rule D.B.

(2) Counsel for the parties pray that the matter be disposed of here and now. Consequently, we proceed to dispose of the writ petition.

(3) The main prayer in this writ petition is for a mandamus directing Sub Registrar to release the sale deed in respect of the land mentioned in the writ petition, executed and registered in favor of the petitioner without insisting on a “No objection Certificate’ and/or declare that no permission/ No objection Certificate is required under the provisions of Delhi Land (Restrictions on Transfer) Act, 1972.

(4) The respondent I and 3 have filed replies. Respondent No. I has conceded the position that the Khasra numbers for which’ No objection Certificates’ have been applied for are not presently notified. Respondent No. 3 has filed a reply and has admitted that five sale deeds were presented for registration vide serial nos. 31 to 35 on 22nd September, 1988, in respect of the land situated at Mehrauli, Delhi and necessary fees have been deposited.

(5) Mr. Rajinder Dutt, Counsel for the Respondents, points out that according to the present policy no status report/’No objection Certificate’ is sent to the Sub-Registrar, Delhi, where there is “a scheme to acquire land so that the intending purchasers may not be defrauded or remain in dark”. It is evident that if there is no notification issued under Section 4 or Section 6 of the Land Acquisition Act, then no permission or ‘No objection Certificate’ at all is required in the case of transfer/sale of land. Consequently, the provisions of Delhi Land (Restrictions on Transfer) Act, 1972, are not applicable to such land. There is no other objection raised by the respondents with regard to registration of the said sale deeds.

(6) Consequently, we issue a writ of mandamus directing respondent No. 3 to register and release the five sale deeds, as mentioned in the writ petition, without insisting on any permission or ‘No objection Certificate’ :

(7) The writ petition is disposed of accordingly. However in the circumstances of the case, we make no order as to costs.