High Court Punjab-Haryana High Court

Parties Name vs Chandigarh Administration on 7 July, 2009

Punjab-Haryana High Court
Parties Name vs Chandigarh Administration on 7 July, 2009
CIVIL WRIT PETITION NO. 13577 OF 2007                          -1-



IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.



            DATE OF DECISION: July 07, 2009.

                Parties Name
Mount Carmel Educational Society, Chandigarh
                                   ...PETITIONER
     VERSUS
Chandigarh Administration, U.T. Chandigarh and others
                                   ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. Akshay Bhan,
         Advocate, for the petitioner.

            Mr. Deepak Sharma, Advocate,
            for the respondents.

JASBIR SINGH, J. (oral)


ORDER:

Petitioner has filed this writ petition with a prayer that

directions be issued to respondent No. 3 to rectify account statement

(Annexure P-15) and to re-prepare the same in terms of Rule 10 of the

Chandigarh Lease Hold of Sites and Building Rules, 1973 (in short the

Rules) It is also prayed that the date of instalment, towards payment of

price of the plot allotted to the petitioner, be rescheduled by taking May 3,

2000, as the deemed date of delivery of possession.

Record reveals that in response to a public notice Annexure P-

1, inviting applications for allotment of land, on lease hold basis, to the

educational Institutions in Sector 47-B, Chandigarh, petitioner moved an

application along with earnest money of Rs. 20,03,760/- for allotment of a
CIVIL WRIT PETITION NO. 13577 OF 2007 -2-

plot measuring 2.30 Acres of land to start a School. Petitioner was found

eligible and vide order dated May 6, 1999, plot measuring 1.37 Acres in

Sector 47-B, Chandigarh, for setting up a Primary School was allotted in

favour of the petitioner against premium of Rs. 1,99,63,250/-. In the

allotment letter, it was also stated that ground rent, at usual rate, as

prescribed under the Rules shall be charged. Para No. 5 of the allotment

letter reads thus:

“The allotment of land shall be governed by the provision of

Chandigarh Lease Hold of Sites and Building Rules, 1973.

You are, therefore, requested to remit a sum of Rs. 9,87,525.00

to cover 25% tentative premium along with an undertaking on

Non-judicial Stamp Papers worth Rs. 3/- duly attested by

Executive Magistrate in case the above terms and conditions

are acceptable, within thirty days from the date of issue of this

letter.”

In response to letter of allotment, petitioner deposited an

amount of Rs. 9,87,053/- on May 25, 1999. Vide letter Annexure P-5, the

petitioner, after accepting allotment of land measuring 1.37 Acres, made a

prayer for allotment of additional land, making its plot 2.3 Acres. On

receipt of money, as referred to above, vide letter dated September 16, 1999,

allotment order was issued (Annexure P-6) intimating the petitioner that

amount deposited by way of earnest money has been adjusted against price

of the plot allotted and following schedule for payment of instalments

towards premium and ground rent was fixed:

CIVIL WRIT PETITION NO. 13577 OF 2007 -3-

Number of the Due date of Date upto which Amount of equated
instalment payment payment should instalment including
be made interest.

1st instalment 7-2000 10/08/00 Rs.15,87,942.00
2nd instalment 7-2001 10/08/01 Rs.15,87,942.00
rd
3 instalment 7-2002 10/08/02 Rs.15,87,942-00
th
4 instalment 7-2003 10/08/03 Rs.15,87,942-00
5th instalment 7-2004 10/08/04 Rs.1587,942-00
6th instalment 7-2005 10/08/05 Rs.15,87,942-00
7th instalment 7-2006 10/08/06 Rs. 15,87,942-00
th
8 instalment 7-2007 10/08/07 Rs. 15,87,942-00
th
9 instalment 7-2008 10/08/08 Rs. 15,87,942-00
10th instalment 7-2009 10/08/09 Rs. 15,87,942-00
Ground rent annually Rs.299081/- for every
for 1st 33 years year.

Admittedly, possession of the plot was delivered on May 25,

1999. Thereafter, request of the petitioner for allotment of additional piece

of land was also approved by the authority concerned on November 16,

1999 (Annexure P-7) and it was decided that additional area of land

measuring 1.37 Acres be allotted to the petitioner. In response to order,

mentioned above, allotment letter was issued on May 3, 2000. For

additional area, total premium payable was fixed as Rs. 1,19,63,250/- and it

was stated as under:

“The following shall be the schedule of payment of instalments

of the premium and ground rent:


      Number of the        Due date of      Date upto which      Amount of equated
       instalment           payment        payment should be         instalment
                                                 made            including interest.
1st instalment         4-2001                         10/05/01 Rs.15,87,942-00
 nd
2 instalment           4-2002                         10/05/02 Rs.15,87,942-00
 rd
3     instalment       4-2003                         10/05/03 Rs.1587,942-00
4th instalment         4-2004                         10/05/04 Rs.15,87,942-00
5th instalment         4-2005                         10/05/05 Rs. 15,87,942-00
6th instalment         4-2006                         10/05/06 Rs. 15,87,942-00
 CIVIL WRIT PETITION NO. 13577 OF 2007                             -4-

      Number of the        Due date of     Date upto which    Amount of equated
       instalment           payment       payment should be       instalment
                                                made          including interest.
7th instalment         4-2007                       10/05/07 Rs. 15,87,942-00
8th instalment         4-2008                       10/05/08 Rs. 15,87,942-00
 th
9 instalment           4-2009                       10/05/09 Rs. 15,87,942-00
      th
10 instalment          4-2010                       10/05/10 Rs. 15,87,942-00
Ground rent annually                                          Rs. 299081/-      for
for 1st 33 years                                              every year



It is an admitted fact that possession of the additional land

allotted was delivered on May 3, 2000.

Record reveals that the petitioner failed to comply with the

Schedule, fixed for payment, accordingly interest and penalty amount were

charged. Against above said action, petitioner sent a representation on

March 14, 2003 (Annexure P-8), wherein it was specifically stated that

deemed date of delivery of possession should be as on May 3, 2000, when

additional area of land was allotted to the petitioner and payment schedule

be re-fixed accordingly. Vide order dated October 16, 2003 (Annexure P-

9), the competent authority conveyed it to the petitioner that on account of

failure of the petitioner to deposit amount of instalment towards price in

time, penalty, interest etc. to the tune of Rs. 4,59,433/- has been imposed

upon the petitioner. Petitioner went in appeal. In its ground of appeal, it

was specifically stated that date of delivery of possession be taken as May 3,

2000, when allotment of additional area was made and the schedule of

payment be fixed accordingly and further that taking into consideration that

date, ground rent be charged. Appeal was partly accepted. Vide order dated

April 6, 2004, it was ordered as under:

“I have heard both the parties and gone through the records of

the file carefully. The Law Officer representing the Estate
CIVIL WRIT PETITION NO. 13577 OF 2007 -5-

Officer submitted that the appellant failed to make the payment

of the government dues within stipulated date and time.

Therefore, the orders of the Estate Officer are as per rule. The

counsel for the appellant submitted that at present no amount is

due against his client. If any due he is ready and willing to pay

the same. He, therefore, prayed that the order of the Estate

Officer may kindly be set aside and reduce the penalty.

On the basis of arguments led by both the parties and facts of

the case, I find that a lenient view is granted in this case. As per

submissions made by the counsel for the appellants, I accept the

appeal. Accordingly, the order of the Estate Officer is set aside

and the penalty on amount of ground rent be reduced from

100% to 60%. The appellant is directed to clear the

outstanding dues within three months.”

The order, extracted above, clearly indicates that a lenient view

was taken when relief was granted to the petitioner. Petitioner was not

satisfied. It filed an application for clarification of the order, mentioned

above and vide order dated July 13, 2004, penalty imposed for non-payment

of instalment was also reduced from 10% to 4%. Petitioner went in revision

reiterating grounds of attack, which it agitated in its appeal. It was

specifically stated that no amount would be recoverable from the petitioner

if date of possession of both the plots is taken as May 3, 2000. In revision,

on an undertaking given by the petitioner that it shall clear all dues, revision

petition was disposed of by observing thus on February 22, 2006:

“3. The counsel for the petitioner submitted that he has filed a
CIVIL WRIT PETITION NO. 13577 OF 2007 -6-

revision petition against the order of the Chief Administrator

dated 13.7.2004, wherein the petitioner was directed to deposit

the entire outstanding amount within a period of three months

with reduced penalties imposed upon him. The petitioner could

not utilize the land allotted to him as the allotment was not in

accordance with the commitment made in the public notice.

The respondent Estate Officer imposed penalties on the ground

of delay in making payment of premium without rationalizing

the allotment letter. The petitioner has not been communicated

the legally due amount till date. However, the petitioner is

ready to deposit the outstanding amount in case an opportunity

is given. A prayer was, therefore, made for setting aside the

impugned order and waiving off the entire amount of the

penalties in the interest of justice.

4. The representative of the Estate Officer submitted that the

Chief Administrator has already given enough relief to the

petitioner by reducing the penalties from 100% to 60% on

ground rent and from 10% to the 4% on instalments. Since

the petitioner failed to clear the outstanding dues within the

time given by the Chief Administrator, the petition, he

argued, therefore, deserved to be dismissed.

5. After hearing the parties, going through the record and

keeping in view the undertaking given by the petitioner to

clear the outstanding dues, I hereby set aside the impugned

order and grant six months time to clear the entire

outstanding dues, failing which the order of the Estate
CIVIL WRIT PETITION NO. 13577 OF 2007 -7-

Officer shall become operative.”

The respondent – Estate Officer wrote a letter to the petitioner

to deposit an amount of Rs. 18,55,957/- and Rs. 3,05,145/- by August 21,

2006. The amount was worked out without penalty (Annexure P-15).

Statement of account was also annexed with the letter. Petitioner deposited

the amount as claimed vide order Annexure P-15. Thereafter, the

respondent claimed an amount of Rs. 18,87,023/- towards price of the

additional land and an amount of Rs. 2,99,081/- towards ground rent, which

had fallen due on July 16, 2007-. Petitioner made a representation denying

its liability to make above said payment. Thereafter present writ petition has

been filed.

In its reply, the respondents have stated that allotment of land

of 1.37 Acres was accepted by the petitioner without any objection.

Thereafter, request was made for allotment of additional land, which was

also allotted subsequently. Both the transactions were independent and

provisions of the Act will start taking effect from the date when possession

was delivered in each case. It was further stated that the petitioner has not

laid challenge to the order Annexure P-14, which was passed on its

undertaking to make payment of the amount claimed and further that the

issues which the petitioner has now raised, were very much available to the

petitioner when the matter was pending before the appellate authority and

the revisional authority. Once order dated February 22, 2006 (Annexure P-

14) has become final, it does not lie in the mouth of the petitioner to say to

the contrary. It has been prayed that the writ petition be dismissed.

After hearing counsel for the parties, this Court is convinced
CIVIL WRIT PETITION NO. 13577 OF 2007 -8-

that no interference can be made in this writ petition, at the instance of the

petitioner. In response to notices Annexures P1 to P3, petitioner moved an

application for allotment of land measuring 2.30 Acres in Sector 47,

Chandigarh. Its request was acceded only to the extent of land measuring

1.37 Acres, for which intimation was sent vide letter dated May 25, 1999

(Annexure P-5). The petitioner was directed to make payment towards 25%

of amount of premium. Petitioner complied with the same. Thereafter

allotment letter was issued on September 16, 1999 (Annexure P6).

Possession of the land in question was also delivered on that date and

schedule for payment was also fixed. Petitioner accepted the allotment

made to it without any murmur. However, thereafter request was made for

allotment of additional land, which was accepted vide order dated

November 16, 1999. Allotment letter was issued regarding additional

land, measuring 1.37 Acres, on May 3, 2000. Possession was also delivered

on May 3, 2000.

Facts of the case clearly indicate that two adjoining plots were

allotted to the petitioner vide two separate allotment letters. Both allotments

were independent transactions. Under these circumstances, it cannot be

accepted, as propagated by the petitioner, that schedule of payments be

fixed by treating May 3, 2000 (on which date second letter of allotment was

issued) as a date of allotment of entire land to the petitioner. The petitioner

was required to adhere to the schedule of payment as was mentioned in

allotment letters, referred to above. No objection was raised regarding

separate schedule of payments for both the plots. Default was committed for

making the payment and when interest, penalty etc. were imposed, the

petitioner woke up and to save its skin, put up this excuse of giving deemed
CIVIL WRIT PETITION NO. 13577 OF 2007 -9-

date of possession, i.e., May 3, 2000. The authorities took a lenient view

and waived some portion of interest and penalty. Before the revisional

authority, the petitioner gave an undertaking to make entire payment. By

taking note of the same, total amount of interest and penalty were waived

and six months’ time was granted to the petitioner to clear the outstanding

dues. Before the appellate authority and the revisional authority, petitioner

averred with vehemence that schedule of payments be fixed, by taking date

of second allotment (May 3, 2000) as a date of delivery of possession for

the entire land. This was not accepted. Order Annexure P-14 was passed

on February 22, 2006, which has become final and is not under challenge.

As such, at this stage, petitioner is not entitled to rake up the same

controversy, which it has raised before the competent forum.

In view of facts, mentioned above, it is not open to the

petitioner to say that amount of interest, penalty, ground rent etc. were not

calculated in terms of rule 10 of the Rules. Be that as it may, Rule 10 of the

Rules reads thus:

“10. Delivery of possession:- Actual possession of the site/

building shall be delivered to the lessee on payment of 25% of

the premium in accordance with rule 8 or 9 as the case may be.

Provided that no ground rent payable under rule 13 and interest

on the instalments of premium payable under sub-rule (2) of the

Rule 12 shall be paid by the lessee till the actual and physical

possession of the site/building is delivered or offered to be

delivered to him, whichever is earlier.”

In earlier part of this order, this Court has held that two plots of

land were allotted to the petitioner, one on September 16, 1999 (Annexure
CIVIL WRIT PETITION NO. 13577 OF 2007 -10-

P-6) and another on May 3, 2000. Admittedly, possession of the first plot

was delivered on September 16, 1999, and possession of second plot was

delivered on May 3, 2000. In both the allotment letters, separate schedule

of payment was fixed. Limitation for imposition of ground rent was also

fixed from the date when possession was delivered. Contention of counsel

for the petitioner that possession of the entire land shall be deemed to have

been delivered on May 3, 2000 (date of second allotment) is liable to be

rejected in view of discussion in earlier part of this order.

In view of facts, mentioned above, no case is made out for

interference. Dismissed.





July 07, 2009.                                              ( Jasbir Singh )
DKC                                                              Judge