High Court Punjab-Haryana High Court

Pawan Kumar vs State Of Haryana & Others on 6 November, 2008

Punjab-Haryana High Court
Pawan Kumar vs State Of Haryana & Others on 6 November, 2008
CWP NO.11235 of 2008                        -1-


        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH


                                     CWP NO.11235 of 2008
                                     Decided on : 06.11.2008


Pawan Kumar
                                                               ....Petitioner

                              VERSUS


State of Haryana & others
                                                           ....Respondents

CORAM:- HON’BLE MR. JUSTICE M. M. KUMAR
HON’BLE MR. JUSTICE JORA SINGH

Present:- Mr. Pankaj Nanhera, Advocate
for the petitioner.

Mr. Ashish Kapoor, Addl. A. G., Haryana
for respondent No.1.

Mr. Sanjay Vashisht, Advocate
for respondents No.2 to 4.

1. Whether Reporters of local papers may be allowed to see the judgment?yes

2. To be referred to the Reporters or not? yes

3. Whether the judgment should be reported in the Digest? yes

M. M. KUMAR J.

1. The petitioner is aggrieved by the show-cause-notice dated

23.05.2008 sent by the Chief Revenue Officer, Housing Board, Haryana,

respondent No.3 regarding showing cause as to why allotment of Lower

Income Group (LIG) Flat in the Housing Board Colony, Dharuhera be not

cancelled (Annexure P-4). A further prayer for issuance of direction to the

respondents prohibiting them from cancelling the allotment of Flat which he
CWP NO.11235 of 2008 -2-

is legally entitled to retain, has also been made.

2. Brief facts of the case are that the Housing Board, respondent

No.2 invited applications for allotment of different categories of Flats

situated at Dharuhera, Sector 6 (Part-II) apart from other places.

3. The categorization of plots was made on the basis of income of

the applicants. For allotment of LIG Flats (Ground floor & First floor), the

brochure stipulated that an applicant is required to have monthly income of

Rs.2,501/- to 5,500/- and for MIG Flats (Ground floor & First floor) the

income was fixed for Rs.5,501/- to 10,000/-. The petitioner had filed

application in respect of LIG Flats in the draw of lots held on 30.01.2008.

He succeeded and was allotted a Flat in Sector 6 (Part-II), Dharuhera. On

14.02.2008, intimation in that regard was given to the petitioner by Oriental

Bank of Commerce, Panchkula and the Housing Board also sent a letter

dated 29.02.2008 confirming the allotment of LIG Flat in Sector 6 (Part-II),

Dharuhera to the petitioner. According to the intimation sent by the Housing

Board on 29.02.2008 (Annexure P-2), it was expressly required by the

petitioner to disclose his monthly income at the time of registration in the

month of June, 2007 (Gross income of the family viz., of an individual,

spouse, dependent relatives including unmarried minor children from all

sources). It is appropriate to mention that applicant had applied under the

reserved category. The petitioner had deposited the installment for his Flat

on 24.03.2008. However, on 23.05.2008, a show cause notice was issued to

him alleging that his family income was Rs.5,717/- p.m. and he was not

eligible to apply for allotment of a Flat in LIG category. The petitioner had

submitted his salary certificate dated 27.04.2005 alongwith his application

form clearly showing that he was withdrawing gross salary of Rs.5,717/-
CWP NO.11235 of 2008 -3-

and the net salary claimed was Rs.4,712/-. He has further claimed that in

whole State of Haryana there was no employee who was withdrawing salary

lesser than 5,717/- .

4. The petitioner has asserted that he has truly disclosed all the

facts. The cancellation of plot would be unwarranted.

5. In the written statement filed by the Secretary, Housing Board,

Haryana, respondent No.4, the stand taken is that the petitioner submitted

his application form and also furnished a certificate deposing therein that he

had carefully gone through the terms and conditions of the scheme and

undertook to abide by the same. He further solemnly affirmed that the

information disclosed in the application was true and correct to his

knowledge and then stated that he fulfilled all the conditions laid down in

the scheme. He further declared that his name might be considered for

registration and allotment without verification of his eligibility by the

Housing Board and if he was ineligible at any time, then his

registration/allotment was liable to be cancelled without notice. The entire

amount deposited by him was to be verified by the Board. The

aforementioned procedure, according to the Housing Board, was adopted in

order to avoid scrutiny of large number of application forms submitted by

all the applicants and confining the considerations only to such applicants

who succeeded in draw of lots. Respondents have, therefore, claimed that

the petitioner was declared successful subject to his eligibility. The

Housing Board, respondent has also referred to a note which has been

omitted by the petitioner in the intimation sent by the Housing Board to him

on 29.02.2008 (Annexure P-2) stating that he did not mention the income in

his application form and the eligibility was to be checked after receipt of
CWP NO.11235 of 2008 -4-

documents. Aforementioned note has now been produced by the

respondents by attaching the complete version of intimation dated

29.02.2008 (Annexure R-2). The salary certificate for the month of June,

2007, which has been submitted by the petitioner (Annexure R-3) would

show that he has been withdrawing gross salary of Rs.7,002/- and would not

obviously be eligible as his gross salary has crossed the limit of Rs.5,500/-

per month.

6. We have heard the learned counsel for the parties at a

considerable length and have perused the paper book as well as the brochure

with their able-assistance. For allotment of LIG Flats, the maximum income

stipulated in the brochure is Rs.5.500/-. The relevant clause and the table

reads thus:-

“Income group for eligibility of flat will be as under:-

               Category of flats        *Monthly income
                LIG GF & FF        From Rs.2501/- to Rs.5500/-
                MIG GF & FF        From Rs.5501/- to Rs.10000/-
                HIG GF & FF             Above Rs.10000/-


*Monthly Income” shall mean the aggregate monthly income

of an individual and that of his/her spouse and dependent

relatives including unmarried minor children.”

7. For LIG (Ground & First floor), the maximum income

stipulated is Rs.5,500/- and the monthly income was meant to be the

aggregate monthly income of an individual and that of his or her spouse and

dependent relatives etc. The salary certificate dated 27.07.2007 submitted

by the petitioner (Annexure R-3) shows that for the month of June, 2007, he

had gross salary of Rs.7,002/- which make him completely ineligible. It has
CWP NO.11235 of 2008 -5-

come on record that the eligibility of the petitioner was yet to be confirmed

and vide intimation dated 29.02.2008, the Housing Board, respondent No.2

had made it clear by an express note in the letter that the petitioner did not

mention his income in his application form and the eligibility is required to

be checked after receipt of documents (Annexure R-2). In such a

situation, the petitioner can not claim that he should be considered eligible

and the allotment made to him subject to fulfillment of eligibility conditions

should be finalized. There is thus no merit in the petition and the same is

liable to be dismissed.

8. For the reasons aforementioned, this petition fails and the same

is dismissed. However, the amount deposited by the petitioner may be

refunded to him as per provisions of law.

(M. M. Kumar)
Judge

(Jora Singh)
Judge

November 06, 2008
ashish