IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P NO. 2272 OF 2009
DECIDED ON : 12.02.2009
Sat Prakash and another
...Petitioners
versus
Adviser to the Administrator and others
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. Aashish Chopra, Advocate,
for the petitioners.
SURYA KANT, J. (ORAL)
In this civil writ petition, the petitioners have two fold
grievances. Firstly, they seek quashing of the order dated
19.11.2008 (Annexure P-12) whereby the recovery of misuse
charges from them in respect of S.C.O No. 83, Sector-46,
Chandigarh, has been upheld by the Appellate Authority. Their
second grievance is that even as per the report of the authorized
officer of the U.T Administration (Annexure P-7), misuser of the
premises stood stopped in October, 2007, yet they have been
compelled to pay the misuse charges till May, 2008. The excess
amount of misuse charges recovered from the petitioners is
allegedly not being refunded to them despite representation
dated 19.01.2009 (Annexure P-13).
C.W.P NO. 2272 OF 2009 -2-
It is also the petitioners’ grievance that in view of Rule
20-A of the Chandigarh Lease Hold of Sites and Building Rules,
1973, these charges were recoverable from the tenants (lessees)
and not from the petitioners who took all possible steps to stop
the misuse of their premises at the hands of the tenants.
Reference is also made to the notice dated 01.09.2008
(Annexure P-11), which according to the petitioners vindicate
their stand and whereby the respondents have called upon the
tenants to deposit the misuse charges amounting to
Rs.9,24,240/-.
Having heard learned counsel for the petitioners at
some length and on perusal of the documents referred to above,
I am of the considered view that the respondents are required to
consider the report Annexure P-7 and thereafter, redetermine as
to whether or not the lessee/occupier of the premises in question
are liable to pay the misuse charges after October, 2007 also.
Respondent No.3 is accordingly directed to take cognizance of the
petitioners’ application dated 19.01.2009 (Annexure P-13) and
dispose of the same in accordance with Rules/law, within a period
of three months from the date of receipt of certified copy of this
order.
As regards the petitioners’ claim that the misuse
charges are recoverable from the tenants in terms of Rule 20-A
of 1973 Rules, suffice it to say that since recovery proceedings
have already been initiated against the tenants, it is only after
C.W.P NO. 2272 OF 2009 -3-
effecting the recovery that the petitioners can seek refund of the
said charges.
Disposed of.
FEBRUARY 12, 2009 (SURYA KANT) shalini JUDGE