Bombay High Court High Court

Shri Rajhans Narendra Raut vs State Of Maharashtra on 11 December, 2008

Bombay High Court
Shri Rajhans Narendra Raut vs State Of Maharashtra on 11 December, 2008
Bench: S.A. Bobde
                          :1:



          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 CIVIL APPELLATE JURISDICTION

               WRIT PETITION NO. 1790 OF 2008




                                                                     
    1.       Shri Rajhans Narendra Raut           ]
             Age Adult, Occ: Agriculturist        ]




                                             
    2.       Shri Yashodeep Jaivardhan Raut       ]
             Age Adult, Occ: Agriculturist        ]

    3.       Shri Yashodhan Jaivardhan Raut       ]




                                            
             Age Adult, Occ: Agriculturist        ]

    4.       Shri Harshneel Tapovardhan Raut ]
             Age Adult, Occ: Agriculturist   ]




                                 
             All residing at 833, Sadashiv        ]
             Peth, Pune 411 030                   ]
             Represented by their Power of        ]
                      
             Attorney holder Mr. Tapowardhan
             Sayajirao Raut Adult,
             Occ:Business, R/at 833 Sadashiv
                                                  ]
                                                  ]
                                                  ]
             Peth, Pune 411 030                   ]Petitioners
                     
                      versus


    1.       State of Maharashtra            ]
      


             (Summons to be served on the    ]
             learned Additional Government   ]
   



             Pleader appearing for the State ]
             of Maharashtra under Order XXVII]
             Rule 4 of the Civil Procedure   ]
             Code 1908                       ]





    2.       The Secretary                   ]
             Urban Development Department    ]
             Government of Maharashtra       ]
             Mantralaya, Mumbai 400 032)     ]
             (Summons to be served on the    ]
             learned Additional Government   ]





             Pleader appearing for the State ]
             of Maharashtra under Order XXVII]
             Rule 4 of the Civil Procedure   ]
             Code 1908                       ]

     3.      The Municipal Corporation of         ]
             Pune                                 ]




                                             ::: Downloaded on - 09/06/2013 14:08:18 :::
                                    :2:



                 (Summons to be served on the               ]
                 Municipal Commissioner) Pune               ]
                 Municipal Corporation                      ]
                 Shivajinagar, Pune 411 005                 ]




                                                                              
    4.           The Municipal Commissioner,                ]
                 Pune Municipal Corporation                 ]
                 Shivajinagar, Pune 411 005                 ]Respondents




                                                      
    Mr.   Y. S. Jahagirdar with Mr. Hitesh Jain, Mr.
    Subhash Jadhav and Mr. Ajit Shah i/b. M/s.   ALMT




                                                     
    Legal for the Petitioners.

    Mr.    R.  M. Kadam, Advocate General with Mr.                          N.
    D.   Deshpande, AGP for the State - Respondents                        No.
    1 & 2.




                                          
    Mr.     R.    G.    Ketkar for the Respondents No.                3 & 4.
                            
                   CORAM : SWATANTER KUMAR, C.J.
                           S. A. BOBDE, J.

AND

Date of Reserving Judgment : 18.11.2008
Date of Pronouncing Judgment: 11.12.2008

ORAL JUDGMENT: (Per : S.A. Bobde, J.)

. Heard learned counsel for the parties.

2. The petitioners have challenged the Order

dated 27.12.2007 passed by the Chief Minister of

Maharashtra cancelling the Development Right

Certificate granted by the Pune Municipal

Corporation in favour of the petitioners and further

directing the Pune Municipal Corporation to grant

TDR in the petitioners favour at the rate of 4%

::: Downloaded on – 09/06/2013 14:08:18 :::
:3:

instead of 100% granted earlier. The subject matter

of the dispute is land bearing Final Plot No.

517(Part) and Final Plot No. 523(Part) situate in a

Town Planning Scheme and reserved for the purposes

of a park. The land is shown in the Hill Top Hill

Slope Zone as per the last Development Plan

sanctioned for the city of Pune in the year 1987.

    The area is 66,732 sq.             meters.




                                            
    3.          The    petitioners,        being owners of the              said

land which was acquired by the Municipal Corporation

of Pune, applied to the Corporation for grant of TDR

under the Development Control Rules. The respondent

No.3 Corporation issued Development Right

Certificate bearing Nos. 3434-3447 in favour of the

petitioners granting 100% TDR admeasuring 66,372.82

sq. meters on 28.5.2004. The petitioners is said

to have paid an amount of Rs.50,12,316/- towards

construction of a compound wall for construction

protection.

4. Apparently, the grant made in favour of the

petitioners and some others were questioned in the

State Legislative Assembly and the Government stayed

implementation of the TDR. A Public Interest

Litigation No. 113 of 2004 was filed in this Court

::: Downloaded on – 09/06/2013 14:08:18 :::
:4:

challenging the grant of TDR at the rate of 1.00 to

the petitioners. That petition was disposed of on

27.4.2005 recording that there was already a stay.

Since the petitioners were aggrieved by the stay or

injunction they filed Writ Petition No. 5939 of

2006. This petition was disposed of on 15.1.2007 by

an Order of this Court directing the petitioners to

make a representation to the respondent No.2 –

Secretary Government of Maharashtra and a further

direction to the respondent No.2 to pass an

appropriate order. The Court granted interim

protection

to the petitioners that in the meanwhile

they may not deposit the Development Right

Certificates with the Government.

5. On 13.3.2007, the Chief Minister, Government

of Maharashtra heard the petitioners as well as

others who had objection to the grant of 100% TDR to

the petitioners. The Chief Minister passed an order

dated 27.12.2007 holding that the TDR on the land in

question shall be 4% having regard to the

predominant use of Hill Top Hill Slope Zone on which

the land is situate and its reservation as a Park.

6. The learned counsel for the petitioners

submits that the Order of the Chief Minister is

::: Downloaded on – 09/06/2013 14:08:18 :::
:5:

illegal in that the Government is estopped from

reducing the TDR having once granted it. According

to the petitioners the land is surrounded by a

residential area and therefore the land in question,

which may be in No Development Zone, should be

treated as eligible for the same TDR for which land

in residential zone is available.

7. We are unable to accept either of the

contentions raised on behalf of the petitioners.


    There     seems         to be a little doubt that the land                  is

    reserved       for
                              
                             the purposes of a park.
                             
    8.           D.C.R.       No.    N-2.4.5 reads as follows:-



“The built up area for the purpose of FSI

credit in the form of a DRC shall be equal
to the gross area of the reserved plot that

is surrendered and will proportionately
increase or decrease according to the
permissible FSI of the zone where from the
TDR has originated.”

Thus the FSI of the Zone from where the TDR is

originates affects the proportionate increase or

decrease of FSI when the reserved plot is

surrendered.

DCR NO. M-8 reads as follows:

::: Downloaded on – 09/06/2013 14:08:18 :::
:6:

“Hills and hill slopes zone

Swimming Pools / Sports and Games, Health

Clubs, Cafeteria – Canteen, Amusement Park
etc.

Note: Maximum floor space area shall not
exceed 4% of the total plot with ground
floor structure without stilts.”

It is clear from the above that for the land which

is situate in the Hills and Hill Slopes Zone the

maximum floor space area cannot exceed 4% of the

total plot with ground floor structure. In the

circumstances

there can be no question of estoppel.

9 . We find no reason to interfere with the

Order of the Government which holds that the land is

in a Hill Top and Hill Slope area with more than 1:5

steep slope. This character of the land has not

undergone any change even though it has been

reserved for a park in the Town Planning Scheme of

1987. The TDR in respect of such a land is 4%. The

consequent cancellation of Development Right

Certificates granting 100% TDR is correct having

regard to DCR No. N-2.4.5. There is no merit in

the petition, which is hereby dismissed.

::: Downloaded on – 09/06/2013 14:08:18 :::
:7:

                 CHIEF    JUSTICE




                                             
                    
                 S. A. BOBDE, J.




                   
                
       
      
      
   






                     ::: Downloaded on - 09/06/2013 14:08:18 :::