High Court Madras High Court

Sri Devi Nagar Residences Welfare … vs Subbathal on 12 April, 2007

Madras High Court
Sri Devi Nagar Residences Welfare … vs Subbathal on 12 April, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 12.04.2007
                              
                            CORAM
                              
            THE HON'BLE MR.JUSTICE P.D.DINAKARAN
                             AND
        THE HON'BLE MR.JUSTICE P.P.S.JANARTHANA RAJA
                              
             W.A. Nos.156 of 2000 and 45 of 2003
                              

W.A. No.156 of 2000
~~~~~~~~~~~~~~~~~~~

Sri Devi Nagar Residences Welfare Association
a registered Society
regd. No.198/98 
rep. by its President G.P.Godhanavalli
residing at No.43
6A 3
M.G.G.Illam
II Street
Sri Devi Nagar
Ganapathy
Coimbatore 641 006.                        		..Appellant


	Vs


1.   Subbathal

2.   Kamalammal

3.   Srimanidevi

4.   The Commissioner
     Coimbatore City Municipal Corporation
     Coimbatore 641 001

5.   The Deputy Director of Town and Country Planning
     Coimbatore ~ Nilgiri Region
     Coimbatore 641 018
     (Impleaded  by  order 
      dated 3.11.2006 made 
      in WAMP.1774 of 2006)             		..Respondents


W.A. No.45 of 2003
~~~~~~~~~~~~~~~~~~

The Commissioner
Coimbatore City Municipal Corporation
Coimbatore                                   		..Appellant


	Vs


1.   Subbathal
2.   Kamalammal
3.   Srimanidevi                             		..Respondents



Prayer:  

	Appeals  under  Clause 15  of  the  Letters  Patent
against  the  order  of  the  learned  Single  Judge   dated
19.8.1999 made in W.P.No.14413 of 1997.



For  Appellant  in      :    Mr.V.Alagirisami,  Senior Counsel          
W.A.No.156/2000              for M/s.P.K.Rajagopal

For Respondents      	:    Mr.M.Venkatachalapathy
1 to 3 in both
Appeals

For Appellant in     	:    Mr.R.Sivakumar
W.A.No.45/2003 and
4th Respondent in
W.A.No.156/2000

For 5th respondent in   :    Mr.G.Sankaran
W.A.No.156/2000              Addl. Government Pleader



                       J U D G M E N T

(Delivered by P.D.DINAKARAN,J.)

Whether a portion of land reserved for public purpose in

a layout approved by the local body can be used for any

other purpose is the specific question that arises for our

consideration in the above appeals, while the issue at large

is whether the land reserved for public purpose in any

layout or in a development plan or master plan can be used

for any other purpose at a later stage?

2. For the purpose of convenience, parties are arrayed

as per their rank in W.A.No.156 of 2000.

3.1. These appeals are directed against the common order

dated 19.8.1999 made in W.P.No.14413 of 1997. W.A.No.156 of

2000 is preferred by the residents of the locality, who have

purchased plots from respondents 1 to 3, who are the legal

heirs of the original owner of the land of an extent of 6.07

acres in Survey No.412, Sreedevi Nagar, Ganapathy,

Coimbatore, which was, concededly, sold under a layout

approved in the year 1974 by the then Ganapathy Town

Panchayat, of course, after the prior permission of the

fifth respondent in his proceedings bearing No.L.P.Dm. (DDT

& CP) No.49/74, dated 17.7.1974. In the said layout, an

extent of 14168 sq.ft. (East West 81.1/2′ on the North, East

West 76′ on the South, North South 164.1/2′ on the West and

North South 171.1/2′ on the East) was reserved for public

purpose.

3.2. While according permission, the fifth respondent,

by his proceedings dated 17.7.1974 addressed to the

Executive Officer, Ganapathy Town Panchayat imposed 13

conditions, which remain unchallenged by the owners of the

layout land for all these years, of which the following are

the relevant conditions to be referred to:

VERNACULAR (TAMIL) PORTION DELETED

Translated version of the above conditions:

1. … without the permission of the Director of Town

and Country Planning, no changes shall be made in the

extent of the plot or no change shall be made in the

place reserved for public purpose.

4. … the place reserved for public purpose, as per

the approved layout, shall be used only for the

purpose for which it was earmarked.

12. the land owner shall enter into a written

agreement with the local body that he would abide by

the conditions. The plots shall be sold or leased

out subject to the conditions in the agreement. In

order to make the land owner and the purchaser bind

by the conditions laid down in the agreement, the

conditions shall form part of the sale deed.”

(emphasis supplied)

3.3. As the impugned portion of the land, which was

reserved for public purpose, as per the layout referred to

above, was kept vacant, the fourth respondent, by resolution

No.836 dated 16.6.1995, resolved to declare the area

reserved for public purposes so that the Corporation can

provide water supply, drainage, street, lights, etc. A

notification to that effect was issued under Section 459 of

the Corporation Act, published in the Gazette on 30.6.1995,

calling for objection, but no objection was received by the

Corporation. Therefore, a final resolution was also issued

to that effect in resolution 1135, dated 23.11.1996.

3.4. Enraged by the above resolution, respondents 1 to 3

filed O.S.No.759 of 1997 on the file of District Munsif,

Coimbatore for bare injunction, but, finally withdrew the

said suit and filed W.P.No.14413 of 1997 for issue of a writ

of Mandamus forbearing the fourth respondent, his

subordinates, men and servants from in any way interfering

with the peaceful possession and enjoyment of the vacant

land, which was reserved for public purpose, referred to

above.

3.5. In the writ petition, the residents of the

locality, who formed a registered association, by name Sri

Devi Nagar Residences Welfare Association, proposed to

implead themselves as a party respondent by preferring WPMP

No.13730 of 1999 and also contested the writ petition. That

apart, the fourth respondent also resisted the writ

petition. After hearing all the parties, the learned Single

Judge, by order dated 19.8.1999, refused to permit the

residents of the locality to implead themselves as party in

the writ petition holding that they are not necessary

parties for the disposal of the writ petition. However, on

the merits of the case, the learned single judge held that

the order was subject to the undertaking given by the

learned counsel for respondents 1 to 3 that they would

utilise the land only for public purpose. However, it was

made clear that the said order, in any way, would not relate

to the roads if they had been declared as public by the

fourth respondent.

3.6. Aggrieved by the said order of the learned Single

Judge dated 19.8.1999, both the Residences Welfare

Association and the Corporation have filed these appeals

respectively, necessitating us to decide on the issue

referred to above.

4. It is not in dispute that in discharging the

obligation, the original owner of the land sought for the

approval of layout of the land in question by the then local

body, Ganapathy Town Panchayat, for selling the sites for

construction of buildings and the layout was approved by the

fifth respondent by proceedings dated 17.7.1994 referred to

above.

5. It is a settled law that the object of approving the

layout, before converting the land into house sites, is to

regulate the development in the locality so as to secure the

present and future inhabitants sanitary conditions, amenity

and convenience, with the prior permission of the fifth

respondent. The approval of the lay out, is, therefore,

intended to secure amenity and convenience to the present

and future residents in connection with laying out and use

of lands. Therefore, regard is to be had in the making of

a clear Town Planning in the locality to the laying out and

use of neighbouring lands as well as to that of the land

which is the actual subject matter of the layout. The result

should be that as successive areas are developed, they

should fit into one another and eventually form a harmonious

whole. One of the most important things for consideration

in the preparation of the layout is not only formation of

roads, but also utilisation of the lands reserved for public

purpose.

6.1. The public purpose, of course, cannot and should

not be precisely defined and its scope and ambit be limited.

The public purpose is not static. It changes with the

passage of time, need and requirement of the community. But,

broadly speaking, public purpose means the general interest

of the community, as opposed to the interest of an

individual.

6.2. The expression “public purpose” is not capable of

a precise definition and has not a rigid meaning. It can

only be defined by a process of judicial inclusion and

exclusion. In other words, the definition of the expression

is elastic and takes its colour from the statute in which it

occurs, the concept varying with the time and state of

society and its needs. Whatever furthers the general

interests of the community as opposed to the particular

interest of the individual must be regarded as a public

purpose. With the onward march of civilization our notions

as to the scope of the general interest of the community are

fast changing and widening with the result that our old and

narrower notions as to the sanctity of the private interest

of the individual can no longer stem the forward flowing

tide of time and must necessarily give way to the broader

notions of the general interest of the community. The

emphasis is unmistakably shifting from the individual to the

community. The words “public purposes” used in Article

23(2) indicate that the Constitution uses those words in a

very large sense. In the never-ending race the law must keep

pace with the realities of the social and political

evolution of the country as reflected in the Constitution.

If, therefore, the State is to give effect to these avowed

purposes of our Constitution we must regard as a public

purpose all that will be calculated to promote the welfare

of the people as envisaged in these directive principles of

State policy whatever else that expression may mean, vide

State of Bihar v. Kameshwar Singh, AIR 1952 SC 252.

6.3. It is impossible to precisely define the

expression “public purpose”. In each case all the facts and

circumstances will require to be closely examined in order

to determine whether a “public purpose” has been

established. Prima facie the Government is the best judge

as to whether “public purpose” is served by issuing a

requisition order, but it is not the sole judge. The Courts

have the jurisdiction and it is their duty to determine the

matter whenever a question is raised whether a requisition

order is or is not for a public purpose, vide State of

Bombay v. R.S.Nanji, AIR 1956 SC 294

7. In G.N. Khajuria (Dr) v. Delhi Development

Authority, (1995) 5 SCC 762 = AIR 1996 SC 253, where in a

land reserved for public park in the approved layout plan of

a residential colony, when an unauthorised allotment was

given to the school, the Apex Court heavily came down

against the Officer, who by misusing his power made

unauthorised allotment and permitted unauthorised

construction, and held that such reallotment is not only

illegal but also unlawful.

8. In Bangalore Medical Trust vs. B.S.Muddappa, 1991 (4)

SCC 54, Justice R.M.Sahai, held Public park as a place

reserved for beauty and recreation was developed in 19th and

20th century and is associated with growth of the concept of

equality and recognition of importance of common man.

Earlier it was a prerogative of the aristocracy and the

affluent either as a result of royal grant or as a place

reserved for private pleasure. Free and healthy air in

beautiful surroundings was privilege of few. But now it is

a, `gift from people to themselves’. Its importance has

multiplied with emphasis on environment and pollution. In

modern planning and development it occupies an important

place in social ecology. A private nursing home on the other

hand is essentially a commercial venture, a profit oriented

industry. Service may be its motto but earning is the

objective. Its utility may not be undermined but a park is a

necessity not a mere amenity. A private nursing home cannot

be a substitute for a public park. No town planner would

prepare a blueprint without reserving space for it. Emphasis

on open air and greenery has multiplied and the city or town

planning or development Acts of different States require

even private house owners to leave open space in front and

back for lawn and fresh air. In 1984 the B.D. Act itself

provided for reservation of not less than 15 per cent of the

total area of the layout in a development scheme for public

parks and playgrounds the sale and disposition of which is

prohibited under Section 38-A of the Act. Absence of open

space and public park, in present day when urbanisation is

on increase, rural exodus is on large scale and congested

areas are coming up rapidly, may give rise to health hazard.

May be that it may be taken care of by a nursing home. But

it is axiomatic that prevention is better than cure. What is

lost by removal of a park cannot be gained by establishment

of a nursing home. To say, therefore, that by conversion of

a site reserved for low lying park into a private nursing

home social welfare was being promoted was being oblivious

of true character of the two and their utility.

9. Again in Pt.Chet Ram Vashist v. Municipal Corporation

of Delhi 1995 (1) SCC 47, the Apex Court while dealing with

the portion of the land which was reserved for public

purpose has clearly laid down the law as hereunder:

” 6. Reserving any site for any street, open space,

park, school etc. in a layout plan is normally a

public purpose as it is inherent in such reservation

that it shall be used by the public in general. The

effect of such reservation is that the owner ceases

to be a legal owner of the land in dispute and he

holds the land for the benefit of the society or the

public in general. It may result in creating an

obligation in nature of trust and may preclude the

owner from transferring or selling his interest in

it. It may be true as held by the High Court that the

interest which is left in the owner is a residuary

interest which may be nothing more than a right to

hold this land in trust for the specific purpose

specified by the coloniser in the sanctioned layout

plan. But the question is, does it entitle the

Corporation to claim that the land so specified

should be transferred to the authority free of cost.

That is not made out from any provision in the Act or

on any principle of law. The Corporation by virtue of

the land specified as open space may get a right as a

custodian of public interest to manage it in the

interest of the society in general. But the right to

manage as a local body is not the same thing as to

claim transfer of the property to itself. The effect

of transfer of the property is that the transferor

ceases to be owner of it and the ownership stands

transferred to the person in whose favour it is

transferred. The resolution of the Committee to

transfer land in the colony for park and school was

an order for transfer without there being any

sanction for the same in law.

…..

8. For these reasons even though the judgment and
decree of the High Court are liable to be set aside
but we refrain from doing so. Yet in order to protect
interests of the owners of house and residents of the
colony it is directed that the order of the High
Court shall stand modified to the following effect :

(1)The Corporation shall have right to manage the
land which was earmarked for school, park etc.
(2)The Corporation shall not have any right to
change the user of land which shall be for
beneficial enjoyment of the residents of the
colony.

(3)It is left open to the Corporation to get the
land transferred in its favour after paying the
market price as prevalent on the date when the
sanction to the layout plan was accorded. ”

(emphasis supplied)

10. We, therefore, appreciate the interest of the

residents of the area, who have purchased the plots as per

the approved layout, that for the benefit of the ecology,

certain areas should be earmarked for garden and park so as

to provide fresh air to the residents of that locality. To

that extent, we disagree with the learned Single Judge that

the residents of the locality are not necessary parties for

the simple reason that respondents 1 to 3 have got the

layout approved, as per the proceedings dated 17.7.1994,

with the specific conditions, referred to above, which

becomes the part and parcel of the terms of the sale deeds.

Therefore, virtually, these conditions, agreed by the land

owner become the terms of covenant. Therefore, it would be

too harsh to say that the residents of the locality are not

proper parties.

11. The open space in a residential area or in busy

townships is treated as lung space of the area. It provides

fresh air and refreshment to the persons in the

neighbourhood. Its presence ameliorates the hazards of

pollution and it has to be preserved and protected for the

sustenance of the men around. It is for the health and well-

being of the inhabitants of the residential area. The same

cannot be bartered for any other purpose. Apart from that,

in view of the conditions imposed by the fifth respondent,

by his proceedings dated 17.7.1974 addressed to the

Executive Officer, Ganapathy Town Panchayat, which remain

unchallenged by the owners of the layout land for all these

years, the fourth respondent is estopped from using the area

set apart as open space, for any other purpose.

12. Where open space for construction of public park is

preserved and earmarked in the Plan for Development of a

planned town, the Authorities cannot ignore or neglect to

develop that open space into a public park within reasonable

time. Unless an open space reserved for a public park is

developed as such, the execution of the plan will remain

incomplete. Buildings, as proposed in the plan, may have

come up, amenities and civic amenities may have been

provided and the people may have started living in the

colony, yet the plan cannot be said to have been fully

executed, if an open space meant for a park is not developed

as such. The duty of the authorities is to implement the

plan in entirety making the area beautiful with attractive

public parks. Their job is not over when the area becomes

habitable.

13. Good parks expansively laid out are not only for

aesthetic appreciation, but in the fast developing towns

having conglomeration of buildings, they are a necessity. In

crowded towns where a resident does not get anything but

atmosphere polluted by smoke and fumes emitted by endless

vehicular traffic and the factories, the efficacy of

beautifully laid out parks is no less than that of lungs to

human beings. It is the verdant cover provided by public

parks and greenbelts in a town, which renders considerable

relief to the restless public. Hence the importance of

public parks cannot be under-estimated. Private lawns or

public parks are not a luxury, as they were considered in

the past. A public park is a gift of modern civilization,

and is a significant factor for the improvement of the

quality of life. Open space for a public park is an

essential feature of modern planning and development, as it

greatly contributes to the improvement of social ecology.

14. We are therefore, of the firm opinion, that the

statutes in force in India and abroad reserving open spaces

for parks and play grounds are the legislative attempt to

eliminate the misery of disreputably housing condition

caused by urbanisation. Crowded urban areas tend to spread

disease, crime and immorality. Reservation of one space for

parks and play ground is universally recognised as a

legitimate exercise of statutory power rationally related to

the protection of the residents of the locality from the ill-

effects of urbanisation and the Apex Court decisions

referred supra, fully support the view that the area set

apart for park as per the approved lay out plan, cannot be

used or transferred for any other purpose.

15. Mr.M.Venkatachalapathy, learned senior counsel

appearing for respondents 1 to 3, however, agreed that the

area reserved for public purpose would not be used for any

other purpose and has come forward to maintain a park in

the said place.

16. In view of the above undertaking by

Mr.M.Venkatachalapathy, learned senior counsel appearing

for respondents 1 to 3, we pass the following directions:

(i) respondents 1 to 3 shall utilise the entire area
reserved for public purpose within a maximum period
of six months from the date of receipt of copy of
this order;

(ii) if respondents 1 to 3 could not maintain the
park within the time stipulated above, the
Corporation, as a custodian of public interest, shall
develop the area as a Park with the cooperation of
respondents 1 to 3, with whom the title and
possession would continue to remain;

(iii) the Corporation shall not collect any
property tax;

(iv)the Corporation shall give access to the general
public including the residents of the locality; and

(v) the Corporation is at liberty to collect
necessary funds from the plot owners, who purchased
the plots in the impugned layout for maintenance of
the park.

17. We also direct the Chief Secretary, Local

Administration Department, State of Tamil Nadu to

communicate the copy of this order to all the local bodies

to scrupulously apply and follow the above directions to all

the layouts sanctioned or to be sanctioned. If there is any

change or deviation in the purpose by the land owners or by

any third party, the same shall be objected to and action

shall be initiated as indicated above by the local body

concerned.

For the reasons aforesaid, we hold that a portion of

land reserved for public purpose in a layout or in a

development plan or master plan approved by the local body

cannot be used for any other purpose than the one specified

therein. These appeals are ordered accordingly. No costs.

kpl/sasi

To:

1. The Commissioner
Coimbatore City Municipal Corporation
Coimbatore 641 001

2. The Deputy Director of Town and Country Planning
Coimbatore~Nilgiri Region
Coimbatore 641 018