High Court Punjab-Haryana High Court

Sube Singh Etc vs Uttri Haryana Bijli Vitran Nigam … on 25 November, 2009

Punjab-Haryana High Court
Sube Singh Etc vs Uttri Haryana Bijli Vitran Nigam … on 25 November, 2009
CWP No.15584 of 2008                                             [1]

IN THE HIGH COURT OF PUNJAB                    AND HARYANA AT
                CHANDIGARH.



                              C. W. P. No. 15584 of 2008

                              Date of Decision: 25 - 11 - 2009



Sube Singh etc.                                      ....Petitioners


                              v.

Uttri Haryana Bijli Vitran Nigam Ltd.                ....Respondents
and others


CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                              ***

Present:   Mr.K.S.Banyana, Advocate
           for the petitioners.

           Mr.Narender Hooda, Advocate
           for the respondents.

                             ***

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Uttri Haryana Bijli Vitran Nigam Ltd. (hereinafter to be

referred as `UHBVNL’) in the year 2001 intended to construct 33 K.V. Sub

Station in Village Jhansa. For the welfare of the residents, the Gram

Panchayat came forward to provide the necessary land. The land offered by

the Gram Panchayat was not found suitable for constructing 33 K.V. Sub

Station, Power Station in Village Jhansa. Petitioner Sube Singh was

Sarpanch at that time. He was owner in possession of 1 Acre 5 Kanals and

10 Marlas of land. His land was found suitable. He offered to give 1 acre

and 4 Kanals of land to respondent No.1 – UHBVNL and exchanged his
CWP No.15584 of 2008 [2]

land in lieu of 3 Kanals and 10 Marlas of land which vested in the Gram

Panchayat. Petitioners who are father and son had not accepted any money

from the Gram Panchayat.

Sum and substance of the case is that for 1 acre and 4 kanals of

land, petitioners got 3 kanals and 10 marlas of land, therefore, they had to

forego 1 acre (8 Kanals) of land. It is averred in the writ petition that this

was done as petitioners were persuaded by the officials of UHBVNL to give

land on the promise that 24 hours regular power supply to the tube-wells

situated in the land of the petitioners shall be provided. To fortify the

averment made that the petitioners had offered the land and in exchange had

taken less land due to the promise extended that 24 hours regular electric

power supply will be provided, reliance has been placed on the

communication addressed by the Executive Engineer, C/W Division,

UHBVN, Panchkula. This letter has been attached as Annexure P2. The

letter read as under:-

“Subject: Constn. Of 33 KV S/stn. at Jhansa.

It is submitted that 33 KV S/Stn. Jhansa is being

constg. In the Pvt. Land belongs to Sh.Sube Singh S/o Sh.Mann

Singh & Sh.Ranbir Singh S/o Sh.Sube Singh of residents of

Vill. Jhansa which has been internally exchanged in between

Gram Panchayat Vill. Jhansa & above Pvt. Land owners.

While furnishing an affidavits in this regard, the Pvt. Land

owner has also requested there by to provide the 24 hours

regular electric Power Supply to his tubewells installed in his

land bearing A/c No.JAP-152 & JAP-177 (copy attached).

Since the land offered by gram Panchayat Vill. Jhansa was not
CWP No.15584 of 2008 [3]

found suitable to the technical point of view, therefore, efforts

were made at their level to exchange the land in between them

so as to meet the requirement of the deptt. Further the land has

been offered free of cost and the civil constn. works are at

advance stage.

The fulfill the commitment made in the interest of

departmental work as well as to avoid any delay in

completion of scheduled work. It is requested that the

concerned higher authorities may be approached to provide

the 24 hours regular Power Supply facility to their

tubewells bearing above A/c Nos.

An early action in the matter is requested because the

Pvt. Land owners are pressing for the same.”

Executive Engineer in categorical term had stated that a commitment was

made in the interest of departmental working that petitioners will be

provided 24 hours regular power supply facility. Thereafter, Annexure P3,

another communication was sent by the Executive Engineer, Operation

Division, Shahbad. The relevant portion of the letter read as under:-

“You are therefore requested to check the feasibility to

the 24 hrs. supply to above A/c Nos. to fulfill the commitment

made in the interest of departmental work.”

It is apparent that the officials of the department had made commitment on

behalf and in the interest of organisation UHBVNL. Thereafter, petitioners

served notice Annexure P4. The notice was replied by the S.D.O.

Operations, UHBVNL, Ajrana Kalan. The S.D.O. replied that power supply

for a tubewell is not feasible as 24 hours line is provided for domestic
CWP No.15584 of 2008 [4]

purpose. Petitioner No.1 was directed to contact S.D.O. for fruitful

solution. On 24.10.2007, S.D.O., Operations, Ajrana Kalan wrote to

Executive Engineer, Operation Division, Shahabad that office has already

submitted an estimate for supply of power in compliance with the directions

of the office.

The commitment and promise made by the officials bore no

fruit. Hence, the present writ petition has been filed.

In the written statement, respondents had taken a stand that

officials who made the commitments and promise were not authorised to do

so and UHBVNL cannot provide 24 hours power supply.

Promise and commitment extended by Executive Engineer in

letters Annexures P2 and P3 ought to have raised the legitimate expectation

of the petitioners. Therefore, it becomes necessary to rely upon the

observations of Constitution Bench of Hon’ble Apex Court in

Confederation of Ex-servicemen Associations and others v. Union of

India and others, (2006)8 SCC 399. It will be apposite to reproduce the

following observations of their Lordships in the above said case:-

“33. We are also not impressed by the argument that all

medical benefits and facilities must be provided to ex-

servicemen under the doctrine of “legitimate expectation”. The

doctrine of “legitimate expectation” is a “latest recruit” to a

long list of concepts fashioned by the courts for review of

administrative actions. No doubt, the doctrine has an important

place in the development of administrative law and particularly

law relating to “judicial review”. Under the said doctrine, a

person may have reasonable or legitimate expectation of being
CWP No.15584 of 2008 [5]

treated in a certain way by an administrative authority even

though he has no right in law to receive the benefit. In such a

situation, if a decision is taken by an administrative authority

adversely affecting his interest, he may have justifiable

grievance in the light of the fact of continuous receipt of the

benefit, legitimate expectation to receive the benefit or

privilege which he has enjoyed all throughout. Such

expectation may arise either from the express promise or from

consistent practice which the applicant may reasonably expect

to continue.

34. The expression “legitimate expectation” appears to

have been originated by Lord Denning, M.R. In the leading

decision of Schmidt v. Secy. Of State. In Attorney General of

Hog Kong v. Ng Yuen Shiu, Lord Fraser referring to Schmidt

stated : (All ER p. 350 h-j)

“The expectations may be based on some

statement or undertaking by, or on behalf of, the public

authority which has the duty of making the decision, if

the authority has, through its officers, acted in a way

that would make it unfair or inconsistent with good

administration for him to be denied such an inquiry.”

(emphasis supplied)

35. In such cases, therefore, the Court may not insist an

administrative authority to act judicially but may still insist it to

act fairly. The doctrine is based on the principle that good

administration demands observance of reasonableness and
CWP No.15584 of 2008 [6]

where it has adopted a particular practice for a long time even

in the absence of a provision of law, it should adhere to such

practice without depriving its citizens of the benefit enjoyed or

privilege exercised.”

Therefore, this Court proceeds to decide the case taking into consideration

the observations of Hon’ble Apex Court and the communications issued by

the Executive Engineer and S.D.O. Of the respondent-UHBVNL. Even

though, this Court is conscious that in the case of Confederation of Ex-

servicemen Associations’s case (supra) on the facts of that case relief was

not granted holding that no right of legitimate expectation vests in

Confederation of Ex-servicemen Associations’s case (supra).

On 25.8.2009, the matter was adjourned to 17.11.2009. On

17.11.2009 the matter was adjourned for today as Mr.Narender Hooda,

counsel for the respondents prayed that an adjournment be granted so that

he is able to seek instructions from the concerned quarters. The

adjournment was granted primarily on the ground to explore the possibility

whether the respondents can provide any solace to the petitioners who due

to the commitments and promise made by the officials had agreed to

exchange their land. It is not disputed that 1 acre 4 kanals of land was

exchanged for 3 kanals and 10 marlas of land.

On the bidding of the respondents, today Mr.Narender Hooda

has taken a somersault and stated that though the commitment made was

unauthorised but the land given to the petitioners by the Gram Panchayat

was in consonance of the resolution and the resolution specifically state that

no loss will be caused to the Gram Panchayat. The tenor of the resolution

state that interest of the Gram Panchayat has been taken care of so that
CWP No.15584 of 2008 [7]

petitioner No.1 is not accused that he had taken benefit of the Gram

Panchayat land. The matter of fact remain that petitioner had parted 1 acre 4

kanals of land for 3 kanals and 10 marlas of land. Even if the contention of

Mr.Narender Hooda is accepted that the land is of equal value, yet there is

no need for the petitioners to exchange their land. Admittedly, both the

lands are agricultural. The harvest from 1 acre and 4 kanals and from 3

kanals and 10 marlas cannot be equal.

The petition raise another important issue whether to facilitate

development work, illiterate villagers who to earn goodwill or promise

made believe the officials of the rank of Executive Engineer, to whom they

perceive to be an important functionary should execute memorandum of

understanding with the Chairman or Managing Director. Executive

Engineer had gone to the site and facilitated exchange of the land for

construction of 33 K.V. Sub Station. The credibility of the respondent-state

is at stake. Therefore, dismissal of the writ petition on two legal and

technical grounds that the promise was extended by the persons who were

not authorised may leave the citizens with wounds unhealed for all times to

come. Their generations may curse the fore-fathers and propagate to take a

lesson not to believe the words extended by the officials of respondents.

Respondent-UHBVNL is none else but instrumentality of the State. A sour

soul, unsatisfied citizen may feel cheated forever for the conduct of the

respondent-State. This will not auger well for the honour of the State, who

claims itself to be Welfare State. Even though this Court cannot issue

mandamus that petitioners be supplied 24 hours power supply as promised

by the officials of respondent-UHBVNL, yet due to the promises made by

the officials of the respondents who were responsible officers, petitioners
CWP No.15584 of 2008 [8]

are required to be compensated in monetary terms. To balance equities, it

is ordered that petitioners be granted a compensation of Rs.One lac. The

compensation has not been quantified to assess the loss but to save the

situation in which petitioners landed themselves, as the repercussion of the

action of the respondents may erode the faith of the people and hamper the

development work for common purpose. With these directions, the writ

petition stand disposed of. No costs.

( KANWALJIT SINGH AHLUWALIA )
November 25, 2009. JUDGE

RC