High Court Punjab-Haryana High Court

***** vs Union Of India And Others on 9 December, 2009

Punjab-Haryana High Court
***** vs Union Of India And Others on 9 December, 2009
CWP No. 18445 of 2009                                                :1:


IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              *****
                              CWP No. 18445 of 2009
                              Date of decision :December 9, 2009

                              *****
Santosh Saini
                                                ............petitioner


Versus



Union of India and others
                                               ...........respondents


                              *****

CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA
       HON'BLE MR. JUSTICE JORA SINGH


                              *****

Present:   Mr. Ranjan Lohan, Advocate for the petitioner.


                              *****

HEMANT GUPTA, J.

Challenge in the present writ petition is to Clause 5(b) of

“Allotment/Transfer of Built-up Booths in any Sector on lease/Hire

Purchae Basis in Chandigarh Rules, 1991”. The impugned Rule

reads as under:

“Rule 5:- The Competent Authority

may allot a built up booth in the market in any sector

to a person if:

(a) he holds a valid hand cart licence or

hawkers licence as well as a driving licence and
CWP No. 18445 of 2009 :2:

owns a hand cart or a behngi/khoncha/phari on the

date of issue of the notification or on the date as

may be prescribed for the purpose by the

competent authority.

(b) he does not own a commercial

site/shop in Union Territory of Chandigarh, Mohali

or Panchkula in his own name or in the name of any

member of his family dependent upon him and the

total family income from all sources does not extend

Rs.7500/- per mensem (Rupees seven thousand

and five hundred only) for which he shall have to

furnish an affidavit duly attested by the Executive

Magistrate, Chandigarh to this effect.

(c) he does not suffer from any

contagious disease for which he shall furnish

medical certificate of fitness”

The petitioner sought allotment of a built up booth being a

valid hand cart licence holder. Admittedly, the husband of the

petitioner is employed and his gross salary is exceeding Rs.18000/-.

p.m. The grievance of the petitioner is that the ceiling of family

income at Rs.7500/- per mensem is arbitrary, without any reasonable

nexus with the objective to be achieved i.e rehabilitation of hand cart

holders and therefore the said clause is illegal and liable to be set

aside.

Learned counsel for the petitioner relied upon an order

passed by the Assistant Estate Officer on 17.11.2008 in the case of
CWP No. 18445 of 2009 :3:

one D.C Jain wherein the purpose of the scheme was delineated as

to provide a permanent source of livelihood to the licence holders by

providing built up booths in rehri markets subject to their fulfilling all

the eligibility conditions. It is thus contended that by denying the

allotment of booth, the source of sustenance by users of handcart, is

denial to the petitioner. Thus such Rule is arbitrary and not

sustainable.

We have heard learned counsel for the petitioner but do

not find any illegality in the impugned Rule. The condition of family

income has nexus with the objective to be achieved. The State

largesse should not be conferred on the person who is already

possessed of sufficient means of sustaining himself and his family

members. The State privilege can be conferred on a person who is

deprived of minimum means of sustenance and therefore, the

condition that family income should not exceed Rs.7500/- per

mensem cannot be said to be arbitrary or unreasonable which can be

said to be violative of any vested right of the petitioner. By such

condition, none of fundamental rights of the petitioner is infringed as

the petitioner has a right to carry on the business subject to the

reasonable conditions which may be imposed by the respondents.

In view thereof, we do not find ground to interfere in this

petition. Dismissed.


                                          ( HEMANT GUPTA )
                                               JUDGE



December 9, 2009                             ( JORA SINGH )
ritu                                             JUDGE