Bombay High Court
The Municipal Commissioner Of ... vs M/S. Vardhaman & Hiranandani ... on 15 November, 2019
Equivalent citations: AIRONLINE 2019 BOM 1171, 2020 (1) ABR 108
Author: K.K.Tated
Bench: K. K. Tated
fa165-15with849-19
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO.165 OF 2015
The Municipal Commissioner of Municipal
Corporation of Greater Bombay and Anr. .. Appellants
vs.
M/s.Vardhman & Hiranandani Developers .. Respondents
WITH
FIRST APPEAL NO.849 OF 2019
M/s.Vardhman & Hiranandani Developers .. Appellants
vs.
The Municipal Commissioner of Municipal
Corporation of Greater Bombay and Anr. .. Respondents
Mr.B.M.Chatterji Sr.Advocate, Mr.Vishesh Srivastav, Ms.Kavita
Singh i/b Ms.Shital Mane for the M.C.G.M. Appellant in First
Appeal No.165 of 2015 and for Respondents in First Appeal
No.849 of 2019
Mr.S.U.Kamdar, Senior Advocate with Mr.Vatsal Merchant with
Mr.Abhishek Bhadang with Mr.Sharad Wakchoure i/b
Mohite 1/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
M/s.Kishore Thakurdas and Co. for the appellant in First Appeal
No.849 of 2019 and for Respondent in First Appeal No.165 of
2015
CORAM : K. K. TATED, J
RESERVED ON : 26.09.2019
PRONOUNCED ON : 15.11.2019
JUDGMENT.:
1 Heard the learned counsel for the parties.
2 First Appeal No.849 of 2019 fled by original plaintiffs
challenging the judgment and decree dated 17.6.2014 passed by
Bombay City Civil Court at Dindoshi, Borivali Division, Mumbai in
L.C.Suit No.2450 of 2003 and First Appeal No.165 of 2015 fled
by the Municipal Corporation of Greater Bombay original
defendants challenging the same judgment and decree.
3 For the sake of convenience, the nomenclature of the
parties will be referred to as stated in the Suit i.e. appellant in
First Appeal No.849 of 2019 as plaintiffs and respondent as
defendants and appellant in First Appeal No.165 of 2015 as
defendants and respondent as plaintiffs.
4 Plaintiffs fled their written submission on 17.10.2019.
5 In the present proceeding, plaintiffs fled Suit No.2450 of
2003 before the Bombay City Civil Court at Dindoshi, Borivali
Mohite 2/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
Division, Mumbai for a permanent order and injunction against
the defendants Corporation, from taking any action under notice
dated 7.2.1998 issued by them under section 354A of the
Mumbai Municipal Corporation Act, 1888 (hereinafter referred
to as 'said Act') for demolition of the Building No.4, situated on a
plot bearing no.261 of Village Dahisar, Taluka Borivli, Mumbai.
During the pendency of the said Suit, plaintiffs carried out
amendment and also claimed declaration that the property on
which the Suit building no.4 is constructed by them, is not
affected by Coastal Zone Regulation. Prayer Clauses in the said
Suit reads thus:
"(a) that the Defendants, their servants and agents
be restrained by a permanent order and injunction of
this Hon'ble Court from taking any steps under the said
impugned notice dated 7th February, 1998 (Ex. "C"
hereto) in respect of the said Building No.4 or otherwise
taking any steps for demolition of the said Building No.4
situate, lying and being at Village Dahisar, Taluka
Borivli bearing CTS No.261 of Village Dahisar or taking
any action against teh Plaintiffs in that behalf;
(a1) that the entire records and fle containing
papers/documents as maintained by the concerned
Executive Engineer (Building Proposal) who is acting
under the direct control of Defendant No.1 in respect of
Suit Building, be called for and after verifying and
examining and verifying the same, it may be declared
that the property on which the Suit Building No.4 which
is constructed by the Plaintiffs is not affected by the
Coastal Zone Regulation.
(b) that pending the hearing and fnal disposal of
the suit, the Defendants, their servants and agents be
Mohite 3/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
restrained by an interim order and injunction of this
Hon'ble court, from taking any steps under the said
impugned notice dated 7th February 1998 (Ex."C"
hereto) in respect of the said Building No.4 or
otherwise taking any steps for demolition of the said
Building No.4 situate, lying and being at Village Dahisar,
Taluka Borivali bearing CTS No.261 of Village Dahisar
or taking any action against the Plaintiffs in that
behalf.;
(c) for ad-interim reliefs in terms of prayer (b)
above;
(d) for such further and other reliefs as the nature
and circumstances of the case may require;
(e) for costs of the suit.
6 In the said Suit, the defendants fled written statement and
opposed the reliefs claimed by the plaintiffs. On the basis of
pleading of both the sides, the Trial Court framed following
issues:
1) Is it proved that it is necessary to restrain the
Defendants from taking any action against the suit
property in pursuance of the notice dated 7.2.1998 ?
2) Is it proved that the suit is within limitation ?
3) Is it proved that the suit is maintainable ?
4) Is it proved that the suit is properly valued ?
5) What is the fnal order ?
Mohite 4/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
RECASTED-ISSUES
ISSUES FINDINGS
1) Whether the suit property is In the Affrmative.
situate within Coastal Regulation Zone
and thereby in non-residential zone ?
2) Whether the act of the Defendant In the Negative.
sanctioning layout/plan of stilt plus 21
floor building in ignorance of
provisions of Coastal Regulation Zone
can be enforced ?
3) Whether the Defendants have In the Negative.
committed beach of right of the
Plaintiff in respect of the above
referred building ?
4) Whether Plaintiff is entitle to a For perpetual
decree of perpetual and mandatory injunction only to
injunction ? the extent of notice
dated 7.2.1998
5) What Order and Decree ? As per fnal order.
7 The Trial Court held that construction carried out by the
plaintiffs of building no.4 i.e. stilt plus 21 floors was as per
sanction lay out / building plan and declared that the same is not
unauthorised construction. But at the same time the Trial Court
held that the construction carried out by the plaintiffs of building
no.4 is situated within Coastal Regulation Zone. Therefore, they
are not entitled for completion and occupation certifcate. Hence,
the plaintiffs fled the present First Appeal No.849 of 2019
challenging the impugned judgment and decree to the extent of
issue of Coastal Regulation Zone and refusing to direct the
Corporation to issue completion certifcate and occupation
certifcate for the suit building no.4, whereas the defendants
Mohite 5/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
Corporation fled First Appeal No.165 of 2015 challenging part of
the judgment and decree passed by the Trial Court restraining
them from demolishing the suit building no.4 situated on CTS
No.261 of Village Dahisar Taluka Borivali under the notice dated
7.2.1998 under section 354A of the said Act.
8 The learned Senior Counsel appearing on behalf of the
plaintiffs submits that in the present matter on 27.9.1988
(Exhibit 62) State Government approved development for
weaker section under Urban Land (Ceiling and Regulation) Act,
1976. Thereafter, the plaintiffs through their architect on
7.8.1989 submitted layout for issuance of sanction and I.O.D. for
proposed project on the property bearing Survey No.343 CTS
No.261 of Village Dahisar (West), Bombay under section 337 of
the said M.M.C.Act along with necessary forms, plans, copy of
U.L.C. N.O.C, copy of application and copy of receipt of central cell
remarks, copy of D.P. remarks, scrutiny fees etc. Thereafter, the
plaintiffs paid aggregate amount of Rs.3,27,200/- to the
defendant on 8.8.1989 as scrutiny fees. He submits that
plaintiffs further paid fees of Rs.1,28,325/- on 9.11.89 towards
further fees for security of layout plans. He submits that
defendants by the letter dated 19.8.89 called upon the plaintiffs
to submit further details for processing layout application. He
submits that to construct the bridge across Dahisar river along
44 ft. Wide D.P. Road as an access to property bearing CTS
No.261 of village Dahisar (West) was one of the condition for
carrying out development in the said plot of land. Pursuant to
the said condition, the plaintiff's architect on 5.5.90 and
Mohite 6/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
11.1.1991 submitted proposal and plan to the defendant for
construction of bridge over the Dahisar river.
9 The learned Senior Counsel for the plaintiffs submits that
as per the terms and conditions of IOD, plaintiffs agreed to
complete the construction of bridge. He submits that after
following due process of law, defendants on 14.3.1992 (Exhibit
10) approved the plans for building No.4 and issued I.O.D. with
reference to the plaintiff's application dated 7.8.1989 (Exhibit
35). He submits that defendants approved amended plans for
building No.4 stilt + 21 upper floors. He submits that defendants
called upon the plaintiffs to deposit the security charges and
other payments for I.O.D. At that time, the plaintiffs requested
defendants sometime to make payment. In this way, plaintiffs
carried out construction of the building no.4 as per the sanction
plan. He submits that even the defendants by their letter dated
24.8.1998 (Exhibit 18) admitted the fact that, plans for stilt plus
21 upper floors i.e. building no.4 on plot bearing CTS No.261
Village Dahisar was approved by the Corporation. He relies on
letter dated 24.8.1998 (Exhibit 18) which reads thus:
"You are aware that stop work notice under sec. 354/
A of B.M.C. Act is issued on the said work, since the
work is carried out beyond plinth level. During the site
inspection, it is observed that the R.C.C. work upto 5 th
slab level and columns over 5th slab has been
constructed for which C.C. is not granted by this offce.
Similarly the amended plans submitted by you for stilt
+21 upper floors are approved however, the same are
Mohite 7/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
not issued for non payment of requisite fees for which
the demand letter is already issued to you.
You are, therefore, requested to instruct your client
to stop the work carried out beyond C.C. & further you
are requested to clarify that under what circumstances
you had allowed your client to carry out the work
beyond C.C. You are requested to clarify the above
matter within 15 days hereof, failing which action
under provision of MRTP Act as deem ft will be initiated
against your client."
10 The learned Senior Counsel for the plaintiffs submits that
after construction is over, plaintiffs applied for completion and
occupation certifcate on payment of usual charges. He submits
that, there is a circular issued by the Corporation bearing
no.CHE/4808/DPC dated 13.3.1996 (Exhibit 46) for
compounding offence by levying regularisation charges, for
carrying out the work beyond approval/without C.C. and by
withdrawing for stop work notice under section 354 of the said
Act. He submits that the said Circular reads thus:
"CIRCULAR
Sub :- Compounding offence by levying Regularisation
charges, for carrying out the work beyond
approval/without C.C. and by withdrawing for
stop work notice under section 354 of the BMC
Act.
Earlier guidelines were approved by then AMC(R) under
no.AMC/R/3258 dated 30/7/85 (CE/9944/DPR of 4/8/05)
Mohite 8/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
prescribing penalties while regularising the work done without
proper approval by withdrawing notice under Section 354(A) of
the BMC Act by the Building Proposal Department. The scale of
penalties for regulations of the work carried out without proper
approval/C.C. but which otherwise conforms with the provisions
of D.C.Regulations was then prescribed.
Sr.No. Scale of Penalty charges. The charges of
The offence committed Regularisation at % of
land cost.
1 C.C. is issued and further work is 5%
carried out after stop work notice but
work is as per the approved plans.
2 C.C. is issued but work is done after 10%
the stop work notice and also not as
per the approved plans,but
approvable.
3 Work beyond the C.C. but as per the 7%
approved plans, but no work done
after the stop work notice/inventory.
4 Work done beyond C.C. and also not as 12%
per the approved plans and work
done after the stop work
notice/inventory but approvable.
5 Work done without approval but work 15%
is approvable/case of Post Facto
sanction.
6 Work done without and work is not Not to be regularised
approvable case of regularisation and demolition action
beyond approvable. be taken.
The Municipal Commissioner has reviewed this policy in
the light of provisions of MRTP Act 1966 for compounding the
offence and has accorded sanction to levy the Regularisation
charges at the following rates. The land cost to be considered for
the above purpose will be land rate as assumed or prepared and
adopted by Supdt. Of Stamps, Mumbai.
Mohite 9/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
All the staff working in the Building proposal section are
requested to take not the the above policy circular."
11 The learned Senior Counsel for the plaintiffs submits that
on the basis of the said Circular they tendered requisite amount
to the Corporation for issuing completion certifcate and also
occupation certifcate. He submits that instead of issuing
completion and occupation certifcate, the defendants issued
notice under section 53(1) of the MRTP Act, 1966 dated
16.10.2000 (Exhibit 20) on the ground that construction carried
out by plaintiffs is not in accordance with the permission granted
to them. The said notice was replied by the plaintiffs through
their Advocate's letter dated 10.11.2000 (Exhibit 58) and place
on record that, the defendants issued IOD and the construction
was carried out by them on the basis of IOD without violating FSI
limit. Therefore, there is no question of taking any action against
them under section 53(1) of the MRTP Act, 1966. He submits
that plaintiffs by their application dated 5.1.2000 (Exhibit 56)
requested defendants to regularise the work carried out of
building no.4 in terms of circular dated 13.3.1996 on payment of
usual charges. In the meanwhile, on 19.1.2000 Coastal Zone
Management plan for Maharashtra was sanction by Union of
India. On the basis of the said plan of the Coastal Zone
Management, the defendants refused to grant completion
certifcate, on the ground that construction of the building no.4
is affected by CRZ - II. Hence, plaintiffs fled Suit for declaration
that the construction carried out by plaintiffs was according to
law as per the sanction plan and IOD and same is not affected by
CRZ Zone because the plans for construction were sanctioned in
Mohite 10/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
the year 1992.
12 The learned Senior Counsel for the plaintiffs submits that
as per the notifcation dated 19.2.1991 under section 3(1) and
3(2) (v) of the Environment Protection Act, 1986 and Rules 5(3)
(d) of Environment (Protection) Rules, 1986 declaring coastal
stretches as Coastal Regulation Zone (CRZ) and regulating
activities in the CRZ, Ministry of Environment and Forests, Union
of India, construction should not be within the area of less than
100 metres from the distance of High Tide Line (HTL), or the
width of the creck, river or backwater whichever is less. He relies
on the said notifcation dated 19.2.1991 which reads thus:
"S.O. 114(E).
- Whereas a Notifcation under Section 3(1) and Section
3(2)(v) of the Environment (Protection) Act, 1986,
inviting objections against the declaration of Coastal
Stretches as Coastal Regulation Zone (CRZ) and
imposing restrictions on industries, operations and
processes in the CRZ was published vide S.O. No. 944(E)
dated 15th December, 1990.
And whereas all objections received have been duly
considered by the Central Government:
Now, therefore, in exercise of the power conferred by
Clause (d) of sub-rule (3) of Rule 5 of the Environment
(Protection) Rules, 1986, and all other powers vesting
in its behalf, the Central Government hereby declares
the coastal stretches of seas, bays, estuaries, creeks,
rivers and backwaters which are influenced by tidal
action (in the landward side) upto 500 metres from the
High Tide Line (HTL) and the land between the Low
Mohite 11/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
Tide Line (LTL) and the HTL as Coastal Regulation
Zone; and imposes with effect from the date of this
Notifcation, the following restrictions on the setting up
and expansion of industries, operations or processes,
etc., in the said Coastal Regulation Zone (CRZ). For the
purposes of this Notifcation, the High Tide Line (HTL)
will be defned as the line upto which the highest high
tide reaches at spring tides.
Note. - The distance from the High Tide Line to which
the proposed regulation will apply in the case of rivers,
creeks and back waters and may be modifed on a case
by case basis for reasons to be recorded while preparing
the Coastal Zone Management Plans (referred to below).
However, this distance shall not be less than [100]
metres or the width of the creek, river or backwater
whichever is less.
2. Prohibited Activities:
The following activities are declared as prohibited
within the Coastal Regulation Zone namely:
(i) setting up of new industries and expansion of
existing industries, except those directly related to
water front or directly needing foreshore facilities;
(ii) manufacture or handling or storage or disposal of
hazardous substances as specifed in the Notifcations of
the Government of India in the Ministry of
Environment and Forests No. S.O. 594(E) dated 28th
July 1989, S.O. 966(E) dated 27th November, 1989 and
GSR 1037(E) dated 5th December, 1989;
(iii) setting up and expansion of fsh processing units
including warehousing (excluding hatchery and natural
fsh drying in permitted areas);
Mohite 12/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
(iv) setting up and expansion of units/mechanism for
disposal of waste and effluents, except facilities
required for discharging treated effluents into the water
course with approval under the Water (Prevention and
Control of Pollution) Act, 1974; and except for storm
water drains;
(v) discharge of untreated wastes and effluents from
industries, cities or towns and other human
settlements. Schemes shall be implemented by the
concerned authorities for phasing out the existing
practices, if any, within a reasonable time period not
exceeding three years from the date of this notifcation;
(vi) dumping of city or town waste for the purposes of
land flling or otherwise; the existing practice, if any,
shall be phased out within a reasonable time not
exceeding 3 years from the date of this Notifcation;
(vii) dumping of ash or any wastes from thermal power
stations;
(viii) land reclamation, funding or disturbing the
natural course of sea water with similar obstructions,
except those required for control of coastal erosion and
maintenance or clearing of waterways, channels and
ports and for prevention of sandbars and also except for
tidal regulators, storm water drains and structures for
prevention of salinity ingress and for sweet water
recharge;
(ix) mining of sand, rocks and other substrata
materials, except those rare minerals not available
outside the CRZ areas;
(x) harvesting or drawal of ground water and
Mohite 13/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
construction of mechanisms therefore within 200 m of
HTL; in the 200 m to 500 m zone it shall be permitted
only when done manually through ordinary wells for
drinking, horticulture, agriculture and fsheries;
(xi) construction activities in ecologically sensitive
areas as specifed in Annexure-I of this Notifcation;
(xii) any construction activity between the LTL and
HTL except facilities for carrying treated effluents and
waste water discharges into the sea, facilities for
carrying sea water for cooling purposes, oil, gas and
similar pipelines and facilities essential for activities
permitted under this Notifcation; and
(xiii) dressing or altering of sand dunes, hills natural
features including landscape charges for beautifcation,
recreational and other such purpose, except as
permissible under the Notifcation.
3. Regulation of Permissible Activities:
All other activities, except those prohibited in para 2
above, will be regulated as under:
(1) Clearance shall be given for any activity within the
Coastal Regulation Zone only if it requires water front
and foreshore facilities.
(2) The following activities will require environmental
clearance from the Ministry of Environment and
Forests, Government of India, namely:
(i) Construction activities related to Defence
requirements for which foreshore facilities are essential
(e.g. slip-ways, jetties, etc.); except for classifed
operational component of defence projects for which a
Mohite 14/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
separate procedure shall be followed. (Residential
buildings, offce buildings, hospital complexes,
workshops shall not come within the defnition of
operational requirements except in very special cases
and hence shall not normally be permitted in the CRZ).
(ii) Operational constructions for ports and harbours
and light houses requiring water frontage; jetties,
wharves, quays, slip-ways, etc. (Residential buildings &
offce buildings shall not come within the defnition of
operational activities except in very special cases and
hence shall not normally be permitted in the CRZ);
(iii) Thermal power plants (only foreshore facilities for
transport of raw materials facilities for in-take of
cooling water and outfall for discharge of treated waste
water/cooling water); and
(iv) All other activities with investment exceeding
rupees fve crores.
(3) (i) The coastal States Union Territory
Administrations shall prepare, within a period of one
year from the date of this Notifcation. Coastal Zone
Management Plans identifying and classifying the CRZ
areas within their respective territories in accordance
with the guidelines given in Annexures I and II of the
Notifcation and obtain approval (with or without
modifcations) of the Central Government in the
Ministry of Environment & Forests;
(ii) Within the framework of such approved plans, all
development and activities within the CRZ other than
those covered in para 2 and para 3(2) above shall be
regulated by the State Government, Union Territory
Administration or the local authority as the case may be
in accordance with the guide lines given in Annexure-I
Mohite 15/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
and II of the Notifcation; and
(iii) In the interim period till the Coastal Zone
Management Plans mentioned in para 3(3)(i) above are
prepared and approved, all developments and activities
within the CRZ shall not violate the provisions of this
Notifcation. State Governments and Union Territory
Administrations shall ensure adherence to these
regulations and violations, if any, shall be subject to the
provisions of the Environment (Protection) Act, 1986.
4. Procedure for monitoring and enforcement:
The Ministry of Environment & Forests and the
Government of State or Union Territory and such other
authorities at the State or Union Territory levels, as
may be designated for this purpose, shall be responsible
for monitoring and enforcement of the provisions of this
notifcation within their respective jurisdictions."
13 The learned Senior Counsel for the plaintiffs submits that
bare reading of the notifcation dated 19.2.1991 shows that the
distance should not be less than 100 meters or width of the river,
creek or backwater whichever is less. In the present case,
admittedly, width of the river is only 46 metres, as per the
defendants communication from time to time, at the time of
directing plaintiffs to construct the bridge on the river (Exhibit
'12' letter dated 21.09.1995). In this way, the notifcation dated
19.2.1991 does not affect construction on the suit plot of land,
particularly building no.4. Therefore, fnding given by the Trial
Court that construction of building no.4 affects the CRZ II is not
correct.
Mohite 16/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
14 The learned Senior Counsel for the plaintiffs further
submits that in any case, in the present proceeding, plaintiffs
submitted layout for issue of sanction and IOD on 7.8.1989 i.e.
before issuing the said notifcation. Not only that, the
Corporation approves plans within one year from the date of
issuing notifcation. In this way, the said notifcation does not
affect the construction carried out by the plaintiffs in respect of
building no.4. Therefore, the impugned order passed by the Trial
Court holding that construction of building no.4 violates CRZ II
area is against justice, equity and good conscience and same is
liable to be set aside.
15 The learned Senior Counsel for the plaintiffs submits that
as per the said MMC Act before carrying out any construction,
developer/builder have to give notice under section 302 of the
said Act to the Commissioner with intention to lay out lands for
building and for private streets. He submits that as per section
302, plaintiffs submitted layout for issuance of sanction and IOD
on 7.8.89. He submits that once the IOD is issued and
construction is started, thereafter developer has to submit only
subsequent plans of project for carrying out construction, within
permissible FSI.
16 The learned Senior Counsel for the plaintiffs submits that,
as per section 45 of the MRTP Act, 1966, planning authority to
grant or refuse the permission for carrying out construction. He
submits that in the present proceeding, admittedly, Corporation
granted permission to carry out construction of building no.4.
Mohite 17/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
He further submits that, as it remained on the part of plaintiffs to
pay requisite charges within time, the copy of the said IOD was
not handed over to the plaintiffs. He further submits that though
the defendant raised objection in their submission that, the said
IOD was in the form of draft, same cannot be acceptable, because
defendants themselves called upon the plaintiffs to deposit
requisite amount for issuing IOD. Apart from that there is no
provision in Municipal Act for draft IOD. These facts were
admitted by defendant's witness Pankaj Prabhudas Bansali, Sub
Engineer MMC in his cross-examination dated 17.2.2014.
Paragraph 3, 4 and 5 of the cross-examination reads thus:
"3. I have also seen and studied the plans approved
for construction of nine buildings having ground plus
three floors to be constructed on suit plots. No IOD was
given in respect or other buildings except building No.4
in the year 1992. Commencement Certifcate in respect
of building No. 4 was issued only after fulfllment of all
the conditions of IOD Draft approval means summary of
corrections to be carried on in fnal approval. I cannot
say upto which level draft approval was carried out.
Draft approval is always subjected to correction
suggested by Executive Engineer. I do not know about
the correction suggested in respect of draft approval
upto the level of Executive Engineer.
(At this stage, witness stated before Court that he has
not brought offce record in respect of draft approval.
Mohite 18/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
Advocate for plaintiff' submitted that the said record is
necessary for the purpose of cross examination hence,
witness is directed to bring the concerned record on
next date and till then, his further cross examination is
deferred.)"
"4. Plaintiff had submitted additional plan for
G plus twenty one floors and the same was approved
under draft approval. It is true to say that at the time of
draft approval the only condition for issuing the
approved pan was to deposit amount as per demand
note. Draft approval was submitted upto the level of
Executive Engineer. Executive Engmeer had sanctioned
the draft approval. If plaintiff had deposited amount of
demand note then copy of approved plan would have
been given to him by corporation."
"5. It is true to say that had the plaintiff
deposited amount of demand note then there was no
necessity to issue fresh commencement certifcate and
in that case the earlier commencement certifcate would
have re-endorsed for the further construction. When the
demand note was sent there was no mention of CRZ in
our offce record in respect of proposal of plaintiff
regarding stilt + 21 floors. It is not true to say that till
fling complaint on 14/1/2003 as per Ex.76 there was no
remark in our offce record that suit plot was affected
CRZ. It is true to say that as per letter dtd. 14.1.2003
Mohite 19/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
corporation was not having any objection for
construction of stilt plus 7 floor building. As per our
offce record there is no entry as to whether any
panchanama was carried out under the letter of police
at Ex.77. Our offce had deputed one sub-engineer Thatte
to assist police to carry out panchanama as mentioned
on Ex.77. On the perusal of offce record I now say that
panchnama was carried out by local police station on
26/3/2003. It is true to say that there is no mention of
violation of CRZ regulations in the police complaint."
17 The learned Senior Counsel for the plaintiffs submits that
the Division Bench of our High Court in the matter of Sneha
Mandal Co-operative Housing Society Ltd. vs. Union of India and
ors.1 held that if the process of the development starts prior to
CRZ notifcation then there is no question of affecting the said
project by the said notifcation. He relies on paragraph 10 of the
said authority which reads thus:
"10. In the present matter, detail arguments were
advanced regarding delay and laches on the part of the
petitioners in moving the Court during the period 1991
to 1998 and during which period huge investment has
been made by respondent No. 7. It is also submitted
vehemently that citizens had welcomed construction of
the Bulk Receiving Station in 1990 and coupled with the
fact that no objection has been taken by the petitioners
all over the years, the construction of the Bulk
Receiving Station by Tata Electric Company should not
1 AIR 2000 BOMBAY 121
Mohite 20/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
be stopped. In the present matter, it is important to note
that the process for construction of Bulk Receiving
Station started prior to 1991. Initially, Plot 150-A was
earmarked for the Bulk Receiving Station. However, the
land was required to be reclaimed and during this
period, the CRZ Notifcation came into force. In the
circumstances, the Government decided to permit Tata
Electric Company to construct the Bulk Receiving
Station on Plot 148. Construction of a Bulk Receiving
Station is a long-drawn process. It has various stages. It
starts from laying of underground cables. These cables
are long distance cables. They come from Dharavi. It is
only after these cables are laid that actual construction
of the structure commences. It is for this reason that
Government permitted Tata Electric Company to
cordon Plot 148 by a wall so that encroachment does
not take place, particularly as the process was a long-
drawn up process involving various different stages.
The point which is required to be borne in mind is that
the process started prior to CRZ Notifcation in 1991.
Today, as the matter stands, the Project is at a stage
where the building is required to be put up as under-
ground cables at huge costs have already been laid
down. Looking from this perspective, it is clear that
before the CRZ Notifcation came into force, the process
had already commenced. The Project involves various
stages and to our mind, the initial allocation of the Plot
150-A which was subsequently shifted to Plot 148 itself
is a part of the ongoing process. In the circumstances,
the CRZ Notifcation of 1991 is required to be considered
in the context of the facts of this case. Lastly, we fnd
merit in the contention of Mr. Chagla that in any event,
the larger public interests should be weighed and since
there is utmost need in the locality for the Bulk
Receiving Station, the larger public interest should
prevail, particularly when two public interests compete
with each other."
Mohite 21/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
18 The learned Senior Counsel for the plaintiffs submits that in
the case in hand, project was started in the year 1989 when the
plaintiffs submitted their layout for issuance of sanction and IOD
and also when the Corporation approves plans and issued IOD on
14.3.1992. Apart from that, the width of the river is only 46
mtrs. Therefore, construction of building no.4 does not affect by
the CRZ Zone II.
19 The learned counsel for the plaintiffs submits that in the
present proceeding, frst time on 19.1.2000, Coastal Zone
Management Plan for Maharashtra was sanctioned by Union of
India. These facts were admitted by the respondent in the written
statement. He submits that apex court in the matter of Goan
Real Estate and Construction Limited and Another vs. Union of
India Through Secretary, Ministry of Environment and Others, 2
held that all development and activities within CRZ will be valid
and will not violate the provisions of the 1991 notifcation till the
management plans are approved. He relies on paragraph 28, 31,
38 and 40 of this authority.
"28. The question which falls for consideration is
whether the constructions made or on-going pursuant
to the plans sanctioned on the basis of Notifcation dated
August 16, 1994 would be affected or not. For this
purpose, it will be necessary to construe the judgment
rendered in Indian Council for Enviro-Legal Action
(supra)."
2 (2010) 5 SCC 388
Mohite 22/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
"31. It is well settled that an order of Court must be
construed having regard to the text and context in
which the same was passed. For the said purpose, the
judgment of this Court is required to be read in its
entirety. A judgment, it is well settled, cannot be read as
a statute. Construction of a judgment should be made in
the light of the factual matrix involved therein. What is
more important is to see the issues involved therein and
the context wherein the observations were made.
Observation made in a judgment, it is trite, should be
read in isolation and out of context. On perusal of
paragraph 10 of the judgment, it is abundantly clear
that even under 1991 Notifcation which is the main
Notifcation, it was stipulated that all development and
activities within CRZ will be valid and will not violate
the provisions of the 1991 Notifcation till the
Management Plans are approved. Thus, the intention of
legislature while issuing Notifcation of 1991 was to
protect the past actions/transactions which came into
existence before the approval of 1991 Notifcation."
"38. The contention raised on behalf of the
respondents that the construction already completed
would not be affected in any manner by decision of this
Court in Indian Council for Enviro-Legal Action (supra)
but incomplete construction cannot be permitted to be
completed is devoid of merits. Two amendments made
in the year 1994 were declared to be illegal vide
judgment dated April 18, 1996. Till then, its operation
was neither stayed by this Court nor by the
Government. Therefore, a citizen was entitled to act as
per the said notifcation. This Court fnds that the rights
of the parties were crystallized by the amending
notifcation till part of the same was declared to be
illegal by this Court. Therefore, notwithstanding the fact
that part of the amending notifcation was declared
Mohite 23/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
illegal by this Court, all orders passed under the said
notifcation and actions taken pursuant to the said
notifcation would not be affected in any manner
whatsoever."
"40. On the facts and in the circumstances of the
case, this Court is of the opinion that a good case has
been made out by the petitioners for issuance of a
declaration that the judgment dated April 18, 1996
rendered in the case of Indian Council for Enviro-Legal
Action (supra) will not affect the on-going constructions
or completed constructions pursuant to the plans
sanctioned under the amending Notifcation of 1994 till
two clauses of the same were set aside by this Court."
20 The learned Senior Counsel for the plaintiffs further
submits that even Apex Court in the matter of M.Nizamudeen vs.
M/s.Chemplast Sanmar Limited and Others3 held that as per
para 3 (3)(i) of the 1991 Coastal Zone Management Plan
prepared by State Coastal Zone Management Authority and duly
approved by MoEF is the relevant plan for identifcation and
classifcation of CRZ area, within their respective territories in
accordance with the guidelines given in Annexures I and II of the
Notifcation. He submits that admittedly, in the case in hand,
plans were prepared by Coastal Zone Management and
sanctioned on 19.1.2000 i.e. after completion of building no.4.
Therefore, same is not affected by CRZ Zone. He relies on
paragraph 24, 25, 27, 28 and 30 of the authority which reads
thus:
3 (2010) 4 SCC 240
Mohite 24/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
"24. In view of the contentions advanced by the
senior counsel and counsel for the parties, the frst
question which we have to look to is, whether Uppanar
river and its banks at the point where pipelines pass,
fall in the CRZ III area. If the answer to this is in the
affrmative, obviously, the pipelines crossing
underneath Uppanar river would require environmental
clearance. The other main question we have to consider
in connection with these matters is, whether paragraph
2(ii) of 1991 Notifcation restricts transfer of VCM
(hazardous substance) beyond port area to the PVC
plant through pipelines. Other considerations would
depend on answer to these two core issues."
"25. In considering the frst question, we need to look
to 1991 Notifcation which came to be issued by the
MOEF declaring the coastal stretches as Coastal
Regulation Zone (CRZ) and regulating activities in such
area. 1991 Notifcation has been amended from time to
time. To the extent it is relevant, it reads:
Now, therefore, in exercise of the powers conferred by
Clause (d) of Sub-rule (3) of Rule 5 of the Environment
(Protection) Rules, 1986 and all other powers vesting in
its behalf, the Central Government hereby declares the
coastal stretches of seas, bays, estuaries, creeks, rivers
and backwaters which are influenced by tidal action (in
Mohite 25/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
the landward side) upto 500 metres from the High Tide
Line (HTL) and the land between the Low Tide Line
(LTL) and the HTL as Coastal Regulation Zone; and
imposes with effect from the date of this Notifcation, the
following restrictions on the setting up and expansion of
industries, operations or processes etc. in the said
Coastal Regulation Zone (CRZ).
1[(i) For the purposes of this notifcation, the High
Tide Line means the line on the land up to which the
highest water line reaches during the spring tide. The
High Tide Line shall be demarcated uniformly in all
parts of the country by the demarcating authority or
authorities so authorised by the Central Government, in
accordance with the general guidelines issued in this
regard]
2[(ii) The distance from the High Tide Line shall
apply to both sides in the case of rivers, creeks and
backwaters and may be modifed on a case to case basis
for reasons to be recorded in writing while preparing
the Coastal Zone Management Plans provided that this
distance shall not be less than 100 meters or the width
of the creek, river or backwaters, which ever is less. The
distance up to which development along rivers, creeks
and backwaters is to be regulated shall be governed by
the distance up to which the tidal effects are
experienced which shall be determined based on
Mohite 26/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
salinity concentration of 5 parts per thousand (ppt). For
the purpose of this notifcation, the salinity
measurements shall be made during the driest period of
the year and the distance upto which tidal effects are
experienced shall be clearly identifed and demarcated
accordingly in the Coastal Zone Management Plans.;]
2. Prohibited Activities:
The following activities are declared as prohibited
within the Coastal Regulation Zone, namely:
(i) ....
(ii) manufacture or handling or storage or
disposal of hazardous substances as specifed in the
Notifcations of the Government of India in the Ministry
of Environment & Forests No. S.O. 594(E) dated 28th
July, 1989, S.O. 966(E) dated 27th November, 1989 and
GSR 1037(E) dated 5th December, 1989; 3[except
transfer of hazardous substances from ships to ports,
terminals and refneries and vice versa, in the port
areas:]
.....
3. Regulation of Permissible Activities:
Mohite 27/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::fa165-15with849-19 All other activities, except those prohibited in para 2 above, will be regulated as under:
1. ....
2. The following activities will require environmental clearance from the Ministry of Environment and Forests, Government of India, namely:
(i) ....
(ii) 4[Operational constructions for ports, harbours and light houses and construction activities of jetties, wharves, Slipways, pipelines and conveying systems including transmission lines provided that environmental clearance in case of constructions or modernization or expansion of jetties and wharves in the Union Territory of Lakshadweep for providing embarkation and disembarkation facilities shall be on the basis of a report of scientifc study conducted by the Central Government or any agency authorized or 3 recognized by it suggesting environmental safeguard measures required to be taken for minimizing damage to corals and associated biodiversity.] (3) (i) The coastal States and Union Territory Administrations shall prepare, within a period of one year from the date of this Notifcation, Coastal Zone Mohite 28/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Management Plans identifying and classifying the CRZ areas within their respective territories in accordance with the guidelines given in Annexures-I and II of the Notifcation and obtain approval (with or without modifcations) of the Central Government in the Ministry of Environment & Forests;
(ii) Within the framework of such approved plans, all development and activities within the CRZ other than those covered in para 2 and para 3 (2) above shall be regulated by the State Government, Union Territory Administration or the local authority as the case may be in accordance with the guidelines given in Annexures-I and II of the Notifcation; and
(iii) In the interim period till the Coastal Zone Management Plans mentioned in para 3(3)(i) above are prepared and approved, all developments and activities within the CRZ shall not violate the provisions of this Notifcation. State Governments and Union Territory Administrations shall ensure adherence to these regulations and violations, if any, shall be subject to the provisions of the Environment (Protection) Act, 1986."
"27. Paragraph 3(3)(i) of 1991 Notifcation requires the Coastal States and UT Administrations to prepare Coastal Zone Management Plans for identifcation and classifcation of the CRZ areas within their respective Mohite 29/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 territories in accordance with the guidelines given in Annexures I and II of the Notifcation. It further mandates Coastal States and UT Administrations to obtain approval of such plans from the Central Government. As a matter of fact, the said provision provided a period of one year for preparation of such plans from the date of the Notifcation, but the Coastal States and UT Administrations remained dormant for many years in this regard."
"28. However, consequent upon directions of this Court, the State of Tamil Nadu submitted its Coastal Zone Management Plan to the MOEF on August 23, 1996 which was approved on September 27, 1996 (1996 Plan) containing 31 sheets corresponding to maps for different stretches of the coastline of the State of Tamil Nadu with certain conditions/modifcations/ classifcations. Sheet No. 10 pertains to the coastal stretch of Cuddalore District. The MOEF, based on sheet No. 10 (1996 Plan) have stated in their affdavit that the land portion of the banks of Uppanar river adjacent to the plant in Thiyagavalli village where the pipeline crosses Uppanar river does not come under the CRZ area. This position is reiterated by the TNSCZMA in their affdavit fled before this Court:
....as per the approved Coastal Zone Management Plan, the banks of Uppanar River adjacent to the Plant in Thiyagavalli Village where the pipeline crosses River Mohite 30/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Uppanar does not come under CRZ area...."
"30. By 1998 amendment, it has been provided in 1991 Notifcation that HTL shall be demarcated uniformly in all parts of the country by the demarcating authority or authorities so authorized by the central government in accordance with the general guidelines issued in this regard. By further amendment on May 21, 2002, sub-paragraph (ii) was inserted in the frst para of 1991 Notifcation providing therein that the distance from the HTL shall apply to both sides in the case of rivers, creeks and backwaters. The said amendment provides that the distance up to which development along rivers, creeks and backwaters is to be regulated shall be governed by the distance up to which the tidal effects are experienced which shall be determined based on salinity concentration of 5 ppt. It further provides that salinity measurements shall be made during the driest period of the year and distance up to which tidal effects are experienced shall be clearly identifed and demarcated in the Coastal Zone Management Plans."
21 On the basis of these submissions, the learned Senior Counsel for the plaintiffs submits that the construction carried out by plaintiffs in respect of building no.4 is according to law and hence, First Appeal No.165 of 2015 preferred by defendant Corporation is required to be dismissed with costs. He further Mohite 31/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 submits that the construction carried out by plaintiffs of building no.4 does not affect CRZ regulation and therefore, Corporation be directed to issue completion and occupation certifcate. He submits that if First Appeal preferred by the plaintiffs is not allowed, irreparable loss and injury will be caused to them.
22 On the other hand the learned Senior Counsel for the Corporation submits that in the present proceeding, Trial Court erred in coming to the conclusion that the plaintiffs carried out construction of building no.4 is according to law. He submits that admittedly in the present proceeding, plaintiffs carried out construction of building no.4 without obtaining IOD from the Corporation. He submits that though the plaintiffs relied on letter dated 24.8.1998 Exhibit '18' from the Corporation that amended plans submitted by them for stilt + 21 upper floors were approved, but the same was not issued for non payment of requisite fees, for which demand letter was issued by them. Therefore, construction carried out by plaintiffs of building no.4 was unauthorized. In support of this contention, the learned Senior Counsel for the defendants relies on the letter dated 24.8.1998 Exhibit '18'.
23 The learned Senior Counsel for the Corporation further submits that though the defendants issued notice under section 354 A of the MMC Act, plaintiffs failed to comply the same and continued the construction activities. Therefore, defendants were constrained to issue notice under section 53(1) of the MRTP Act, 1966 dated 16.10.2000 (Exhibit 20). These facts Mohite 32/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 were not considered by the Trial Court at the time of passing impugned judgment and decree and held that the construction carried out by the plaintiffs was according to law. Therefore, impugned judgment and decree to that extent is required to be set aside.
24 The learned Senior Counsel for the defendants submits that in the present proceeding, admittedly, as per the notifcation dated 19.2.1991 issued by the Ministry of Environment and Forests, Union of India, construction of building no.4 comes within CRZ and therefore, there is no question of granting any completion certifcate and or occupation certifcate to the plaintiffs. He submits that it is specifcally stated in the said notifcation dated 19.2.1991 that, no construction be carried out and or sanctioned by the authority, if the same is affected by CRZ. He submits that though survey was carried out in the year 2000 by the authority and declared the said area affected by CRZ Zone, the construction carried out by the plaintiffs before that, cannot be regularized and or allow them to use for residential purpose. In any case, same is required to be demolished.
25 The learned Senior Counsel for the Corporation / defendants submitted that though the IOD was prepared by the Corporation in respect of building no.4 for stilt + 21 floors, it was specifcally stated that same be treated as draft IOD. Apart from that, plaintiffs failed and neglected to pay usual charges for issuing said IOD. Therefore, there is no question of regularization of work carried out by the plaintiffs without payment of those Mohite 33/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 charges. Not only that, the Corporation from time to time issued notices to the plaintiffs to remove the unauthorised construction as well as stop the further work. He submits that Corporation issued notice under section 354A of the said Act dated 7.2.1998 Exhibit 17 calling upon the plaintiffs to stop the further work of building no.4. He further submits that thereafter the Corporation issued notice under section 53(1) of the MRTP Act, 1966 in respect of building no.4 calling upon the plaintiffs to demolish the unauthorised construction immediately, failing which Corporation will take appropriate action against them. He submits that inspite of all these facts, the plaintiffs failed and neglected to demolish the unauthorised construction.
26 The learned Senior Counsel for the defendants submits that though the Corporation issued letter dated 24.8.1998 (Exhibit 18) stating that amended plan submitted by the plaintiffs in respect of proposed building no.4 on the plot bearing CTS No.261 village Dahisar were approved, however, same were not issued for non-payment of requisite fees for which the demand notice was issued to the plaintiffs. He submits that plaintiffs has taken this letter as approval of the construction of the building no.4 in other way. He submits that actually, the said IOD was draft for approval. Therefore, there is no question of plaintiffs to carry out the construction of building no.4 without obtaining IOD in respect of the said building. Hence, the said construction is unauthorised and same is required to be demolished.
27 The learned counsel for the Corporation submits that the Mohite 34/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Apex Court in the matter of Piedade Filomena Gonsalves vs. State of Goa and Others 4 held that court should not interfere in environmental matters where unauthorised construction carried out. He relies on paragraph 4 and 6 of this authority which reads thus:
"4. We do not think that any fault can be found with the judgment of the High Court and the appellant can be allowed any relief in exercise of the jurisdiction conferred on this Court under Article 136 of the constitution. Admittedly, the construction which the appellant has raised is without permission. Assuming it for a moment that the construction, on demarcation and measurement afresh and on HTL being determined, is found to be beyond 200 metres of HTL, it is writ large that the appellant has indulged into misadventure of raising a construction without securing permission from the competent authorities. That apart, the learned counsel for the respondents has rightly pointed out that the direction of the High Court in the matter of demarcation and determination of HTL is based on the amendment dated 18.8.1994 introduced in the notifcation dated 19.2.1991 entitled the Coastal Regulation Zone notifcation issued in exercise of the power conferred by Section 3(1) and Section 3(2)(v) of the Environment Protection Act, 1986, while the appellant's construction was completed before the date of the amendment and therefore, the appellant cannot take beneft of the order dated 25.9.96 passed in writ petition No. 102 of 1996."
"6. The Coastal Regulation Zone notifcations have been issued in the interest of protecting environment and ecology in the coastal area. Construction raised in violation of such regulations cannot be lightly condoned. 4 (2004) 3 SCC 445 Mohite 35/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 We do not think that the appellant is entitled to any relief. No fault can be found with the view taken by the High Court in its impugned judgment."
28 The learned counsel for the Corporation also relies on the judgment of the Apex Court in the matter of M.I. Builders Pvt. Ltd. vs. Radhey Shyam Sahu and Others 5. He submits that in this matter, the Apex Court held that court should order demolition of unauthorised construction even though the builder invested considerable amount.
29 The learned Senior Counsel for the Corporation relied on the judgment of the Apex Court in the matter of Esha Ekta Apartments Co-operative Housing Society Ltd. AndOrs. vs. Municipal Corporation of Mumbai and Ors. 6 He submits that Apex Court in this authority held that unauthorised construction cannot be regularised and demolition order cannot be quashed. He relies on paragraph 37, 45, 46, 55 and 56 which reads thus:
"37. Learned Attorney General referred to Sections 44, 45, 47, 52 and 53 of the 1966 Act and argued that the extra floors constructed by the developers/builders cannot be regularized because that would tantamount to violation of the D.C. Rules. He further argued that the Deputy Chief Engineer and the Appellate Authority did not commit any error by refusing to entertain the prayer made by the architect of the lessee for regularization of the buildings because the same fall within the CRZ area. He relied upon the judgment in 5 1999 (6) SCC 464 6 2013 (5) SCC 357 Mohite 36/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Suresh Estates Private Limited v. Municipal Corporation of Greater Mumbai, (2007) 14 SCC 439 and argued that the Petitioners cannot rely upon the 1991 Regulations for seeking regularization of the illegally constructed floors."
"45. We shall now notice the provisions of the 1966 Act.
45.1 Section 44(1) of that Act postulates making of an application to the Planning Authority by any person intending to carry out any development on any land. Such an application is required to be made in the prescribed form incorporating therein the relevant particulars and must be accompanied by such documents, as may be prescribed. This requirement is not applicable if the Central or State Government or local authority intends to carry out any development on any land. Similarly, a person intending to execute a Special Township Project on any land is not required to make an application under Section 44(1). Instead, he has to make an application to the State Government.
45.2 Section 45 postulates grant or refusal of permission. In terms of Section 45(1), the Planning Authority is empowered to grant permission without any condition or with such general or special conditions which may be imposed with the previous approval of the State Government. It is also open to the Planning Authority to refuse the permission. As per Section 45(2) the permission granted under Sub-section (1), with or without conditions, shall be contained in a commencement certifcate in the prescribed form. Section 45(3) mandates that the order passed by the Planning Authority granting or refusing permission shall state the grounds for its decision. Section 45(5) contains a deeming provision and lays down that if the Mohite 37/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Planning Authority does not communicate its decision within 60 days from the date of receipt of application, or within 60 days from the date of receipt of reply from the applicant in respect of any requisition made by the Planning Authority, then such permission shall be deemed to have been granted on the date immediately following the date of expiry of 60 days. However, the deemed permission is subject to the rider contained in the frst proviso to Section 45(5) that the development proposal is in conformity with the relevant Development Control Regulations framed under the 1966 Act or bye-laws or Regulations framed in that behalf under any law for the time being in force and the same is not violative of the provisions of any draft or fnal plan or proposals published by means of notice, submitted for sanction under the Act. The second proviso to this Sub-section lays down that any development carried out pursuant to such deemed permission, which is in contravention of the provisions of the frst proviso, shall be deemed to be an unauthorized development for the purposes of Sections 52 to 57.
45.3 Section 52 prescribes the penalty for unauthorized development or for use of land otherwise than in conformity with development plan. Any person who commences, undertakes or carries out development, or institutes or changes the use of any land without obtaining the required permission or acts in violation of the permission originally granted or duly modifed is liable to be punished with imprisonment for a term of at least one month, which may extend to three years. He is also liable to pay fne of at least Rs. 2,000/-, which may extend to Rs. 5,000/-. In case of continuing offence, an additional daily fne of Rs. 200/- is payable. Any person who continues to use or allows the use of any land or building in contravention of the provisions Mohite 38/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 of a development plan without being allowed to do so under Section 45 or 47, or where the continuance of such use has been allowed under that section, continues such use after expiry of the period for which the use has been allowed, or in violation of the terms and conditions under which the continuance of such use is allowed is liable to pay fne which may extend to Rs. 5,000/-. In the case of a continuing offence, further fne of Rs. 100/- per day can be imposed.
45.4 Section 53 empowers the Planning Authority to require the wrongdoer to remove unauthorized development. of course, this power can be exercised only after following the rules of natural justice, as engrafted in Sub-sections (1) and (2) of Section 53. By virtue of Section 53(3), any person to whom notice under Sub-section (2) has been given can apply for permission under Section 44 for retention of any building or works or for the continuance of any use of the land pending fnal determination or withdrawal of the application. If the permission applied for is granted, the notice issued under Section 53(2) stands automatically withdrawn. If, however, the permission is not granted, the notice becomes effective. If the person to whom notice under Section 53(2) is given or the application, if any, made by him is not entertained, then the Planning Authority can prosecute the owner for not complying with the notice. Likewise, if the notice requires the demolition or alteration of any building or works or carrying out of any building or other operation, then the Planning Authority is free to take steps for demolition, etc., and recover the expenses incurred in this behalf from the owner as arrears of land revenue.
45.5 Section 54 empowers the Planning Authority to stop unauthorized development. Section 55 enables the Mohite 39/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Planning Authority to remove or discontinue unauthorized temporary development summarily. Section 56 empowers the Planning Authority to take various steps in the interest of proper planning of particular areas including the amenities contemplated by the development plan. These steps include discontinuance of any use of land or alteration or removal of any building or work."
"46. An analysis of the above reproduced provisions makes it clear that any person who undertakes or carries out development or changes the use of land without permission of the Planning Authority is liable to be punished with imprisonment. At the same time, the Planning Authority is empowered to require the owner to restore the land to its original condition as it existed before the development work was undertaken. The scheme of these provisions do not mandate regularization of construction made without obtaining the required permission or in violation thereof."
"55. It is thus evident that the 1963 Act obligates the promoter to obtain sanctions and approvals from the concerned authority and disclose the same to the flat buyers. The Act also provides for imposition of penalty on the promoters. However, the provisions contained therein do not entitle the flat buyers to seek a mandamus for regularization of the unauthorized/illegal construction."
"56. In view of the above discussion, we hold that the Petitioners in the transferred case have failed to make out a case for directing the Respondents to regularize the construction made in violation of the sanctioned plan. Rather, the ratio of the above-noted judgments and, in particular, Royal Paradise Hotel (P) Ltd. v. State of Haryana and Ors. (supra) is clearly attracted in the Mohite 40/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 present case. We would like to reiterate that no authority administering municipal laws and other similar laws can encourage violation of the sanctioned plan. The Courts are also expected to refrain from exercising equitable jurisdiction for regularization of illegal and unauthorized constructions else it would encourage violators of the planning laws and destroy the very idea and concept of planned development of urban as well as rural areas."
30 The learned Senior Counsel for the Corporation relies on the judgment of the Apex Court in the matter of Ekta Shakti Foundation vs. Govt. of NCT Delhi7. He submits that in this authority the Apex Court held that in the matter of policy decisions or exercise of discretion by Government, so long as infringement of fundamental rights is not shown, the courts will have no occasion to interfere and court will not and should not substitute its own judgment for the that of executive in such matters. He further submits that Apex Court in the matter of Secretary, Jaipur Development Authority, Jaipur vs. Daulat Mal Jain and Ors.8held that illegal construction cannot be authorised through judicial process.
31 On the basis of these submissions and the authorities, the learned Senior Counsel for the Corporation submits that, the impugned Judgment passed by the Trial Court dated 17.6.2014 is required to be partly set aside holding that construction of building no.4 is unauthorised and Corporation can take appropriate steps for demolition of the same.
7 2006 (10) SCC 337 8 1997 (1) SCC 35 Mohite 41/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 32 The learned Senior Counsel for the Corporation further submits that construction carried out by the plaintiffs of building no.4 also affects the CRZ II. He submits that Coastal Zone Management plan for Maharashtra sanctioned by the Government of Union on 19.1.2000, in which it is specifcally shown that plot of land on which building no.4 is constructed, same is affected by CRZ II. Therefore, though construction was carried out by the plaintiffs before sanction of the said plan, there is no question of issuing completion certifcate in respect of the said construction. He submits that Supreme Court in the matter of The Kerala State Coastal Zone Management Authority vs. The State of Kerala Maradu Municipality and Ors. 9 specifcally held that if construction carried out contrary to the Coastal Zone Management plan, same cannot be authorised. Same is required to be demolished with immediate effect. He submits that these facts were correctly considered by the Trial Court at time of passing impugned judgment and decree. Therefore, there is no question of issuing completion certifcate and or occupation certifcate to the plaintiffs in respect of construction of building no.4. Therefore, First Appeal preferred by Corporation is required to be allowed and Appeal preferred by plaintiffs is required to be dismissed with costs.
33 I have heard both the sides at length. I have gone through the papers and proceedings called for from the Trial Court. After considering the submissions and pleadings of both the parties, following issues are involved in the present First Appeal:
9 2019 (7) SCC 248 Mohite 42/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19
1. Whether construction carried out by the plaintiffs of building no.4 situated on CTS No.261 of Village Dahisar, Taluka Borivali is unauthorised construction? .............. NO
2. Whether construction carried out by the plaintiffs of building no.4 situated on CTS No.261 of Village Dahisar, Taluka Borivali affects the Coastal Regulation Zone and thereby in non-residential zone. .................. NO
34 For deciding the present both the First Appeals, the following documents placed on record by both the parties before the Trial Court are important. Those are as under:
S. DATE EXHIBI PARTICULARS PAGE NO. AS NO. T NO. PER R & P 1. 07.08.89 35 Fresh proposal submitted by Architect of plaintiff to the 147
Executive Engineer, Mumbai Municipal Corporation under section 337 of the Mumbai Municipal Corporation Act, 1888 for proposed building no.4 on property bearing Survey No.343; CTS No.261 of Village Dahisar (W), Bombay
2. 17.08.89 25 Survey report of Municipal Corporation bearing Case 86 No.CE/7882/AR for the proposed building on CTS No.261 in which it is specifcally stated that proposal is in residential zone
3. 19.08.89 36 Notice from Corporation to the plaintiff under section 340 and 148 343 of the Mumbai Municipal Corporation Act, 1888 calling upon the plaintiff to supply certain documents in respect of intended building no.4 on the suit land.
4. 07.08.91 37 Plaintiff's Architect's letter to the Executive Engineer, 151 Mumbai Municipal Corporation in respect of proposed building no.2 on the suit land.
5. 10.01.92 27 Intimation of dis-approval (IOD) issued by the Corporation in 90 respect of proposed construction of buildig no.1 on the suit property.
6. 10.02.92 39 Letter from Corporation bearing No.CE/7882/BP(WS)AR to 155 the plaintiff calling upon them to pay additional security fees Rs.7,920/-, IOD deposit Rs.36,800/- and debris removal deposit Rs.10,000/- for the proposed building no.1 on the suit land
7. 14.03.92 10 & 28 Photocopy - Intimation of dis-approval under section 346 of 156 and 101 the MMC Act in respect of building no.4 on the suit property Mohite 43/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19
8. 09.11.92 40 Letter from Municipal Corporation to the plaintiff's Architect 173 for proposed bridge Dahisar river for the cementary and access to the property bearing CTS No.261 of Village Dahisar, Dahisar (West).
9. 24.03.94 42 Letter from Municipal Corporation to the plaintiff's Architect 177 for specifcation how to construct the bridge
10. 07.07.94 43 Letter from Municipal Corporation to the plaintiff stating that 180 structural design for bridge across Dahisar river submitted by them by their structural engineer has been verifed and found in order.
11. 17.08.94 44 Letter from Municipal Corporation to the plaintiff approving 181 drawing for the bridge to be constructed across Dahisar river.
12. 21.09.95 12 Letter from Municipal Corporation to the plaintiff giving 183 detailed description for proposed bridge across Dahisar river.
13. 30.01.96 14 Commencement certifcate issued by the Corporation in Form 186 No.A of Maharashtra Regional and Town Planning Act, 1966 bearing no.CHE/7882/UP(WS) - AP - AR in respect of proposed building no.4 on the plot bearing CTS No.261 Dahisar.
14. 13.03.96 46 Circular issued by Municipal Corporation for compounding 188 offence by levying regularisation charges for carrying out the work beyond approval, without commencement certifcate and by withdrawing stop work notice under section 354 of the Mumbai Municipal Corporation Act, 1888.
15. 26.12.96 48 Letter from Municipal Corporation to the plaintiff calling 192 upon additional security fees Rs.83,300/-, balance Encl. Rs.1,82,000/-, ST Case PROM Rs.6,19,500/-, IOD Deposit Rs.22,850/- and demolition deposit Rs.55,400/- in respect of proposed building no.4 on the suit plot.
16. 17.01.97 49 Letter from Corporation to the plaintiff stating that they have 193 no objection to carry out the work of proposed building no.4 on the suit land as per amended plans.
17. 19.02.97 51 Letter from Corporation to the plaintiff in respect of proposed 197 30' - O "bridge across Dahisar river along with 44", vide DP road as access to the property bearing CTS No.261 Village Dahisar.
18. 27.05.97 54 Letter from the offce of the Chief Fire Offcer, Mumbai Fire 200 Brigage E-Ward Central Offce in respect of fre protection and Fire fghting requirement for the construction of proposed hi rise residential building [building no.4, on Sector II Plot-A] on property bearing CTS No.261 Survey No.343 of Village Dahisar at Dahisar West.
19. 21.06.97 16 Letter from Municipal Corporation to the plaintiff in respect 206 of building no.4 on suit lands calling upon the plaintiff to pay sum of Rs.1,67,100/- fee for amended plans, for balance enclosure premium Rs.3,60,000/- for staircase premium, Rs.12,38,700/- for development charges as per MRTP Act, 1966, Rs.12,66,550/- for demolition deposit, Rs.44,600/- and Rs.1,13,560/- for IOD deposit.
20. 24.08.98 18 Corporation letter to the plaintiff in respect of proposed 209 building no.4 on suit land stating that amended plans submitted by the plaintiff for stilt + 21 upper floors are approved. However, the same are not issued for non payment of requisite fees for which demand letter is already issued.
21. 05.01.00 56 Application fled by the plaintiff through their Architect to the 210 Corporation for regularisation of the work of building no.4 on the suit plot of land
22. 17.05.00 19 Letter from Corporation to the plaintiff stating that suit plot is 213 entirely within the custodial regulation zone categorised as CRZ-I and CRZ-II. The development on the plot under Mohite 44/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 reference is not permissible as per the provisions of MOEF Notifcation 1991. Hence, the plaintiff request for regularisation of work carried out beyond completion certifcate / beyond approval, cannot be considered.
23. 21.12.02 33 Report prepared by the Corporation in respect of CRZ stating 115 that when the permission was granted to the plaintiff to carry out construction of building no.4, the said plot was not declared as affected by CRZ.
35 Issue no.1 - It is to be noted that in the present proceeding, the plaintiffs submitted layout for issuance of sanction plan and IOD with the Corporation on 7.8.1989. Thereafter the plaintiffs paid aggregate amount of Rs.3,27,200/- to the Corporation as security fees for the said project. Plaintiffs also paid fees of Rs.1,28,325/- for scrutiny of lay out plan.
36 After following due process of law, Corporation approved the plans and issued IOD on 14.3.1992 (Exhibit 10 and 28) with reference to the plaintiff's application dated 7.8.1989 (Exhibit
35) . One of the terms and conditions of the IOD dated 14.3.1992 Exhibit 10 and 28 is in respect of the breach reads thus:
"(15) The access road to the full width shall be constructed in water bound macadam before commencing the work and should be complete to the satisfaction of Municipal Commissioner including asphalting lighting and drainage before submission of the Building Completion Certifcate."
37 At the time of issuing IOD in respect of the said project, Corporation imposed condition on plaintiffs that they have to Mohite 45/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 construct the bridge across Dahisar river for the cemetery and access to the property bearing CTS No.261 of Village Dahisar, Dahisar (West) by the letter dated 9.11.1992 (Exhibit 40). Terms and Conditions of the said letter are as under:
"(1) The clear waterway of 42 Mtrs. width, and 3.5 Mtrs. depth shall be maintained for the proposed bridge.
(2) The road level shall not be below the level of existing bridge at Kandarpada Road.
(3) The structural design and details of the proposed. bridge shall be got approved from Executive Engineer (Bridges), before taking up work in hand.
(4) That no obstruction shall be caused in the river bed any time during construction of bridge.
(5) that the deposit of Rs.15,000/- shall be kept for faithful compliance of above conditions.
(6) that the demarcation for the exact location of proposed bridge shall be obtained from the Competent Authority.
(7) That any other permission required from other authority shall be obtained before actual commencement of the work.
(8) Prior intimation should be given to this offce and the offce of Dy.C.B.(Bridge) regarding commencement of the bridge work.Mohite 46/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19 (9) That bridge will be allowed for use by general public and vehicular traffc."
38 Thereafter, the Corporation sanctioned the plans for carrying out construction of the said bridge at the cost of plaintiffs. Plaintiffs accepted the said terms and conditions and constructed the bridge at their cost.
39 On 18.08.93 (Exhibit '41' - Page 175 of R & P), the Executive Engineer (Building Proposal) by his letter to M/s.Kalpana Consultants Pvt. Ltd. Architects, confrmed that the suit property is under "Residential" Zone. In the said letter, there was no remark that said property is affected by Coastal Regulation Zone. Thereafter, from time to time, plaintiffs submitted amended plans and same were sanctioned by the Corporation. As per section 45 of the MRTP Act, 1966, once IOD is issued, then plan can be amended within the four corners of the law for available FSI. In the present proceeding, plaintiffs carried out construction as per sanction plan issued by the Corporation. Assistant Engineer, Building Proposal (West Sub) P & R Ward issued "Work Commencement Certifcate" dated 30.01.1996 (Exhibit 14, Page No.186 of R & P) of proposed building NO.4 under Maharashtra Regional and Town Planning Act, 1966 (Form 'A'). By letter dated 07.08.96 (Exhibit 15), the Executive Engineer (Building Proposal) while processing the application for further sanction of plans, called upon the plaintiffs to pay the security deposit and development charges as also to fle an undertaking to construct the bridge on Dahisar Mohite 47/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 river. Thereafter, on 17.01.97 (Exhibit 49), the Executive Engineer (Building Proposal) 'R' Ward granted approval to carry out the construction work as per amended plans. On 24.02.97, the plaintiffs submitted further amendment plans for building no.4 comprising of stilt and 21 upper floors and reducing the floors of the other building. The Plans for the suit building no.4 proposed to be comprising of Wing A and Wing B of 21 floors were sanctioned on 18.06.97 and by letter dated 21.06.97 (Exhibit 16) the Assistant Engineer (Building Proposal) demanded the payment of various amounts towards the development cess charges, amended plan fee and Bal. enclosure premium etc. in respect of amended plans for stilt and 21 upper floors.
40 Though the plaintiffs were constructing the Suit Building No.4 as per the amended plans submitted on 24.02.1997 and subsequently sanctioned on 18.06.97/21.06.97 by the defendant on 24.08.98, the defendant issued the stopped work notice under section 354A of the Mumbai Municipal Corporation Act, 1888 on the ground that the work was being carried out beyond commencement certifcate. Hence, plaintiffs fled the application for regularization on 5.1.2000 (Exhibit 56) in terms of the policy of the defendants contained in the circular dated 13.3.1996 for compounding offence by levying regularization charges, for carrying out the work beyond approval/without Commencement Certifcate. However, the defendants vide letter dated 17.5.2000 (Exhibit 19) rejected the regularization application on the ground that the suit property now falls within CRZ, though the Coastal Zone Management Plan for Maharashtra was fnalized, Mohite 48/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 approved and published on 19.01.2000.
41. It is to be noted that Corporation by the letter dated 24.8.1998 (Exhibit 18) admitted that amended plans submitted by the plaintiffs for stilt plus 21 upper floors was approved. The approved plan and IOD was not issued to the plaintiffs for non- payment of requisite fees for which the payment letter was issued by the Corporation to the plaintiffs. Paragraph 1 of the said letter dated 24.08.98 (Exhibit 18) reads thus:
"You are aware that stop work notice under Sec. 354/ A of B.M.C. Act is issued on the said work, since the work is carried out beyond plinth level. During the site inspection, it is observed that the R.C.C. work upto 5th slab level & columns over 5th slab has been constructed for which C.C.. is not granted by this offce. Similarly the amended plans submitted by you for stilt +21 upper floors are approved however, the same are not issued for non payment of requisite fees for which the demand 1etter is already issued to you."
42 The construction carried out was within the FSI limit, with the planning authority in the frst instance sanctioning the layout and plans of 9 buildings on 14.03.92, subsequently modifed to 7 buildings of 7 floors each with IOD being issued on 17.01.97. A commencement certifcate for building no.4 has been issued on 30.01.96. The plans in respect of building no.4 were approved on 18/21.06.97 with a demand being made for payment of development charges etc. The Municipal Corporation has admitted that plans were approved and not released for want of payment of development charges and fees. This is reflected in the Mohite 49/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 notice dated 24.08.98 (Exhibit 18), wherein it is clearly recorded that plans were approved stilt plus 21floors, but not issued since the fees not paid. The Municipal Corporation in its witness, cross-examination in paragraph 4 & 5 have admitted that, if the plaintiffs had deposited the amounts demanded, the approved plans would have been handed over. It is also admitted in cross examination that it was not necessary to apply fresh commencement certifcate for 21 floors. Only endorsement would have been entered on the already issued commencement certifcate.
43 This itself shows that construction carried out by the plaintiffs was authorised, but for want of payment of requisite fees, the Corporation withheld those approved plans. These facts were considered by the Trial Court and held that construction carried out by the plaintiffs was not unauthorised and therefore, Trial Court restrained the defendants from carrying out demolition of building no.4.
44 It is to be noted that authorities cited by the learned Senior Counsel for the Corporation in the matter of Piedade Filomena Gonsalves vs. State of Goa and Others (Supra), M.I. Builders Pvt. Ltd. vs. Radhey Shyam Sahu and Others (Supra), Esha Ekta Apartments Co-operative Housing Society Ltd. AndOrs. vs. Municipal Corporation of Mumbai and Ors. (Supra), Ekta Shakti Foundation vs. Govt. of NCT Delhi (Supra) and Secretary, Jaipur Development Authority, Jaipur vs. Daulat Mal Jain and Ors. (Supra) are not applicable in the facts and circumstances of the present case. In all these authorities, the construction carried Mohite 50/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 out by the concerned person was unauthorised, without any approval from the competent authority. In the case in hand, Corporation themselves sanctioned the plans submitted by the plaintiffs and specifcally recorded in their letter dated 24.8.1998 Exhibit 18, but same were not issued to the plaintiffs for want of payment of requisite fees. It is to be noted that as per Circular No. CHE/4808/DPC dated 13.3.1996, same can rectify by paying the charges. Apart from that whenever Corporation issued notice under section 354A of the said MMC Act and under Section 53(1) of the MRTP Act, 1966, they failed to take any action in respect of building no.4, only because construction was according to the sanction plans. In view of these facts, issue no.1 is answered in the negative (No).
45 Issue No.2 - It is to be noted that in the present proceeding, the Corporation granted commencement certifcate for project. Plans were approved from time to time. Plans approved in respect of building no.4 for 21st upper floors with letter dated 21.6.1997 Exhibit '16' calling upon the plaintiffs to make further payment towards amended plan and IOD deposit. This itself shows that Corporation after considering the documents submitted by the plaintiffs, issue IOD but same was not handed over to the plaintiffs on the ground that plaintiffs failed to pay the said charges. Thereafter, the Coastal Zone Management carried out survey, prepared the plan and sanctioned the same by Union on 19.1.2000. This itself shows that when plans were sanctioned and construction was carried out by the plaintiffs, said plot of land was not declared affected by CRZ II.
Mohite 51/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::fa165-15with849-19 46 Apart from that, as per notifcation dated 19.2.1991 particularly clause 3, if project is started within one year from the date of notifcation, that can be continued. In the present proceeding, admittedly, the plaintiffs submitted their lay out on 7.8.89 and made the payment to that effect. The survey was conducted by Coastal Zone Management Authority, who prepared the plan and same was sanctioned on 19.1.2000 i.e. after completion of construction. This itself shows that construction was carried out when the property was not affected by CRZ.
47 It is to be noted that the Corporation witness DW1/1 Pankaj Prabhudas Bansod, Sub Engineer MMC in cross-examination specifcally admitted that IOD was given in respect of building no.4 in the year 1992. Commencement certifcate in respect of building no.4 was issued only after fulfllment of all the conditions of IOD. He further admitted in his cross-examination that when the demand notice for IOD charges was issued to the plaintiffs, there was no remark of CRZ in their offce documents in respect of building no.4 i.e. stilt plus 21 floors. Paragraph 3, 4 and 5 of his cross-examination reads thus:
"3. I have also seen and studied the plans approved for construction of nine buildings having ground plus three floors to be constructed on suit plots. No IOD was given in respect or other buildings except building No.4 in the year 1992. Commencement Certifcate in respect of building No. 4 was issued only after fulfllment of all Mohite 52/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 the conditions of IOD Draft approval means summary of corrections to be carried on in fnal approval. I cannot say upto which level draft approval was carried out. Draft approval is always subjected to correction suggested by Executive Engineer. I do not know about the correction suggested in respect of draft approval upto the level of Executive Engineer.
(At this stage, witness stated before Court that he has not brought offce record in respect of draft approval. Advocate for plaintiff submitted that the said record is necessary for the purpose of cross examination hence, witness is directed to bring the concerned record on next date and till then, his further cross examination is deferred.)"
"4. Plaintiff had submitted additional plan for G plus twenty one floors and the same was approved under draft approval. It is true to say that at the time of draft approval the only condition for issuing the approved pan was to deposit amount as per demand note. Draft approval was submitted upto the level of Executive Engineer. Executive Engmeer had sanctioned the draft approval. If plaintiff had deposited amount of demand note then copy of approved plan would have been given to him by corporation."
"5. It is true to say that had the plaintiff deposited amount of demand note then there was no Mohite 53/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 necessity to issue fresh commencement certifcate and in that case the earlier commencement certifcate would have re-endorsed for the further construction. When the demand note was sent there was no mention of CRZ in our offìce record in respect of proposal of plaintiff regarding stilt + 21 floors. It is not true to say that till fling complaint on 14/1/2003 as per Ex.76 there was no remark in our offce record that suit plot was affected CRZ. It is true to say that as per letter dtd. 14.1.2003 corporation was not having any objection for construction of stilt plus 7 floor building. As per our offce record there is no entry as to whether any panchanama was carried out under the letter of police at Ex.77. Our offce had deputed one sub-engineer Thatte to assist police to carry out panchanama as mentioned on Ex.77. On the perusal of offce record I now say that panchnama was carried out by local police station on 26/3/2003. It is true to say that there is no mention of violation of CRZ regulations in the police complaint."
48 These facts clearly show that when the construction was completed by the plaintiffs, the said area was not affected by CRZ. The learned Senior Counsel appearing on behalf of Corporation relied on Judgment of the Apex Court in the matter of The Kerala State Coastal Zone Management Authority vs. The State of Kerala Maradu Municipality and Ors. (Supra) to show that once the construction is affected by CRZ then there is no question of authorizing the same.
Mohite 54/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::fa165-15with849-19 49 It is to be noted that in the matter of The Kerala State Coastal Zone Management Authority vs. The State of Kerala Maradu Municipality and Ors. (Supra), construction activity was started in the areas, which were declared as Coastal Regulation Zone. Inspite of that, the concerned authority issued no objection certifcate to the builder. Hence, the Apex Court held that the construction started by the builder, when the said area was declared as CRZ, therefore, the construction carried out was unauthorized and same was directed to remove/demolished.
50 It is to be noted that in the present proceeding, plaintiffs submitted layout for issuance of sanction and IOD on 7.8.89. That time, the said area was not affected by CRZ. Not only that, plaintiffs started construction of the said project, when same was not declared as CRZ. Even when the IOD was granted by the Corporation, plans were approved by the Corporation for building no.4 on 18.6.1997, at that time, also the said area was not shown in Coastal Zone Management Plan for Maharashtra and even the same was not declared as CRZ. Not only that, Corporation also prepared IOD in respect of building no.4 but the same was not issued for want of charges. This clearly shows that on the date of construction of the said building no.4, area was not affected by CRZ.
51 It is to be noted that Division Bench of this High court in the matter of Sneha Mandal Co-operative Housing Society Ltd. vs. Mohite 55/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Union of India and ors. (Supra) specifcally held that on going project cannot be affected, if later on the said area is declared as CRZ. In similar way, on the same point, Apex Court has also taken view in the matter of Goan Real Estate and Construction Limited and Another vs. Union of India Through Secretary, Ministry of Environment and Others, (Supra) that on going project should not affect, if the area is declared CRZ later on. In similar way, the Apex Court in the matter of M.Nizamudeen vs. M/s.Chemplast Sanmar Limited and Others (Supra) held that if project is started before issuing notifcation dated 19.2.1991, then same is not going to affect subsequent declaration as CRZ. Paragraph 24, 25, 27, 29 and 30 of this authority reads thus:
"24. In view of the contentions advanced by the senior counsel and counsel for the parties, the frst question which we have to look to is, whether Uppanar river and its banks at the point where pipelines pass, fall in the CRZ III area. If the answer to this is in the affrmative, obviously, the pipelines crossing underneath Uppanar river would require environmental clearance. The other main question we have to consider in connection with these matters is, whether paragraph 2(ii) of 1991 Notifcation restricts transfer of VCM (hazardous substance) beyond port area to the PVC plant through pipelines. Other considerations would depend on answer to these two core issues."
"25. In considering the frst question, we need to look to 1991 Notifcation which came to be issued by the MOEF declaring the coastal stretches as Coastal Regulation Zone (CRZ) and regulating activities in such area. 1991 Mohite 56/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Notifcation has been amended from time to time. To the extent it is relevant, it reads:
Now, therefore, in exercise of the powers conferred by Clause (d) of Sub-rule (3) of Rule 5 of the Environment (Protection) Rules, 1986 and all other powers vesting in its behalf, the Central Government hereby declares the coastal stretches of seas, bays, estuaries, creeks, rivers and backwaters which are influenced by tidal action (in the landward side) upto 500 metres from the High Tide Line (HTL) and the land between the Low Tide Line (LTL) and the HTL as Coastal Regulation Zone; and imposes with effect from the date of this Notifcation, the following restrictions on the setting up and expansion of industries, operations or processes etc. in the said Coastal Regulation Zone (CRZ).
1[(i) For the purposes of this notifcation, the High Tide Line means the line on the land up to which the highest water line reaches during the spring tide. The High Tide Line shall be demarcated uniformly in all parts of the country by the demarcating authority or authorities so authorised by the Central Government, in accordance with the general guidelines issued in this regard] 2[(ii) The distance from the High Tide Line shall apply to both sides in the case of rivers, creeks and backwaters and may be modifed on a case to case basis for reasons to be recorded in writing while preparing the Coastal Zone Management Plans provided that this distance shall not be less than 100 meters or the width of the creek, river or backwaters, which ever is less. The distance up to which development along rivers, creeks and backwaters is Mohite 57/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 to be regulated shall be governed by the distance up to which the tidal effects are experienced which shall be determined based on salinity concentration of 5 parts per thousand (ppt). For the purpose of this notifcation, the salinity measurements shall be made during the driest period of the year and the distance upto which tidal effects are experienced shall be clearly identifed and demarcated accordingly in the Coastal Zone Management Plans.;]
2. Prohibited Activities:
The following activities are declared as prohibited within the Coastal Regulation Zone, namely:
(i) ....
(ii) manufacture or handling or storage or disposal of hazardous substances as specifed in the Notifcations of the Government of India in the Ministry of Environment & Forests No. S.O. 594(E) dated 28th July, 1989, S.O. 966(E) dated 27th November, 1989 and GSR 1037(E) dated 5th December, 1989; 3[except transfer of hazardous substances from ships to ports, terminals and refneries and vice versa, in the port areas:] .....
3. Regulation of Permissible Activities:
All other activities, except those prohibited in para 2 above, will be regulated as under:Mohite 58/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
1. ....
2. The following activities will require environmental clearance from the Ministry of Environment and Forests, Government of India, namely:
(i) ....
(ii) 4[Operational constructions for ports, harbours and light houses and construction activities of jetties, wharves, Slipways, pipelines and conveying systems including transmission lines provided that environmental clearance in case of constructions or modernization or expansion of jetties and wharves in the Union Territory of Lakshadweep for providing embarkation and disembarkation facilities shall be on the basis of a report of scientifc study conducted by the Central Government or any agency authorized or 3 recognized by it suggesting environmental safeguard measures required to be taken for minimizing damage to corals and associated biodiversity.] (3) (i) The coastal States and Union Territory Administrations shall prepare, within a period of one year from the date of this Notifcation, Coastal Zone Management Plans identifying and classifying the CRZ areas within their respective territories in accordance with the guidelines given in Annexures-I and II of the Notifcation and obtain approval (with or without modifcations) of the Central Government in the Ministry of Environment & Forests;Mohite 59/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19
(ii) Within the framework of such approved plans, all development and activities within the CRZ other than those covered in para 2 and para 3 (2) above shall be regulated by the State Government, Union Territory Administration or the local authority as the case may be in accordance with the guidelines given in Annexures-I and II of the Notifcation; and
(iii) In the interim period till the Coastal Zone Management Plans mentioned in para 3(3)(i) above are prepared and approved, all developments and activities within the CRZ shall not violate the provisions of this Notifcation. State Governments and Union Territory Administrations shall ensure adherence to these regulations and violations, if any, shall be subject to the provisions of the Environment (Protection) Act, 1986.
"27. Paragraph 3(3)(i) of 1991 Notifcation requires the Coastal States and UT Administrations to prepare Coastal Zone Management Plans for identifcation and classifcation of the CRZ areas within their respective territories in accordance with the guidelines given in Annexures I and II of the Notifcation. It further mandates Coastal States and UT Administrations to obtain approval of such plans from the Central Government. As a matter of fact, the said provision provided a period of one year for preparation of such plans from the date of the Notifcation, but the Coastal States and UT Administrations remained dormant for many years in this regard.Mohite 60/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::
fa165-15with849-19 "29. We were also shown a copy of sheet No. 10 from which it did not transpire that Uppanar river and its banks where the pipelines pass have tidal influence and come under the CRZ area. That 1996 Plan does not reflect the area on both sides of the Uppanar river through which the pipelines pass as CRZ area is not in dispute. The contention of the senior counsel for the petitioner/appellant is that 1996 Plan has become redundant and obsolete in view of change in the CRZ regimedue to amendments in 1991 Notifcation, frst on December 29, 1998 and then on May 21, 2002."
"30. By 1998 amendment, it has been provided in 1991 Notifcation that HTL shall be demarcated uniformly in all parts of the country by the demarcating authority or authorities so authorized by the central government in accordance with the general guidelines issued in this regard. By further amendment on May 21, 2002, sub- paragraph (ii) was inserted in the frst para of 1991 Notifcation providing therein that the distance from the HTL shall apply to both sides in the case of rivers, creeks and backwaters. The said amendment provides that the distance up to which development along rivers, creeks and backwaters is to be regulated shall be governed by the distance up to which the tidal effects are experienced which shall be determined based on salinity concentration of 5 ppt. It further provides that Mohite 61/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 salinity measurements shall be made during the driest period of the year and distance up to which tidal effects are experienced shall be clearly identifed and demarcated in the Coastal Zone Management Plans."
52 It is to be noted that the plaintiff's project has commenced in the year 1988 with the State Government granting approval for development of lands for weaker section Housing, under Urban land Ceiling and Regulation Act, 1976. Thereafter, the plaintiffs had obtained all the necessary permission from the defendants for development of the suit land. The construction of the suit building no.4 was over in the year 1998-99 much prior to Coastal Zone Management Plan being published on 19.1.2000. Hence, the defendants Corporation committed grave error by rejecting the regularisation application fled by the plaintiffs on 17.05.2000 on the ground that the development of the Suit property is affected by CRZ. This itself shows that the Corporation defendants retrospective made the Coastal Zone Management Plan applicable to the development of the suit property and more particularly development of the suit building no.4. This itself shows that prior to publication of Coastal Zone Management Plan, the construction of the suit building no.4 was over and was awaiting occupation certifcate from the Corporation. This shows that the ongoing projects were not affected by the publication of Coastal Zone Management Plan as alleged by the Senior Counsel for the defendant.
53 In view of above mentioned facts that, after issuing IOD by Mohite 62/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 the Corporation, said area was declared as CRZ in the year 2000 by which time the construction of building no.4 was completed, there is no question of denying by the Corporation to issue completion certifcate and occupation certifcate to the plaintiffs on the ground of CRZ. These facts were not considered by the Trial Court at the time of deciding the said issue.
54 The Trial Court held that earlier plaintiffs have not challenged the demarcation of High Tide Line carried out by Hydrographer in the year 2000. Therefore, declaration that, property on which suit building is constructed is not affected by Coastal Regulation Zone cannot be granted. The Trial Court failed to consider the fact that in the present proceeding, there is no question of challenge to the demarcation of High Tide Line carried out by Hydrographer in the year 2000. Main contention raised by the plaintiffs was that they started their project in 1989 and construction of building no.4 was completed in the year 1999 i.e. before sanction of Coastal Zone Management Plan for Maharashtra.
55 In view of the above mentioned facts, I am satisfed that plaintiffs has made out a case to show that the construction carried out by them of building no.4 does not affect the CRZ and hence, they are entitled for building completion certifcate as well as grant of occupation certifcate in respect of building no.4. Therefore, issue no.2 is answered in the negative. ( No).
Mohite 63/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::fa165-15with849-19 56 In view of above mentioned facts, plaintiffs are entitled for mandatory order directing Corporation to issue necessary building completion certifcate as well as Occupation Certifcate in respect of building no.4. It is to be noted that for obtaining completion certifcate and occupation certifcate, plaintiffs have to comply with all the formalities as required by law except CRZ issue. In view of these facts, following order is passed :
a. First Appeal No.165 of 2015 preferred by the Mumbai Municipal Corporation stands dismissed.
b. First Appeal No.849 of 2019 preferred by the plaintiffs is allowed in terms of prayer clause (a1) and (a2) of the plaint which reads thus:
"(a1) that the entire records and fle containing papers/documents as maintained by the concerned Executive Engineer (Building Proposal) who is acting under the direct control of Defendant No.1 in respect of Suit Building, be called for and after verifying and examining and verifying the same, it may be declared that the property on which the Suit Building No. 4 which is constructed by the Plaintiffs is not affected by the Coastal Zone Regulation."
(a2) that the Defendants and/or any person/s acting under them be directed by a mandatory order and directions of this Hon'ble Court inter alia directing them to issue necessary Building Mohite 64/65 ::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 ::: fa165-15with849-19 Completion Certifcate as well as grant of Occupation Certifcate in respect of said Building No.4 to the Plaintiffs after the Plaintiffs complying with the requisite formalities as provided therein as per the provisions of Mumbai Municipal Corporation Act."
c. Decree be drawn accordingly.
d. No order as to costs.
(K.K.TATED, J.)
Mohite 65/65
::: Uploaded on - 15/11/2019 ::: Downloaded on - 16/11/2019 02:42:23 :::