Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 25, Cited by 0]

Gujarat High Court

State vs Reliance on 29 September, 1989

Author: Jayant Patel

Bench: Jayant Patel

  
	 
	 STATE OF GUJARATV/SRELIANCE INDUSTRIES LTD
	 
	 
	 
	 
	

 
 


	 


	C/LPA/2484/2004
	                                                                    
	                           JUDGEMENT

IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL NO. 2484 of 2004 In SPECIAL CIVIL APPLICATION NO.9722 of 1993 With LETTERS PATENT APPEAL NO. 2485 of 2004 In SPECIAL CIVIL APPLICATION NO. 9626 of 1993 FOR APPROVAL AND SIGNATURE:

HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE MOHINDER PAL ================================================================ 1 Whether Reporters of Local Papers may be allowed to see the judgment ?
2
To be referred to the Reporter or not ?
3
Whether their Lordships wish to see the fair copy of the judgment ?
4
Whether this case involves a substantial question of law as to the interpretation of the constitution of India, 1950 or any order made thereunder ?
5
Whether it is to be circulated to the civil judge ?
================================================================ STATE OF GUJARAT & 3....Appellant(s) Versus RELIANCE INDUSTRIES LTD & 2....Respondent(s) ================================================================ Appearance:
MR DEVNANI, AGP for the Appellant(s) No. 1 - 4 MR YF MEHTA, ADVOCATE for the Respondent(s) No. 3 MR KS NANAVATI, SR ADVOCATE WITH MR.KEYUR GANDHI FOR NANAVATI ASSOCIATES, ADVOCATE for the Respondent(s) No. 1 SERVED BY RPAD - (R) for the Respondent(s) No. 2 ================================================================ CORAM:
HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE MOHINDER PAL Date : 04/12/2012 ORAL JUDGEMENT (PER : HONOURABLE MR.JUSTICE JAYANT PATEL)
1. As in both the appeals, the common judgment of the learned Single Judge arises for consideration with the common questions involved therein, they are being considered simultaneously.
2. The present appeals are directed against the judgment and order passed by the learned Single Judge in Special Civil Application No.9722 of 1993 with Special Civil Application No.9626 of 1993 whereby the learned Single Judge has declared the action of the authority as well as that of the State Government for imposition of the scrutiny fee, development fee and levy of premium as illegal and void. Learned Single Judge has also allowed the petitioners to get back the refund of the amount of Rs.1 crore and Rs.4 lacs which was deposited pending the petitions pursuant to the interim order passed in the petitions.
3. The short facts of the appeals are that on 17.10.1985, the State Government in exercise of the powers under the Gujarat Town Planning and Urban Development Act, 1976 (hereinafter referred as the Act ) by issuing the notification constituted the Hajira Area Development Authority (hereinafter referred as the HADA for short) for securing the plan development of the area of various villages i.e. Damka, Bhatlai, Vasuva, Rajagari, Mora, Limla, Suvali and Hajira, all of Taluka Choryasi, District Surat. It appears that thereafter from the years 1986 to 1990 various parcels of lands and total about 285 hectors of lands were allotted to the original petitioners or its subsidiary company or sister concern for petrochemical complex. The original petitioners thereafter wanted to make construction over the lands which were allotted to it and, therefore, the plans were prepared and they were sent by the original petitioners to the HADA for grant of approval and necessary permission. However, on 28.3.1989, the HADA informed to the original petitioners that since the Draft Development Plan is under contemplation and was not published by the competent authority, the question of grant of permission would not arise. It is the say of the original petitioners that, thereafter, they moved to the Gram Panchayat, Mora, Taluka Choryasi for granting construction of the boundary wall which was so granted by the Sarpanch of the Gram Panchayat on 12.5.1989. On 21.8.1989, the HADA in exercise of the powers under sections 9 and 13 of the Act published the Draft Development Plan and the General Development Control Regulations containing various provisions including (1) scrutiny fee, (2) scrutiny deposit and (3) premium. On 29.9.1989, pursuant to the meeting held by the HADA on 18.9.1989 separate notification was published in exercise of the powers under section 99 of the Act whereby it was proposed to levy and impose development charges. On 1.10.1989, an advertisement was published in the newspaper inviting objections to levy and imposition of development charges as proposed by the HADA. On 16.10.1989, the HADA had issued the circular to all the industries including the original petitioning company informing that it is obligatory to obtain development permission before starting of construction without which development would be treated as illegal.

On 21.12.1989, the HADA called the Chief Executive Officer of the respondent company and instructed him to stop construction work of Phase-I of their project and asked him to remain present in his office at 1.1.1990. On 4.1.1990, the HADA once again instructed the original petitioning company to stop construction activity and to remain present on 15.1.1990. On 11.1.1990, the respondent company submitted reply along with the complete list of their construction activity and the plan of Phase-I to HADA. On 15.2.1990, the HADA informed the respondent company to submit the plan in the prescribed proforma along with scrutiny fee. On 25.4.1991, the HADA submitted the proposal for development charges to the State Government for approval. On 23.8.1991, the HADA in exercise of the powers conferred under section 29(5) read with section 36 of the Act issued the notice calling upon the original petitioning company to show cause as to why illegal construction should not be removed. On 21.12.1991, the State Government granted approval to the aforesaid proposal submitted by the HADA for development charges as well as for imposition of the fee prescribed. On 8.1.1992, the HADA issued another notice calling upon the original petitioning company to remain present and to submit the reply. On 31.1.1992, the HADA in its board meeting held on 31.1.1992 passed resolution No.196 for recovery of the development charges as approved by the Government. On 4.2.1992, the notification for levy of the development charges was published in the government gazette. On 1.7.1992, the HADA issued demand notice upon the original petitioning company demanding a sum of Rs.8.19 crores comprising Rs.4,77,77,521/- by way of security deposit, scrutiny fee and premium and Rs.3,38,12,460/- towards development charges. On 17.7.1992, the HADA issued another notice reiterating its above referred demand. However, as the amount was not paid, on 25.2.1993 / 9.3.1993 the HADA issued the final notice under section 36 of the Act calling upon the original petitioning company not to proceed with construction without permission. Under the circumstances, the original petitioning company preferred two petitions one being Special Civil Application No.9626 of 1993 for challenging the notification dated 29.9.1989 issued under section 99 of the Act for imposition of development fee at the rate specified in the said notification and approval thereof granted by the State Government and another being Special Civil Application No.9722 of 1993 challenging Regulation No.3.3 regarding scrutiny fee, Regulation No.5.3 regarding scrutiny deposit and Regulation No.5.8 regarding premium etc.

4. In the said Special Civil Applications before the learned Single Judge, interim order was passed on 26.10.1993 whereby the interim stay against demand notice and further construction was permitted on condition to deposit the total amount Rs.1,04,00,000/-. It may be recorded that on 28.8.1997 pending the petitions, the State Government dissolved the HADA and appointed the Collector, Surat to perform functions under section 120(2)(a)(b) and (c) of the Act. Learned Single Judge, thereafter, heard both the petitions for final disposal and ultimately delivered the above referred judgment and order whereby the notifications were quashed and imposition of development fee, scrutiny fee, scrutiny deposit and premium were also quashed. Under the circumstances, the present appeals before the Division Bench of this Court.

5. We have heard Mr.Devnani, learned AGP appearing for the appellants and Mr.K.S.Nanavati, Senior Advocate with Mr.Gandhi appearing for the original petitioners respondent Nos.1 and 2 herein and Mr.Y.F.Mehta for the GIDC in both the matters. We have also considered the Record and Proceedings.

6. The first aspect deserves to be considered is the validity of levy or imposition of scrutiny fee, security deposit and premium and the second aspect to be considered is levy or imposition of development fee / development charges. We may first consider challenge to imposition of development fee and then we shall consider challenge to imposition of scrutiny fee, security deposit and premium. However, before we proceed to examine both the aforesaid challenge in particular, the contentions raised broadly for challenging the action of the HADA for imposition of fee may be scrutiny fee or development fee or premium as the case may be deserve to be considered.

7. The contention of the original petitioners raised was on the premises that the character of the action for imposition of fee is different than that of imposition of tax. It was submitted that since nomenclature provides for imposition of fee, when any fee is imposed by any authority, it must meet with the test of quid pro quo. The fee so imposed must have co-relation with the services to be rendered for such purpose and it is unlike tax being revenue of the State or authority which may be utilized for any other purpose than the purpose for which it is levied or taxed. It was submitted by learned counsel for the original petitioners that affidavit-in-reply is as vague as anything to justify the action for imposition of the fee. He submitted that it is obligatory for the authority to place facts and figures showing justification of the quantum of fee which is sought to be levied. No facts and figures are produced nor it has been so reported to the Court about the manner in which the money as may be realized are to be utilized. Therefore, if no services are to be rendered or it is not demonstrated before the Court that such fee is in co-relation to such services to be rendered, the action would be unsustainable in law and, therefore, the action of levying all types of fees i.e. scrutiny fee, security deposit, premium as well as development fee are unsustainable and have been rightly quashed by the learned Single Judge. Whereas, it was submitted on behalf of the State by learned AGP that the whole matter is considered with different judicial scrutiny available. He submitted that affidavit-in-reply filed shows sufficient details for justification for imposition of fee and in spite of the same, it has been wrongly considered that the action of imposition of fee is unreasonable and unsustainable.

8. Before we proceed to examine the aspect of co-relation or the principle of quid pro quo, it would be necessary to record certain provisions of the Act. Chapter II of the Act provides for development area and constitution of area development authority. Section 3 of the Act provides for declaration of development area. Such action was undertaken and the area including the area in question of the land which is allotted to the petitioning company was already undertaken and there is no challenge on the said aspect. Section 5 of the Act provides for constitution of an area development authority and the said constitution was also made as back as on 17.10.1985 and the area development authority was so constituted. Section 7 provides for the powers and functions of an area development authority in respect of the area which is declared as development authority. The same for ready reference reads as under :

7.

[Powers and functions of] area development authority.- (1) The powers and functions of an area development authority shall be-

(i) to undertake the preparation of development plans under the provisions of this Act for the development area;
(ii) to undertake the preparation (and execution) of town planning schemes under the provisions of this Act, if so directed by the State Government;
(iii) to carry out surveys in the development area for the preparation of development plans or town planning schemes;
(iv) to control the development activities in accordance with the development plan in the development area;

[(iv-a) to levy and collect such scrutiny fees for scrutiny of documents submitted to the appropriate authority for permission for development as may be prescribed by regulations;]

(v) to enter into contracts, agreements or arrangements with any person or organisation as the area development authority may deem necessary for performing its function;

(vi) to acquire, hold, manage and dispose of property, movable or immovable, as it may deem necessary;

(vii) to execute works in connection with supply of water, disposal of sewerage and provision of other services and amenities;

[(vii-a) to levy and collect such fees for the execution of works referred to in clause (vii) and for provision of other services and amenities as may be prescribed by regulations;]

(viii) to exercise such other powers and perform such other functions as are supplemental, incidental or consequential to any of the foregoing powers and functions or as may be directed by the State Government.

(2)

The area development authority may, with the approval of the State Government, delegate [any of its powers and functions] to the local authority or authorities within its jurisdiction.

(3)

The area development authority shall have its office at such place as the State Government may specify in this behalf.

9. Section 8 of the Act provides for expenses of the area development authority. Section 9 of the Act provides for development plan and thereafter section 12 of the Act provides for various aspects to be considered and included for development in the Draft Development Plan. The suggestions and objections, if any, are to be invited to the Draft Development Plan as per section 14 of the Act and thereafter the said Draft Development Plan is to be submitted to the State Government for sanction and the State Government after examining the said Draft Development Plan has to consider the matter for grant of sanction under section 17 of the Act. The pertinent aspect is that in the Draft Development Plan, there may be inclusion of acquisition of certain lands for development and such development may be valid after following the procedure in accordance with law. The aforesaid shows that there is inbuilt mechanism provided for functions to be discharged by the development authority. Another aspect is that section 7(1)(iv) of the Act provides for controlling of the development activity in the area. Section 7(iv-a) of the Act provides for enabling the power to levy and collect scrutiny fees for scrutiny of the documents submitted to the appropriate authority for permission of the development as prescribed by the Regulations. Section 7(1) of the Act also provides for acquisition of the property, execution of the work for development and for other supplemental, incidental and consequential powers.

10. Section 99 of the Act provided in Chapter VII of the Act to enable the development authority to levy development charges. Section 99 and Section 100 of the Act read as under.

Section

99. Levy of development charges.- Subject to the provisions of this Act and the rules made thereunder, an appropriate authority may, with the previous sanction of the State Government, by notification, levy a development charge on lands and buildings within the development area at such rate, not exceeding the maximum rates specified in Section 100, as it may determine:

Provided that different rates of development charges may be specified for different parts of the development area and for different uses.
Section

100. Rates of development charges.- (1)(a) The development charges on lands and buildings leviable under Section 99 shall be assessed with reference to their use for different purposes such as :-

(i) Industrial;
(ii) Commercial;
(iii) Residential; and
(iv) Miscellaneous.
(b) In classifying the lands or buildings under any of the purposes mentioned in clause (a), the predominant purpose for which such lands and buildings are used shall be the main basis.
(2)

The rates of development charges shall be determined-

(a) in the case of land, at a rate to be specified per hectare, and

(b) in the case of building, at a rate to be specified per square meter of the floor area of the building :

Provided that no such rate shall exceed fifty thousand rupees per hectare in the case of development of land, and fifteen rupees per square meter in the case of development of a building:
Provided further that where land appurtenant to a building is used for any purpose independent of the building, development charge may be levied separately for such use also.
11. The aforesaid provisions show that subject to previous sanction of the State Government, development charges on land and building within the development area may be imposed, but not exceeding maximum rates specified under section 100 of the Act. Proviso to section 99 also provides for different rates of development charges may be specified for different parts of development area and for different uses.

Section 100 of the Act broadly classifies into four categories for assessment of development charges.

12. The aforesaid provisions of the Act show that there is inbuilt mechanism provided for levy and collection of fees which includes scrutiny fee and development fee and as per the scheme of the Act read with the Rules, the fund so collected is to be utilized for the services to be rendered in that regard i.e. scrutiny fee is to be used towards the services to be rendered for controlling development in the area and for permitting development in the area as per the Draft Development Plan. The development charges so fixed are to be collected and to be utilized for discharging various functions as provided under section 9 of the Act for various facets of the development of the area under the control of the development authority.

13. Having considered the aforesaid statutory provisions, if the stand of the development authority is considered as stated in the affidavit-in-reply filed by Shri K.M.Shah, Senior Town Planner at paragraph (vii), it has been stated, inter alia, as under:

I submit that under ground (vii) the petitioners have referred to various important aspects :
i) That the regulations are to be made by an appropriate authority. It is submitted that the regulations have in fact been made by the appropriate authority, hence, this aspect is satisfied.
ii) that these regulations have to be made with the previous approval of the Government. I submit that it is not the case of the petitioners that the previous approval of the Government has not been obtained, hence, this aspect is also satisfied.
iii) that they must be consistent with the Act and the Rules made thereunder. I submit that in view of the provisions of the Gujarat Town Planning and Urban Development (Amendment and Validation) Act, 1995 the authority is duly empowered to make such regulations, hence the General Development Control Regulations are consistent with the Act and the Rules. Hence, this aspect is also satisfied.

14. Further on the aspect of quid pro quo and reciprocal services, it has been stated at paragraph (v) as under.

v) The petitioners have raised the contention that the fee contemplates the concept of quid pro quo and the reciprocal services rendered by the authorities collecting the fees. I submit that as against the levy of scrutiny fees, reciprocal services in the form of scrutiny of documents submitted are rendered, so is the case with premium fees whereby in cases where development is carried out without the prior permission of the authority, necessary scrutiny is carried out and if the development is found to be in consonance with the regulations the same is regularised. I submit that in case where development permission is sought prior to carrying out the development, scrutiny of the documents submitted is carried out and thereafter the authority may or may not grant the development permission. In cases where the development permission is carried out without the prior permission of the authority, the same is in the nature of unauthorised construction. In such cases where development permission is sought subsequently, the documents submitted are to be scrutinised and if the development is in consonance with the regulations the same is regularised. However, here the authority is constrained to regularise the development already carried out in contradistinction with the case where development permission is sought prior to carrying out development permission. Hence, in such cases premium is levied which is also termed as composition fees. I submit that such fees are levied against the scrutiny of documents submitted and against the impact caused by the unauthorised construction whereby the authority is left with no choice but to regularise the same if it is in consonance with the provisions of the Regulations.

15. In view of the aforesaid inbuilt mechanism of the provisions of the Act read with Rules and the statement made in the aforesaid affidavit-in-reply, it cannot be said that there is no quid pro quo as sought to be canvassed nor can it be said that fee imposed has no co-relation with the services to be rendered. If the development authority has to control the development and has to permit development in the manner as provided in the development plan, it would be required for the development authority to scrutinize the proposal for development. At the time when the proposals are submitted, it would also require for the authority to scrutinize the documents submitted including that of visit of the site, construction whether has been made in accordance with the plan submitted or not and other incidental aspects for ensuring that no development is made in contravention to the plan submitted for development and consequently in contravention of the development plan so prepared and sanctioned by the State Government. The security deposit, in any case, is relatable to the deposit by way of assurance and upon condition so specified or compliance so made, such deposit may be refundable also. Similarly, development fee or charges so collected for permitting development in any area is to be utilized for development of the entire area which is declared as separate area. Therefore, when the Act itself provides inbuilt mechanism coupled with the above referred stand taken on behalf of the authority, it cannot be said that fee has no co-relation or there is no quid pro quo qua fee or charges so imposed.

16. An attempt is made by learned counsel for the original petitioners to contend that there must be facts and figures for upholding the validity of the action for imposition of fee cannot be countenance and accepted for two reasons; one is that it was not the case where the fee was already imposed and it was enhanced or increased, but it is a case where the authority has been constituted for the first time and is yet to begin with rendering of the services in the development area. When establishment or functioning for discharging of various services to be rendered as per the scheme of the Act read with Rules by the development authority, it is not must that there must be facts and figures so demonstrated before the Court for justifying quantum of fee imposed. Second reason is that the Act by express provisions provides and speaks for scrutiny fee and development charges. As observed earlier, inbuilt mechanism provides for collection of scrutiny fee and development fee and its utilization towards controlling development and permitting development of the development area in accordance with the plan. It also provides for various facilities and infrastructure to be created in the development area by utilization of the development charges or fee. Therefore, when the Act makes express provisions for imposition of fee, it cannot be said that even in a case where the authority is established for the first time and has imposed the fee for the first time, all the facts and figures must be before the Court before upholding the validity of the action for imposition of fee. Hence, the contention cannot be accepted.

17. Learned counsel for the original petitioners also made an attempt to support the reasons recorded by the learned Single Judge in the impugned order contending that since no reasons are mentioned in the notification for levy of maximum rate of development charges prescribed, the action can be said as without proper application of mind or arbitrary and illegal.

18. We are not in agreement with the view taken by the learned Single Judge that it is required for the authority to state the grounds and reasons for levying of maximum rate of development charges prescribed by the provisions of the Act. The notification will speak for the decision to impose fee and the grounds are not as such required to be mentioned. In any case, merely because the grounds are not mentioned or reasons are not mentioned in the notification, it cannot be said that per se the notification would be bad in law.

19. It further appears that another aspect which weighed to the learned Single Judge was that various facets for distinguishing uses of the land are not taken into consideration by the authority while taking the decision for imposition of fee and it was further considered by the learned Single Judge that fee is sought to be imposed with retrospective effect. In our view, it was not the matter where the fees were sought to be imposed or collected with retrospective effect because it was not the case where the construction was made or development was made by the petitioning company after sanction was obtained by the competent authority. When the area was already included in the development area and for development of such area when there was already separate authority constituted for permitting development, the Gram Panchayat had no authority with it to grant any sanction including that of compound wall. When the petitioning company had approached to the development authority i.e. HADA, they had not granted sanction and it could be said that the same was declined on the ground that the Draft Development Plan was yet not prepared. Under the circumstances, if the construction so made was without there being any valid sanction in law of the competent authority and thereafter when the development fee and the scrutiny fee are imposed, it cannot be said that the same is sought to be collected with retrospective effect. On the contrary, if the matter is strictly considered, one can take a view that the construction was unauthorized and unlawful since no sanction was granted by the HADA. Not only that, but the HADA time and again had directed the petitioning company to stop construction. In spite of the same, the petitioning company continued with the construction. Therefore, it was a case where the construction was made without there being sanction of the competent authority and in spite of the intimation so made for stoppage of the construction by the competent authority, the construction was made. The aforesaid aspect is also stated by the petitioners in the memo of the petition itself that sanction was not granted by the HADA and intimations were given for stoppage of the construction. Under these circumstances, when the construction was not with prior sanction, such may invite two consequences, one may be for demolition of construction since the same was unauthorized and another may be for regularization of the construction. In a case where the construction is regularized, it has impact for alleged breach qua development of the area. It can be said that at the time when the regularization is to be made subject to fulfilling of the conditions that the construction is not in contravention of the development area, impact fee may be collected if it is so expressly provided by the regulation. Instead of the words "impact fee", the regulation in the present case has used the word "premium". Under the circumstances, it can be said that by virtue of the regulation providing for collection of premium, lesser harsher consequence is provided in comparison to demolition of construction since no sanction was granted. Under these circumstances, it appears that the premium so prescribed is to be considered and examined as if impact fee imposed for the purpose of regularization of construction subject to condition that construction so made without there being any sanction is not in contravention to the development plan.

20. We shall now examine further reasons which have weighed to the learned Single Judge for declaring levy of fee and premium as unauthorized and bad in law.

21. As observed earlier, as per the scheme of section 99 read with section 100 of the Act, different uses of the land have role to play for the purpose of imposition of development charges. Section 100 of the Act, as observed earlier, provides for four broad categories i.e. (i) industrial, (ii) commercial, (iii) residential and (iv) miscellaneous. If the impugned notification is considered in light of the scheme of the Act, it has differently classified the land included in the development area for the purpose of development fee. The schedule provides as under.

(i) Residential Rs.45,000/- per hector

(ii) Commercial Rs.30,000/- per hector

(iii)Industrial Rs.50,000/- per hector

(iv) Other use Rs.40,000/- per hector

22. The aforesaid rates are for the open land. Whereas for the constructed area, the rates provided are as under.

(i) Residential Rs.13/- per square meter

(ii) Commercial Rs.15/- per square meter

(iii) Industrial Rs.15/- per square meter

(iv) Other use Rs.12/- per square meter

23. Therefore, as such, classification so identified by the statute has been taken into consideration by the authority while imposing development charges. Under these circumstances, it is not possible for us to agree with a view taken by the learned Single Judge that unequal are treated equal in the matter of levying and imposition of fees by the authority. It appears that the learned Single Judge has considered different classifications of the some portions of land on the basis of availability of water supply, electric supply, sewerage, location, nearby road and width of the road available to such land and the learned Single Judge has further observed that if the flat rate is prescribed by such authority for the entire use of the land in one category without considering different parts and different uses, the same could be said as illegal. With respect, we find that such microscopic classification would not be falling under the judicial scrutiny of this Court when any fee, by way of subordinate legislation, is imposed by the competent authority in exercise of its quasi legislative power of subordinate legislation. The Act does expressly provide broadly for classification and that too on the basis of use of the land or development sought to be made over the said land. Such classification has nexus with the use of the land and it has no nexus with the location of the land. Further, when the Act does not provide for separate classification on the basis of the separate location of the land, levy would not be bad merely because such aspect of classification is not considered by the authority while exercising the power for subordinate legislation. The scope of judicial scrutiny to any subordinate legislation when this Court has to exercise the power under Article 226 of the Constitution is by now well settled. The subordinate legislation would be ultra vires if the authority has exceeded the power or has transgressed the power not otherwise provided by the parent Act. Such aspect is unavailable inasmuch as the Act does provide for power for levying of fee and the development charges. On the aspect of classification also, when the Act classifies different parcels of lands on the basis of the use reading further classification on the basis of location of the land would be reading the provisions in the Act which does not exist and in our view, such normally would be outside the scope of jurisdiction of this Court under Article 226 of the Constitution when any subordinate legislation is brought under challenge contending ultra vires to the power or to the Constitution. Even, for testing subordinate legislation keeping in view Article 14 of the Constitution, the Court would consider broad parameters and examination in microscopic manner is neither available nor can be undertaken. Further, in any case, the ground not provided by the legislature for different classifications of the land for imposition of different fees, cannot be considered as the base for recording conclusion that classification has not been properly made and, therefore, if levying of fee would not meet with the test of Article 14 of the Constitution. In the same manner, it cannot be said that separate classification is to be made by way of sub-classification of the land for the purpose of collection of fees like that of place where the actual manufacturing process is conducted, pieces of land which is not being used exclusively for actual manufacturing process etc. which is considered by the learned Single Judge at paragraph 18 of the judgment. In these circumstances, we find that classification so made in the subordinate legislation for imposition of fee is not in contravention to the scheme of the Act nor can be said as not meeting with the test of Article 14 of the Constitution as contented by the original petitioners before the learned Single Judge.

24. The scrutiny fee as provided by Regulation 3.3 reads as under :

3.3.

Scrutiny Fee:- A person applying for a permission for carrying out any development work on any land shall with his application pay to the Authority scrutiny fees at the following rates:

(i) Rs.1/- per sq.mt. of built up area of all floors of the intended development or part there of and 50 paise per sq.mt. of plot area of the building unit subject to minimum of Rs.300/- (Rupees Three Hundred Only) for residential uses and double the above rate for the uses other than residential except for development for hospital, dispensary, school or college or a place of worship to be constructed by public charitable trust, registered under public trust Act, 1950.
(ii) For revalidation of lapsed development permission Rs.300/- (Rupees Three Hundred only) for applications with prescribed time limit & Rs.50/- (Rupees Fifty Only) as penalty per month beyond prescribed time limit And for revision of development permission Rs.50/- (Rupees Fifty only).
(iii) In case of mining, quarrying and brick kiln operations the fees will be as under:
(a) Mining, quarrying and Rs.500/- per 0.4 Hect.

brick kiln operations or part thereof and a maximum of Rs.2500/-

(b) brick-kiln Rs.25/-

per 0.1 Hect.or (without chimney) part thereof and a maximum of Rs.500/-

(c) Processing of Sagol, Rs.25/- per 0.1 Hect.or lime etc. without part thereof and a construction.

Maximum of Rs.250/-

(d) Renewal of Mining, Rs.50/- for one year.

quarrying brick kiln operations.



 


 


 


(e)	brick
kiln 			Rs.25/- for one year.
 


	(without
chimney)
 


 


 


(f)	Processing
of Sagol,	Rs.10/- for one year.
 


	lime
etc. without 

 


	construction. 


 


 


 


25.		The

aforesaid shows that scrutiny fee is towards permission for carrying out any development work over any land. If the aforesaid provisions of the scrutiny fee are considered in light of the subsequent provisions of the Regulation, as per Regulations 3.4 to 3.6, it cannot be said that the scrutiny fee proposed to be levied has no co-relation to the services to be rendered. It will be required for the authority to scrutinize all the aspects for ensuring that permission is granted for development to the persons so entitled for and the development so proposed is not in contravention but in consonance with the development plan and no development is made even after getting permission in contravention to the plan submitted for development and so approved by the authority. Regulations 3.4 to 3.7 and 4 to 4.4 elaborately deal with various aspects to be considered for controlling and permitting development in the area. The same for ready reference is reproduced as under :

3.4. The following particulars and documents shall be submitted along with the application viz.

(I) (a) The application shall submit satisfactory documentary evidence of his right to develop or to build on the land in question including extract from the Property Register for city Survey lands or an extract from the Record of Rights for Revenue Survey No.lands as the case may be, provided that the Chief Executive Authority may dispense with this requirement in the cases where he is satisfied regarding the ownership of land on the basis of any other documentary evidence or proof produced by the applicant.

(b) He shall also submit a certified copy of the approved sub-div/layout of final plot from the concerned authority or latest approved sub-div/layout of city survey numbers or revenue numbers from relevant authority as the case may be showing the area and measurements of the plot or land on which he proposes to develop.

(II) A site plan (in triplicate) of the area proposed to be developed to a scale not less than 1:500 as the case may be showing the following details wherever applicable:

(i) The boundaries of the plot.
(ii) The positions of the plot in relation to neighbouring streets.
(iii) The name of the streets in which the plot is situated.
(iv) All the existing buildings and other development standing on, over and under the site.
(v) The position of building and of all other buildings and constructions which the applicant intends to erect.
(vi) The means of access from the street to the building or the site and all other building and construction which the applicants intend to erect.
(vii) Yards and open spaces to be left around the buildings to secure free circulation of air, admission of light and access.
(viii) The width of street (if any) in front and of the street at the side or rear of the building.
(ix) The direction of north point relative to the plan of the buildings.
(x) Any physical features such as trees, wells, drains, etc.
(xi)(a) Existing streets on all sides indicating clearly the regular line for streets if any prescribed under law and passing through the building units.
(xi)
(b) The location of the building in the plot with complete dimensions.
(xi)
(c) The area within the regular line of the street not to be built upon but to be added to the street hatched in green together with its measurements.
(xii) Area classified for exemption of built-area calculations.
(xiii) A plan indicating parking spaces, if required under these regulations.
(IV) A detailed plan (in triplicate) showing the plans, sections and elevations of the proposed development work to a scale of 1:100 showing the following details wherever applicable:
(a) Floor plans of all floors together with the covered area, clearly indicating the size and spacing of all framing members and sizes of rooms and the position of staircases, ramps and lift wells.
(b) The use of all parts of the building.
(c) Thickness of walls, floor slabs and roof slabs with their materials. The section shall indicate the height of building and height of rooms and also the height of the parapet, and the drainage and slope of the roof. Atleast one section should be taken through the staircase.
(d) The building elevation from the major street.
(e) The level of the site of the building the level of lowest storey of building in relation to the level of any street adjoining the curtilage of the building.
(f) Terrace plan indicating the drainage and slope of the roof.
(g) The north point relative to the plans.
(V) In the case of layout of land or plot:
(a) A site-plan (in triplicate) drawn to a scale not less than 1:500 showing the surrounding lands and existing access to the land included in the layout plan.
(b) A layout plan (in triplicate) drawn to a scale of not less than 1:500 showing.
(i) Sub-Divisions of the land or plot with dimensions and area of each of the proposed sub-divisions and their use according to these regulations.
(ii) Width of the proposed streets and internal roads,
(iii) dimensions and areas of consolidated open plot and open space provided for under these regulations.
(VI) Certificate of supervision:
Certificate in the prescribed form enclosed in Appendix B by the licensed Architect/Engineer or Surveyor undertaking the supervision shall be submitted.
(VII) Full information should be furnished in form No.3 and form No.4 as the case may be along with and on the plans.

Form No.3 and Form No.4 are given in Appendix- C and D respectively.

(VIII) The applicant shall also submit copy of N.O.C. from relevant Authority as per regulation No.4.2, wherever applicable.

3.5 The following notations generally shall be used for plans referred to 3.4 III:IV & V:

Sr. No. Item Site Plan Bldg.Plan 1 Plotline Thick black Thick black 2 Existing street Green
-
3
Future street if any Green dotted
-
4
Permissible lines Thick dotted
-
5
Open space No colour No colour 6 Existing work Blue Blue 7 Work proposed to be demolished Yellow hatched Yellow hatched 8 Proposed work Red Red 9 Drainage and Sewerage work Red dotted Red dotted 10 Water supply work Black dotted Black dotted 3.6 Plan and specifications to be prepared by Licensed Architect/Engineer or Surveyor:- The plans and particulars prescribed under regulation No.3.4 above shall be prepared and duly signed by a licensed Architect/Engineer or Surveyors. The Procedure for Registration of Architect/Engineers or Surveyors shall be as laid down in these regulations.

If the plans and informations given as per regulation No.3.2, 3.3 and 3.4 do not give all the particulars necessary to deal satisfactorily the case, the application may be liable to be rejected.

GENERAL REQUIREMENT FOR DEVELOPMENT:

Any plan for the construction of any structure or building or any part thereof should provide setback and margins from the boundary of the plot or the road line as the case may be as required under these regulations. The road line shall be determined as per the maximum width of the road or street or Development plan proposals or the Town Planning Schemes.
Development of any land in the Hajira Development Area:-
(a) Situated and abutting on any of the classified roads of the State Government and the Panchayats shall be regulated and controlled by the building line and control line prescribed under the Government in the Revenue Department Resolution No.JPV/1065/27339/A dated 1.3.1967 and as amended from time to time.

Provided that the building line prescribed in the above resolution of the Revenue Department and the marginal distances to be kept open or set-backs to be observed on the road side prescribed in the Development Plan Regulations or in the Town Planning Scheme Regulations whichever is more shall be enforced.

(b) Whose right of user is acquired under the Petroleum Pipelines (Acquisition of right of user in land) Act, 1962 as amended from time to time shall be regulated and controlled according to the provisions of the said Act, in addition to these regulations.

situated in the vicinity of an oil well installed by Oil and Natural Gas Commission shall be regulated and controlled according to the provisions of the Indian Oil Mines Regulations, 1933 in addition to these regulations.

(d) Situated in the vicinity of the Grid Lines laid by the Gujarat Electricity Board under the Indian Electricity Rules, 1956 shall be regulated and controlled by the horizontal and vertical clear distances to be kept to sky.

(e) In restricted zone near the Air Port, constructions of building shall be regulated by the Civil Aviation Department s regulations in addition to these regulations.

(f) Situated in the vicinity of the Railway Boundry shall be regulated and controlled according to the standing orders/instructions of the Railway Authorities in force and as amended from time to time.

(g) Situated any where in the Hajira Area Development Authority area shall be subject to provisions of Gujarat Smoke Nuisance Act-1963.

(h) Situated anywhere in the Hajira Area Development Authority area shall be subject to provisions of Water (Prevention and Control of Pollution) Act-1974.

Situated anywhere in the Hajira Area Development Authority area shall be subject to provisions of Air Pollution Control Act-1981.

Development work to be in conformity with the regulations.

(a) (i) All development work shall confirm to the Development Plan proposals and the provisions made under these regulations. If there is a conflict between the requirement of these regulations and Town Planning Schemes Regulations, if any in force, the requirements of these regulations shall prevail.

The development work when completed shall not be used for any purpose except for the sanctioned use or such as can be permitted under these regulations.

(b) Change of use: No building or premises shall be changed or controverted to a use other than the sanctioned use without prior permission of the concerned authority in writing. Change of use not in conformity with these regulations shall not be permissible.

Use to be in conformity with zoning regulations:-

(a) The Development work for which the permission is sought should confirm to the zoning under the development plan and the land use provisions prescribed under these regulations.
(b) In the case of any area not specifically designated for any land-use zone in the development plan the zone shall be the same as the predominant use zone of the surrounding area.

Provided that and subject to the provisions of the Gujarat Town Planning and Urban Development Act, 1976, any lawful use of premises existing prior to the date on which the final development plan comes into force, may be retained with the permission of the Authority, Provided further that such use is terminated for any reasons whatsoever, any new development on such land or building shall be in conformity with these regulations .

26. In view of the express provisions made in the Regulations on the aspect of services to be so rendered for various facets of scrutiny to be undertaken by the authority before the decision is taken for grant of permission, it cannot be said that action for imposition of fee has no co-relation to the services to be rendered and, therefore, would not meet with the test of quid pro quo as sought to be canvassed.

27. Next challenge is to the security deposit as provided by Regulation 5.3 which reads as under :

5.3 Security Deposit:- The applicant shall deposit and keep deposited as security deposit an amount at the rates mentioned below for the due observance and performance of the conditions of the Development Permission. The amount shall be deposited on intimating before issue of Development Permission.
(i) Rs.3/-

(Rupees Three Only) per sq.mts. of total built-up area of all floors of the proposed development (construction).

(ii) The amount of security deposit shall be paid in cash only.

(iii) Government, Semi-Government, local authorities and public charitable trusts registered under the Public Trust Act, 1950 are exempted from this provision.

(iv) These rates are liable to be revised every two years from the date on which these rates come into force.

(v) The security deposit shall be refunded without interest after grant of the occupancy certificate.

(vi) The security deposit shall be forfeited either in whole or in part at the absolute discretion of the Authority for breach of any of the provisions of these regulations and conditions of the `development permission . Such forfeiture shall be without prejudice to any other remedy or right of the Authority .

28. As nomenclature itself provides further with the express provisions of the Regulation, the security deposit is for ensuring that the construction is made in accordance with the plan so sanctioned and occupation is made in the premises constructed after occupation certificate and such security deposit is to be refunded after grant of occupation certificate. Such deposit has also co-relation with the services to be rendered for ensuring proper compliance of the condition imposed for grant of permission for development. Hence, it cannot be said that the fee imposed by way of security deposit though as such is not the fee, has no quid pro quo or no co-relation with the services to be rendered. We need to record that such deposit in any case is to be refunded if there is proper compliance of various conditions of permission granted and other regulation concerned.

29. Next aspect is qua challenge to the fee imposed by way of premium under Regulation 5.8. Regulation 5.8 reads as under :

5.8 Development through in accordance with the General Development Control Regulations but without prior permission or in deviation of the granted development permission.

In the case where development has already been started or completed on any site on or after .8.1989 and for which Development permission in writing of the Authority is not obtained, but where this development on a site may be in accordance with the provisions of these regulations, the development permission for such works on site without the prerequisite permission or development though in accordance with the regulations but in deviation of the granted development permission may be granted by the competent authority on the merits of each case. For such developments works over and above such other charges/fees as may be otherwise leviable premium shall be charged as per following rates :-

---------------------------------------------------
Sr. Type of Development Rate of premium as % No. of the cost of develop-
-ment carried out For For residential development development other than residential 1 Development in accordance 1.0% 2.0% with General Development Control Regulations started before obtaining written permission though applied for
2. Development though in accordance with the General Development control 1.5% 3.0% Regulations, but not applied for
3. Development though in accordance with the General Development Control 2.0% 4.0% Regulations, but in deviation of the granted development permission.
4. Brick kiln, Mining Quarrying 25 paise sq.mt.

And all other open land of portion of land in which development is made or has started.

----------------------------------------------------

N O T E :

For Residential Development minimum premium will Rs.250/-.
For Development other than Residential, minimum premium will be Rs.1000/-.
3. For Charitable trust relaxation in premium shall be made by Chief Executive Authority taking into consideration is merits purpose of trust, type of development etc. after recording reason thereof.
4. Norms for assessing cost of development carried out for different type of constructions shall be, as may be prescribed by the Authority from time to time.

30. The aforesaid Regulation makes it clear that the same is to apply in case of development already made in accordance with the General Development Control Regulations, but without prior permission or in deviation of the granted development permission. If construction is made without prior permission, it may call for demolition of construction or removal of construction since there was no permission. However, in order to see that construction though made without prior permission but is in accordance with the provisions of the Regulation, instead of taking harsher action of demolition of the same, the Regulation provides for levy of premium in the nature of impact fee. If Regulation 5.8 is held to be ultra vires or is invalid, consequence which may be required to be faced by the petitioners would be that no Regulation will be available for regularization of the construction already made without prior permission of the development authority. The Act provides that if any development is made without prior permission, such is required to be removed in accordance with the provisions of sections 36 and 37 of the Act. Therefore, if there is no Regulation available for regularizing of the development already made without prior permission, the aforesaid statutory provisions of sections 36 and 37 of the Act shall operate. Consequently, construction made without prior permission would be required to be removed. We are unable to appreciate the conduct of the petitioning company for challenging Regulation 5.8 which may prima facie goes against them if statutory provisions of sections 36 and 37 of the Act are enforced. Since it is not even the case of the original petitioners that any development or construction was made without prior permission of the authority, if challenge is accepted as it is, as observed earlier, consequence in law would be that the authority will be required to take action for demolition of construction and the development already made will be required to be removed even if they are in accordance with the development plan since prior permission was not obtained. In our view, Regulation 5.8 is to be operate as shield to those who have made construction or developed the land located in the area without prior permission. If any person has made unauthorized construction without prior sanction of the competent authority or construction so made was without prior permission, he would be required to pay premium if he is so desirous to see that action for making construction is regularized. The aforesaid aspect is also apparent from the affidavit-in-reply filed, more particularly, the paragraphs reproduced hereinabove, on behalf of the authority. If validity of Regulation 5.8 is tested keeping in view that the same is by way of regularization of construction made without prior permission, there will always be additional fee or charge to be paid by those persons who have made construction or developed the property without prior permission. When the authority for the purpose of getting permission has decided to collect development fee and scrutiny fee including scrutiny deposit, charging of impact fee by way of premium cannot be said to be arbitrary as sought to be canvassed. Learned Single Judge has proceeded on the basis that there is no power available for imposition of premium. It is true that there is no express power provided under the Act like scrutiny fee and development charges to be imposed. However, the Act speaks for framing of the Regulations by the area development authority and sanction to be obtained for giving effect to such Regulations, one may contend that Regulation 5.8 may run counter to the provisions of sections 36 and 37 of the Act, since the Act provides for removal of development, but challenge to Regulation 5.8 is not on that ground and, therefore, we leave the matter at that stage without observing further. However, the fact remains that preparation of Draft Development Plan and sanction took petty long time and in the meantime, if development is already made not in contravention to the development plan and the authority has exercised the power for regularization of development already made without prior permission on payment of particular premium, instead of taking harsher action of demolition of construction, the challenge cannot be heard from the mouth of the person who has made construction like the petitioning company without prior permission of the competent authority. Further, if one has to make development after sanction of the Draft Development Plan and after approval of the Regulations, he would be required to pay fee for development including scrutiny fee. As against the same, if the higher rates have been provided, for those who have acted in breach of the law, for the purpose of regularization of construction by way of premium, it cannot be said that the rates so prescribed are arbitrary on the ground as sought to be canvassed.

31. In view of the aforesaid, we are not in agreement with the view taken by the learned Single Judge for allowing of the petitions, but we find that challenges made by the petitioners in the petitions were without merit and the petitions were required to be dismissed. Hence, the judgment and order of the learned Single Judge is set aside and both the petitions shall stand dismissed.

32. On account of the interim order passed and ultimately final order passed by the learned Single Judge in the petitions, consequence has arisen that though levy of fee and the development charges etc. were lawful, it has remained unpaid. There is no express provision made for charge-ability of interest for unpaid security fee or unpaid premium or unpaid security deposit. However, there is express provision made under section 101 of the Act for charge-ability of interest for unpaid development charges. Section 101 of the Act provides for recovery of development charges with interest at the rate of 6% per annum from the date on the amount has remained unpaid. We find that the same rate can be made applicable even in respect of unpaid security fee or unpaid security deposit or unpaid premium. Consequently, on account of disposal of the petitions and since the interim relief was enjoyed by the petitioners pending the petitions before the learned Single Judge and thereafter the original petitioners have also got refund of the amount with accrued interest, we find it proper to observe that the competent authority i.e. HADA or if HADA is dissolved, the authority which has acquired the right and property of the HADA shall be at liberty to recover the amount from the petitioning company all the unpaid fees with interest at the rate of 6% per annum until the amount is actually realized with accrued interest.

33. Further, considering the facts and circumstances, we find that on account of challenge made by the petitioners to levying of fee and thereafter as levy was declared to be invalid, other persons have also not paid fee so imposed, hence it is observed that it would also be open to the authority to recover the fee in accordance with law of-course after giving reasonable time to the persons concerned for payment of the said amount.

34. In view of the conduct of the petitioners of proceeding with the construction in spite of prohibitory orders and thereafter creating stalemate for recovering of fee for the larger area of seven villages on account of previous litigation, it would be appropriate to impose cost also.

35. Hence, while dismissing the petitions, we find it proper to impose the cost and as two matters are involved, the cost of Rs.50,000/- each, total Rs.1,00,000/- shall be paid by the original petitioners within a period of four weeks from today and the said amount shall be deposited with this Court. Out of the said amount of cost, Rs.50,000/- shall be paid to the appellant State of Gujarat and Rs.50,000/- shall be paid to the Gujarat State Legal Services Authority.

36. After pronouncement of the order, Mr.Nanavati, learned Senior Advocate appearing with Mr.Gandhi prays for suspension of operation of the order for sometime so as to enable his client to approach the higher forum. When it was further inquired with learned counsel for the original petitioners respondents herein that whether to show bona fide, his client is ready to deposit the amount with accrued interest or part thereof. However, it was stated that there is no instruction for deposit of the amount. Under these circumstances, we find that when levying of fees is held to be valid in law, it would not be a case to suspend operation of the order. Hence, the said prayer is declined.

(JAYANT PATEL, J.) (MOHINDER PAL, J.) pathan Page 49 of 49