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 23, Cited by 0]

Delhi District Court

All Are Residing At vs North Delhi Municipal Corporation on 7 July, 2018

             IN THE COURT OF SH. RAJNISH BHATNAGAR
      DISTRICT & SESSIONS JUDGE, NORTH­WEST DISTRICT
                     ROHINI COURTS : DELHI

        

IN RE :                    


                                    MCD Appeal Number          :   05/18          
                                    Date of registration             :   07­03­2018 
                                    Reserved for Judgment on :   24­05­2018 
                                    Judgment  announced on   :   07­07­2018  




1    Prajapita Brahma Kumari R. Venkata Kanaka  Ratnam

      D/o Ramchandra Rao

2    Sukarma D/o Bhimsingh Rathore 

3   Tandra Das D/o Late Shailendranath Das 

4   Harsha Kapadia D/o Laljibhai 

5   Kala Nepal D/o Diliram Nepal 

6   Prajapita Brahma Kumari Pragati Gaikwad D/o Dashrath   

7   Kalpana Mallick D/o Sadashiba Mallick  

8   Asha Gore D/o  Govind Gore  

9   Tulsi  Pandurang Shitole W/o Pandurang Shitole 




MCD Appeal No. 05/18                                                                           1 of 24
      All are residing at 

    Adhyatmik Vishwa Vidyalaya 

     346 to 349, 351 & 352,

     Vijay Vihar Phase­1,  Delhi­110085

10  Geeta Singh Payal W/o Bhagat Singh Payal 

      R/o Suman Vihar, Bapu Gram,  Post­Veerbhadra, 

      Rishikesh, Dist. Dehradun,  Uttarakhand.

     Through her special power of attorney Hardesh Pandey,      

                                                                              ....... Appellants 

                                               Versus

     North Delhi Municipal Corporation

     Sector­5, Rohini Zone,  Delhi­110085.   

                                                                               ...... Respondent 

JUDGMENT

1.  Under   challenge   in   this   appeal   is   an   order   dated 27.02.2018 passed by the Ld. Addl. District & Sessions Judge cum Presiding Officer, Appellate Tribunal MCD, Tis Hazari Courts, Delhi.

2.  Vide   the   impugned   order   the   appeal   filed   by  the   appellants herein under the DMC Act against the order U/s 345 A of the DMC Act   dated   30.01.2018   bearing   no.   290/sealing/B­I/RZ/18   qua   the property known  as Adhyatmik Vishwa Vidhyalaya P. No.  A­1/351­ MCD Appeal No. 05/18                                                                           2 of 24 352, Vijay Vihar, Phase­I,  Delhi has been dismissed with a cost of Rs.25,000/­ on the ground of no locus­standi.             

3.  Brief facts disclosed by the appellants are as under:­

(i).  Plot   bearing   no.   A­346­349,   351­352,   Vijay   Vihar,   Phase­I, Delhi was purchased in the year 1995 in the name of Smt. Kamla Devi Dixit and Virendra Deo Dixit by spiritual followers of Adhyatmik Vishwa Vidhyalaya which is situated in an unauthorised colony.

(ii).  The   appellant   and   devoted   sisters   and   mothers   started residing in building since 1996­97 and since then they are managing spiritual   activities   of   Adhyatmik   Vishwa   Vidyalaya   in   the   said property.

(iii).  The appellant no. 1 & 2 had applied for electricity meter and connection at third floor in the year 2014. The appellant nos. 3 to 5 had   also   purchased   the   construction   material   of   third   and   terrace floor.   Appellant no. 7 to 9 and other inmates are residing at third floor. They had applied for Aadhar Card in the year 2013­2014 which was granted by the Authority concerned.

(iv).  The major portion of the building i.e. Basement, ground floor, first floor, second floor was constructed till the end of the year 1998 by mutual cooperation of followers of Adhyatmik Vishwa Vidyalaya who contributed in the construction of building both financially and MCD Appeal No. 05/18                                                                           3 of 24 physically and further second floor was constructed from the year 2000­2008   and   third   floor   and   fourth   floor   with   terrace   was constructed   till   2010.     Tin   shed   and  Shivling  was   constructed   on terrace in the year 2013.

(v).  DDA   had   issued   notice   U/s30(1)   and   31(1)   of   DD   Act   in respect of second floor of the property which was replied by Tandra Das on behalf of Adhyatmik Vishwa Vidyalaya on 16.08.2017 and DDA ratified uninterrupted possession of appellant and did not take any action.

(vi).  The entire construction in the property is prior of 01.06.2014 which cut of date for unauthorized colony as per the National Capital Territory of Delhi Laws (Special Provision) Act, 2011 as amended in 2014 and 2017, therefore, property is under protection.  The building plan of was not sanctioned in unauthorized colony, therefore, they do not have sanctioned plan of building.

(vii).  Iron grills were constructed/erected only for safety of sisters and mothers residing in the property in question.   It was to protect when some spinster decided not to marry and devoted their life for spiritual   services   in   Adhyatmik   Vishwa   Vidyalaya,   their   parents trespassed into the private rooms of female inmates and vandalized the valuable property of Vidyalaya and also misbehaved with female inmates.

MCD Appeal No. 05/18                                                                           4 of 24

(viii).  Adhyatmik Vishwa Vidyalaya is a divine family whose aim is to establish a new world filled with feeling of Vasudhaiv Kutumbakam. Devoted sisters and mothers have been imparting spiritual education free of cost on the basis of teachings of Shrimad Bhagwad Gita and Sahaj   Rajayoga   and   striving   for   moral   development   and   spiritual empowerment of India since last 40 years.

(ix).   The   respondent   had   issued   a   show   cause   notice   dated 29.12.2017 u/s 345A of the DMC Act which was duly replied dated 27.01.2018 on 29.01.2018 but respondent passed a sealing order dated   30.01.2018   against   which   they   had   filed   the   appeal   in accordance   with   law.   However,   the   same   was   dismissed   and aggrieved by the same they have come in appeal.            

4.  The  appellants  have   challenged   the  impugned  order  as  not appreciating the correct legal and factual position. Per contra, the respondents have argued that the impugned order suffers from no illegality and be sustained in appeal.

5.  I   have   heard   the   rival   submissions   and   considered   the material on record. I have also considered the case law. 

6.  The   moot   question   in  this  appeal   is   whether   the   appellants have locus­standi to maintain the appeal before MCD Tribunal.

MCD Appeal No. 05/18                                                                           5 of 24

7.   On this aspect the legal position is enumerated in section 343 of the Delhi Municipal Corporation Act as under:­

343. Order of demolition and stoppage of buildings and works in certain cases and appeal.--

(1) Where the erection of any building or execution   of   any   work   has   been commenced, or is being carried on, or has been completed without or contrary to the sanction  referred   to  in  section  336   or  in contravention of any condition subject to which  such sanction has  been accorded or   in   contravention   of   any   of   the provisions   of   this   Act   or   bye­laws   made thereunder,   the   Commissioner   may,   in addition to any other action that may be taken   under   this   Act,   make   an   order directing that such erection or work shall be   demolished   by   the   person   at   whose instance   the   erection   or   work   has   been commenced or is being carried on or has been completed, within such period, (not MCD Appeal No. 05/18                                                                           6 of 24 being less than five days and more than fifteen   days   from   the   date   on   which   a copy of the order of demolition with a brief statement   of   the   reasons   therefor   has been   delivered   to   that   person),   as   may be, specified in the order of demolition:

Provided that no order of demolition shall be   made   unless   the   person   has   been given by means of a notice served in such manner   as   the   Commissioner   may   think fit,   a   reasonable   opportunity   of   showing cause why such order shall not be made:
Provided   further   that   where   the   erection or   work   has   not   been   completed,   the Commissioner may by the same order or by a separate order, whether made at the time of the issue of the notice under the first proviso or at any other time, direct the person to stop the erection or work until the expiry of the period within which any appeal against the order of demolition, if made,   may   be   preferred   under   sub­ section (2). 
MCD Appeal No. 05/18                                                                           7 of 24 (2) Any person aggrieved by an order of the   Commissioner   made   under   sub­ section (1) may prefer an appeal against the   order   to   2[the   Appellate   Tribunal] within the period specified in the order for the demolition of the erection or work to which it relates.
(3)   Where   an   appeal   is   preferred   under sub­section   (2)   against   an   order   of demolition, 3[the Appellate Tribunal may, subject   to   the   provisions   of   sub­section (3) of section 347C,] stay the enforcement of that order on such terms, if any, and for such period, as it may think fit:
Provided   that   where   the   erection   of   any building or execution of any work has not been completed at the time of the making of   the   order   of   demolition,   no   order staying   the   enforcement   of   the   order   of demolition   shall   be   made   by   1[the Appellate   Tribunal,   unless   security, sufficient   in   the   opinion   of   the   said Tribunal], has been given by the appellant for not proceeding, with such erection or work pending the disposal of the appeal. 
(4)   No   court   shall   entertain   any   suit, application   or   other   proceeding   for injunction   or   other   relief   against   the MCD Appeal No. 05/18                                                                           8 of 24 Commissioner to restrain him from taking any   action   or   making   any   order   in pursuance   of   the   provisions   of   this section.
(5)   Subject   to   an   order   made   by   the Administrator   on   appeal   under   section 347D, every order made by the Appellate Tribunal on appeal under this section, and subject to the orders of the Administrator and the Appellate Tribunal on appeal] the order   of   demolition   made   by   the Commissioner   shall   be   final   and conclusive.
(6) Where no appeal has been preferred against   an   order   of   demolition   made   by the   Commissioner   under   sub­section   (1) or where an order of demolition made by the Commissioner under that sub­section 4[has been confirmed on appeal, whether with or without variation, by the Appellate Tribunal in a case where no appeal  has been   preferred   against   the   order   of   the Appellate   Tribunal,   and   by   the Administrator in a case where an appeal has   been   preferred   against   the   order   of the Appellate Tribunal] the person against whom   the   order   has   been   made   shall comply   with   the   order   within   the   period specified therein, or as the case may be, MCD Appeal No. 05/18                                                                           9 of 24 within   the   period,   if   any,   fixed   by   the Appellate Tribunal or the Administrator on appeal and on the failure of the person to comply with the order within such period, the Commissioner may himself cause the erection   or   the   work   to   which   the   order relates   to   be   demolished   and   the expenses   of   such   demolition   shall   be recoverable   from   such   person   as   an arrear of tax under this Act. 

8.  Section   343(2)   of   the   Act   gives   the   power   to   an   aggrieved person to approach the Appellate Tribunal for redress.

9.  The controversy revolves around the term "aggrieved person". The Act has not defined the said term. Therefore, recourse has to be taken to the law pronounced by the Higher Courts on this aspect.

10.   The   Apex   Court   in  Municipal   Corporation   for   greater Bomaby   vs.   Lala   Pancham   of   Bombay   &   Others MANU/SC/0284/1964 has held as under:

"Person aggrieved in clause 2 of Schedule GG to   the   Bombay   Municipal   Corporation   Act   is sufficeintly   wide   to  include  not  only  a  tenant but also an occupant of a building who is likely to be dishoused as a result of the action taken under a clearance order." (Page 1)  Since the right conferred by cl. (2) of Schedule GG   upon   an   aggrieved   person   is   a   right   to MCD Appeal No. 05/18                                                                           10 of 24 prefer an appeal against a clearance order, as confirmed by the Government, before a Judge of the City Civil Court, Mr. Shroff contends that the   words   "aggrieved   person"   therein   must necessarily mean a person who was a party to the   order.   It   is   true   that   ordinarily   a   right   of appeal is conferred on a person who is a party to  the  proceeding  but  that  would be  so only where   the   proceeding   is   between   certain parties.   A   proceeding   of   the   nature contemplated   by   S.   354R   is   not,   strictly speaking,   a   proceeding   between   the   parties ranged   on   opposite   sides.   What   is contemplated is the exercise of certain powers by   the   Corporation   which   will   affect   the interests of a variety of persons or a class or classes   of   persons.   and   cl.   (2)   of   ,Schedule GG gives a right to any of them to prefer an appeal if his legal right or interest is affected by   any   action   of   the   Corporation   taken   in pursuance of its powers. (Page 12) Upon a reasonable construction of S. 354RA and Schedule GG it must, therefore, be held that   they   afford   opportunities   to   tenants   to object to the clearance order. It follows from this that the restrictions on the tenants' right to hold property enacted by ss. 354R and 354RA are not unreasonable and that the provisions are   valid.   Mr.   Shroff   agrees   that   if   the MCD Appeal No. 05/18                                                                           11 of 24 restrictions are reasonable his contention that these provisions are unconstitutional must fail. (Page 12)" 

11.  Hon'ble High Court of Delhi in  ANZ Grindlays Bank Plc vs. The Commissioner MCD & Ors. 1995(34) DRJ 492 has dealt with the issue in detail. The relevant portion of the citation is as under:

"(39) Under Section 344, if any unauthorised construction   commences,   the   Commissioner may require 'the person at whose instance the building or the work has been commenced or is being carried on' to stop the same forthwith.
(40)   Under   Section   343   the   Commissioner may   make   an   order   directing   such unauthorised   erection   or   work   shall   be demolished by 'the person at whose instance the erection or work has been commenced or is   being   carried   on   or   has   been   completed'.

The 'person aggrieved' by such an order of the Commissioner   may   prefer   an   appeal   against the order of the Commissioner to the Appellate Tribunal.   No   Court   shall   entertain   any   suit, application or other proceedings for injunction or   other   relief   against   the   Commissioner   to restrain him from taking any action or making any   order   in   pursuance   of   the   provisions   of Section 343.

(41)   Section   345­A   empowers   the Commissioner to order sealing of any erection MCD Appeal No. 05/18                                                                           12 of 24 or   work   before   ordering   demolition   under Section   343   or   stoppage   of   work   under Section 343 or Section 344.

(42) An order of stoppage under Section 344 and  an order  of sealing under  Section 345A are both appealable under Section 347B, the right   of   appeal   having   been   vested   in   'any person aggrieved' by the orders.

(43)   Section   347E   provides   that   no   .Court shall   entertain   any   suit,   application   or   other proceedings in respect of any order or notice appealable   under   Section   343   or   Section 347B   and   no   such   order   or   notice   shall   be called in question otherwise than by preferring an appeal.

(44)   A   perusal   of   the   above   said   provisions shows   that   orders   of   stoppage   and/or demolition are to be made against 'the person at whose instance the building or the work has been commenced or is being corned on or has been completed'. The order of stoppage does not   contemplate   any   pre­decisional   hearing being   given   or   notice   to   show   cause   being issued   before   making   an   order.   However under Section 343 no order of demolition shall be made unless 'such person' has been given a   reasonable   opportunity   of   showing   cause MCD Appeal No. 05/18                                                                           13 of 24 against   such   order   which   is   proposed   to   be made.

(45) The right of appeal is not restricted to 'the person at whose instance the erection or the work has been commenced or is being carried on or has been completed'. Right of appeal is wider.   It   is   conferred   on   'any   person aggrieved'.

(46) An order of stoppage or demolition may aggrieve  persons  other   than   those  at  whose instance the erection or work was commenced or was carried on or was completed. All those persons   who   were   likely   to   benefit   from   or make use of the work or erection alleged to be unauthorised,   would   be   the   persons aggrieved, though they were not the persons at whose instance it was done or was being done.

(47)   Section   343   contemplates   a   person   'at whose   instance   erection   or   work   has   been commenced or is being carried on or has been completed'   having   been   conferred   with   the following rights:

(1)A   direction   by   the   Commissioner   to demolish,   such   erection   or   work   has   to   be made   against   such   person   if   the   work   is   in progress or has been completed.
MCD Appeal No. 05/18                                                                           14 of 24 (2)A direction to stop the erection or work, if the same has not been completed, has to be made against such person.
(3)He is entitled to a reasonable opportunity to show   cause   why   such   order   shall   not   be made.
(4)He   is   entitled   to   prefer   an   appeal   to   the Appellate Tribunal against the order.

IN the first proviso to sub section (1) the words "the   person"   mean   the   person   at   whose instance   the   erection   or   work   has   been commenced or is being carried on or has been completed".

(48) The owner might have inducted a tenant in   the   premises   after   the   completion   of   the impugned erection or work. It may be that the owner has inducted the tenant and thereafter the erection or work is done on the premises.

(49)   The   former   case   presents   no   difficulty because   the   work   or   erection   having   been done by the owner he only would be entitled to notice   and   the   tenant   by   no   stretch   of language would fall within the definition of the person entitled to notice.

(50)   In   the   latter   case,   there   may   be   two situations.

MCD Appeal No. 05/18                                                                           15 of 24 (I)The   owner/landlord   might   have   authorised and   permitted   the   tenant   to   commence   or complete   the   erection   or   work.   Section   108 clauses   (p),   (q)   and   (h)   of   the   Transfer   of Property Act provide that without the Lesser's consent   the   tenant   cannot   erect   on   the property any permanent structure (except for agricultural purpose). On the determination of the   lease,   the   lessee   is   bound   to   put   the Lesser   into   possession   of   the   property   and may at the time of determination of the lease before   restoring   possession   to   the   landlord remove all things which he has attached to the earth. If the tenant has been authorised by the owner/landlord to make any erection or work on   the   property   then   it   will   be   the   owner landlord   at   whose   instance   the   erection   or work   would   be   deemed   to   have   been commenced/carried   on/completed.   It   will   be the   owner/landlord   who   alone   would   be entitled to notice.

(II)The   tenant   may   without   the   consent   or permission   of   the   owner   commence   or complete any erection or work. The act of the tenant   being   inherently   unauthorised,   he cannot   be   heard   claiming   a   notice   .   The landlord/owner would prevent the tenant from carrying   on   such   erection   or   work   and   if   he does not do so, fictionally for the purpose of MCD Appeal No. 05/18                                                                           16 of 24 Ss.   343   and   344   it   would   be   deemed   that erection   or   work   was   at   the   instance   of   the owner/landlord.   After   all   it   is   the owner/landlord   who   suffers   if   there   is   any demolition in the building.

(51)   During   the   course   of   hearing   a   single bench decision of this Court in Ram Narain vs Mcd,   was   referred   to   wherein   a   tenant   has been   held   not   entitled   to   a   notice   under Section 343. As is the case with the tenant, so will be the case with persons claiming under the   owner.   The   owner   may   enter   into   a building   or   development   contract   with   a builder.   Any   erection   or   work   done   by   the builder would be at the instance of the owner though   the   contractor   may   be   a   personal aggrieved. The builder cannot claim a notice under Section 343 Dmc Act.

(52) Though the entitlement to notice is not of the tenant, nevertheless the tenant may be a person   aggrieved   by   an   order   of   the Commissioner   under   Sec.   343(l)/344.   If   the unauthorised   construction   exists   in   the premises in occupation of the tenant then the demolition   is   sure,   to   effect   his   peaceful possession and enjoyment over the properly. He would be a person aggrieved by an order of   the   Commissioner,   though   made   against the owner/landlord. Such a tenant though not MCD Appeal No. 05/18                                                                           17 of 24 entitled to a notice and though the order may not   be   directed   against   him   still   would   have right to prefer an appeal against the order for demolition,   he   being   a   person   aggrieved   by the order. Of course, during the hearing of the appeal he cannot claim any right on a pedestal higher   than   that   of   the   owner/landlord   under whom   he   claims   and   who   has   inducted   him into the property.

......................................................................... .......................................

(57) The question has two facets: whether the plaintiffs in the two suits have locus standi and whether the civil suits would at all lie.

(58)   In   Shiv   Kumar   Chadha   vs.   Municipal Corporation of Delhi their Lordships have very clearly laid down the law in the following terms :   "Inspite   of   the   bar   prescribed   under   sub­ section (4) and (5) of Section 343 and Section 347­E of the Corporation Act over the power of   the   courts,   under   certain   special circumstances   the   court   can   examine   the dispute falls with in the ambit of the Act " "In some special cases where "jurisdictional error"

on the part of the Corporation is established, a suit shall be maintainable. Accordingly: 
(1) The court should not ordinarily entertain a suit   in   connection   with   the   proceedings MCD Appeal No. 05/18                                                                           18 of 24 initiated for demolition, by the Commissioner, in terms of Section 343(1) of the Corporation Act.   The   Court   should   direct   the   persons aggrieved   to   pursue   the   remedy   before   the appellate   tribunal   and   then   before   the administrator   in   accordance   with   the provisions of the said Act.
(2)   The   court   should   entertain   a   suit questioning   the   validity   of   an   order   passed under Section 343 of the Act, only if the Court is of prima fade opinion that the order is nullity in   the   eyes   of   law   because   of   any "jurisdictional   error"   in  exercise  of  the   power by   the   Commissioner   or   that   the   order   is outside the Act."

(60)   None   of   the   two   cases   at   hand   is   one where the plaint alleges the suit property to be out   of   Corporation   limits   or   where   any jurisdictional error on the part of Corporation is established even prima facie. The construction in question was not made prior to coming into force of provisions of law violation whereof is in question.

(61)   It   has   already   been   held   that   the   two plaintiffs being tenant and builder respectively have the remedy of appeal available to them."

12.   I   have   also   considered   the   law   pronounced   in  KOLMET ENTERPRISES VS. NEW DELHI MUNICIPAL COUNCIL 240(2017) MCD Appeal No. 05/18                                                                           19 of 24 DELHI   LAW   TIMES   103  and  ENTERTAINMENT   NETWORK (INDIA)   LTD.   VS.   THE   MUNICIPAL   CORPORATION   OF   DELHI AND   OTHERS   MANU/DE/8749/2007  the   Hon'ble   High   Court   of Delhi has discussed the procedure/requirements to be followed while initiating an action for demolition.

13.   The   impugned   judgment   has   cited   the   above   judgments   of Hon'ble Supreme Court of India and the judgment of High Court of Delhi in ANZ Grindlays. The Appellant Tribunal has also cited the definition of an occupier as laid down in section 2(34) of the DMC Act   wherein,   amongst   others,   a   rent   free   tenant   of   any   land   or building is also deemed to be an occupier.

14.  From the ratio of the above case law it is clear that the term "aggrieved   person"   is   a   mixed   question   of   law   and   facts.     An aggrieved person may be an owner, a builder, a tenant or any other person having an interest in the property in question and directly and substantially   affected   by   the   threatened   action   of   sealing   or demolition. 

15.   On   a   perusal   of   the   material   on   record   the   stand   of   the appellants is of long continued possession, raising construction from their   own   funds   and   living   as   rent   free   tenants.   Ld.   Tribunal   has found the plea of 'rent­free­tenants'  as a new ground taken as an afterthought. 

16.  The definition of an occupier is given in section 2(34) of the DMC Act which reads as under:

2(34) "occupier" includes--
MCD Appeal No. 05/18                                                                           20 of 24
(a)   any   person   who   for   the   time   being   is paying   or  is liable  to  pay   to  the  owner   the rent or any portion of the tent of the land or building in respect of which such rent is paid or is payable; 
(b) an owner in occupation of, or otherwise using his land or building; 
(c) a rent free tenant of any land or building;
(d) a licensee in occupation of any land or building; and
(e)   any   person   who   is   liable   to   pay   to   the owner damages for the use and occupation of any land or building; 

17.  From   the   above   definition   read   in   the   light   of   the  above referred  to judgments  of  Hon'ble Supreme  Court  of India  and  the judgment of High Court of Delhi in ANZ Grindlays, it is apparent that the term "aggrieved person" is of wider amplitude than the person who is entitled to a notice or an occupier.  Thus whether a person is an   aggrieved   person   is   always   to   be   seen   in   the   context   of   the special facts and circumstances of a particular case and no strait­ jacket formula or rule of thumb can be laid down.

MCD Appeal No. 05/18                                                                           21 of 24

18.   The appellants   have   filed various documents   like, copy of their Adhar Card, Gas Connection Form,   Bank Accounts Details, Electricity Bills, Invoice for purchase of building material mentioning the   suit   property   as   their   address   in   order   to   show     their   long standing occupation of the property in question.

19.  I   have   perused     the   above   documents   and   the   documents prima   facie  go   to   show   that   the   appellants   had   occupational   or possessory interest in the  property in question and it ipso­facto goes to show that the appellants had an express or implied interest in the suit property which interest is an implied licence as for want of the same   it   would   not   have   been   possible   for   them   to   get   electricity connection, to carry on construction work or to get various identity documents issued in their favour at that address. The payment of any rent therefore fades into insignificance and the same is even not a   condition­precedent   or  sine­qua­non  to   make   a   person   an aggrieved person within the scope and meaning of the provisions of section 343 of the Act.

20.  The   arena   of   the   term   "aggrieved   person"   ought   to   be construed   liberally   and   not   in   a   technical   sense.   Of   course,   the caveat that it should not prove to be a handle for the undeserving need to be observed. The balancing act need to be done to further the cause of justice and to suppress the mischief by weighing the MCD Appeal No. 05/18                                                                           22 of 24 facts in totality. While considering such a situation a hyper­technical approach should not be adopted but the course which advances the cause of justice ought to be followed.

21.  Ld.   Tribunal   has   taken   up   the   ground   of   interest   of   the occupier being adverse, contrary or hostile to the owner to make a person  an "aggrieved  person".    This may be true in some cases, where the facts may indicate so but can never be stated to be a rule of universal application. What is required to be seen if the person is likely to be adversely affected by the threatened action of sealing or demolition is sufficient to make him or her an "aggrieved person".  In this   case,   the   appellants   having   left   their   families   and   joining   the stream   of   which   they   are   followers   and   having   made   some contribution  in the construction  or provision  of services and these things coming under challenge due to threatened action of sealing bring them within the scope and ambit of "aggrieved person". 

22.  Looking from another angle, the maximum effect of resolving the locus­standi in favour of the appellants would be that the matter would be heard and disposed­of on merits and this is the basic rule of the principles of natural justice enshrined in the doctrine of  audi altrum partam. The cause of justice would be served if the appellants are heard on merits.    

MCD Appeal No. 05/18                                                                           23 of 24

23.     In   view   of   the   above   discussion,   the   present   appeal   is allowed  and the impugned order dated 27­02­2018 is set aside and the   matter   is   remanded   back   to   the   Ld.   Tribunal   for   disposal   on merits in accordance with law. Parties are left to bear this own costs. Record of the Appellate Tribunal be returned alongwith an attested coy of the Judgment. Appeal file be consigned to Record Room after completing   necessary   formalities.   Parties   are   directed   to   appear before the Ld. Tribunal on 17­07­2018.                             Digitally signed by RAJNISH RAJNISH BHATNAGAR BHATNAGAR Date: 2018.07.07 17:51:23 +0530 Announced in the open court               (RAJNISH BHATNAGAR) today i.e. on 07­07­2018      District & Sessions Judge (N/W)                                    Rohini Courts : Delhi  MCD Appeal No. 05/18                                                                           24 of 24