Delhi High Court
Aali Vihar Scoial Welfare Association vs Govt.Of Nct Of Delhi And Ors. on 19 January, 2011
Author: Dipak Misra
Bench: Chief Justice, Sanjiv Khanna
21.
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 19th January, 2011
+ W.P.(C) 1638/2010
AALI VIHAR SCOIAL WELFARE ASSOCIATION
..... Petitioner
Through Mr. Arun Sukhija, Advocate.
versus
GOVT.OF NCT OF DELHI AND ORS. ..... Respondents
Through Mr. N. Waziri, Standing Counsel for
GNCTD.
Mr. Anil Mittal, Advocate for respondent No.
2 along with Mr. V.K. Aggarwal, Executive
Engineer, Irrigation Department, U.P.
Mr. Krishanu Adhikary, Advocate for Mr.
Sunil Fernandes, Advocate for respondent
No. 4-BSES.
Mr. Sumeet Pushkarna & Mr. Jitender
Kumar, Advocates for respondent No. 6-
DJB.
Mr. Dinesh Agnani & Mr. Rahul Arora,
Advocate for respondent No. 7-MTNL.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE SANJIV KHANNA
1. Whether Reporters of local papers may be allowed to see the judgment? Yes.
2. To be referred to the Reporter or not ? Yes.
3. Whether the judgment should be reported in the Digest ? Yes.
DIPAK MISRA, CJ
In this Public Interest Litigation, Aali Vihar Social Welfare
WRIT PETITION (CIVIL) No. 1638/2010 Page 1 of 4
Association has prayed for following reliefs:-
"(a) directing the respondents including
respondent No. 2 not to construct the
boundary wall on the road on Khasra No.
355 passing through Aali Village and
leading to Shiv Mandir, G-Block Aali Vihar,
New Delhi-110076 and also not to restrict
the smooth movement/ingress and egress of
the residents of Aali Village and Aali Vihar,
New Delhi-110076;
(b) directing the respondents including
respondent No. 2 to demolish the part of the
boundary wall which has been constructed
and restore the same to its original
condition;
To issue any other Writ, orders or
directions in the facts and circumstances of
the present case which the Hon'ble Court
may deem fit and proper in the interest of
justice;"
2. Be it noted, when this matter was listed on 10th March, 2010 and
thereafter notices were issued and on 7th April, 2010 it was directed
that no construction shall be made by the State of Uttar Pradesh/Uttar
Pradesh Irrigation Department. It is not disputed that the land is
situated within the National Capital Territory of Delhi. The grievance
of the petitioner is that the Uttar Pradesh Irrigation Department is
constructing a wall on the land which belongs to the Government of
National Capital Territory of Delhi. True it is, be it noted, on earlier
WRIT PETITION (CIVIL) No. 1638/2010 Page 2 of 4
occasion this Court had directed for demarcation. Mr. N. Waziri,
learned Standing Counsel for GNCTD has stated that demarcation has
not yet taken place but the State Government has no grievance if Uttar
Pradesh Irrigation Department constructs a wall without disturbing the
infrastructure facilities which are available to the residents of Aali
Vihar. At this juncture, Mr. Anil Mittal, learned counsel for the Uttar
Pradesh Irrigation Department after obtaining instructions from Mr.
V.K. Aggarwal, Executive Engineer, Department of Irrigation, Uttar
Pradesh, has fairly stated that the construction shall be restricted to the
land which belongs to the State of Uttar Pradesh and the said
department shall not raise any construction on any land which belongs
to the Government of National Capital Territory of Delhi. Be it noted,
when it is stated that the construction shall take place only on the land
which belongs to the Uttar Pradesh Irrigation Department, it means that
they must have a clear right, titled and interest over the same but not a
claim as a possessory right. Liberty is granted to the Irrigation
Department of Uttar Pradesh and the Government of National Capital
Territory of Delhi to sit across the table to settle the dispute, if any,
amicably, inasmuch as this Court has not expressed any view with
regard to the merits of the case.
3. If the petitioner has any grievance or claim with regard to the
WRIT PETITION (CIVIL) No. 1638/2010 Page 3 of 4
easement right or any other kind, it is open to them to institute a civil
suit as advised in law. The writ petition is accordingly disposed of.
Needless to say, as the writ petition stands disposed of, the interim
order stands vacated.
CHIEF JUSTICE
SANJIV KHANNA, J.
JANUARY 19, 2011 VKR WRIT PETITION (CIVIL) No. 1638/2010 Page 4 of 4