Delhi High Court
Nasir vs Govt. Of Nct Of Delhi & Ors on 13 October, 2015
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 13th October, 2015
+ W.P.(C) 9717/2015 & CM No.23286/2015 (for stay)
NASIR ..... Petitioner
Through: Mr. Sudhir Nagar with Mr. B.L.
Madhukar & Mr. M.K. Saroga, Advs.
Versus
GOVT. OF NCT OF DELHI & ORS ..... Respondents
Through: Mr. Saurabh Chadda, Adv. for R-
1&2.
CORAM:-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
CM No.23287/2015 (for exemption)
1. Allowed, subject to just exceptions.
2. The application is disposed of.
W.P.(C) 9717/2015
3. The petition impugns the order dated 11th September, 2015 of the
Maintenance Tribunal for Welfare of Parents & Senior Citizen, North-West
District, Kanjhawala, Delhi constituted under the Maintenance & Welfare of
Parents and Senior Citizens Act, 2007 issuing the following directions in a
petition before it by the mother of the petitioner:
"In view of the above, the tribunal directs the concerned area SHO to
ensure that the entry of the senior citizen in the property owned by the
W.P.(C) No.9717/2015 Page 1 of 10
petitioner should be peaceful. The petitioner will occupy the First Floor of the
house and recover rental income from the other two floors.
Further, the respondents are hereby directed to maintain peace at the
house and not to disturb the applicant on day to day activities since the
applicant is an old aged person and in her lean years she must have
psychological support and care.
Let a copy of this order send to both the parties and concerned area
SHO for necessary compliance."
4. The counsel for the petitioner argues that a Maintenance Tribunal
constituted under the Senior Citizens Act supra is only entitled to pass an
order of maintenance in favour of the senior citizens and is not entitled to
issue any such directions as have been issued in the present case. Reliance
in this regard is placed on the judgment of the Single Judge of this Court in
Sanjay Walia Vs. Sneha Walia 204 (2013) DLT 618 to the extent laying
down that the power and jurisdiction of the Maintenance Tribunal is
restricted to grant of maintenance at the rate not exceeding Rs.10,000/- per
month and that the Tribunal has not been bestowed by the Legislature with
the power to direct handing over the possession of a property to the applicant
before it, as had been done in that case.
5. As far as I recollect, the aforesaid judgment of the learned Single
Judge of this Court was subject matter of appeal. The counsel for the
petitioner states that he is not aware of the outcome of the appeal.
W.P.(C) No.9717/2015 Page 2 of 10
6. Section 9 of the Act, on which reliance was placed in the aforesaid
judgment, is to be found in Chapter II of the said Act titled "Maintenance of
Parents and Senior Citizens". Else, the Preamble of the Act describes the
same as an Act to provide for more effective provisions for the maintenance
and welfare of parents and senior citizens guaranteed and recognised under
the Constitution and for matters connected therewith or incidental thereto.
The statement of Objects and Reasons of the said Act is also to the effect
that in the changing times, a number of elderly are not being looked after by
their family and ageing has become a challenge and there is a need to give
more attention to the care and protection of older persons and to cast an
obligation on the persons who inherit the property of their aged relatives, to
maintain such aged relatives. Section 3 of the Act gives it an overriding
effect over any other enactment or instrument. Section 4 (in Chapter II)
titled "Maintenance of Parents and Senior Citizens" in sub-section (2)
thereof provides that the obligation of children to maintain a senior citizen
extends to the needs of such citizen so that the senior citizen may lead a
normal life. Normal life would certainly include a right to peacefully live in
one‟s own property and being not prevented from use thereof and recovering
W.P.(C) No.9717/2015 Page 3 of 10
rent thereof, regarding which directions have been issued in the impugned
order.
7. Besides Chapter II supra, Chapter III of the Act deals with provisions
for establishment of old age homes, Chapter IV contains provisions for
medical care of senior citizens and Chapter V contains provisions for
protection of life and property of senior citizens. Section 22 of the Act
empowers the State Government to confer such powers and impose such
duties on District Magistrate, as may be necessary to ensure that the
provisions of this Act are properly carried out and further empower the
District Magistrate to delegate the said power. Section 23 of the Act
empowers the Maintenance Tribunal to declare certain transfers of property
by the senior citizen to be void.
8. The judgment on which the counsel for the petitioner relies, has
confined itself to an interpretation of Section 9 of the Act and did not have
the occasion to consider the other provisions of the Act, particularly
Chapter V. the same thus does not bind me in interpretation of provisions
under Chapter V.
9. In the present case, the petitioner, before the Maintenance Tribunal
claimed to be the owner of the property with respect to which the directions
W.P.(C) No.9717/2015 Page 4 of 10
have been issued by the Maintenance Tribunal, on the basis of a Gift Deed
but which is admittedly unregistered. It has as such been enquired from the
counsel for the petitioner as to how the petitioner can claim any title to the
property on the basis of an unregistered document and whether not the claim
of the petitioner tantamounts to an admission by the petitioner of the title to
the property of his mother from whom he claims a Gift vide the said
unregistered deed.
10. To be fair to the counsel for the petitioner, he has not even attempted
to canvass to the contrary.
11. Once it is found that it is the mother of the petitioner who is the owner
of the subject property, no error can be found with the directions issued by
the Maintenance Tribunal restraining the petitioner from interfering with his
mother occupying the first floor of the property and / or from recovering the
rental income of the other two floors of the property and further directing the
petitioner to maintain peace in the house and not to disturb his aged mother.
If in such a situation also, it is said that the respondent should have been
relegated by the Maintenance Tribunal to the Civil Court, the same, in my
view, would have been in negation of the very purpose of setting up of such
Tribunals. While interpreting the provisions, the object of the Act has to be
W.P.(C) No.9717/2015 Page 5 of 10
kept in mind. The object is to provide simple, inexpensive and speedy
remedy to the parents and senior citizens who are in distress, by a summary
procedure. The provisions have to be liberally construed as the primary
object is to give social justice to parents and senior citizens. The Supreme
Court in Board of Muslim Wakfs, Rajasthan Vs. Radha Kishan 1979 (2)
SCC 468 held that the construction which tends to make any part of the
statute meaningless or ineffective must always be avoided and the
construction which advances the remedy intended by the statute should be
accepted.
12. It is the settled principle that beneficial or welfare statutes should be
given a liberal and not literal or strict interpretation. In Hindustan Lever
Ltd. Vs. Ashok Vishnu Kate (1995) 6 SCC 326 it was reiterated that words
occurring in statutes of liberal import such as social welfare legislation and
human rights' legislation are not to be put in Procrustean beds or shrunk to
Lilliputian dimensions. It was further held that in construing these
legislations the imposture of literal construction must be avoided and the
prodigality of its misapplication must be recognised and reduced; Judges
ought to be more concerned with the 'colour', 'content' and 'context' of such
statutes. Francis Bennion on „Statutory Interpretation‟ opining that a
W.P.(C) No.9717/2015 Page 6 of 10
purposive construction of an enactment is one which gives effect to the
legislative purpose inter alia by applying a strained meaning where the
literal meaning is not in accordance with the legislative purpose, was quoted
with approval. Recently, the Supreme Court in Indian Performing Rights
Society Ltd. Vs. Sanjay Dalia (2015) 7 SCALE 574 reiterated the Rule in
Heydon's case of purposive construction that the Courts must adopt that
construction which shall suppress the mischief and advance the remedy.
13. Mention may also be made of Union of India Vs. Paras Laminates
(P) Ltd. (1990) 4 SCC 453 where though in the context of Customs, Excise
and Gold (Control) Appellate Tribunal, it was held that a Tribunal though
required to function within its jurisdiction has all those incidental and
ancillary powers which are necessary to make fully effective the express
grant of statutory powers. It was further held that certain powers are
recognised as incidental and ancillary, not because they are inherent in the
Tribunal nor because its jurisdiction is plenary, but because it is the
legislative intent that the power which is expressly granted in the assigned
field of jurisdiction is efficaciously and meaningfully exercised, inspite of
the powers of the Tribunal being limited.
W.P.(C) No.9717/2015 Page 7 of 10
14. A Division Bench of the High Court of Punjab & Haryana in Justice
Shanti Sarup Dewan Vs. Union Territory, Chandigarh
MANU/PH/2648/2013 also held that the definition of property within the
meaning of the Senior Citizens Act is wide and comprehensive, with the
object of securing the interest of the elders and has to be read alongwith
Section 6 which gives the provisions of the Act overriding effect.
15. There is another reason which prevails with me. Though the State
Governments under Section 22(1)&(2) of the Act are required to prescribe
comprehensive action plan for providing protection of life and property of
senior citizens but the Government of National Capital Territory of Delhi
does not appear to have done so till now. It is found that Governments of
certain other States have made Rules in exercise of the said power for
protection of the property of the senior citizens. The Government having
failed in its duty, this Court in exercise of powers under Article 226 of the
Constitution of India, would not undo what the Maintenance Tribunal has
done and which would have been beyond the pale of controversy, had the
GNCTD framed the Rules, as was expected by it.
16. The counsel for the petitioner states that the ground floor of the house
is occupied by the mother and the first floor is occupied by the petitioner.
W.P.(C) No.9717/2015 Page 8 of 10
The counsel for the Government of NCT of Delhi (GNCTD) appearing on
advance notice states that as per the pleadings before the Tribunal, the
ground floor is tenanted. The counsel for the petitioner now states that a part
of the ground floor is tenanted but the other part is with the mother.
17. I do not find this to be a fit case to entertain in exercise of writ
jurisdiction, particularly when it is not in dispute that the property belongs to
the mother. I am sure that if the petitioner lives in the house as a good son,
the mother would have no objection thereto.
18. The counsel for the petitioner has also contended that in pursuance to
the impugned order, the Station House Officer (SHO) of the locality is
asking the petitioner to vacate the property.
19. No such direction is found in the impugned order and if the SHO,
inspite of the same is troubling the petitioner, the petitioner would have
remedies thereagainst.
20. The counsel for the petitioner at this stage seeks a clarification that no
observation contained herein would affect the determination of title to the
said property before the Civil Court.
21. The petitioner, if entitled to any better relief with respect to the
property in the Civil Court, would be entitled thereto.
W.P.(C) No.9717/2015 Page 9 of 10
22. There is thus no merit in the petition.
Dismissed.
No costs.
RAJIV SAHAI ENDLAW, J.
OCTOBER 13, 2015 „gsr‟/bs‟ W.P.(C) No.9717/2015 Page 10 of 10