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 3, Cited by 2]

Delhi High Court

Neelam Saluja vs Delhi Development Authority on 9 April, 1997

Equivalent citations: 1997IVAD(DELHI)153, 67(1997)DLT553, 1997(42)DRJ118, 1998 A I H C 2875, (1997) 42 DRJ 118, (1998) 1 RECCIVR 68, (1997) 67 DLT 553

JUDGMENT  

 Anil Dev Singh, J.   

(1) This is a suit for permanent injunction filed by the plaintiff and against the defendant for restraining the defendant from enforcing the latters demand as per its letters dated April 14, 1986 and May 8, 1986 for payment of 50% of the unearned increase in the market value of the plot No A-63, New Friends Cooperative House Building Society. The facts giving rise to the suit are as follows:-

(2) Diyal Singh Narag was member of a house building cooperative society known as New Friends Cooperative House Building Society Ltd., Mathura Road, New Delhi. A perpetual sub-lease deed dated April 23, 1975 in respect of the said plot was executed by the President of India and the Society in favour of Shri Diyal Singh Narag. During his life time he nominated the plaintiff as his nominee in respect of his membership in the Society as also perpetual leasehold rights in the said plot. The name of the plaintiff as nominee of Diyal Singh Narag was entered into the records of the Society. Besides nominating the plaintiff as his nominee, Diyal Singh Narag executed a Will dated November 18, 1978 bequeathing the perpetual leasehold rights in the plot in question in favour of the plaintiff. Diyal Singh Narag died on October 26, 1980 leaving behind the plaintiff as the sole legatee and beneficiary of the said plot. The plaintiff informed the defendant about the devolution of perpetual sub-leasehold rights in the said plot on her on account of her being the sole legatee and beneficiary of Diyal Singh Narag in so far as the said plot is concerned. The Society to whom the plaintiff applied for entering her name as the sole perpetual sub lessee of the said plot & also as member of Society after scrutinising the documents and papers submitted by the plaintiff forwarded the same to the defendant for the mutation of the plot in favour of the plaintiff. The defendant by its letter dated August 12, 1981 informed the plaintiff that the plot in question has been mutated in her name being the nominee of the deceased Diyal Singh Narag. Thereafter, the plaintiff on receipt of this letter and on getting the plans sanctioned from the concerned authority constructed the building thereon and applied for a completion certificate vide his application dated October 6, 1983. During riots of 1984 the entire house was burnt by miscreants. The plaintiff again raised the building after taking loan from the New Bank of India for which purpose sanction was taken from the defendant. The defendant by its letter dated April 14, 1986 suspended the mutation earlier granted in favour of the plaintiff in respect of the plot in question on the ground that the will submitted by the plaintiff for the purposes of securing the mutation tantamounts to sale. The defendant by a subsequent letter dated May 8, 1986 asked the plaintiff to pay 50% of the unearned increase in the market value of the land for the restoration of the mutation. It is this demand of the defendant which has been challenged by the plaintiff in this suit for permanent injunction restraining the defendant from enforcing the demand and the threats as contained in its letters dated April 14, 1986 and May 8, 1986.
(3) The defendant in its written statement, inter alia, averred that the plaintiff is not the blood relation of the original sub-lessee and as such parting with possession of the plot by way of a Will will tantamount to sale of the plot and therefore the defendant was justified in suspending the mutation and claiming the unearned increase.
(4) On the pleadings of the parties, the following issues were framed by the Court on July 28, 1987 :-
1. Whether this Court has no jurisdiction to entertain this suit ? 2.Whether the plaintiff has no cause of action and as such the suit is not maintainable ?
3.Whether the suit is not maintainable in the present form under Section 53 of the Delhi Development Act, 1957, and under Section 41 of the Specific Relief Act ?
4.Whether the demand of the defendant contained in letters dated 14th April, 1986 and 8th May, 1986 is illegal as alleged ?
5.To what relief is the plaintiff entitled in this suit ?

Since the controversy fell in a narrow compass the parties were permitted to file evidence by way of affidavits in respect of their respective claims.

ISSUENo.1: Justifying the objection set out in the written statement that the court has no jurisdiction to entertain the suit, the learned counsel submitted that as per clause Viii of the sub-lease deed all questions, disputes or differences arising under the sub-lease deed, have to be referred to the sole arbitration of the Lt. Governor or any other person appointed by him. This plea is not available to the defendant as the defendant took step in the proceedings by filing the written statement. In this view of the matter, issue No. 1 is decided against the defendant and it is held that this court has jurisdiction to entertain the suit.

ISSUENo.2: The defendant has not been able to show as to how the plaintiff did not have any cause of action to maintain the suit. Accordingly, this issue is decided against the defendant.

ISSUENo.3: Since this is a suit for injunction it was not necessary to serve a notice on the defendant under section 53(b) of the Delhi Development Act, 1957. Accordingly, the issue is decided against the defendant.

ISSUENo.4: As would be seen, the facts are not disputed. The only question for determination is whether bequeathing of rights in respect of the leasehold property under a Will tantamount to sale of the property. In order to consider this question it will be advantageous to refer to the decision of the Division Bench of this Court in Mrs. Vijaya G. Gursahaney v. Delhi Development Authority and others, Cwp No. 3696/92, decided on May 10, 1994. The facts of that case were similar to the facts of the instant case. The petitioner in that case had acquired leasehold rights under a Will executed by the lessee. The respondent-DDA claimed the unearned increase from the petitioner on the ground that the transaction between the petitioner and the sub-lessee amounted to a sale of the immovable property and, therefore, the respondent was entitled to unearned increase in the value of the land for the purpose of transferring leasehold rights in her favour. The Division Bench came to the conclusion that the decision of the respondent requiring the petitioner to pay unearned increase and interest thereon was not legal and the communication of the respondent in this regard had no validity in law. Accordingly, the demand for payment of unearned increase was set aside. In the instant case it is important to note that the Will executed by deceased Diyal Singh Narag is not in dispute. It is also not in dispute that under the Will the deceased bequeathed all his rights in the plot in favour of the plaintiff. It may also be noted that one Mrs. Amarjeet Kaur and other natural heirs of Diyal Singh Narag filed a suit being Suit No. 410/81 claiming rights in the property in question. The said suit was compromised and under the compromise decree it was declared that Mrs. Neelam Saluja, the plaintiff, was the owner of the suit property in question. In the compromise the statement of the natural heirs of Diyal Singh Narag, namely, Mrs. Amarjit Kaur, Ms. Neena Narag, Mr. Amrish Pal Singh, Joginder Singh Narag were also recorded. As per the compromise decree the plaintiff has been declared to be the owner of the property under the Will of Diyal Singh Narag. Having regard to the decision of the above said decision of the Division Bench the contention of the learned counsel for the defendant that the plaintiff was not a blood relation of the deceased and, therefore, the Will was not executed by the testator out of any love and affection for the petitioner would be of no relevance. It would also be immaterial as to what considerations prevailed with the deceased for bequeathing his plot to the plaintiff. According, the demand of the defendant as contained in its letter dated April 15, 1986 and May 8, 1996 is held to be illegal.

ISSUENo.5: In view of the findings on issues No. 1 to 4, I hold the plaintiff to be entitled to a decree in terms of prayer clause of the plaint. I order accordingly.