Delhi High Court
Neeta Bhardwaj & Ors. vs Kamlesh Sharma on 28 October, 2022
Author: Prathiba M. Singh
Bench: Prathiba M. Singh
2022/DHC/004566
$~2(SB), 1(SB), 3(SB), 4(SB), & 13 to 31
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 28th October, 2022.
+ FAO 36/2021 & CM APPLs.2914/2021, 10442/2021, 10444/2021,
20904/2021, 23819/2021, 25868/2021, 25869/2021, 25870/2021,
25884/2021, 25885/2021, 26495/2021, 29121/2021, 38063/2021,
38289/2021, 39643/2021, 43944-46/2021, 3172/2022, 3455/2022,
5641/2022, 5642/2022, 5803/2022, 5865/2022, 7745/2022, 13472/2022,
16153/2022, 17039/2022, 18207/2022, 18247/2022, 18248/2022,
21768/2022, 21801/2022, 21802/2022, 21803/2022, 22125/2022,
23093/2022, 29624/2022, 32296/2022, 34552/2022, 34553/2022, 39754-
55/2022, 40548/2022, 43723/2022
NEETA BHARDWAJ & ORS. ..... Appellants
versus
KAMLESH SHARMA ..... Respondent
With
+ CM (M) 323/2021 & CM APPL. 14178/2021, 20945/2021,
20949/2021, 40269/2021
+ CM (M) 575/2021 & 43796/2021, 29013/2021, 29014/2021 &
19915/2022
+ CONT.CAS(C) 614/2021
+ CS (OS) 2499/2010
+ CS (OS) 511/2021
+ CS (OS) 526/2021 & I.A. 7511/2022
+ CS (OS) 527/2021 & I.As.1717-18/2022
+ CS (OS) 533/2021 & I.As.1721-22/2022
+ CS (OS) 535/2021 & I.A. 7552/2022
+ CS (OS) 538/2021 & I.As.1725-26/2022
+ CS (OS) 539/2021 & I.As. 9063/2022, 9064/2022
+ CS (OS) 540/2021 & I.A. 7940/2022
+ CS (OS) 541/2021 & I.As.1723-24/2022
+ CS (OS) 542/2021 & I.As. 9031/2022, 9032/2022
+ CS (OS) 544/2021 & I.As.1719-20/2022
+ CS (OS) 545/2021
+ CS (OS) 547/2021 & I.As.1715-16/2022
+ CS (OS) 554/2021 & I.As. 9061/2022, 9062/2022
+ CS (OS) 579/2021 & I.As. 9981/2022, 9982/2022
+ CS (OS) 55/2022, I.As.12299/2022, 12300/2022, 12341-42/2022
+ CS (OS) 56/2022 & I.A.12340/2022
+ CS (OS) 57/2022
FAO 36/2021 & connected matters Page 1 of 11
Signature Not Verified
Digitally Signed
By:DEVANSHU JOSHI
Signing Date:01.11.2022
17:21:12
2022/DHC/004566
Appearances:-
Mr. R.K. Bhardwaj, Advocate. (M:9312710547)
Mr. Arun Birbal, Ms. Sonia Singhania & Ms. Vidhi Gupta, Advocates for
DDA. (M:9958118327)
Ms. Shilpa Goel, Advocate for R-1 to 4 & 6. (M-9711549953).
Mr. Sarvesh Bhardwaj, Advocate (M-9350301058).
Inspector Balbir Singh, SHO Kalkaji and Inspector Manu, PS Kalkaji.
Mr. Lokesh Bhardwaj, Advocate. (M:9971576388)
Mr. Kush Bhardwaj, Advocate. (M:9891074686)
Ms. Samapika Biswal and Mr. Aman Kumar Yadav, Advocates for Ld.
Administrator. (M:9406951592)
Mr. Siddharth Panda and Mr. Ritank, Advocates for SDMC.
(M:9891488088)
Mr. Zoheb Hossain, Advocate. (M:9999711099)
Mr. Neeraj Bhardwaj, Advocate for Mr. Vipul Gaur. (M:9350271061)
Mr. Yogender Nath Bhardwaj, Advocate in person. (M:9810145319)
Mr. Rahul Bhardwaj, Advocate for Respondent. (M:8826703798)
Mr. Prateek Singh Kundu and Mr. Shikhar Yadav, Advocates.
(M:8826925788)
Mr. Anuroop P.S., Advocate. (M:9582818838)
Mr. Lokesh Bhardwaj, General Secretary, SKMPSC. (M:9205084060)
Mr. Ishkaran Singh, Advocate for 19 shopkeepers. (M:9582021885)
Mr. Siddharth Aggarwal and Mr. Lalit Sharma, Advocates. (M:9871588350)
Mr. Rajmangal Kumar, Advocate for applicant. (M:9871211544)
Mr. Sunil Fernandes, Standing Counsel for BSES RPL with Mr. Shubham
Sharma and Ms. Muskan Surana, Advocates. (M:7827856916)
Mr. Prabhas Chandra and Mr. Aly Mirza, Advocates. (M:9871284033)
Mr. Paul Kumar Kalai and Ms. Lhingoeihat Chongloi, Advocates for
Petitioner. (M:8376813694)
Ms. Smita Maan, Advocate with Mr. Vipin Bhardwaj in person.
(M:9811008295)
Dr. Charu Wali Khanna and Mr. Dharmendra Baghel, Advocates.
(M:9871709035)
Mr. Abdul Qadir and Ms. Ritika Singh, Advocates.
Mr. Goonmeet Singh Chauhan, Architect.
Mr. Anuj Chaturvedi, Advocate for DUSIB.
Mr. Nitin Jain, Advocate for 68 shopkeepers in CM APPL.43944/2021.
FAO 36/2021 & connected matters Page 2 of 11
Signature Not Verified
Digitally Signed
By:DEVANSHU JOSHI
Signing Date:01.11.2022
17:21:12
2022/DHC/004566
CORAM:
JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)
1. This hearing has been done through hybrid conferencing.
2. These matters pertain to the Kalkaji Mandir, which this Court has been hearing from time to time. These are part-heard matters.
3. The present are a batch of writ petitions under Article 227 of the Constitution of India, civil suits, and appeal that relate to the Kalkaji Mandir.
4. This Court was initially seized of FAO 36/2021, filed in January, 2021. In the said proceedings, issues relating to women's right to perform puja seva and receive a share in the offerings, mismanagement of the temple, cleanliness and maintenance of the premises, commercialisation of the Mandir, auctioning of baris, plethora of disputes between baridaars and other stakeholders, lack of civic amenities for devotees, etc., were brought to the attention of the Court. Accordingly, vide order dated 27 th September, 2021, cognizant of the need to streamline the resolution of disputes pertaining to bari rights, rights of women, as also to save judicial time as also to ensure and maintain smooth functioning of the Mandir, and to provide basic facilities for devotees, a number of suits pending across the various district courts, were transferred to this Court in exercise of powers under Section 24 CPC. The relevant portion of the order dated 27th September, 2021 reads as under:
"85. A perusal of the above list shows that there is a large quantum of litigation in respect of the Kalkaji Mandir that are pending and spread across District and Civil Courts, being dealt with FAO 36/2021 & connected matters Page 3 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:12 2022/DHC/004566 by Judicial Officers in Delhi. Enormous judicial time is being spent in adjudication of various applications and the proceedings in some of these suits. This Court had summoned records of a few of the suits from the above list, and a perusal of the same shows that these disputes, which raise almost similar issues, have been pending for a long time, and have resulted in enormous multiplicity of litigation. A large amount of money is also stated to be deposited with various District Courts, in lieu of the said disputes. The said monies ought to be ably used for disbursement to right holders, if any, or for the development and maintenance of the Kalkaji Mandir premises. The number of parties in some of the cases, are more than 200 in each case and thus the number is unmanageable. The task of adjudication of these suits requires to be consolidated and streamlined. Further, due to the pendency of all these disputes, various further disputes and impediments towards the maintenance of the Mandir have arisen, and these ought to be resolved for the smooth functioning of the Mandir.
86. Considering the fact that all these cases relate to only one Mandir i.e, Sh. Kalkaji Mandir, and issues which arise in all these eases are similar and overlapping, a large amount of judicial time is being consumed by all the District Courts, which are adjudicating these cases separately and individually.
87. Accordingly, this Court is of the view that this is a fit case for exercise of powers under Section 24(1 )(b) of the Civil Procedure Code, to withdraw all the cases from their respective District and Civil Courts, and consolidate them after examining the issues which have been raised in the said cases.
88. In Abdul Rahman v. Prasony Bai and ors., (2003) 1 SCC 488, the Supreme Court has held in respect of the power of transfer under Section FAO 36/2021 & connected matters Page 4 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:12 2022/DHC/004566 24(1)(b) of the Act as under:
"18. A bare perusal of the said provision leaves no manner of doubt that the High Court had the requisite jurisdiction to suo motu withdraw a suit to its file and adjudicate itself all or any of the issues involved Therein.
89. Further, even the Calcutta High Court in Krishna Kumar Damani v. Ramnarain Agarwal, AIR 1985 Cal 162, has held:
...
90. Therefore, in order to streamline and accelerate the hearings in all these matters mentioned above, this Court exercises power under Section 24(1)(b) of the Code of Civil Procedure, 1908, and directs the transfer of all Civil Cases, i.e., Nos. 1-48 in the above table, to this Court.
91. Let all these cases, numbered as 1-48 in the above table, be listed before this Court on the next date of hearing. ..
92. The respective Courts where the said proceedings are pending shall transmit the relevant physical/ electronic records to this Court. The same shall be listed along with the present eases for examination of the issues and for further orders. Apart from the above cases, if there are any other cases pending relating to the Kalkaji Mandir, a report be put by the concerned District Judge before this Court. Further, in several of these cases, deposits have been directed by the Courts from time to time. While transmitting the records, a report shall be furnished by the District Judge concerned, as to the total amount lying deposited in each of the cases, if any, along with the details thereof, so that the funds belonging to the Kalkaji Mandir can also be properly accounted for and directions in respect thereof can FAO 36/2021 & connected matters Page 5 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:12 2022/DHC/004566 be issued after hearing all the parties concerned. ... ....
106. For the effective day-to-day administration, efficient and smooth functioning, as also to ensure that the above-mentioned issues are addressed at the Kalkaji Mandir. This Court is of the opinion that an Independent Administrator is required to be appointed by this Court for performing various functions in relation to the Mandir and its complex. Accordingly, Justice (Retd.) Mr. J.R Midha is appointed as the Administrator of the Shri Kalkaji Mandir, Delhi. The mandate of the Administrator shall be to take all necessary steps inter alia, as set out herein below, in the interest of devotees, pilgrims, baridaars, in order to ensure their safety and security, as also to preserve the integrity and sanctity of the deity and the Mandir, which is of utmost historical importance to the people of Delhi. The ld. Administrator shall take all steps needed in light of the facts recorded above for the effective and safe functioning of the Mandir."
5. Keeping in mind this overall condition of the Mandir, a retired High Court Judge was appointed as Administrator for effective day-to-day administration and smooth functioning of the Mandir.
6. The above order dated 27th September, 2021 was challenged before the Hon'ble Supreme Court in two SLPs, both of which were dismissed. In the first challenge, vide order dated 25th March, 2022 in SLP (C) Diary No.9073/2022 titled Nathi Ram Bhardwaj & Ors. v. Neeta Bhardwaj & Ors., the Hon'ble Supreme Court observed as under:
"1. Permission to file the Special Leave Petitions granted.
2. We are not inclined to entertain the Special Leave Petitions under Article 136 of the FAO 36/2021 & connected matters Page 6 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:12 2022/DHC/004566 Constitution. The Special Leave Petitions are accordingly dismissed.
3. We grant liberty to the petitioners to move the Administrator appointed by the High Court with their grievances. It would be open to the Administrator to place a report before the High Court for suitable directions. However maintenance of the temple and its surroundings in a dignified manner in the interests of the devotees must be of paramount importance.
4. Pending application, if any, stands disposed of."
7. In SLP (C) 013726-013728/2022 titled Vichiter Bhardwaj v. Neeta Bhardwaj and Ors., vide order dated 5th August, 2022, the following order was passed by the Hon'ble Supreme Court:
"2. Since the grievance of the petitioner is that he was not a party to the proceedings before the High Court, we grant liberty to the petitioner to move the High Court or, as the case may be, the Administrator with specific grievance, which shall be considered in accordance with law.
3. Subject to the grant of aforesaid liberty, the Special Leave Petitions are dismissed.
4. Liberty is also granted to the petitioner to move this Court afresh, including on the grounds which are sought to be raised in the present proceedings."
8. Since 27th September, 2021, FAO 36/2021 is being heard along with various writ petitions under Article 227 of the Constitution of India and several civil suits, which stood transferred to this Court.
9. Apart from the orders in the above SLPs, further SLPs against orders of this Court, have also been considered by the Hon'ble Supreme Court and the ld. Division Bench of the High Court, in the following orders:
FAO 36/2021 & connected matters Page 7 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:122022/DHC/004566
(i) Order dated 29th March, 2022 in LPA No. 172/2022 titled Vinayak Bhardwaj v. Neeta Bhardwaj;
(ii) Order dated 13th June, 2022 in SLP (C) Nos.010688-
010689/2022 titled Nathi Ram Bhardwaj & Ors. v. Neeta Bhardwaj & Ors.; and
(iii) Order dated 27th June, 2022 in SLP (C) 011140-011141/2022 titled Ram Swarath Singh & Ors. v. Neeta Bhardwaj & Ors.
10. Today, Mr. R.K. Bhardwaj, ld. Counsel appearing for the Appellant, submits that some matters related to the Kalkaji Mandir were listed before the Supreme Court on 17th October, 2022, and he requests that the matters before this Court be adjourned to a date after the next date in those matters that has been fixed before the Supreme Court. The order dated 17th October, 2022 passed in a batch of SLPs, tagged with SLP No.32452-32453/2013 titled Kalkaji Mandir Vikreta Sangathan-II & Ors. v. Piyush Joshi & Ors., reads as under:
"1 Having regard to the wider canvas of the matter, we request Ms Aishwarya Bhati, Additional Solicitor General, to assist the Court as amicus curiae. For facilitating requisite assistance to Ms. Aishwarya Bhati, we also request Ms Archana Pathak Dave, counsel to assist.
2 The Registry shall supply soft copies of the paper books and other documents to Ms Aishwarya Bhati and Ms Archana Pathak Dave. 3 List the matters on 21 November 2022."
11. In addition, Ms. Shilpa Goel, ld. Counsel, also brings to the notice of this Court, the order passed by the Hon'ble Supreme Court on 10th October, 2022, in SLP Diary No.26481/2022 titled Ved Prakash Bharadwaj & Ors.
FAO 36/2021 & connected matters Page 8 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:122022/DHC/004566 v. Neeta Bharadwaj & Ors., which relates to 26 pujaris occupying the dharamshalas. The said order reads as under:
"1. Permission to file SLP is granted.
2. Issue notice to the respondents.
3. Dasti service, in addition, is permitted.
4. In the meanwhile, there shall be no impediment for carrying out the re-development, as directed by the learned Single Judge of the High Court, but such re-development shall be without dispossessing the petitioners from the premises wherein, they are stated to be in occupation at present."
12. This Court takes note of the above orders and submissions.
13. Today, Report No.9 dated 27th October, 2022, (hereinafter "Report No.9") has also been filed by the ld. Administrator and certain other submissions have been made by various stakeholders pursuant to the previous orders of this Court. Report No.9 is detailed in nature and the issues raised therein, require consideration.
14. Insofar as the income tax exemption that may be permissible for donations made towards the redevelopment of the Mandir, under Section 80G of the Income Tax Act, 1961 and the issue of TDS deductions on the payments made to or by the Court is concerned, Mr. Zoheb Hossain, ld. CGSC, submits that discussions with the ld. Administrator are underway. He seeks further time to place on record his proposal. Let the needful be done by the next date of hearing.
15. Mr. Nitin Jain. ld. Counsel, also seeks discharge from appearing on behalf of shopkeepers. Instead, Mr. Ishkaran Singh, ld. Counsel appearing for 19 shopkeepers, has filed his vakalatnama and given Mr. Nitin Jain's FAO 36/2021 & connected matters Page 9 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:12 2022/DHC/004566 NOC. Similarly, Mr. Paul Kumar Kalai, ld. counsel appearing for 46 shopkeepers submits that he shall also file his vakalatnama. Accordingly, Mr. Nitin Jain, ld. Counsel, is discharged qua the shopkeepers. Vakalatnama of Mr. Ishkaran Singh is taken on record. Let the Vakalatnama of Mr. Paul Kumar Kalai also be filed and placed on record.
16. In so far as pending payments that had to be made by the baridaars, pursuant to the previous order dated 9 th September, 2022, defaulting baridaars were directed to make the requisite payments and be present in Court. In this regard, Mr. Vipin Bhardwaj submits that notice was issued to him for non-deposit of his share of baaridaari. As per Report No.9, Mr. Vipin Bhardwaj has made the said payment of Rs.23,000/- for the chait month, 2022. Similarly, Mr. YN Bharadwaj and Mr UN Bharadwaj also submit that they have made the requisite payments, as confirmed by Report No.9. Accordingly, Mr. Vipin Bhardwaj, Mr. YN Bharadwaj, and Mr. UN Bharadwaj, need not appear in person in these matters.
17. Insofar as the redevelopment of the Kalkaji Mandir is concerned, the counsels are ad idem that meetings have been held, even as of yesterday, between the architect Mr. Goonmeet Singh Chauhan, ld. Administrator, and the architect of the baaridaars along with stakeholders. In the said meetings, some consensus is being attempted on the final model of redevelopment of the Kalkaji Mandir to be placed before the Court. Report No.9 also states that the consultations are ongoing. However, Mr. R.K. Bhardwaj, ld. Counsel submits that since the entire matter is pending before the Hon'ble Supreme Court and listed on 21st November, 2022, even the meetings for redevelopment may be postponed till that date.
18. Having regard to the above, the meetings for finalizing the FAO 36/2021 & connected matters Page 10 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:12 2022/DHC/004566 redevelopment plans of the Kalkaji Mandir and further consideration and directions in these matters shall stand deferred.
19. List on 2nd December, 2022.
PRATHIBA M. SINGH JUDGE OCTOBER 28, 2022/dk/ms FAO 36/2021 & connected matters Page 11 of 11 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.11.2022 17:21:12