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 33, Cited by 0]

Delhi District Court

Darshan Singh Chawla vs Ms. Sonika Sawhney on 31 March, 2016

 IN THE COURT OF  GAURAV RAO, SENIOR CIVIL JUDGE CUM 
   RENT CONTROLLER ( SOUTH EAST), DISTRICT COURTS, 
                      SAKET, NEW DELHI
CS No: 274/14
Unique I/D No. 02406C0187172014

Darshan Singh Chawla
S/o Sh. Tehla Ram
R/o E6, Basement,
Greater Kailash Enclave ­1,
New Delhi ­110048. 
                                                                .....Plaintiff
                                     Versus

     1. Ms. Sonika Sawhney
        w/o Sh. Harcharan Singh Sawhney,
        R/o E6, 2nd Floor, Greater kailash Enclave 1,
        New Delhi­48.
     2. South Delhi Municipal Corporation 
        Through Commissioner,
        Lajpat Nagar, New Delhi.                                    ....Defendants

Date of institution of suit                   :      31.07.2014
Date on which Judgment reserved               :      31.03.2016
Date on which judgment pronounced             :      31.03.2016
Decision                                      :       Suit Decreed

                               J U D G M E N T

1. This is a suit for permanent and mandatory injunction filed by the plaintiff to restrain the defendant no.1 from raising construction of 3rd CS No. 274/14 1/32 floor on property bearing no. E­6, Greater Kailash Enclave­1, New Delhi­110048 with a further direction to defendant no.2 SDMC to demolish the entire illegal/unauthorized construction raised thereon.

2. The case of the plaintiff is that plaintiff is owner and in possession of Lower Ground Floor of property bearing no. E­6, Greater Kailash Enclave Part - 1, New Delhi. It is further stated that ground floor is in possession of one Sh. S.K. Goel, first floor is in possession of one Smt. Pratibha Mishra and 2nd floor is in the possession of defendant no. 1. It is averred that on 16.07.2014 defendant no. 1 started raising illegal/unauthorized construction of 3rd floor in the above property (hereinafter referred to as suit property) without getting any sanctioned plan from any competent authority and without taking no objection certificate from other floor owners. It is further averred that plaintiff approached the defendant no. 1 and requested him to stop the construction work until she gets the sanctioned plan from competent authority but defendant no. 1 refused to stop the construction work. It is averred that structure of building is not meant for another floor and further defendant no. 1 has closed the shaft which has led to the suffocation and pollution thereby causing health hazards.

CS No. 274/14 2/32

3. It is averred that plaintiff brought the said fact into the notice of MCD and SHO concerned vide letters dated 17.07.2014 but no action was taken by the concerned authorities. It is further averred that an e­mail dated 18.07.2014 was also sent to Lieutenant Governor, Delhi but no reply/response was received from LG office. It is averred that plaintiff again send a reminder letter dated 23.07.2014 which was duly received by SDMC but no action was taken to stop the illegal construction.

4. It is further averred that on 25.07.2014 defendant no. 1 brought some heavy machines for the construction and plaintiff called the police at 100 number vide diary no. 8A dated 25.07.2014 but the police refused to stop the construction work. Hence the plaintiff was constrained to approach the court by way of present suit.

5. The defendants appeared in pursuant to service of summons and filed their reply/written statement.

6. Defendant no.1 in his WS pleaded that suit of the plaintiff is not maintainable as plaintiff has not come to the court with clean hands, has suppressed material facts and in fact plaintiff has no locus standai to file the present suit. It is further pleaded that plaintiff himself is living in the CS No. 274/14 3/32 basement of the above property which has been converted into a dwelling unit which is illegal and unauthorized and against the municipal byelaws. It is pleaded that plaintiff is claiming himself to be the owner of lower ground floor however there is no lower ground floor in the suit property but only basement. It is further pleaded that the property no. E­6, Greater Kailash Part, New Delhi was constructed by a builder around 9 years back and the various pipes of water were covered in the roof by mixture of cement, sand and concrete and said water pipes are leaking and seepage had gone to ceiling of second floor, rooms, kitchen etc. It is pleaded that therefore she had to carry out the repair work at roof of the second floor which was broken at many places and defective water/sewage pipes were repaired/replaced by her. It is further pleaded that defendant no. 1 had obtained the structural stability certificate and also applied to SDMC i.e. defendant no. 2 for sanctioning of plan for the construction of 3rd floor which was under process and defendant had already stopped the construction work before plaintiff approached the court for injunctions and only the shuttering were to be removed apart from repair of all water pipes and sewer pipes. It is further pleaded that on 14.08.2014 shaft coverage was also removed and defendant no. 1 complied with orders of the court dated 04.08.2014 and 14.08.2014.

CS No. 274/14 4/32

7. Defendant no. 2 SDMC after appearance filed the status report but no WS was filed. In the status report it was stated that property in question was inspected on 01.08.2014 and it was revealed that the owner/occupier had started shuttering at the terrace of the second floor and accordingly work stop letter was sent to SHO P.S. GK­I vide office letter no. D/390/AE(B)­VI/CNZ/2014 requesting to stop the unauthorized construction and removal of workmen and construction material, tools machinery etc. so that no construction can be raised at the suit property. It was further stated that owner/occupier i.e. defendant no. 1 had filed application for regularization of unauthorized construction and the case was proceeded vide file no. 78/B/UCR/CZ/2014 dated 04.08.2014 but the defendant was unable to fulfill the mandatory requirements hence SDMC rejected the application and conveyed the same to defendant vide letter No. D/416/AE(B)VI/2014 dated 19.08.2014. It was further stated that after rejection of application SDMC booked the property for unauthorized construction u/s 343/344 of DMC Act vide File No. 478/B/UC/EE(B)­I/CNZ/14 dated 25.08.2014 in the shape of "Deviations/excess coverage against SBP No. 137/B/SZ/04 dated 16.04.2014 at Basement, Ground, First and Second Floor. Basement to second floor old constructed and occupied. Also unauthorized construction of third floor and basement with partition walls used as residential." It was further stated that SDMC served Show Cause notice to owners of all the CS No. 274/14 5/32 floors including plaintiff who claims to be the owner of basement as the same have partition walls and is being used to residential purposes and SDMC after following due process of law issued demolition notice dated 11.09.2014 directing all the Noticee to remove the alleged unauthorized construction and owners did not comply with the demolition notice and as such action is being planned to carry out demolition action against alleged unauthorized construction.

8. Another status report was filed on 06.04.2015 wherein it was submitted by defendant no. 2 that the 3rd floor of the property was sealed by the department on 02.12.2014 and upon inspection the seal was found to be intact.

9. The plaintiff did not file any replication to the WS/status report filed by the defendants.

10. On the basis of the pleadings of the parties following issues were framed:

ISSUES
1. Whether plaintiff is entitled to decree of permanent injunction as prayed ? OPP CS No. 274/14 6/32
2. Whether plaintiff is entitled to decree of mandatory injunction as prayed? OPP
3. Whether the suit of the plaintiff is barred U/s 347E of DMC Act? OPD
4. Relief.

11. In order to prove his case plaintiff examined Sh. M.P. Singh Chawla as PW1 who deposed on the lines of plaint. He tendered his affidavit as Ex. PW­1/A and relied upon documents i.e copy of letter dated 17.07.2014 as Ex. PW1/1, copy of letter dated 17.07.2014 addressed to SHO P.S. Greater Kailash as Ex. PW1/2, SDMC report dated 19.08.2014 as Ex. PW1/3, report of local commissioner as Ex. PW1/4, photographs as Ex. PW1/5 and status report along with copy of photographs as Ex. PW1/6.

12. As against this Defendant no. 1 examined herself as DW1 and she tendered her evidence by way of affidavit as Ex. DW1/A. She also relied upon document Mark A i.e. structural stability certificate. She failed to lead further DE and the right to lead DE was closed vide orders dated 16.03.2016. Thereafter on account of absence of defendant no. 1 she was proceeded exparte vide orders dated 30.03.2016.

13. I have heard the Ld. counsel for parties, have given due CS No. 274/14 7/32 consideration to the rival contentions raised at bar and have carefully gone through the record.

14. My issue wise finding is as under:­ Issue no. 3 i.e. Whether the suit of the plaintiff is barred U/s 347E of DMC Act? OPD

15. This additional issue was framed vide proceedings dated 11.12.2015 upon an application moved by defendant no. 1. Though defendant no. 1 is not available before the court however from the application on record upon which present issue was framed by Ld. Predecessor of this court as well as from proceedings dated 11.12.2015 it emerges that the issue was framed as defendant no. 1 alleged that as she had already approached the Appellate Tribunal in respect of the refusal to regularize the construction raised by her and against the sealing orders passed by the SDMC therefore jurisdiction of the court was barred.

16. To understand the issue it will be worthwhile to go through the provisions of section 347E of the Delhi Municipal Corporation Act, 1957 which reads as under:­ "347E. Bar of jurisdiction of courts CS No. 274/14 8/32 (1) After the commencement of section 7 of the Delhi Municipal Corporation (Amendment) Act, 1984, 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 under those sections."

17. What the above provision of the DMC Act provides is that any person aggrieved by any order or notice appealable under section 343 or section 347­B of the said Act cannot approach the civil court i.e. jurisdiction of civil court is barred, but can merely prefer an appeal before the Appellate Tribunal constituted under the Act. The order and notices as are writ large from sections 343 and 347­B are one passed by the Commissioner directing demolition of unauthorized construction or stoppage of construction work or sealing of unauthorized construction etc. apart from the other orders which the Commissioner may pass to give effect to the provision of the Act. The bar is thus created against the person aggrieved with such orders and notices which naturally contemplates the owner of the building or the person carrying on the construction activity. The bar is against that person only from approaching the civil court and none other. Reliance may be placed upon the law laid down in Shiv Kumar Chadha Vs. MCD and anr. (1993) 3 SCC 161, Prabhu Dayal Vs. MCD and anr. 90 (2001) DLT 710 and Manohar Lal Chatrath {77 (1999) DLT 5}. Section 347­E does not create a CS No. 274/14 9/32 bar against a person aggrieved by unauthorized construction from approaching the civil courts. Putting any such interpretation would defeat the very purpose of the Act and curtail the civil rights of the citizen against rampant unauthorized construction. It is settled law that every citizen, every neighbor has a right to see that building byelaws and laws are followed and that no unauthorized construction is raised in the neighborhood as raising of unauthorized construction creates civil problem for the entire neighborhood and affects the material right of the citizens. Every citizen can approach the court against the menace of unauthorized construction. Reliance may be placed upon the law laid down in Onkar Nath Vs. Ram Nath Gupta AIR 1985 Delhi 293.

18. Moreover in the case at hand the orders directing stoppage of work/ unauthorized construction/sealing were passed subsequent to the filing of the present suit. No doubt vide the said orders the defendant no. 2 had sealed the unauthorized construction however that by itself does not curtail the right of the plaintiff to approach this court though it definitely curtails the right of defendant no. 1 to approach the court against the said order of sealing/ demolition order/ stopping of construction work/rejection of her application for regularization. She can merely approach the Appellate Tribunal constituted under the Act.

CS No. 274/14 10/32

19. Therefore, this issue is decided in favour of the plaintiff and against the defendants.

Issue no. 1 and 2 i.e. Whether plaintiff is entitled to decree of permanent injunction as prayed ? OPP and whether plaintiff is entitled to decree of mandatory injunction as prayed? OPP

20. Both these issues are inter connected and are accordingly taken together and the finding is as under:

21. The moot question is whether plaintiff is entitled for the decree of permanent and mandatory injunction as prayed for by him. In nutshell the plaintiff had filed the present suit seeking relief of permanent and mandatory injunction thereby restraining the defendant no. 1 from carrying unauthorized/illegal construction at the third floor i.e. over and above the second floor of the property bearing no. E­6, Greater Kailash Enclave 1, New Delhi and seeking a direction of demolition of the said unauthorized construction by defendant no. 2.

CS No. 274/14 11/32

22. To prove his case that defendant no. 1 had carried out unauthorized construction at the suit property the plaintiff examined Sh. M.P. Chawla as PW1. PW1 deposed in terms of the plaint and stated that the defendant no. 1 started raising unauthorized construction i.e. without getting any sanctioned plan/ against municipal byelaws at the suit property on 16.07.2014. He further proved that defendant no. 1 was asked to stop the unauthorized construction and on his failure letters were written to SDMC as well as SHO P.S. GK­I on 17.07.2014. These letters are on record as Ex. PW1/1 and 2 and they prove that the plaintiff had brought into the knowledge of the concerned agencies that defendant no. 1 was raising unauthorized construction. To further prove the factum of unauthorized construction the plaintiff further relied upon the report of local commissioner i.e. Ex. PW1/4 (colly), photographs Ex. PW1/5 and status report of SDMC along with photographs Ex. PW1/6.

23. Before dwelling upon the evidence/documents relied upon by the plaintiff to prove his case it will be worthwhile to highlight that in the WS defendant no. 1 did not even once categorically deny the factum of carrying of unauthorized construction by her. This fact was never controverted in the pleadings. She merely claimed that she had approached the SDMC for sanctioning of the plan for the construction of 3rd floor. Same CS No. 274/14 12/32 is writ large from the paragraph 2 of preliminary objections and paragraph 4 to 9 of reply on merits of her WS. Not only is there no categorical denial of raising construction of the 3rd floor i.e. suit property but in fact there is an admission that the construction was raised on the 3rd floor i.e. suit property. The pleadings therefore leave no doubt that unauthorized construction activity was carried out by defendant no. 1 at suit property without having any sanctioned plan for the same and against the municipal byelaws. Though she had made an attempt to get the unauthorized construction regularized but her application was rejected as is evident from Ex. PW1/3. In Badat and Co. vs. East India Trading Co ., 1964 (4) SCR 19 , it was held that Rules 3,4 and 5 of Order 8 of C.P.C. form an integrated code dealing with the manner in which allegations of fact in the plaint should be traversed and the legal consequences flowing from its non­compliance. It was held that the written statement must deal specifically with each allegation of fact in the plaint and when a defendant denies any such fact he must not do so evasively but answer the point of substance. If his denial of a fact is not specific but evasive, the said fact shall be taken to be admitted of which no other proof is necessary unless the court in its discretion under the proviso to Rule 5 requires any fact so admitted to be proved otherwise than by such implied admission. The requirement, therefore, is that the denial should be made of the point of substance to amount to a specific denial of the allegation of fact. CS No. 274/14 13/32 The written statement has to be read as a whole to see whether any implied admission can be spelled out therefrom.

24. In the case at hand there is one document/report of the Local Commissioner i.e. Ex. PW1/4 (colly) which goes on to a great length to squarely prove the case of unauthorized construction as alleged by the plaintiff. The report of the Local Commissioner who had visited the suit property on 08.09.2014 coupled with the photographs leaves no doubt that construction was being raised at the suit property at the time of visit of the Local Commissioner. The relevant portion of report of the Local Commissioner read as "The entire portion over and above second floor is newly constructed having No Sewage pipes, electric wire supply, Door, windows, gate or their frames, Plaster, white wash, electric sockets/plugs". This report of the Local Commissioner coupled with the photographs which were not challenged during the trial and is itself sufficient to establish the case in favour of plaintiff and against the defendant.

25. Apart from the report of Local Commissioner the plaintiff also relied upon the report of SDMC dated 19.08.2014 as Ex. PW1/3. In the said report vide which defendant no. 1 was communicated about rejection of her application for regularization the SDMC had opined that as policy for floor­ CS No. 274/14 14/32 wise regularization was not in force hence her application for regularization was not maintainable. This report also goes on to prove that unauthorized construction as alleged was indeed raised by defendant no. 1.

26. In fact during the course of trial in the present suit despite passing a restrain order thereby directing the defendant no. 1 to not to carry on any unauthorized construction defendant no. 1 continued to carry on the unauthorized construction at the suit property. Defendant no. 1 in fact kept raising on unauthorized construction despite sealing of the suit property/ unauthorized construction by defendant no. 2. Same stands proved in view of photographs Ex. PW1/5, Status report Ex. PW1/6 and Ex. DW1/P1 to P5 with which the defendant no. 1 was confronted during her cross examination. Photographs Ex. DW1/P1 to P5 as against photographs Ex. PW1/4 (colly) and the report of local commissioner leaves no doubt whatsoever that in utter dis­compliance of the order passed by this court and it will not be wrong to state herein "definitely in collusion with the Local police and MCD" defendant no. 1 completed the construction of the suit property. Without their (MCD and SHO) collusion, knowledge the construction could not have been completed.

27. Defendant no. 1 and for that matter defendant no. 2 resisted the CS No. 274/14 15/32 suit of the plaintiff while agitating that the plaintiff had not approached the court with clean hands as the plaintiff himself was residing in basement which portion/area could not be used as a residence as same is against municipal byelaws. Therefore it was argued that having concealed material facts and having not approached the court with clean hands the plaintiff is not entitled to the equitable relief of injunction. It was also one of the contentions of Ld. Counsel for defendant no. 2 that the plaintiff did not appear in the court even once and PW1 Sh. M.P. Chawla could not prove any authorization on record whereby the plaintiff authorized him to pursue the present case on his behalf.

28. As far as the authorization issue is concerned I have perused the provisions of Order III CPC and have gone through the law laid down in Janki Vashdeo Bhojwani Vs. Indus Ind Bank Limited AIR 2005 SC 439 and Jineshwar Das Vs. Jagrani AIR 2003 SC 4596.

29. As per Order III CPC appearances in the suit may be in person or by a recognized agent or by a pleader. Order III reads as under:­ "Appearance, etc., may be in person, by recognized agent or by pleader­ Any appearance, application or act in or to any Court, required or authorized by law to be made or done by a party in such Court, may, except where otherwise expressly provided by any CS No. 274/14 16/32 law for the time being in force, be made or done by the party in person, or by his recognized agent, or by a pleader (appearing, applying or acting, as the case may be,) on his behalf:

30. In the case at hand the suit was filed the plaintiff and since day one he has been represented by his pleader. It is not the case of either of defendant that the plaintiff did not file the suit or that the plaint does not bear the signatures of the plaintiff or that the same are forged or someone else. PW1 was not cross examined on the above lines and hence it is not now open to agitate that the plaintiff did not appear before the court. In fact there is no requirement that the plaintiff should appear in person/depose in every case. If the plaintiff is able to prove his case otherwise i.e. through any of his witnesses relief cannot be denied to him merely because he did not appear in person in the court or depose in line of plaint. Order III CPC is crystal clear in this regard. In the case at hand the Vakalatnama of the pleader/advocate Sh. Mohit Sharma is on record. The plaint, the affidavit accompanying the plaint, the list of witnesses bear the signatures of the plaintiff as well as his pleader i.e. Advocate Sh. Mohit Sharma. Name of PW1 i.e. M.P. Singh Chawla appears at Sl. No. 1 in the list of witnesses. Therefore no further authorization was required in favour of PW1 who is otherwise son of plaintiff and PW1 was competent to depose in favour of/in support of the plaintiff.

CS No. 274/14 17/32

31. Furthermore, as far as deposition of PW1 is concerned he as discussed above deposed as a witness in his personal capacity after having been duly cited as a plaintiff witness in the list of witnesses. Moreover the facts needed to be proved by the plaintiff in the case at hand to seek the relief were not one within his exclusive knowledge only or one which only he could have proved. The facts i.e. the raising of unauthorized construction could be proved either by the plaintiff himself or through any other witness which could be any person or any official etc. PW1 proved the factum of unauthorized construction by the positive averments/depositions made by him as well as documents proved on record i.e. the report of defendant no. 2 and photographs. These photographs as is evident from the record were never challenged/disputed during the trial and they go on to prove the extent of construction raised by the defendant no. 1.

32. As already discussed above that despite restrain order passed by this court on 14.08.2014 the defendant no. 1 continued with the construction activities and completed the construction. This act is not only contemptuous but also shows that the defendant no. 1 has no regard to the law of the land/the authority of the court. Order dated 14.08.2014, 06.09.2014, report of the Local Commissioner leaves no doubt that the defendant no. 1 CS No. 274/14 18/32 undermining the authority of the court and in a contemptuous manner flouting all laws carried on the illegal/ unauthorized construction. In fact defendant no. 1 who examined herself as DW1 was confronted with the photographs Ex. PW1/D1 (colly) which prove the factum of continuance/completion of unauthorized construction by her and it was after the confrontation that defendant no. 1 deliberately did not tender herself/made herself available for the cross examination. She evaded further cross examination after being confronted with above photographs which creates serious doubts upon the demeanor of said witness. At this stage it will be worthwhile to go through the observations made in Martand Pandharinath Chaudhari vs. Radhabai Krishnarao Deshmukh , AIR 1931 Bombay 97, wherein it was held as under:­ "It is the bounden duty of a party personally knowing the facts and circumstances, to give evidence on his own behalf and to submit to cross­ examination and his non­appearance as a witness would be the strongest possible circumstance which will go to discredit the truth of his case."

33. In Pranballav Saha & Anr. vs. Sm. Tulsibala Dassi & Anr ., AIR 1958 Cal. 713 it was held as under:­ "The very fact that the defendant neither came to the box herself nor called any witness to contradict evidence given on oath against her shows that these facts cannot be denied. What was prima facie against her became conclusive proof by her failure to deny.

34. The Allahabad High Court in Arjun Singh vs. Virender Nath CS No. 274/14 19/32 and another , AIR 1971 Allahabad 29 , held that :­ ".........If such a party abstains from entering the witness box it must give rise to an inference adverse against him."

35. A Division Bench of the Punjab & Haryana High Court also in Bhagwan Dass vs. Bhishan Chand and others , AIR 1974 Punjab & Haryana 7, drew a presumption under Section 114 of the Evidence Act that if a party does not enter into the witness box, an adverse presumption has to be drawn against that party.

36. In Dever Park Builders Pvt Ltd & Ors vs Madhuri Jalan & Ors AIR 2002 Calcutta 281 it was held as under:­ "there is no provision under the law that if witness is not cross examined, either in full or part, his evidence would be absolutely rendered inadmissible. Further how much weight should be attached, it is to be decided considering all facts and circumstances surrounded it."

37. As far as the arguments that the plaintiff had concealed material facts and has not approached the court with clean hands as he is residing in basement which is not permissible/is against the municipal byelaws and therefore not entitled to the equitable relief are concerned, I find no merits in the same. Firstly, the defendants could not prove that the plaintiff is residing in the basement as alleged. The plaintiff repeatedly claimed that he is residing in the lower ground floor and not the basement. None of the CS No. 274/14 20/32 defendants could prove that the plaintiff was indeed residing in the basement and not the lower ground floor. Neither any witness/official was examined nor any record proved in this regard. Furthermore, it could not be established that the said portion could not be used as a residence if indeed it was allegedly used as a residence. Secondly, even if it is admitted (though not proved by the defendants) that the plaintiff is residing in the basement it is the admitted case of the defendants that the property was constructed 9 years back. That is a pretty long period and no purpose shall be served by agitating the same now more so when neither of the defendants brought/took any action against the plaintiff. Thirdly, no doubt that the law is well settled that a person who seeks equity must do equity. A person who seeks equity must come with clean hands and must act in a fair and equitable manner. Reliance may be placed upon the law laid down by the Hon'ble Apex Court in AIR 2003 SCW 1561 titled as Canara Bank and Ors. v. Debasis Das and Ors, Mahabir Prasad Jain v. Ganga Singh , AIR 1999 SC 3873, The Hon. High Court of Delhi in M/s Seemax Construction (P) Ltd. v. State Bank of India , AIR 1992 Delhi 197 and Kimti Lal Rahi v. Union of India , AIR 1993 Delhi 211.

38. However the law is equally well settled that the court may or CS No. 274/14 21/32 may not exercise its discretion in favour of a person who has not approached the court with clean hands. Merely because the person has not approached the court with clean hands or has concealed certain facts that by itself does not take away the discretion which vests in the court. Overall facts and circumstances of the case have to be seen. Merely because the plaintiff might have been at fault does not mean that in all cases the relief shall be denied to him even if otherwise he is able to squarely make out the case for grant of relief. The rule as above and the law laid down in the above rulings makes it amply clear that the relief cannot be sought by the plaintiff as a matter of right when his conduct has not been fair but the court may in given case still exercise the power and grant the discretionary relief. In the case at hand even if it is admitted to be correct that the plaintiff was residing in the basement which unit/area/portion could not be used as a dwelling/residential unit (though the defendants failed to prove the same) still in the given facts and circumstances of the case, the contemptuous act of the defendant is sufficient to exercise the power to grant the relief as prayed for. Doing otherwise would render the law of the land and the authority of the court toothless and may prove as an encouragement to other wrongdoers who are bent upon into reducing the National Capital Territory as a slum/den of unauthorized construction. Disobedience to orders of the court undermine the authority and the dignity of the court and if the authority of the court is CS No. 274/14 22/32 undermined or impeded the fountain of justice get sullied creating distrust and disbelieve in the minds of the litigants and public at large and sows seeds for persons with similar propensity to undermine the authority of the court or the judiciary as a whole. Reliance may be placed upon the law laid down in Baradakanta Vs. Bhim Sen Dixit 1972 AIR 2466 and Dr. D.C. Saxena Vs. Hon'ble the Chief Justice of India decided on 19.07.1997.

39. It will also be worthwhile here to remember the observations made by Hon. Apex Court in Dipak Kumar Mukherjee vs Kolkata Mun.Corp.& Ors on 8 October, 2012 wherein it was held as under:­ "Unauthorized construction of buildings not only destroys the concept of planned development which is beneficial to the public but also places unbearable burden on the basic amenities and facilities provided by the public authorities. At times, construction of such buildings becomes hazardous for the public and creates traffic congestion. Therefore, it is imperative for the concerned public authorities not only to demolish such construction but also impose adequate penalty on the wrongdoer. In last four decades, the menace of illegal and unauthorised constructions of buildings and other structures in different parts of the country has acquired monstrous proportion. This Court has repeatedly emphasized the importance of planned development of the cities and either approved the orders passed by the High Court or itself gave directions for demolition of illegal constructions ­ (1) K. Ramadas Shenoy v. Chief Officers, Town Municipal Council (1974) 2 SCC 506; (2) Virender Gaur v. State of Haryana (1995) 2 SCC 577; (3) Pleasant Stay Hotel v. Palani Hills Conservation Council (1995) 6 SCC 127; (4) Cantonment Board, Jabalpur v. S.N. Awasthi 1995 Supp.(4) SCC 595; (5) Pratibha Coop. CS No. 274/14 23/32 Housing Society Ltd. v. State of Maharashtra (1991) 3 SCC 341; (6) G.N. Khajuria (Dr) v. Delhi Development Authority (1995) 5 SCC 762; (7) Manju Bhatia v. New Delhi Municipal Council (1997) 6 SCC 370; (8) M.I. Builders Pvt. Ltd. v. Radhey Shyam Sahu (1999) 6 SCC 464; (9) Friends Colony Development Committee v. State of Orissa (2004) 8 SCC 733; (10) Shanti Sports Club v. Union of India (2009) 15 SCC 705 and (11) Priyanka Estates International Pvt. Ltd. v. State of Assam (2010) 2 SCC 27.

3. In K. Ramadas Shenoy v. Chief Officers, Town Municipal Council (supra), this Court observed as under:­ "An illegal construction of a cinema building materially affects the right to or enjoyment of the property by persons residing in the residential area. The Municipal Authorities owe a duty and obligation under the statute to see that the residential area is not spoilt by unauthorised construction.......

The Court enforces the performance of statutory duty by public bodies as obligation to rate payers who have a legal right to demand compliance by a local authority with its duty to observe statutory rights alone. The Scheme here is for the benefit of the public. There is special interest in the performance of the duty. All the residents in the area have their personal interest in the performance of the duty. The special and substantial interest of the residents in the area is injured by the illegal construction."

4. In Pratibha Coop. Housing Society Ltd. v. State of Maharashtra (supra), this Court approved the order passed by the Bombay Municipal Corporation for demolition of the illegally constructed floors of the building and observed:

"Before parting with the case we would like to observe that this case should be a pointer to all the builders that making of unauthorised constructions never pays and is against the interest of the society at large. The rules, regulations and bye­ laws are made by the Corporations or development authorities taking in view the larger public interest of the society and it is the bounden duty of the citizens to obey and follow such rules which are made for their own benefits."
CS No. 274/14 24/32

5. In Friends Colony Development Committee v. State of Orissa (supra), this Court noted that large number of illegal and unauthorised constructions were being raised in the city of Cuttack and made the following significant observations:

".........Builders violate with impunity the sanctioned building plans and indulge in deviations much to the prejudice of the planned development of the city and at the peril of the occupants of the premises constructed or of the inhabitants of the city at large. Serious threat is posed to ecology and environment and, at the same time, the infrastructure consisting of water supply, sewerage and traffic movement facilities suffers unbearable burden and is often thrown out of gear........... Though the local authorities have the staff consisting of engineers and inspectors whose duty is to keep a watch on building activities and to promptly stop the illegal constructions or deviations coming up, they often fail in discharging their duty. Either they don't act or do not act promptly or do connive at such activities apparently for illegitimate considerations. If such activities are to stop some stringent actions are required to be taken by ruthlessly demolishing the illegal constructions and non­compoundable deviations.............
In all developed and developing countries there is emphasis on planned development of cities which is sought to be achieved by zoning, planning and regulating building construction activity. Such planning, though highly complex, is a matter based on scientific research, study and experience leading to rationalisation of laws by way of legislative enactments and rules and regulations framed thereunder. Zoning and planning do result in hardship to individual property owners as their freedom to use their property in the way they like, is subjected to regulation and control. The private owners are to some extent prevented from making the most profitable use of their property. But for this reason alone the controlling regulations cannot be termed as arbitrary or unreasonable. The private interest stands subordinated to the public good............. Building regulations also help in reduction or elimination of fire hazards, the avoidance of traffic dangers and the lessening of prevention of traffic congestion in the streets and roads. Zoning and CS No. 274/14 25/32 building regulations are also legitimised from the point of view of the control of community development, the prevention of overcrowding of land, the furnishing of recreational facilities like parks and playgrounds and the availability of adequate water, sewerage and other governmental or utility services.
Structural and lot area regulations authorise the municipal authorities to regulate and restrict the height, number of storeys and other structures; the percentage of a plot that may be occupied; the size of yards, courts and open spaces; the density of population; and the location and use of buildings and structures. All these have in our view and do achieve the larger purpose of the public health, safety or general welfare. So are front setback provisions, average alignments and structural alterations. Any violation of zoning and regulation laws takes the toll in terms of public welfare and convenience being sacrificed apart from the risk, inconvenience and hardship which is posed to the occupants of the building." (emphasis supplied)

6. In Shanti Sports Club v. Union of India (supra), this Court approved the order of the Delhi High Court which had declared the construction of sports complex by the appellant on the land acquired for planned development of Delhi to be illegal and observed:

"In the last four decades, almost all cities, big or small, have seen unplanned growth. In the 21st century, the menace of illegal and unauthorised constructions and encroachments has acquired monstrous proportions and everyone has been paying heavy price for the same. Economically affluent people and those having support of the political and executive apparatus of the State have constructed buildings, commercial complexes, multiplexes, malls, etc. in blatant violation of the municipal and town planning laws, master plans, zonal development plans and even the sanctioned building plans. In most of the cases of illegal or unauthorised constructions, the officers of the municipal and other regulatory bodies turn blind eye either due to the influence of higher functionaries of the State or other extraneous reasons............. The people belonging to this class do not realise that the constructions made CS No. 274/14 26/32 in violation of the relevant laws, master plan or zonal development plan or sanctioned building plan or the building is used for a purpose other than the one specified in the relevant statute or the master plan, etc., such constructions put unbearable burden on the public facilities/amenities like water, electricity, sewerage, etc. apart from creating chaos on the roads................ This Court has, from time to time, taken cognizance of buildings constructed in violation of municipal and other laws and emphasised that no compromise should be made with the town planning scheme and no relief should be given to the violator of the town planning scheme, etc. on the ground that he has spent substantial amount on construction of the buildings, etc. Unfortunately, despite repeated judgments by this Court and the High Courts, the builders and other affluent people engaged in the construction activities, who have, over the years shown scant respect for regulatory mechanism envisaged in the municipal and other similar laws, as also the master plans, zonal development plans, sanctioned plans, etc., have received encouragement and support from the State apparatus. As and when the Courts have passed orders or the officers of local and other bodies have taken action for ensuring rigorous compliance with laws relating to planned development of the cities and urban areas and issued directions for demolition of the illegal/unauthorised constructions, those in power have come forward to protect the wrongdoers either by issuing administrative orders or enacting laws for regularisation of illegal and unauthorised constructions in the name of compassion and hardship. Such actions have done irreparable harm to the concept of planned development of the cities and urban areas. It is high time that the executive and political apparatus of the State take serious view of the menace of illegal and unauthorised constructions and stop their support to the lobbies of affluent class of builders and others, else even the rural areas of the country will soon witness similar chaotic conditions."

7. In Priyanka Estates International Pvt. Ltd. v. State of Assam (supra), this Court refused to order regularisation of the illegal construction raised by the appellant and observed:

"It is a matter of common knowledge that illegal and unauthorised CS No. 274/14 27/32 constructions beyond the sanctioned plans are on rise, may be due to paucity of land in big cities. Such activities are required to be dealt with by firm hands otherwise builders/colonisers would continue to build or construct beyond the sanctioned and approved plans and would still go scot­free. Ultimately, it is the flat owners who fall prey to such activities as the ultimate desire of a common man is to have a shelter of his own. Such unlawful constructions are definitely against the public interest and hazardous to the safety of occupiers and residents of multistoreyed buildings. To some extent both parties can be said to be equally responsible for this. Still the greater loss would be of those flat owners whose flats are to be demolished as compared to the builder."

8. What needs to be emphasised is that illegal and unauthorised constructions of buildings and other structure not only violate the municipal laws and the concept of planned development of the particular area but also affect various fundamental and constitutional rights of other persons.

40. [1999 (6) In M.I. Builders Pvt. Ltd. v. Radhey Shyam Sahu SCC 464] made in a different context the Hon'ble Apex Court observed as under:­ "This Court in numerous decisions has held that no consideration should be shown to the builder or any other person where construction is unauthorized. This dicta is now almost bordering the rule of law......... Unauthorised construction, if it is illegal and cannot be compounded, has to be demolished. There is no way out. Judicial discretion cannot be guided by expediency. Courts are not free from statutory fetters. "

41. In the case titled as Smt. Marriamma Vs. C.P. Thomas AIR 2003 NOC 483 (Ker.) it has been observed that when a citizen CS No. 274/14 28/32 starts construction in violation of municipal regulations, a single individual can file a simple suit for injunction to restrain the wrongdoer from proceeding with such an illegal act.

42. Reliance may also be placed upon the law laid down in Onkar Nath Vs. Ram Nath Gupta, AIR 1985 Delhi 293, Krishna Kali Mallik Vs. Babu Lal Shaw, AIR 1965 Cal 148, Smt. And Lhamu Vs. Smt. Ladena, AIR 1983 Sikkim 5, and K. Ramadas Shenoy Vs. Chief Officer, Town Municipal Council, Udipi, AIR 1974 SC 2177, it was observed as under:­ "..........The Municipal Authorities owe a duty and obligation under the statute to see that the residential area is not spoil by unauthorised construction. The scheme is for the benefit of the residents of the locality. The Municipality acts in aid of the scheme. The rights of the residents in the area are invaded by an illegal construction........

43. This court is mindful of the National Capital Territory of Delhi Laws (Special Provisions) Section Act, 2011 however the said act/ beneficial provisions does not come to the aid/rescue of defendant no. 1 as in the case at hand the construction activity commenced in July 2014 and continued till September/October 2014 and way beyond as is proved from the report of Local Commissioner i.e. Ex. PW1/4 and Ex. PW1/D1. No protection under CS No. 274/14 29/32 the above Act is available to the defendant no. 1.

44. Hence in view of above discussion both the issues are decided in favour of plaintiff and against the defendants. The plaintiff having successfully established/proved on record the factum of unauthorized/illegal construction raised by the defendant no. 1 at third floor of property bearing no. E­6, Greater Kailash Enclave I, New Delhi­110048 i.e. over and above the second floor is entitled to the decree of permanent and mandatory injunction as prayed for. Accordingly defendant no. 1 is directed to immediately stop construction activity of the 3rd floor i.e. over and above the second of the above/suit property and is restrained from carrying on any further construction thereupon. Defendant no. 2 i.e. SDMC/concerned authority is directed to remove the unauthorized construction as above within 3 months from today. The court expects/hopes and trusts that defendant no. 2 SDMC/MCD shall wake up from its slumber and take the necessary/ appropriate action against the defendant no. 1/ unauthorized construction raised by her. The statutory body/authority has failed to do its duty and so has the SHO of the concerned area and in fact as discussed in paragraph no. 26 the construction activity could not have been carried out without their collusion. The state of affairs of both the departments has been appalling which has resulted into the restrain orders being flouted in the CS No. 274/14 30/32 most contemptuous manner. In fact the case calls for a necessary action against the concerned JE as well as the SHO as they are the two officials squarely responsible for checking the rampant/unauthorized construction in their area. Recently, the Hon. High court of Delhi has taken a very strict view against menace of unauthorized construction and went on to direct the CBI to investigate the matter so as to unearth the nexus/ collusion between the builder lobby, local police and the MCD. Reliance may be placed upon the orders dated 23.11.2015, 06.07.2015, 18.08.2015, 15.10.2015 passed by the Hon'ble High Court of Delhi in Writ Petition (C) No. 10794/15 and Writ Petition (C) No. 6322/15 and CM no. 11506/15. Copy of judgment be sent to the Commissioner, SDMC as well as the Commissioner, Delhi Police for their knowledge and necessary action at their end with intimation to the court.

44. Decree sheet be prepared accordingly. File be consigned to Record Room.

Announced in the open court                                     (Gaurav Rao)
on 31st March 2016                                             SCJ/RC/South­East
                                                             Saket Courts/New Delhi



CS No. 274/14                                                                             31/32
 C.S. No. 274/14


31.03.2016
Present:        Ld. Counsel Sh. Mohit Sharma for the plaintiff along with
        son of plaintiff.
                None for defendant no. 1. Defendant no. 1 is already
        exparte.

Ld. Counsel Sh. Rajeev Bhardwaj for the defendant no. 2 along with JLO Sh. D. Choudhary.

Final arguments heard.

Vide separate judgment announced in the open court, the suit of plaintiff has been decreed. Decree sheet be prepared accordingly.

File be consigned to record room.

(Gaurav Rao) SCJ-Cum-RC(South-East) Distt.Courts, Saket,New Delhi.

31.03.2016 CS No. 274/14 32/32