Delhi High Court
Rohit Talwar And Ors. vs The Municipal Corporation Of Delhi And ... on 13 October, 1992
Equivalent citations: 1992(24)DRJ473, ILR1993DELHI459, 1993RLR57
Author: D.P. Wadhwa
Bench: D.P. Wadhwa
JUDGMENT D.P. Wadhwa, J.
(1) The petitioners numbering six by this petition filed under Article 226 of t (2) The petitioners contend that the land use of the property bearing No. D-1097 and of their houses as well is residential and it cannot be used for commercial purposes or use and that will be contrary to the Delhi Development Act, 1957 (DD Act), the rules and regulations framed there under, under the Master Plan, the Zonal Plan and the Layout Plan of the colony, all being statutory in nature. They further contend that use of the property in question for any other purpose except residential is again illegal and contrary to the provisions of Delhi Municipal Corporation Act, 1957 (DMC Act).
(3) The immediate cause for filing this petition was that the third respondent was going to commence the full-scale commercial activity in the property in question in the nature of safe deposit lockers which would not only be against the provisions of the Dd Act and Dmc Act but also would result in a public nuisance. Petitioners further say that for the purpose of conversion of the residential premises into commercial one certain unauthorised constructions were also going on in the property. When the petitioners found that more than 500 lockers were being lifted from truck outside the property and were being stored therein they immediately wrote letters to the authorities concerned, but since no action was taken, this petition was filed.
(4) There is no dispute that in the basement of the property the third respondent proposes to start the activity of safe deposit vaults. Since the property is built on a plot held on leasehold basis we required the second respondent Delhi Development Authority to file an affidavit on three points: (1) whether the property in question is being put to residential use or commercial use fully or partly; (2) whether the alleged commercial activities are in fact commercial activities in terms of the perpetual lease respecting the plot in question; and (3) what action Delhi Development Authority intends to take if it is of the opinion that the alleged activity is a commercial one. We also wanted a report from the Delhi Development Authority what action it proposed to take in the matter if it found that any term of the lease deed had been contravened. In pursuance to our order, Delhi Development Authority filed a supplementary affidavit. The stand of the Delhi Development Authority is that the property in question is to be used for a purely residential purpose as per the sub-lease executed on 2 July 1981 in favor of the sub-lessee Bimla Devi Sachdeva. Reference has been made to clause 11(15) of the terms and conditions of the sub-lease which provides that - "THE sub-lessee shall not without the written consent of the Lesser carry on, or permit to be carried on, on the residential plot or in any building thereon any trade or business whatsoever or use the same or permit the same to be used for any purpose other than that of private dwelling or do or suffer to be done therein any act or thing whatsoever which in the opinion of the Lesser may be a nuisance, annoyance or disturbance to the Lesser, the Lessee and other sub-lessee and- persons living in the neighborhood: Provided that, if the Sub-Lessee is desirous of using the said residential plot or the building thereon for a purpose other than that of private dwelling the Lesser may allow such change of user on such terms and conditions, including payment of additional premium and additional rent, as the Lesser may in his absolute discretion determine."
(5) Dda says that the proviso does not get attracted in the present case since no steps for obtaining the permission of Delhi Development Authority had been taken. In the supplementary affidavit the Delhi Development Authority said that site inspection was conducted by the field staff of the Delhi Development Authority after our direction and it was found that the property in question was partly being used for commercial activities. It was said that the building was complete with a basement, ground floor, First floor and a barsati and that the basement was being used for operating safe deposit vaults which was a commercial activity as per the conditions of the sub-lease. It was also said that carrying on of the activities of operating of safe deposit vaults could not by any means be considered as use of the house for a private dwelling only and the alleged activity was in fact a commercial activity. Then it was stated that on receiving the report showing issue of the plot in question, Delhi Development Authority sent a show cause notice dated 4 June 1992 to the sub-lessee whereby she was asked to discontinue the misuse of the plot within thirty days. This notice was sent on 4 June 1992. Delhi Development Authority then says that a reply dated 23 June 1992 was received from the sub-lessee, but on examination it was found that there was no merit in, that reply. The Dda, therefore, carried out a fresh site inspection which again revealed presence of safe deposit vaults in the basement. Dda then said that in case the commercial activity was not immediately stopped it intended to determine the lease deed executed in favor of Bimla Devi Sachdeva and to take back the possession of the plot along with building and Fixtures thereon and in that case the sub-lessee would not be entitled to any compensation whatsoever nor to the return of the premium paid by her under clause Iii of the sub-lease deed. Delhi Development Authority then added a rider that its actions were, of course, subject to the directions as may be given by this Court and the result of the writ petition. Finally the Delhi Development Authority said that in case the third respondent continued to use the premises other than for residential purpose the Delhi Development Authority as Lesser in its absolute discretion intended to cancel/determine the sub-lease deed and as per Clause 11(17) "the sub lessee shall on the determination of this sub lease peacefully yield up the residential plot and the buildings thereon unto the lessee or the Lesser, as may be entitled." The Mcd did not File any answer to show cause notice or reply to the application. Mr. S.K. Luthra, learned counsel for the Mcd, however, said that Mcd intended to take action under section 347 of the Act which provides as under:- "RESTRICTIONS on uses of buildings - No person shall, without the written permission of the Commissioner, or otherwise than in conformity with the conditions, if any, of such permission - (a) use or permit to be used for human habitation any part of a building not originally erected or authorised to be used for that purpose or not used for that purpose before any alteration has been made therein by any work executed in accordance with the provisions of this Act and the bye-laws made there under; (b) change or allow the change of the user of any land or building; (c) convert or allow the conversion of one kind of tenement into another kind. "
(6) During the course of arguments Mr. Jayant Bhushan for the Delhi Development Authority said that Dda would also take action as per law under the Dd Act. The question then arose if the Dda would as well resort to provisions of sections 30, 31 and 31A of the DDAct. These provisions provide for demolition of building, power to stop development and power to seal unauthorised development. Mr. Bhushan on instructions said that as at present Dda has no power to seal the property in case of misuse as those provisions would apply when there is unauthorised development which would mean unauthorised construction and in case of misuse Delhi Development Authority would proceed under the lease deed to cancel the lease for, breach of terms thereof and also file prosecution under section 29 of the Dd Act. This stand of Dda led to a great deal of controversy. Mr. Rohtagi said unauthorised development would also include misuse of the property and this Court, therefore, should give ruling on that. He also compared the provisions of the Dmc Act and Dd Act on this aspect of the matter. Mr.Rohtagi also said that the argument of Delhi Development Authority comes to that while it would take action only under the lease deed for enforcing the terms of the contract when it was statutorily obliged to take action under the Act for stopping the misuse and sealing the property.
(7) The grievance of the petitioners is two fold: (1) misuse of the property by the third respondent violates the provisions of the Dd Act and Dmc Act, and (2) misuse is of such a nature that it will cause nuisance to the neighbours and in the neighborhood.
(8) Mr. Lekhi appearing for the third respondent said that the present petition was not maintainable and the petitioners could not invoke extraordinary jurisdiction of this Court under Article 226 of the Constitution and if there was any infringement of the private right of the petitioners they could at best file a civil suit for tort of nuisance. He also said the petitioners were not motivated by any public interest in filing this petition and that their action was malafide inasmuch as in the New Friends Colony there are numerous properties where commercial activities are being carried on and the petitioners did not care to take any action. The third respondent detailed some of these properties in the New Friends Colony where commercial activities were being carried on and some of these in the D Block itself where the property in question is situated. We have not been able to find any satisfactory answer to this averment of the third respondent by the petitioners. At the same time we do not find any merit in the allegation of the third respondent that the petition is solely motivated by the first petitioner who allegedly wanted to join the third respondent in carrying out the activity of running of safe deposit vaults which offer was spurned by the third respondent.
(9) In reply dated 23 June 1992 of the sub-lessee to the show cause notice, which we have mentioned above, she has denied if using(?) of the lockers in the premises in question constituted a commercial activity. She also referred to the new Master Plan for Delhi which, she said, came into force on I August 1990 to contend that she had a right to start the activity of safe deposit vaults. She also sought to make distinction between user which is "permissible" and "permitted". Since both the authorities, i.e., Delhi Development Authority and Mcd, intend to proceed against the third respondent and/or the sub-lessee we cannot certainly foreclose the issue for the third respondent if the activity of safe deposit vaults is commercial and what would be the effect of the new Master Plan for Delhi which is stated to have come into force on I August 1990, and also Master Plan Perspective 2000 Ad which the sub-lessee says in her reply allow the premises to be used for the facility of making available the lockers (private bank) even in residential premises. All these questions will have to be gone into by the Magistrate before whom complaints might be instituted by the Delhi Development Authority under section 29 of the Dd Act and by the Mcd under section 461 of the Dmc Act. Code of Criminal Procedure provides for remedies including appeals or revisions to the higher courts and inherent power to this Court under section 482 of that Code. We do not think we should be saying at this stage if opening of safe deposit vaults is a commercial activity and the applicability of the provisions of the Master Plan for Delhi which is stated to have come into force w.e.f. I August 1990.
(10) After what Mr. Bhushan and Mr. Luthra had said that the authorities both Delhi Development Authority and Mcd would take action in accordance with law the matter should have ended at that, but that did not appear to have satisfied the petitioners who said prosecution will have no salutary effect on the third respondent who would merrily go on with his activity, may be for ten years while the prosecution will not see the end of the day. Mr. Rohtagi said both the authorities could at once seal the premises once they were of the view that the activity was a commercial one and that stand of the authorities that they had no such power was not correct.
(11) It is true that commercial activities in various properties in the New Friends Colony are being carried on in breach of the land use, the Zonal Plan and the Master Plan. Simply because the petitioners did not take any action earlier, could they be debarred from invoking the jurisdiction of this Court will be a question which has been raised by the third respondent. As we have noted above, the immediate cause for filing the present petition was when the petitioners found that right next to their properties commercial activity was going to be started and the authorities did not wake up in spite of complaints. No doubt petitioners were in their deep slumber when in their colony in which they reside commercial activities were illegally brought to fore and they took no action, but that, to our mind, should not be used as a plank by the third respondent to stop them in their strides now asking the authorities to perform their statutory duties and to take action in accordance with law. It is not that as the petitioners earlier did not require the authorities to take action respecting other properties put to commercial use their present action is necessarily to be termed malafide. Certainly the third respondent cannot be heard to make such a submission unless, of course, he can non-suit the petitioners on merit.
(12) We may now examine some of the provisions of both the Acts. Section 347 of the Dmc Act has been reproduced above. Under section 461 of this Act read with the 12th Schedule thereof, a person who contravenes the provisions of section 347 is liable to suffer simple imprisonment which may extend to six months or with fine which may extend to Rs.5,000.00 or with both. Section 331 of the Dmc Act defines the expression "to erect a building". Section 331 is the first section of Chapter Xvi dealing with building regulations and the expression "to erect a building" in Chapter Xvi means unless the context otherwise requires, to convert into or use as dwelling house any building which has been discontinued as or appropriated for any purpose other than a dwelling house [clause (j)] Section 332 prohibits erection of a building without sanction. Under section 333, every person who intends to erect a building is to apply for sanction to the Commissioner, Mcd, as per the bye- laws. Under section 334, every person who intends to make any additions, alterations or repairs in a building is also to make an application as per the bye- laws in that behalf. Under section 336, the Commissioner is authorised to either sanction or refuse to sanction. It is only after sanction is granted that a person can proceed to commence erection of the building. Under section 341, while granting sanction the Commissioner is to specify a reasonable period for completion of the building or work. Under sub-section (l)ofsection 343,iferectionofanybuilding or execution of any work has been commenced or is being carried on or has been completed without or contrary to the sanction or in contravention of any condition subject to which such sanction has been accorded or in contravention of any of the provisions of the Act or bye-laws, the Commissioner may, in addition to any other action that may be taken under the Act, make an order directing that such erection or work shall be demolished by the person. If the erection or work has not been completed, the Commissioner is authorised to direct the person concerned to stop the erection or the work (during the period of notice) till the matter is heard by him after notice to the person as to why an order for demolition be not made. Under sub-section (2) of section 343, an Appellate Tribunal is constituted to hear the appeal against the order of the Commissioner directing demolition of unauthorised erection or work. Jurisdiction of civil court is barred in the matter. Under section 344, the Commissioner has otherwise power to require stoppage of the erection of any building or execution of any work which has been commenced or is being carried on but has not been completed without or contrary to the sanction or in contravention of any conditions subject to which sanction had been accorded. If the person concerned defaults, the Commissioner may require any police officer to remove such person and all his assistants and workmen from the premises or to seize any construction material, tool, machinery, scaffolding or other things used in the erection of any building or execution of any work within such time as maybe specified in the requisition and such police officer shall comply with such requisition. Section 326 provides as to how the things so seized can be disposed of. The Commissioner can also direct any police officer or a Municipal Officer or any other municipal employee to watch the premises in order to ensure that erection of the building or the execution of the work is not continued.
(13) These provisions of the Dmc Act do not lend substance to the argument of Mr. Rohtagi that these would be applicable in the case of misuse of the premises and in the present case for user of the basement for safe deposit vaults as a commercial activity. For the applicability of sections 343 and 344 of the DMC Act it cannot be said that the expression "to erect a building" as given in section 331, would include use of basement in a residential property for commercial activity of running a safe deposit vaults. As noted above, the expression "to erect a building" has to be seen in the context of sections 343 and 344. In these two sections the expression aforesaid has to be in the context of making the construction of a building or making alterations in the building or carrying on repairs in contravention of the Dmc Act and the bye-laws framed there under, and that is why the removal of the person concerned, his assistants and workmen from the premises and seizure of the articles is there. In the case of misuser, therefore, the provision which debars a person from changing or allowing the change of the use of any building or buildings, is prosecution under section 461 of the Act and punishment prescribed is in the 12th Schedule of the Dmc Act which we have also noticed above.
(14) Referring to the Dd Act Mr.Rohtagi said that the 'development' as defined in clause (d) of section 2 of the Act would include misuse . As usual, section 2 contains definitions and it starts with the words "In this Act, unless the context otherwise requires,-"Then under clause (d),"development"with its grammatical variations means the carrying out of building, engineering, mining or other operations in, on, over and under land or the making of any material change in any building or land and includes redevelopment." Clause (e) defines "development area" and means any area declared to be a development area under sub-section (1) of section 12 of the Act. Clause (J) define the expression "lo erect" and in relation to any building includes-
(I)any material alteration or enlargement of any building, (II)the conversion by structural alteration into of place for human habitation of any building not originally constructed for human habitation, (III)the conversion into more than one place for human habitation of a building originally constructed as one such place, (IV)the conversion of two or more places of human habitation into a greater number of such places, (V)such alterations of a building as affect an alteration of its drainage or sanitary arrangements, or materially affect its security, (VI)the addition of any rooms, buildings, houses or other structures lo any building, and (VII)the construction in a wall adjoining any street or land not belonging to the owner of the wall, of a door opening on to such street or land; "
'Section 6 of the Act gives the objects of the Delhi Development Authority'.- "THE objects of the Authority shall be to promote and secure the development of Delhi according to plan and for that purpose the Authority shall have the power to acquire, hold, manage and dispose of land and other property, to carry outbuilding, engineering, mining and other operations, to execute works in connection with supply of water and electricity, disposal of sewage and other services and amenities and generally to do anything necessary or expedient for purposes of such development and for purposes incidental there to'.- Provided that save as provided in this Act,nothing contained in this Act shall be construed as authorising the disregard by the Authority of any law for the lime being in force. "
(15) SUB-SECTION (4) of section 12 prescribes that after the coming into operation of any of the plans in any area no development shall be undertaken or carried out in that area unless such development is also in accordance with such plans. Section 14 prohibits user of land and buildings in contravention of plans. What the petitioners say in the present case is obviously contravention of section 14 of the Act by the third respondent as well as the sub-lessee. Section 29 prescribes penalties and sub-section (2) of this section is as under:- "ANY person who uses any land or building in contravention of the provisions of section 14 or in contravention of any terms and conditions prescribed by regulations under the proviso to that section shall be punishable with fine which may extend to five thousand rupees and in the case of a continuing offence, with further fine which may extend to two hundred and fifty rupees for every day during which such offence continues after conviction for the first commission of the offence. "
(16) Under section 30, the competent authority is authorised to order demolition of building. Section 31 describes as to when power to stop development can be exercised. Section 31A deals with a situation when power to seal unauthorised development can be exercised, and then section 31B prescribes constitution of Appellate Tribunal, and under section 31B there is a right of appeal to the Appellate Tribunal when order is made either under section 30(1), or 31(1), or 31A of the Act. Mr. Rohtagi strenuously argued that the term "development" in these three sections would include user of the building in contravention of plans, and, thus, power could be exercised to stop misuse and to seal the property. There is no dispute that it would be a case of contravention of section 14 if what the petitioners say is correct, and the third respondent and sub-lessee certainly liable to prosecution under section 29 of the Act. There is a breach not only of the terms of the lease deed but also section 14 stands contravened. Too much stress was laid that the property be sealed under section 31 of the Act as it was stated that the prosecution would take a great deal of time to conclude and that would not deter the third respondent from carrying on his illegal activity. Of course, it was also argued that power under section 31 should also be exercised to stop the misuse and further order should be made by the authority under section 30 which deals with ordering of demolition of building.
(17) Sections 30,31 and 31A are as under :-
30.Order of demolition of building. - (1) Where any development has been commenced or is being carried on or as been completed in contravention of the master plan or zonal development plan or without the permission, approval or sanction referred to in section 12 or in contravention of any conditions subject to which such permission, approval or sanction has been granted, - (i) in relation to a development area, any officer of the Authority empowered by it in this behalf, (ii) in relation to any other area within the local limits of a local authority, the competent authority thereof may, in addition to any prosecution that may be instituted under this Act, make an order directing that such development shall be removed by demolition,filling or otherwise by the owner there of or by the person at whose instance the development has been commenced or is being carried out or has been completed, within such period (not being less than five days and more than fifteen days from the dale on which a copy of the order of removal, with a brief statement of the reasons therefore, has been delivered to the owner or that person) as may be specified in the order and on his failure to comply with the order, the officer of the Authority or, as the case maybe, the competent authority may remove or cause to be removed the development and the expenses of such removal shall be recovered from the owner or the personal whose instance the development was commenced or was being carried out or was completed as arrears of land revenue: Provided that no such order shall be made unless the owner or the person concerned has been given a reasonable opportunity to show cause why the order should not be made. (I-A) If any development in an area other than a development area has been commenced or is being carried on or has been completed in contravention of the master plan o.r zonal development plan or without the approval or sanction referred to in Section 12 or in contravention of any conditions subject to which such approval or sanction has been granted and the competent authority has failed to remove or cause to be removed the development within the time that maybe specified in this behalf by the Administrator or the Union Territory of Delhi, the Administrator may, after-observing such procedure as may be prescribed by rules made in this behalf, direct any officer to remove or cause to be removed such development and that officer shall be bound to carry out such direction and any expenses of such removal may be recovered from the owner or the person at whose instance the development was commenced or was being carried out or was completed as arrears of land revenue. (2)........ (2-A) Any person aggrieved by the direction of the Administrator under sub-section (1- A) may appeal to the Central Government within thirty days from the date thereof, and the Central Government may after giving an opportunity of hearing to thepersonaggrievcd,eitherallowor dismiss the appeal or may reverse or vary any part of the direction. (3) The decision of the Central Government on the appeal and subject only to such decision the direction under sub-section (1-A), shall be final and shall not be questioned in any court. (4) The provisions of this section shall be in addition to, and not in derogation of, any other provision relating to demolition of buildings contained in any other law for the time being in force.
31.Power to stop development. - (1) Where any development in any area has been commenced in contravention of the master plan or zonal development plan or without the permission, approval or sanction referred to in Section 12 or in contravention of any conditions subject to which such permission, approval or sanction has been granted,- (i) in relation to a development area, the Authority or any officer of the Authority empowered by it in this behalf, (ii) in relation to any other area within the local limits of a local authority, the competent authority thereof, may, in addition to any prosecution that may be instituted under this Act, make an order requiring the development to be discontinued on and from the date of the service of the order, and such order shall be complied with accordingly. (2) Where such development is not discontinued in pursuance of the order under sub- section (1), the Authority or the officer of the Authority or the competent authority, as the case may be, may require any police officer to remove the person by whom the development has been commenced and all his assistants and workmen from the place of development or to seize any construction material, tool, machinery, scaffolding or other things used in such development within such time as maybe specified in the requisition and such police officer shall comply with the requisition accordingly. (2-A) Any of the things caused to be seized by the Authority or the officer of the Authority or the competent authority, as the case may be, under sub-section (2) shall unless the owner thereof turns up to take back such things and pays to the Authority, the officer of the Authority or the competent authority, as the case may be, the charges for the removal or storage of such things, be disposed of by it or him by public auction or in such other manner and within such time as the Authority, the officer of the Authority or the competent authority thinks fit. (2-B) The charges for the removal and storage of the things sold under sub-section (2- A) shall be paid out of the proceeds of the sale thereof and the balance, if any, shall be paid to the owner of the things sold on a claim being made therefore within a period of one year from the date of sale, and if no such claim is made within the said period, shall be credited to the fund of the Authority or the competent authority, as the case may be. (3) If any development in an area other than a development area has been commenced in contravention of the master plan or zonal development plan or without the approval or sanction referred to in Section 12 or in contravention of any conditions subject to which such approval or sanction has been granted and the competent authority has failed to make an order under sub-section (1) or, as the case may be, a requisition under sub-section (2), within the time that may be specified in this behalf by the Administrator of the Union Territory of Delhi, the Administrator may, after observing such procedure as may be prescribed by rules made in this behalf, direct any officer to make the order or requisition, as the case may be, and that officer shall be bound to carry out such direction and the order or requisition made by him in pursuance of the direction shall be complied with accordingly. (4) After the requisition under sub-section (2) or sub-section (3) has been complied with, the Authority or the competent authority or the officer to whom the direction was issued by the Administrator under sub-section (3), as the case may be, may depute by a written order a police officer or an officer or employee of the Authority or local authority concerned to watch the place in order to ensure that the development is not continued. (5) Any person failing to comply with an order under sub-section (1) or, as the case may be, under sub-section (3), shall be punishable with fine which may extend to two hundred rupees for every day during which the non-compliance continues after the service of the order. (6) No compensation shall be claimable by any person for any damage which he may sustain in consequence of the removal of any development under section 30 or the discontinuance of the development under this section. (7)....... (8) The provisions of this section shall be in addition to, and not in derogation of, any other provision relating to stoppage of building operations contained in any other law for the time being in force.
31-A.Power to seal unauthorised development. -(1) It shall be lawful for the Authority, or the competent authority, as the case may be, at anytime, before or after making an order for the removal or discontinuance of any development under Section 30 or Section 31, to make an order directing the sealing of such development in the manner prescribed by rules, for the purpose of carrying out the provisions of this Act, or for preventing any dispute as to the nature and extent of such development. (2) Where any development has been sealed, the Authority or the competent authority, as the case may be, may, for the purpose of removing or discontinuing such development order the seal to be removed. (3) No person shall remove such seal except- (a) under an order made by the Authority or the competent authority under sub- section (2); or (b) under an order of the Appellate Tribunal or the Administrator of the Union territory of Delhi, made in an appeal under this Act.
(18) Mr. Rohtagi said that keeping in view the expression "unless the context otherwise requires" and the object of the Dd Act, the authority could exercise power under sections 30,31 and 31A in the present case as well when there is a misuser. Reading the definition of "development" as given in clause (d) of section 2, "misuser" would certainly not come within this expression. If we have to give different meaning to the term "development" as appearing in the three sections it has to have that meaning which is understood in common parlance or the dictionary meaning.
(19) Mr. Rohtagi said the definition of "development" has to be expanded to include misuse as well. To develop his argument Mr. Rohtagi referred to four decisions of the Supreme Court in (1) The Vanguard Fire and General Insurance Co. Ltd. Madras v. M/ s Fraser and Ross and another ; (2) Collector of Customs, Bardoa v.Digvijaysinhji Spinning and Weaving Mills Ltd.,Jamnagar ; (3) The Commissioner of Expenditure-tax, Gujarat v. Darshan Surendra Parekh ; and (4) National Buildings Construction Corporation Ltd. v. Pritam Singh Gill and others . We have examined these judgments. We do not find these to be of any help to the petitioners and we do not wish to burden our judgment by analysing these judgments. The three sections do not partake within their scope where there is misuse of the premises in contravention of the provisions of the Dd Act. If we accept what Mr.Rohtagi says it will be rather giving offence to the language of these sections. When the expression "context otherwise requires" is used with reference to any provision of the Act and it results in absurdity, then the definition given cannot be used and has to be discarded and then ordinary meaning assigned to it is to be used and not that the definition is to be expanded to mean something different which legislature itself did not contemplate. To develop any area of land means to build houses or factories on it especially in order to make it more useful and profitable and ' development' is the process of making an area of land more useful or profitable (Collins Cobuild English Language Dictionary). We do not find there is any ambiguity in the language used in the three sections and we do not think the word "misuse" can be read in "development" as used in these sections. These sections, therefore, cannot be resorted to for user of the property contrary to the provisions of the Dd Act or in breach of the terms of the lease deed.
(20) The case of the petitioners is more in the realm of tort of nuisance for which they have to knock at the door of civil court. However, respondents Mcd and Dda shall be bound by their statement that they will initiate actions in accordance with law. That action on their part certainly brooks no delay. We may also, however, mention that according to the Clause 11(15) of the sub-lease aforesaid an option is available to the sub-lessee to approach the Lesser for permission to use the building for a purpose other than residential and which conversion may be allowed by the Lesser upon such terms and conditions as it may impose in its absolute discretion. Similarly, under section 347 of the Dmc Act permission can also be granted by the Commissioner to change or allow the change of the use of any land or building. With these observations this petition, therefore, fails and is dismissed.