Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 4]

Delhi High Court

Geeta Kumar vs Delhi Jal Board on 5 November, 2014

Author: Kailash Gambhir

Bench: Kailash Gambhir, Suresh Kait

$~26
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
                           Date of hearing and Order: 05.11.2014
+    LPA 720/2014
     GEETA KUMAR
                                                   ..... Appellant
                  Through: Mr. Rajeshwar Kumar Gupta, and
                            Ms. Ramandeep Kaur, Advocates


                         versus

      DELHI JAL BOARD
                                                            ..... Respondent
                         Through:     Mr. Suresh Tripathi, Advocate


      CORAM:
      HON'BLE MR. JUSTICE KAILASH GAMBHIR
      HON'BLE MR. JUSTICE SURESH KAIT

                                  ORDER

% KAILASH GAMBHIR, J. (ORAL) The Challenge in the present appeal is to the order dated 25th August 2014 passed by the learned Single Judge whereby a direction was given to the appellant/petitioner to file an application seeking impleadment of legal heirs of Late Shri Ram Lubhaya in the writ petition preferred by her. Feeling aggrieved by the said order, the grievance raised by the appellant in the present appeal is that the appellant has filed sufficient documents to prove her occupation on the premises in question and also made an averment in the L.P.A. No. 720/2014 Page 1 of 8 petition that the other legal heirs of Late Shri Ram Lubhaya had been harassing her and refused to give any no objection for the grant of any independent water connection in her favour. It is also the case of the appellant that she is entitled to adequate water supply in terms of Section 13 read with Section 21 of the Delhi Water Board Act, 1998.

On the last date, when this matter was taken up for hearing, Mr. Suresh Tripathi, Advocate had entered appearance on behalf of the Respondent and Mr. Tripathi was impressed upon by the Court to take instructions as to why the appellant is being deprived of independent water connection, despite there being ample documents to prove her occupation having been placed on record. Today, when this matter was taken up for hearing, Mr. D.C. Jain, Zonal Revenue Officer appeared in the matter and as per the instructions given by him, Mr. Tripathi, the learned counsel for the respondent took a stand that grant of no objection by the owner or his legal heirs is imperative as per the Regulations as ultimately in all such cases, the apprehension is the recovery of dues is not made by the occupier and if no objection is given by the owner/landlord, then at least the respondents can recover the dues from the owner/landlord. The learned counsel for the respondent also raised a contention that the connection is provided to the L.P.A. No. 720/2014 Page 2 of 8 premises and not to the person and therefore, as per the regulations, the Respondent has to feel satisfied that the person seeking grant of independent water connection has some interest in the premises in question. Not feeling satisfied with the submissions of counsel appearing on behalf of the Respondent, the Court directed the presence of some senior person who can give better instructions so as to resolve the matter. Court, thus orally directed the learned counsel for the respondent to ensure presence of Joint Director in post lunch session. In compliance of the directions, Mr. V.P. Tanwar, Joint Director (South) had appeared in this matter but without any change in the stand. The learned counsel for the respondent has also submitted that if the water connection to the occupier is permitted in the absence of no objection then it will set a wrong precedent.

We have heard the submissions of learned counsel for both the sides and the documents placed on record were also perused.

Considering the fact that the matter has been heard at length, although the issue involved is very short, which concerns the grant of independent water connection to the appellant on the second floor of premises No. 7/35 B, Second Floor, Jangpura, New Delhi 110014, therefore the matter was taken up for final hearing of the writ petition itself so as to give finality to L.P.A. No. 720/2014 Page 3 of 8 the lis. W.P. (C) No. 5126/2014 was preferred by the appellant who is the daughter in law of Late Shri Ram Lubhaya, who indisputably was the owner of House No. 7/35 B, Second Floor, Jangpura, New Delhi 110014. Mr. Ram Lubhaya had died on 31.03.1999, leaving behind him four sons and three daughters. Mr. Rakesh Kumar and Jagdish Kumar have been residing in the premises in question, in addition to Sheri Vinod Kumar, who was residing alongwith his family on the second floor of the property. Mr. Vinod Kumar who was the husband of the appellant, also died on 17.01.2000 and after his death, his family continued to reside on the second floor of the premises. This Respondent has been facing scarcity of water at the second floor of the premises and due to which her entire family has been facing hardships on a daily basis. As per the appellant/petitioner there have been quarrels between her family members and the family members of Late Shri Jagdish. In the background of facts, the petitioner had applied for grant of independent water connection and alongwith the application, she had filed requisite documents to prove her possession in the said property. The petitioner had also filed an indemnity bond alongwith her application. This application filed by the petitioner was not accepted by the Respondent.

As per the appellant/petitioner also got prepared affidavit dated 15 th L.P.A. No. 720/2014 Page 4 of 8 March 2014 in support of the fact that the ownership documents are not available with her. This petitioner has been struggling for the last six months but the Respondent remained adamant in their stand that till the appellant/ petitioner is not able to obtain no objection from the legal heirs of Late Shri Ram Lubhaya, her application would not be accepted by them and therefore, she would not be given any independent water connection.

Before the Court also, the stand taken by the Respondent is no different and the same being that the petitioner is not in a position to submit a no objection certificate and there is no adequate proof to prove the possession and status of the petitioner in the second floor of the premises in question.

It is quite distressing and disgusting as well to find that these public bodies like Delhi Jal Board instead of extending a helping hand, create all sorts of bottle necks to resolve the problems of the citizens. This appears to be one such case where a widow has been struggling and what she is wanting is an independent water connection which is her fundamental and statutory right. It is not the case of the Respondent that the petitioner is a tenant and as per the Regulation 6(ii) of the Regulations, she is required to furnish her no objection from the owner. Respondents in their utter L.P.A. No. 720/2014 Page 5 of 8 blindness even did not realise the fact that this lady is none else but the wife of the pre-deceased son of Late Sheri Ram Lubhaya and therefore, being the legal heir of Vinod Kumar, she herself is one of the legal heirs of Late Shri Ram Lubhaya and therefore, in such capacity she was not required to furnish any kind of no objection although not being a tenant therein.

Enough documentary proofs have been placed on record by the appellant in the nature of ration card, electricity connection, election card, house tax receipts and telephone connection, but none of these documents could satisfy the respondent in accepting the application of the appellant for the grant of independent water connection. Not only this, the appellant has also filed an indemnity bond and an affidavit to say that she was not in a position to produce the ownership documents of the property in question as other legal heirs are not making available to her and also that she would be personally liable to indemnify the Respondent for any kind of water dues in respect of independent water connection.

Under Section 13(2) of the Delhi Water Board Act, 1998, the requirement is that where it appears to the Board that any premises in Delhi are without supply of water for domestic purposes or that the existing supply of water for domestic purposes available for the persons usually occupying L.P.A. No. 720/2014 Page 6 of 8 or employed in such premises, is inadequate or objectionable for reasons of health and sanitation, the Board may, by notice in writing, require the owner of the premises or the person primarily liable for the payment of property taxes in respect of them to take a water connection for the persons occupied or employed in the premises in question. Here also, had the respondent been not satisfied with the documentary evidence placed on record, or with regard to inadequacy of water supply to the second floor of the premises, it was for them to have visited the site to verify the fact as to whether adequate water supply is available to the appellant/petitioner at the second floor premises or not. It is a settled legal position that Regulations cannot override the statutory provisions of a substantive Act and therefore the respondents cannot take shelter under Delhi Water and Sewer (Tariff and Metering) Regulations, 2012 to deny independent water connection to the petitioner. This is despite the fact that the said regulations deal with the tenants and not with an occupier and in the present case, the appellant has claimed herself to be an occupier and rightly so, because she being a widow of Mr. Vinod Kumar son of the owner Late Mr. Ram Lubhaya, is residing in the premises in that capacity and not any other capacity.

In our view, once the petitioner herself was in a capacity of a legal L.P.A. No. 720/2014 Page 7 of 8 heir, where is the need of furnishing any kind of no objection from her in grant of independent water connection.

In the light of the above facts, the present appeal is allowed with costs of Rs.10,000/- to be deposited with the Delhi High Court Staff Welfare Fund, within a period of four weeks.

Consequently, the impugned order dated 25.8.2014 passed in W.P. (C) No. 5126/2014 by the learned Single Judge is set aside and the Respondent - Delhi Jal Board is directed to provide a domestic water connection to the appellant at 7/35-B, Second Floor, Jangpura-B, New Delhi 110014 within a period of two weeks from the date of this order.

With aforesaid directions, the present appeal filed by the appellant is disposed of.

A copy of this order be given dasti to counsel for both the sides.

KAILASH GAMBHIR, J SURESH KAIT, J NOVEMBER 05, 2014 pkb L.P.A. No. 720/2014 Page 8 of 8