Delhi High Court
Om Parkash vs South Delhi Municipal Corporation on 22 April, 2016
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 22nd April, 2016.
+ W.P.(C) 3710/2014 & CM No.7519/2014 (for directions)
OM PARKASH ..... Petitioner
Through: Mr. Yogesh Jagia and Mr. Amit Sood,
Advs.
Versus
SOUTH DELHI MUNICIPAL CORPORATION ..... Respondent
Through: Mr. Gaurang Kanth and Ms. Biji
Rajesh, Advs.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. The petition under Articles 226 and 227 of the Constitution of India
impugns -
(i) the order dated 10th April, 2013 of the respondent South Delhi
Municipal Corporation (SDMC), in exercise of powers under
Section 349 r/w Section 491 of the Delhi Municipal Corporation
Act, 1957 (MCD Act), directing the petitioner to vacate shop no.3
known as Shakuntalam Beauty Parlor in Block-2, Subhash Nagar,
Delhi for the reason of the said shop having been constructed over
W.P.(C) No3710/2014 Page 1 of 20
land earmarked for public purpose and the petitioner having
unauthorisedly encroached and constructed upon the same; and,
(ii) the order dated 28th October, 2013 of the Appellate Tribunal,
Municipal Corporation of Delhi (ATMCD) of dismissal as not
maintainable of appeal under Section 347 B of the MCD Act
preferred by the petitioner against the order dated 10 th April, 2013
of the respondent SDMC.
2. The petition came up first before this Court on 30th May, 2014 i.e.
after nearly six months from the order of the ATMCD and though no notice
thereof was issued but the same was being adjourned from time to time.
Finally on 28th July, 2015 arguments were heard and judgment reserved. It is
the case of the petitioner that the respondent SDMC, after the order dated
10th April, 2013 had also sealed the subject shop; as such the petition is
accompanied with an application for interim relief for de-sealing of the shop.
However though the petition remained pending before this Court for nearly a
year but no interim order was issued. Now that the petition has been finally
heard and is being decided, the question of any interim relief does not arise.
Written submissions have also been filed by the counsel for the petitioner
W.P.(C) No3710/2014 Page 2 of 20
and the counsel for the respondent SDMC and the same have also been
perused.
3. The facts not in dispute are as under:
A. On 27th March, 1962 Land & Development Office (L&DO),
Government of India handed over a plot of land, on a very small
part whereof the shop of the petitioner is situated, meant for use as
a public park/for community use, in the residential colony of
Subhash Nagar, to the MCD since succeeded by respondent
SDMC, for maintenance.
B. The inhabitants of the residential colony of Subhash Nagar started
holding 'Ramlila' on the said plot of land;
C. Subsequently the residents themselves, without any authority from
the L&DO or the respondent SDMC, constructed a Barat Ghar
alongwith public dispensary on a part of the said land and on the
other part of the land Arya Samaj Mandir came up, while the
remaining land continued to be used for holding 'Ramlila'
annually.
W.P.(C) No3710/2014 Page 3 of 20
D. Ramlila Barat Ghar Committee which was managing the Barat
Ghar and holding the Ramlila allowed some persons to develop six
small shops on the said land by making onetime payment to
Ramlila Barat Ghar Committee and the said shops alongwith
certain other shops which came up over the said land came to be
known as 'Rama Market'. The petitioner is the occupant of shop
No.3 in the said 'Rama Market' and is carrying on business of a
beauty parlor therefrom; the petitioner claims to have acquired the
said shop from one Mr. Bajaj who was earlier carrying on business
in the name of Bajaj Electrical Works therefrom and is registered
under Delhi Shop and Establishment Act, 1954 and has also
obtained licence at the address of the said shop from the
respondent SDMC.
E. One Mr. Pramod Talwar resident of the said colony of Subhash
Nagar filed WP(C) No.1549/2012 titled Pramod Talwar Vs. The
Commission , MCD in this Court impleading MCD, Police, Chief
Fire Officer, Ramlila Barat Ghar Committee and L&DO as
respondents thereto and seeking a direction for demolition of the
unauthorized construction aforesaid raised on the plot of land
W.P.(C) No3710/2014 Page 4 of 20
meant for public park/public utility and vide order dated 19th
March, 2012 in the said petition, on confirmation by the MCD that
the entire construction on the plot was unauthorized and in the
form of an encroachment on public land, direction was issued to
the SDMC to upon inspection of the construction and if finds that
the same has to be demolished, take sealing action with respect
thereto after following the due process of law and to thereafter
demolition action with respect to the said construction.
F. In compliance of the aforesaid direction, the respondent SDMC in
March, 2013 sealed the Barat Ghar/Banquet Hall and on 22nd
March, 2013 issued show cause notice to the petitioner and other
shopkeepers; though the respondent issued the said show cause
notice but the petitioner on 11th April, 2013 was served with the
impugned order dated 10th April, 2013 supra directing the
petitioner to vacate the premises.
G. The petitioner earlier filed WP(C) No.2539/2013 in this Court
impugning the order dated 10th April, 2013 of the respondent
SDMC. The said writ petition was disposed of vide order dated
25th April, 2013 accepting the preliminary objection of the counsel
W.P.(C) No3710/2014 Page 5 of 20
for the respondent SDMC with regard to the maintainability of the
writ petition on the ground of an equally efficacious remedy before
the ATMCD being available to the petitioner and by relegating the
petitioner to the ATMCD.
H. The petitioner in accordance with the direction aforesaid
approached the ATMCD which has vide the impugned order dated
28th October, 2013 held the appeal to be not maintainable
reasoning -
i. that the petitioner being an encroacher over public land was not
required to be served with any show cause notice as had been
served on him, not even in compliance of the order dated 19th
March, 2012 in WP(C) No.1549/2012 which was directed only
against Ramlila Committee and not against the petitioner;
ii. that the ATMCD has power to deal only with the appeal against
sealing action carried out by exercising the powers under
Section 345A of the MCD Act i.e. where question of
unauthorized construction is involved. Section 345A cannot be
invoked for the purpose of taking sealing action qua
encroachment on Government land.
W.P.(C) No3710/2014 Page 6 of 20
iii. that the proceedings of the MCD preceding the sealing action
were also relating to the Barat Ghar only;
iv. when no power under Section 345A of the MCD Act had been
exercised by the respondent SDMC, the Tribunal had no
jurisdiction to entertain the appeal under Section 347B of the
Act.
v. that remedy of the petitioner for the relief of de-sealing of the
premises sealed on account of being encroachment on
government land was elsewhere.
vi. the petitioner, in response to the preliminary objection of the
respondent SDMC in WP(C) No.2539/2013 earlier filed by the
petitioner, ought to have contended that the ATMCD had no
jurisdiction and was thus not the alternative efficacious remedy
and which the petitioner failed to do;
vii. that the petitioner could not maintain an appeal, on the basis of
the order of the High Court, which was otherwise not
maintainable and not within the jurisdiction of the ATMCD;
W.P.(C) No3710/2014 Page 7 of 20
and disposed of the appeal giving liberty to the petitioner to challenge the
sealing action before the appropriate forum.
4. In the factual scenario aforesaid, the petitioner, though had the remedy
against the order of ATMCD before Hon'ble The Lieutenant Governor (and
which as per the judgment of the Supreme Court in Amrik Singh Lyallpuri
Vs.UOI (2011) 6SCC 535 is to be exercised by the District Judge) but has
preferred this petition.
5. Finding that the petitioner admittedly has no title to the shop or to the
land underneath the shop, and the Supreme Court having held that the High
Courts have to ensure that its jurisdiction under Article 226 of the
Constitution of India is not abused by land grabbers to perpetuate their
possession of the land, it was straightway enquired from the counsel for the
petitioner as to why the equitable jurisdiction of this Court under Article 226
of the Constitution of India should be allowed to be invoked by the petitioner
who admittedly is a trespasser over the public land.
6. The counsel for the petitioner though not disputing/controverting that
the shop aforesaid of the petitioner is an encroachment over public land
meant for a public park or a public utility contended that since the petitioner
W.P.(C) No3710/2014 Page 8 of 20
has been in possession thereof since 1975-76, he has become the owner by
adverse possession and cannot be dispossessed therefrom.
7. On further inquiry as to how the claim of the petitioner to have
become owner by adverse possession which necessarily entails adjudication
of issues of fact which cannot be undertaken in writ jurisdiction can be
subject matter of decision in a writ petition, the counsel for the petitioner
contended that he has no other remedy available to him and it is for the
respondent SDMC or the L&DO to institute proceedings by way of a suit for
recovery of possession from the petitioner and in which suit the petitioner
would be able to take a defence of adverse possession. Reliance was placed
on Gurdwara Sahib v. Gram Panchayat Village Sirthala (2014) 1 SCC 669
laying down that declaration of ownership of land on the basis of adverse
possession cannot be sought by the plaintiff but claim of ownership by
adverse possession can be made by way of a defence, when arrayed as
defendant in proceedings and it was contended that the petitioner being in
possession was not required to file a suit for declaration having become
owner by adverse possession.
8. In addition, the following propositions were urged by the counsel for
the petitioner:
W.P.(C) No3710/2014 Page 9 of 20
I. that the respondent SDMC through executive summary action
cannot take possession of the property possessed by the petitioner
for more than 40 years. Reliance in this regard was placed on (a)
Express Newspapers Pvt. Ltd vs. Union of India (1986) 1 SCC
133; (b) Government of Andhra Pradesh Vs. Thummala Krishna
Rao (1982) 2 SCC 134; (c) State of Rajasthan Vs. Padmavati
Devi (Dead) by LRS. 1995 Supp (2) SCC 290; (d) DMC Ltd. Vs.
Delhi Development Authority 2013 Indlaw Del 765.
II. no sealing could have been effected without passing an order of
sealing and which admittedly has not been passed. Reliance was
placed on Unique Innovation Private Ltd. Vs. MCD 2011 Indlaw
DEL 207;
III. that the ATMCD could not, in view of the order dated 25th April,
2013 in WP(C) No.2539/2013 earlier filed by the petitioner
relegating the petitioner to the ATMCD, have held that it did not
have jurisdiction.
IV. Reference was made to State of Haryana Vs. Mukesh Kumar
(2011) 10 SCC 404 generally on the law of adverse possession.
W.P.(C) No3710/2014 Page 10 of 20
9. Per contra, the counsel for the respondent SDMC contended :
I. that the writ petition is not maintainable as the remedy of appeal to
the District Judge under Section 347D of the MCD Act is available
against the order of the ATMCD.
II. that the respondent SDMC has taken the impugned action in
accordance with the order dated 19th March, 2012 in WP(C)
No.1549/2012 filed by Mr. Pramod Talwar aforesaid.
III. that the residential colony of Subhash Nagar was developed almost
50 years ago by the L&DO and open areas therein were handed
over to MCD for maintenance; as per the layout plan, the area
under dispute is vacant land and the same is public land;
IV. that the show cause notice was issued to petitioner and upon
petitioner not showing any lawful title to the property, the
impugned order dated 10th April, 2013 directing him to vacate the
premises was passed.
V. that mere occupation of land is not sufficient to create any right
which is adverse to the government. Reliance in this regard was
W.P.(C) No3710/2014 Page 11 of 20
placed on R. Hanumaiah Vs. Secretary, Govt. of Karnataka
(2010) 5 SCC 203.
VI. that the respondent SDMC has a statutory duty under the MCD
Act to remove encroachments upon public land. Reliance in this
regard was placed on Asharfi Lal Vs. UOI 161 (2009) DLT 277;
VII. that the respondent SDMC is within its right to deal with such
encroachment in accordance with DMC Act. Reliance was placed
on Chandni Chowk Sarv Vyapar Mandal (Regd.) Vs. MCD
124(2005) DLT 51 and Pitam Pura Sudhar Samiti Vs. UOI
(2002) ILR 2 Delhi 393.
VIII. that this Court in order dated 10th April, 2013 in contempt case No.
125/2010 titled Rakesh Jain Vs. NDMC has held that Municipal
Authority has a right to remove encroachment from public areas,
public ways and open areas without a show cause notice.
10. I will first take up the challenge to the impugned order dated 28th
October, 2013 of the ATMCD alongwith the objection of the respondent
SDMC as to the maintainability of this petition on the ground of the remedy
of appeal to the District Judge under Section 347D of the MCD Act being
W.P.(C) No3710/2014 Page 12 of 20
available against the order of the ATMCD. The impugned order dated 10 th
April, 2013 of the MCD is not of sealing but in exercise of power under
Section 349 of the MCD Act, directing the petitioner to vacate the property.
Section 349 empowers the Commissioner of the Municipal Corporation to,
by an order in writing, direct that any building which in his opinion is in a
dangerous condition or is not provided with sufficient means of egress in
case of fire or is occupied in contravention of Section 346 be vacated
forthwith or within such period as maybe specified in the order. Section 346
deals with completion certificates and prohibits occupation of a property
without completion certificate. An order under Section 349 has not been
made appealable before the ATMCD which is constituted to hear appeals
preferred under Section 343 or Section 347B of the Act. Under Section 343,
the order is of demolition or stoppage of buildings and other works
commenced without sanction or contrary to sanction while an order under
Section 347B can be of a varying nature as enunciated in Clauses (a) and (b)
of sub-section 1 thereof. The same also does not mention an order under
Section 349, as the impugned order dated 10th April, 2013 is. Thus, no error
can be found with the impugned order dated 28th October, 2013 of the
ATMCD, holding the appeal preferred by the petitioner to be not
W.P.(C) No3710/2014 Page 13 of 20
maintainable before it. Once the appeal before ATMCD was not
maintainable, the question of second appeal under Section 347D before the
District Judge does not arise.
11. That takes me to the effect of the order dated 25th April, 2013 in
WP(C) No.2539/2015 earlier filed by the petitioner impugning the order
dated 10th April, 2013 and relegating the petitioner to the ATMCD. It is the
settled proposition of law that an order of a Court cannot confer jurisdiction
in a fora or in a Tribunal which it otherwise does not have. Reference if any
required can be made to Satya Prakash Vs. State of U.P. (2000) 9 SCC 421.
12. Even otherwise I find that this Court in the order dated 25th April,
2013 in WP(C) No.2539/2015 proceeded on the premise that the order
impugned in the petition was an order of sealing of the property and against
which the counsel for the respondent SDMC contended an appeal to be
maintainable before the ATMCD. The counsel for the petitioner did not
contend that the order being under Section 349 was not appealable and
merely contended that the remedy before ATMCD was not efficacious
remedy since the respondent SDMC in passing the order dated 10 th April,
2013 impugned therein had acted in terms of the order dated 19th March,
2012 in WP(C) No.1549/2012 filed by Mr. Pramod Talwar. The said
W.P.(C) No3710/2014 Page 14 of 20
objection of the petitioner was taken care of by clarifying that the ATMCD
will proceed to hear the appeal uninfluenced by any observation in the order
dated 19th March, 2012 in the writ petition filed by Mr.Pramod Talwar. This
Court thus had no occasion to consider the maintainability of the appeal
before the ATMCD against the order under Section 349 of the MCD Act and
on consideration of which question the ATMCD has rightly held the appeal
to be not maintainable.
13. That brings me to the question of the relief if any to which the
petitioner is entitled to in this petition.
14. The respondent SDMC has asked the petitioner to vacate the property,
after giving an opportunity to the petitioner to show his title if any to the
property and has sealed the property, because of the land being in custody
and management of respondent SDMC and being meant for use as a public
park/public utility and the petitioner having no right title or claim thereto. To
the said extent it is not disputed by the petitioner also that i) the land belongs
to the Government of India; ii) that the respondent SDMC is in custody and
management thereof; iii) that it is meant for public park/public utility; and,
iv) that the petitioner is in encroachment thereof. Ordinarily when a
municipal or other public authority is seeking to remove
W.P.(C) No3710/2014 Page 15 of 20
encroachments/trespassers from public land, not without notice but after
giving an opportunity to show title, the question of this court intervening
would not arise. In fact the Supreme Court from time to time has been
issuing direction for removing encroachment from community lands.
Reference can be made to (i) M.C. Mehta Vs. UOI (2003) 10 SCC 619, (ii)
Madhavrao Scindia Vs. Ramesh Jatav (2006) 1 SCC 379; (iii) K.K.
Mutreja Vs. UOI (2010) 15 SCC 774 and (iv) Union of India Vs. State of
Gujrat (2011) 14 SCC 62. One citizen, by appropriating public land meant
for benefit of all/society, by approaching the Court cannot perpetuate his/her
unauthorized illegal possession.
15. However the petitioner in the present case claims to have become
owner by adverse possession. The question of adverse possession as I have
already observed above is a question largely of fact and which cannot be
adjudicated in a writ petition. The question which thus arises is whether in
this writ petition the court should injunct the respondent SDMC from
forcibly dispossessing the petitioner by resorting to sealing of the property
and leave the respondent SDMC / Union of India to take proceedings either
under the Public Premises (Eviction of Unauthorised Occupants) Act, 1971
or before the Civil Court for recovery of possession of the property from the
W.P.(C) No3710/2014 Page 16 of 20
petitioner and in which proceedings the petitioner can set up a defence of
adverse possession. Though that may be a suitable course of action in a case
where the Court finds disputed issues of fact requiring adjudication by
examination and cross examination of witnesses to be arising; I do not find
the present to be such a case. The plea/claim of the petitioner of having
become owner by adverse possession is bereft of the essentials of adverse
possession.
16. Supreme Court, in Konda Lakshmana Bapuji Vs. Government of
A.P. (2002) 3 SCC 258 has held that to be able to succeed in a claim of
adverse possession, which essentially is a claim of extinction of title of the
lawful owner, it is essential for the person claiming to be in adverse
possession to have publicly claimed adversely to the rightful owner and
should have had animus possidendi and displayed a clear and unequivocal
assertion to title to the land adversely to the true owner. I do not find the
petitioner to have made any plea of claiming adversely to the respondent
SDMC or to Union of India at any time lest for a continuous period of 30
years.
17. The petitioner as aforesaid admits to the ownership of Union of India
of the land, with the entrustment thereof to the respondent SDMC for
W.P.(C) No3710/2014 Page 17 of 20
maintenance and of the encroachment thereon. The petitioner has nowhere
claimed that he or his predecessor i.e. Mr. Bajaj at any point of time asked
for the land to be recorded in their names or at any place declared themselves
as owners. So much so that no document by which 'Ramlila Committee"
which had first trespassed over the land is claimed to have allowed some
persons to raise construction has been placed on record. No document of
transfer of the subject shop by Mr.Bajaj in favour of the petitioner has been
placed on record. All that the petitioner claims is possession/occupation of
the property. It is a settled principle that mere long possession, for
howsoever long it may be, does not confer any right or title in the property.
Reference in this regard can also be made to Roop Singh Vs. Ram Singh
(2000) 3 SCC 708 Thus, merely because the petitioner may have been in
occupation and use of the subject shop would not confer any title in the
petitioner with respect thereto, not even by way of adverse possession. The
claim of the petitioner of having obtained licence from the respondent
SDMC at the address of the shop in his name and/or of having obtained other
amenities in the shop would also not tantamount to the petitioner openly
declaring himself to be the owner of land underneath the shop without the
petitioner having openly declared himself as the owner adversely to Union of
W.P.(C) No3710/2014 Page 18 of 20
India/respondent SDMC. The petitioner, so looked at, has no plausible claim
of having become owner by adverse possession. In fact Supreme Court in
Hemaji Waghaji Jat Vs. Bhikhabhai Khengarbhai Harijan (2009) 16 SCC
517 and State of Haryana Vs. Mukesh Kumar (2011) 10 SCC 404 has gone
to the extent of holding the law of adverse possession to be irrational,
illogical and wholly disproportionate and the plea of adverse possession to
be a highly iniquitous one.
18. There thus, according to me, is nothing for decision by the Civil court
or by the Estate Officer under the Public Premises Act for this Court to adopt
the course of action of restraining the respondent SDMC from summarily
taking over possession and relegating it to the Civil Court or to the Estate
Officer. This Court cannot be unmindful of the fact that when such an order
relegating the parties to a Civil Court or in an Estate Officer is passed, the
said proceedings go on for years and during which time, while the petitioner
will continue in occupation of the public property, the public would be
deprived of the beneficial use thereof. The considerations when a private
interest is pitted against public interest are entirely different as held as far
back as in The State of Punjab Vs. Sodhi Sukhdev Singh AIR 1961 SC 493.
The loss to the public cannot ordinarily be measured in terms of money as
W.P.(C) No3710/2014 Page 19 of 20
opined by the Supreme Court in Oil & Natural Gas Corporation Vs. SAW
Pipes Ltd. (2003) 5 SCC 705 and reiterated in Construction and Design
Services Vs. Delhi Development Authority MANU/SC/0099/2015.
19. I therefore do not find any merit in the petition and dismiss the same
with direction to the respondent SDMC to forthwith demolish the property
and secure the land underneath the same and with costs of Rs.25000/-
payable by the petitioner to respondent SDMC.
RAJIV SAHAI ENDLAW, J.
APRIL 22, 2016 M..
W.P.(C) No3710/2014 Page 20 of 20