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 4, Cited by 0]

Delhi High Court

Delhi Development Authority vs Diwan Chand & Ors on 13 September, 2018

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                 Date of decision: 13th September, 2018.

+              RSA 253/2013 & CM No.17976/2013 (for stay)

       DELHI DEVELOPMENT AUTHORITY              ..... Appellant
                   Through: Mr. Nikhil Goel and Mr. Ashutosh
                            Ghade, Advs.

                                   Versus

       DIWAN CHAND & ORS                                 .... Respondents
                   Through:           Mr. Bhagwat Parshad Gupta & Mr.
                                      Priyanshu Aggarwal, Advs.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     This Regular Second Appeal under Section 100 of the Code of Civil
Procedure, 1908 (CPC) impugns the judgment and decree [dated 17 th May,
2013 in RCA No.74/11/11 of the Court of Additional District Judge-5
(West)] of dismissal of First Appeal under Section 96 of the CPC preferred
by the appellant Delhi Development Authority (DDA) against the judgment
and decree [dated 30th March, 2011 in Suit No.172/2006 of the Court of Civil
Judge (West)] allowing the suit filed by the four respondents/plaintiffs
against the appellant DDA for permanent injunction restraining the
appellant/defendant DDA from demolishing any part of property bearing
Municipal No.128A and 128/1, Village Kilokri, New Delhi without due
process of law.

2.     The counsel for the appellant/defendant DDA states that it is the plea
of the appellant/defendant DDA in its written statement that the property of
the respondents/plaintiffs is situated in Khasra No.738 of Village Kilokri
RSA 253/2013                                                      Page 1 of 9
 which is an acquired land and vests in DDA. It is stated that according to the
respondents/plaintiffs, their property falls in Khasra No.1232/716/1 of
Village Kilokri and to which the appellant/defendant/DDA does not lay any
claim.

3.       Notwithstanding the limited controversy aforesaid which was to be
decided, the following issues were framed in the suit on 16th September,
1997:-

               "1.   Whether the suit property forms part of abadi
                     deh comprised in khasra no.1232/716/1 of
                     village Kilokri, Delhi? OPP
               2.    Whether the suit is bad for want of notice u/s
                     53-B of DD Act? OPD.
               3.    Whether the suit is bad for non-joinder of Union
                     of India as necessary party?
               4.    Whether the plaintiff is entitled to the relief as
                     claimed for? OPP
               5.    Relief."

         and the Suit Court, on the basis of the reports of the commissions
issued during the pendency of the suit and the evidence led in the suit, held
that since the report of the commissions was in favour of the
respondents/plaintiffs, onus had shifted upon the appellant/defendant DDA
to show that the property falls in Khasra No.738 and which onus the
appellant/defendant DDA had failed to discharge. Accordingly the suit was
allowed and the appellant/defendant DDA restrained from demolishing,
without due process of law, any part of property bearing no.128A and 128/1,
Village Kilokri, New Delhi.


RSA 253/2013                                                         Page 2 of 9
 4.       The First Appellate Court dismissed the first appeal preferred by the
appellant/defendant DDA agreeing with the reasoning given by the Suit
Court.

5.       This appeal came up first before this Court on 13 th November, 2013
when, notice only of the application for condonation of delay in filing the
appeal was ordered to be issued. Vide order dated 6 th July, 2015, the delay in
filing the appeal was condoned and notice of the appeal was issued without
expressing satisfaction that a substantial question of law arises and without
framing any substantial question of law and the Trial Court record was
requisitioned.

6.       Vide order dated 15th October, 2015 in this appeal, it was found that
the commissions issued by the Suit Court were carried out without intimation
to   the    appellant/defendant   DDA     and   behind   the    back      of    the
appellant/defendant DDA and it was thus held that the reliance by the Suit
Court on the reports of the commissions was misconceived; in view of the
limited controversy aforesaid, observing that the dispute could be resolved
by demarcation by the Revenue Authorities, demarcation by Total Station
Method was ordered.

7.       Since then the demarcation report was being awaited.

8.       The demarcation report has been received.

9.       The counsel for the appellant/defendant DDA states that the
demarcation report does not report whether the property falls in Khasra No.
1232/716/1 or in Khasra No.738 and contends that a notice be issued to the
Revenue Authorities to explain the same.

RSA 253/2013                                                           Page 3 of 9
 10.    The demarcation report is of Khasra No.738 only. It is not evident
from the report or the site plan annexed thereto, whether the subject property
falls in the said Khasra or not.

11.    Neither party has however filed any objections to the demarcation
report.

12.    The counsel for the respondents/plaintiffs however states that no
notice of demarcation proceedings was issued to the respondents/plaintiffs
though ordered so on 15th October, 2015.

13.    I have however enquired from the counsel for the appellant/defendant
DDA, that the claim of the respondents/plaintiffs in the suit being only for
injunction against demolition save by due process of law, what purpose,
defending the suit, pursuing the First Appeal and this Second Appeal serve,
inasmuch as even if this Appeal were to be allowed, the appellant/defendant
DDA still, will have to take action of demolition in accordance with law.

14.    The counsel for the appellant/defendant DDA agrees.

15.    A large number of appeals arising from such suits filed against the
appellant/defendant DDA have been coming up before me, some after as
much as twenty years of institution of suit. I have repeatedly brought it to the
attention of the counsels for DDA as well as to the attention of the Chief
Legal Advisor of DDA, that contesting such suits by the appellant/defendant
DDA and keeping the suits thereby pending for decades, leads to delays.
Unless the plaintiff, just prior to the institution of the suit has trespassed into
the property of the appellant/defendant DDA or raised unauthorised
constructions or is in the process of doing so, the appellant/defendant DDA,
for taking action for recovery of possession and/or of demolition, will have
RSA 253/2013                                                           Page 4 of 9
 to act in accordance with law i.e. the procedure applicable to it for taking
such actions. DDA does not seem to realise that all that is being claimed in
such suits is that it should not act without due process of law. DDA, instead
of making statements in the said suits on the very first day that it will act in
accordance with law, defends such suits which results in action according to
law, which the DDA is required to take, being also delayed for decades.
Such conduct of cases shows total apathy for the public properties and leads
to the persons in unauthorised occupation continuing in occupation.

16.     A copy of this judgment be forwarded to the Vice Chairperson of
appellant/defendant DDA to consider the aforesaid aspect and to ensure
remedial action so that suits of such nature are not allowed to languish,
thereby delaying the action to be taken by the appellant/defendant DDA as
well.

17.     In the present case, the counsels agree that this Court, in order dated
15th October, 2015, disapproved of the reports of the Commission and on the
basis of which reports the Suit Court and the First Appellate Court held in
favour of the respondents/plaintiffs.

18.     I have perused the orders issuing the commission in the Suit Court file
and find that vide order dated 12th June, 1990, commission was issued, not to
find out the Khasra number in which the property aforesaid was situated but
only to take photographs of the property to establish the possession of the
respondents/plaintiffs. Similarly, vide order dated 12th July, 1990,
commission was issued in the background of averment of the
respondents/plaintiffs that the appellant/defendant DDA, inspite of interim
order restraining demolition, had carried out demolition; the mandate of the

RSA 253/2013                                                         Page 5 of 9
 Commissioner was to visit the spot and determine the present condition of
the property and the demolished portion.

19.    I have also perused the reports of the two commissions issued. While
the report of the commission issued on 12th June, 1990 was that in the
property identified by the respondents/plaintiffs, the respondents/plaintiffs
had their gher where they were tethering cattle and bittoras were lying and
the respondents/plaintiffs were in possession of the rooms and the
appellant/defendant DDA had intention to extend its boundary wall and grab
the property of the respondents/plaintiffs, the report of the commission
issued on 12th July, 1990 was of a new brick wall about 4½ feet high,
without plaster, having come up around the property of the respondent
plaintiffs.

20.    It will thus be clear that the commissions issued were not concerned
with determination of Khasra number in which the land was situated and qua
which controversy issue no.1 supra was framed in the suit.

21.    The Suit Court in its judgment dated 30th March, 2011 did not hold
that the respondents/plaintiffs had proved the property to be situated in
Khasra No.1232/716/1 as claimed by the respondents/plaintiffs. The Suit
Court further held that the appellant/defendant DDA had also failed to prove
that the property was not situated in Khasra No.1232/716/1 but in Khasra
No.738.        However since the respondents/plaintiffs were found to be in
possession of the property, against demolition of which stay was sought, and
since the appellant/defendant DDA was found to be in the process of
expanding its boundary wall, decree for injunction as aforesaid was granted.

22.    However the First Appellate Court in the judgment dated 17 th May,
RSA 253/2013                                                      Page 6 of 9
 2013 though not on the basis of reports of the commission but otherwise held
that the respondents/plaintiffs led convincible evidence to prove that the suit
land fell in Khasra No.1232/716/1 and the appellant/defendant DDA failed to
adduce any convincible evidence to prove that the suit land fell in Khasra
No.738 and the respondents/plaintiffs had encroached over the same.
Resultantly the First Appellate Court confirmed the judgment and decree of
permanent injunction.

23.    The counsel for the respondents/plaintiffs has not even attempted to
justify that there is any evidence of the property falling in Khasra
No.1232/716/1 as found by the First Appellate Court. On the contrary, the
counsel for the respondents/plaintiffs acquiesced to this Court, vide order
dated 15th October, 2015, ordering demarcation by Revenue Authorities.

24.    The counsel for the respondents/plaintiffs and the counsel for the
appellant/defendant DDA state that the question, in which Khasra number
the land is situated, is still at large.

25.    I have hereinabove observed that the appellant/defendant DDA, even
if were to succeed in this appeal, will still have to take action in accordance
with     law     for    demolishing        the   construction   raised    by      the
respondents/plaintiffs on the land which the appellant/defendant DDA claims
to be owned by it and to recover possession of the said land. In this view of
the matter, rather than adjudicating the question, in which Khasra number the
subject property falls, in this Second Appeal, it is deemed appropriate that
the said question, if arises in the proceedings to be so initiated by the
appellant/defendant DDA, be adjudicated in the said proceedings only.
Otherwise also, it is invariably found that objections are filed to the

RSA 253/2013                                                             Page 7 of 9
 demarcation reports by parties and which exercise cannot otherwise also be
conducted in Second Appellate jurisdiction.

26.    What emerges is that the respondents/plaintiffs, on whom onus of
issue no.1 aforesaid framed in the suit was, failed to discharge the said onus.
The same should have resulted in dismissal of the suit.

27.    The following substantial question of law arises in this Second
Appeal:-

                     Whether the factual finding of the First Appellate
               Court and the Second Appellate Court as to the Khasra
               number in which the suit property was situated are based
               on no evidence and thus perverse.
28.    The aforesaid substantial question of law is answered in the
affirmative as aforesaid.

29.    Supreme Court in Hero Vinoth Vs. Sheshammal (2006) 5 SCC 545
and Damodar Lal Vs. Sohan Devi (2016) 3 SCC 78 has held that finding of
fact based on no evidence is interferable in second appeal.

30.    The appeal thus succeeds.

31.    The judgments and decrees of the Suit Court and the First Appellate
Court allowing the suit of the respondents/plaintiffs are thus set aside.

32.    However since the respondents/plaintiffs were found to be in
possession of the property against the demolition of which decree for
permanent injunction was sought and since the respondents/plaintiffs
presumably have continued in possession of the subject property during the
pendency of the suit, First Appeal and this Second Appeal, rather than
dismissing the suit it is deemed appropriate to maintain the judgment and
RSA 253/2013                                                         Page 8 of 9
 decree of permanent injunction restraining the appellant/defendant DDA
from, save by due process of law, demolishing the property no.128A and
128/1, Village Kilokari, New Delhi but with the clarification that the
appellant/defendant DDA shall be entitled to in accordance with law
applicable to it take action for demolition of the said property and for
recovery of possession of the land underneath the same.

       No costs.

       Decree sheet be drawn up.



                                             RAJIV SAHAI ENDLAW, J.

SEPTEMBER 13, 2018 'pp'..

RSA 253/2013 Page 9 of 9