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 0, Cited by 0]

Delhi High Court - Orders

Vardhman Properties Limited vs Delhi State Industrial And ... on 17 July, 2025

Author: Manoj Kumar Ohri

Bench: Manoj Kumar Ohri

                          $~5 to 10
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     W.P.(C) 1004/2011, CM APPLs 9658/2011, 20982/2025, 21122/2025
                                VARDHMAN PROPERTIES LIMITED                 .....Petitioner
                                                 Through: Mr. Rohit Gandhi, Mr. Surender
                                                           Sheoran and Mr. Hargun Singh Kalra,
                                                           Advocates.

                                                                  versus

                                    DELHI STATE INDUSTRIAL AND INFRASTRUCTURE
                                    DEVELOPMENT CORPORATION LTD             .....Respondent
                                                  Through: Mr. Bankim Garg, Advocate with Mr.
                                                           Waseem Ahmed, LA, for DSIIDC.

                          +         W.P.(C) 4908/2011, CM APPL. 9955/2011
                                    VARDHMAN PROPERTIES LTD.                    .....Petitioner
                                                     Through: Mr. Rohit Gandhi, Mr. Surender
                                                               Sheoran and Mr. Hargun Singh Kalra,
                                                               Advocates.
                                                     versus

                                    DELHI STATE INDUSTRIAL AND INFRASTRUCTURE
                                    DEVELOPMENT CORPORATION LTD.            .....Respondents
                                                  Through: Mr. Bankim Garg, Advocate with Mr.
                                                           Waseem Ahmed, LA, for DSIIDC.


                          +         W.P.(C) 2891/2013, CM APPLs 5428/2013, 45451/2024
                                    VARDHMAN PROPERTIES LTD.                    .....Petitioner
                                                     Through: Mr. Rohit Gandhi, Mr. Surender
                                                               Sheoran and Mr. Hargun Singh Kalra,
                                                               Advocates.
                                                     versus

                                    DELHI STATE INDUSTRIAL AND INFRASTRUCTURE
                                    DEVELOPMENT CORP.                       .....Respondents
                                                  Through: Mr. Bankim Garg, Advocate with Mr.




This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 22/07/2025 at 21:34:16
                                                                                       Waseem Ahmed, LA, for DSIIDC.
                          +         W.P.(C) 2950/2013
                                    VARDHMAN PROPERTIES LTD.                   .....Petitioner
                                                     Through: Mr. Rohit Gandhi, Mr. Surender
                                                              Sheoran and Mr. Hargun Singh Kalra,
                                                              Advocates.
                                                     versus

                                    DSIIDC & ANR                                                       .....Respondents
                                                                  Through:            Mr. Bankim Garg, Advocate with Mr.
                                                                                      Waseem Ahmed, LA, for DSIIDC.

                          +         W.P.(C) 4412/2019, CM APPLs 19641/2019, 35616/2019,
                                    32510/2024
                                    MANGLA SHREE PROPERTIES PVT. LTD.         .....Petitioner
                                                   Through: Mr. K.C. Mittal, Mr. Yugansh Mittalk
                                                            and Mr. Keshav Poonia, Advocates.

                                                                  versus

                                    DELHI STATE INDUSTRIAL AND INFRASTRUCTURE
                                    DEVELOPMENT CORPORATION (DSIIDC)        .....Respondent
                                                  Through: Mr. Siddharth Gupta, SC for MCD.
                                                           Mr. Anuj Chaturvedi and Ms. Shivani
                                                           Thakur, Advocates for DSIIDC.

                          +         W.P.(C) 8621/2019, CM APPLs 35647/2019, 36497/2024,
                                    23965/2025
                                    BASANT PROJECTS LIMITED                  .....Petitioner
                                                   Through: Ms. Madhumita Bhattarcharjee and
                                                            Ms. Debanati Sadhu, Advocates.

                                                                  versus

                                    DELHI STATE INDUSTRIAL AND INFRASTRUCTURE
                                    DEVELOPMENT CORPORATION (DSIIDC)      .....Respondent
                                                  Through: Mr. Anuj Chaturvedi, Ms. Shivani
                                                           Thakur and Mr. Waseem Anand,




This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 22/07/2025 at 21:34:16
                                                                                       Advocates for DSIIDC.
                                    CORAM:
                                    HON'BLE MR. JUSTICE MANOJ KUMAR OHRI
                                                 ORDER

% 17.07.2025

1. Learned counsels appearing for the petitioners submit that the primary issue involved in the present cases is the challenge to levy of conversion charges by the respondent/DSIIDC, on the conversion of commercial plots from leasehold to freehold. Learned counsels for the petitioners, while referring to the decision of the Coordinate Bench of this Court in Delhi Factory Owners' Federation v. SDMC, reported as 2025 SCC OnLine Del 4722, contend that DSIIDC is not empowered to levy any conversion charges.

2. Without prejudice to the above, learned counsels for the petitioners further invite the attention of the Court to the order dated 04.11.2024 passed in the present set of petitions, whereby DSIIDC was directed to consider the petitioners' representation in light of the fact that DSIIDC was considering adopting conversion charges on the same lines as DDA. Learned counsels for the petitioners further invite the attention of the Court to the RTI application dated 27.05.2024 filed by one Mr. Mehtab Singh and its reply dated 19.07.2024 by DSIIDC, wherein it has been stated that the draft conversion policy is under submission for the approval of the Hon'ble LG. It is further submitted that the representations made by the petitioners pursuant to the aforesaid order dated 04.11.2024 however came to be rejected merely by stating that the earlier policy is in existence.

3. Mr. Anuj Chaturvedi, learned counsel appearing for respondent/DSIID, seeks time to respond to the aforesaid contentions, as This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 22/07/2025 at 21:34:16 well as to place on record the stand of DSIIDC in the form of an affidavit stating the current status of the conversion policy stated to be under consideration.

4. Renotify on 28.10.2025.

MANOJ KUMAR OHRI, J JULY 17, 2025/rd This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 22/07/2025 at 21:34:16