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 2, Cited by 0]

Rajasthan High Court - Jaipur

Major Narpat Singh vs J D A And Anr on 1 August, 2022

Author: Ashok Kumar Gaur

Bench: Ashok Kumar Gaur

      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

                S.B. Civil Writ Petition No. 12848/2010

Major Narpat Singh Son of Shri Shyam Singh, Resident of E-17,
Gautam Marg, Vaishali Nagar, Jaipur (Rajasthan)
                                                                     ----Petitioner
                                    Versus

1. Jaipur Development Authority, Through Secretary, R.K.Vyas
Bhawan, Jawahar Lal Nehru Marg, Jaipur.
2. Mahesh Nagar Jan Seva Samiti, Through Senior President
Mr.Mool Chand Sharma S/o Shri Gopi Ram Sharma Mahrishi,
House No.23, Bank Colony, Mahesh Nagar Extension, B Mehrishi
Marg, Jaipur.

                                                                  ----Respondents
                              Connected With
                S.B. Civil Writ Petition No. 4476/2008
Jaipur Development Authority, Jaipur through its Commissioner,
Indra Circle, JLN Marg, Jaipur
                                                                     ----Petitioner
                                    Versus

1. Jaipur Development Authority Appellate Tribunal, Jaipur.
                                                                 ----Non-petitioner
2. Major Narpat Singh Son of Shri Shyam Singh, Resident of E-
17, Gautam Marg, Vaishali Nagar, Jaipur (Rajasthan).
3. Kesar Singh S/o Shri Shyam Singh,
4. Bhagwati Singh S/o Shri Shyam Singh,
5. Shakti Singh S/o Shri Shyam Singh,
6. Sajjan Kanwar D/o Shri Shyam Singh,

  All Residents of Gopalpura, Tehsil Sanganer, C/o Shri Narpat
Singh, E-17, Gautam Marg, Vaishali Nagar, Jaipur.

7.Mahesh Nagar Jan Seva Samiti, Through Senior President
Mr.Mool Chand Sharma S/o Shri Gopi Ram Sharma Mahrishi,
House No.23, Bank Colony, Mahesh Nagar Extension, B Mehrishi
Marg, Jaipur.
                                                                  ----Respondents


                     (Downloaded on 25/12/2022 at 04:04:02 AM)
                                         (2 of 8)                  [CW-12848/2010]



For Petitioner(s)         :    Mr.Mudit Singhvi, Adv. for Mr.Vineet
                               Mehta, Adv.
For Respondent(s)         :    Ms.Shalini Sheoran, Adv.


         HON'BLE MR. JUSTICE ASHOK KUMAR GAUR
                                    Order
01/08/2022

     Matter comes up on misc. application No.1/2022 dated

20.05.2022 filed by the petitioner under Article 226 of the

Constitution of India for issuance of necessary directions against

the respondents for not constructing/raising/erecting the statue of

any public/religious figure or to convert the land under dispute as

a public monument or public place of larger public interest.

     The    petitioner    further       prays       for     allowing   them   to

repair/renovate of the Hanuman Ji/Balaji Temple situated on the

said disputed land at the cost of the petitioner.

     Learned counsel for the petitioner submitted that the present

writ petition has been filed by the petitioner challenging the order

dated 10.08.2010 passed by the JDA Tribunal; for quashing the

notice dated 09.04.2010 issued by the respondents-JDA under

Section 72 of the JDA Act; and further prayer has been made to

set aside the proceedings of taking possession of the disputed

land admeasuring 2 Bighas 13 Biswas identified as Khasra No.170

and 171 (as per settlement survey of 1992) or Khasra No.189 (as

per settlement survey of 1970). The petitioner further wants

restoration of possession of the said land.

     Learned counsel for the petitioner submitted that initially

when the writ petition was filed, this Court on 27.09.2011 had

passed an order on stay application and the Court had observed

that no third party right was to be created and the land in


                    (Downloaded on 25/12/2022 at 04:04:02 AM)
                                           (3 of 8)                      [CW-12848/2010]



question was to remain in facility area and if any development was

to be undertaken by the JDA pendete lis, it was to be at the risk

and peril of the JDA and no right was to be conferred upon either

of the parties and further any development, which was to take

place, was to the subject to final outcome of the writ petition.

      Learned counsel for the petitioner submitted that the

necessity of filing misc. application has arisen as respondent-JDA

started   constructing      a    public     monument             of    Dr.Bheem      Rao

Ambedkar over the disputed land and which was otherwise used

merely as the garden/park (facility area).

      Learned counsel for the petitioner submitted that creation of

of public monument and installation of a statue of a public figure,

would create various problems to the public in the said land and

as such, if such permission is granted to the JDA, it would be

impossible for the JDA to restore the land back to the petitioner

and further it will be against public spirit to have the statue/

monument shifted elsewhere at a later date.

      Learned     counsel       for    the      petitioner            submitted      that

installation/erection of any statue in public place is prohibited by

the Apex Court while passing the order in Special Leave to

Appeal (Civil) No.8519/2006 (Union of India Vs. State of

Gujarat and Ors.) dated 18.01.2013.

      Learned     counsel       submitted       that     the          Apex   Court    on

18.01.2013 had directed the State Governments not to grant any

permission for installation of any statue or construction of any

structure in public roads, pavement, sideways and other public

utility places.

      Learned counsel submitted that the said order of the Apex

Court was made applicable to the State of Gujarat and to all other

                     (Downloaded on 25/12/2022 at 04:04:02 AM)
                                            (4 of 8)                      [CW-12848/2010]



States     and     the        Union         Territories            and     the      Chief

Administrator/Secretary was to ensure compliance of the order.

      Learned counsel for the petitioner submitted that the

directions given by the Apex Court in the case of Union of India

Vs. State of Gujarat and others (supra) have been continued

from time to time by the Apex Court and the matter is still sub-

judice.

      Learned counsel for the petitioner submitted that certain

other States, which permitted erection of statue in public places

have not been permitted by different High Courts and as such

counsel refers to a judgment passed by the Karnataka High Court

in Writ petition No.49960/2017 (Akhila Bharat Kshatriya

Mahasabha and Ors. Vs. The State of Karnataka and Ors.)

decided on 07.09.2021.

      Learned counsel also refers to a judgment passed by the

Madhya      Pradesh        (Jabalpur         Bench)          in      Writ        Petition

No.24323/2019 (PIL) (Greeshm Jain Vs. The State of

Madhya Pradesh and Ors.) decided on 03.03.2022, whereby

directions of the Apex Court has been reiterated and a statue of

the Ex-Chief Minister of the State, was directed to be removed

from the site, which was of public utility.

      Learned counsel, on the strength of the said judgments,

submitted that this Court is required to give suitable direction to

the respondents for not permitting any erection of statue in the

public utility area.

      Learned counsel for the petitioner submitted that after reply

filed by the respondents-JDA, it has come on record that one




                       (Downloaded on 25/12/2022 at 04:04:02 AM)
                                          (5 of 8)                       [CW-12848/2010]



statue   of   Dr.Bheem      Rao     Ambedkar          has        been    installed   on

28.05.2022 by some 'Samagra Sangh Sewa Samiti'.

     Learned counsel submitted that the petitioner has filed

rejoinder to the reply and the petitioner has placed on record fact

of pedestal constructed by the JDA and one statue has been

installed on the platform, however, the statue is not unveiled so

far and is still covered.

     Learned counsel submitted that at least this Court may give

direction to the respondent-JDA of not permitting any person to

unveil the statue, which has wrongly been erected.

     Learned counsel for the respondents Ms.Shailini Sheoran

appearing on behalf of the JDA submitted that the interim

direction has already been passed by this Court on 27.09.2011

and the respondents-JDA was directed to undertake development

of the area concerned and as such, the petitioner cannot be

allowed to plead before this Court that the JDA should not make

use of the land for the public purpose.

     Learned counsel for the respondents further submitted that

the prayer sought by the petitioner in the misc. application itself is

contradictory, as on the one hand, the petitioner seeks restraint of

constructing/raising/erecting any statue of any public/religious

figure and on the other hand, the petitioner seeks permission from

the Court for repairing/renovation of a religious temple.

     Learned counsel further submitted that the petitioner had

also filed application earlier before this Court seeking permission

to re-install the idol in the temple and this court by order dated

09.03.2015 declined to grant such prayer made by the petitioner

in the misc. application at the interlocutory stage.



                     (Downloaded on 25/12/2022 at 04:04:02 AM)
                                          (6 of 8)                [CW-12848/2010]



      Learned counsel for the respondents further submitted that a

high level meeting was convened and proceedings was drawn on

18.02.2020 and after due permission NOC and sanction was

issued on 03.06.2020 and accordingly in the facility area, a statue

of Dr.Bheem Rao Ambedkar was installed on 28.05.2022 and JDA

had only constructed the pedestal in the facility area in accordance

with order dated 01.03.1997 issued by the State Government and

as such, no violation has taken place in the present case and JDA,

as per decision taken by the Members of the High Level meeting,

decided to construct the pedestal.

      Learned counsel for the respondents further submitted that

the application filed by the petitioner has become infructuous and

as such, statue has already been installed by 'Samagra Sangh

Sewa Samiti' and as such, this Court may not pass any order on

the misc. application.

      Learned counsel further submitted that the directions which

have been given by the Apex Court in the case of Union of India

Vs. State of Gujarat and others (Supra) do not cover the public

places where statue of renowned persons are erected and as such,

the Apex Court has only restrained the State Governments to

install statue of political leaders.

      Learned counsel further submitted that the Apex Court has

time and again reviewed the directions which were initially issued

on 18.01.2013 and as such, the prayer made by the petitioner

may not be considered by this Court.

      I have heard the submissions made by learned counsel for

the parties and perused the material available on record.

      This Court finds that though interim order was passed by this

Court on 27.09.2011, however, direction was only to permit the

                     (Downloaded on 25/12/2022 at 04:04:02 AM)
                                          (7 of 8)                [CW-12848/2010]



JDA to undertake the development work in the park at their own

cost and peril.

     This Court further finds that as such installation/erection of

statue in public utility area or public facility area, has not been

permitted by the Apex Court and all the States are bound to follow

the direction given by the Apex Court and the Chief Secretary is

required to ensure compliance of the order passed by the Apex

Court.

     This Court finds that the State of Rajasthan was also present

to represent its interest when order dated 18.01.2013 was passed

by the Apex Court.

     This Court finds that the direction passed by the Apex Court

has also been followed by the other States and as such, whenever

violation of direction of the Apex Court has come to notice of the

different High Courts, necessary orders have been issued from

time to time by different High Courts including the High Courts of

Karnataka and Madhya Pradesh.

     This Court finds that in the present case, the pedestal is said

to have been constructed by the JDA and some Society is said to

have installed the statue on the said pedestal.

     This Court finds that the present misc. application was filed

before this Court on 20.05.2022 and the respondent-JDA has

pleaded that statue was installed on 28.05.2022 by some

Samagra Sangh Sewa Samiti.

     This Court finds from perusal of the photographs have been

placed on record, as Annex-7 with the rejoinder, that the statue is

still covered and same has not been unveiled so far.




                     (Downloaded on 25/12/2022 at 04:04:02 AM)
                                                                                (8 of 8)                [CW-12848/2010]



                                         The submission of learned counsel for the respondents that

                                   the directions issued by the Apex Court may not apply in the

                                   present facts of the case, this Court is afraid to accept submission

                                   of learned counsel for the respondents.

This Court finds that pedestal which has already been constructed by the JDA may not be demolished at present, however, the respondents-JDA is directed to maintain the statue in covered position and further this Court directs that no function be permitted for unveiling the statue which has already been said to be installed.

The misc. application accordingly stands disposed of. The JDA Officials will ensure compliance of this order and it would be their personal responsibility that the order passed by this Court is not flouted by any person.

This Court finds that the writ petition can be decided finally at orders stage.

List the matter on 27.09.2022 for final disposal at orders stage.

(ASHOK KUMAR GAUR), J Monika/Himanshu Soni/58-59 (Downloaded on 25/12/2022 at 04:04:02 AM) Powered by TCPDF (www.tcpdf.org)