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 16, Cited by 0]

Telangana High Court

M/S Softsol India Ltd. vs The Govt. Of A.P., Rep By on 18 December, 2023

Author: Nagesh Bheemapaka

Bench: Nagesh Bheemapaka

       HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA


             WRIT PETITION No. 3968 OF 2013


ORDER:

This Writ Petition is filed seeking a mandamus to declare the action of Respondents 1 to 4 in allotting about 4500 square yards of land adjacent to Plot No.4 (Softsol), Software Layout, Infocity, Madhapur, Hyderabad to the 5th respondent, in violation of the sanctioned layout plan, as illegal and arbitrary and contrary to the common purpose. A consequential direction is sought to hand over the same to the 4th Respondent (IALA) for developing it into Common Facility Center / Area including relaying the Park and other activities for the general use by the Software Companies.

2. The petition was originally filed by 3 petitioners, who were allotted their plots by Respondent No.3 (APIIC) on an outright sale basis, i.e. 1st petitioner (Softsol India)- Plot No.4, 2nd petitioner (JVP Soft)- Plot No.5 and the 3rd petitioner (Kernex Microsystems)- Plot No.7.

3. The Writ Petition was filed against the 1st respondent - Government of Andhra Pradesh, the 2nd 2 respondent - Greater Hyderabad Municipal Corporation, the 3rd respondent - APIIC, the 4th respondent - IALA and the 5th respondent - M/s K. Raheja Corporation (subsequently amended as M/s K. Raheja IT Park (Hyderabad) Pvt. Ltd.) which is a joint venture company of APIIC and M/s K. Raheja Corporation Pvt. Ltd. The 5th respondent is the allottee of 110 acres of land (including the subject land) by the 3rd respondent (APIIC) for development of software units and other ancilliary services. The 6th respondent - Hyderabad Metropolitan Development Authority was impleaded vide order dated 06.12.2013. The 7th respondent - Telangana State Industrial Infrastructure Corporation was impleaded vide order dated 8.10.2015.

4. The case of petitioners, in a nutshell, as per the averments of the writ affidavit is as follows:

The Govt. of Andhra Pradesh, with a view to develop Hyderabad as a software hub, vested substantial lands in the 3rd respondent (APIIC), who got a layout approved in 1997 from the 6th respondent. It is stated that it was a condition precedent to provide a common area for recreational and other general purposes for the benefit of software companies and others who may be visiting the area. In that process, the government 3 through the 3rd respondent allotted 110 acres of land behind the existing software layout to the 5th respondent for development of software units. The approved plan shows that land adjoining Plot No.4 was earmarked as CFC (Common Facility Centre). Subsequently, the vacant land earmarked as CFC was developed into a park, with sizable space left for further development. The 5th respondent proposed to develop the balance vacant land earmarked as CFC into a club and the Advisory Committee approved the proposal of the 5th respondent and it was agreed that membership option would be available to all software companies functioning in Hi-tech city. The case of petitioners is that the 5th respondent cannot develop the said area for private and commercial purposes.
When the 5th respondent in violation of the permission granted by the 4th respondent started digging for park and use the same as parking area, the 1st petitioner made a complaint on 25.07.2010 to the 3rd respondent, based on which the activity was stopped. The grievance of petitioners is that there is a water tank in the CFC to serve the software companies which is clearly visible from the photographs and any construction in the CFC other than for the approved purpose would greatly hamper t he ingress and egress to the 4 water tank. When the activity was resumed, once again, the 1st petitioner made another representation to the 4th respondent on 23.02.2011, consequently, the activity was stopped. However, during the 3rd week of January 2013, the 5th respondent started construction, on enquiry, petitioners came to know that the said land was being developed into multi-storied commercial space contrary to the plan. At that time, petitioners were informed that the land earmarked for CFC was also given to the 5th respondent for development along with 110 acres of land. The case of petitioners is that if they were to know the said fact, they would have objected the same during the Advisory Committee meetings that were being held periodically. Again, the 1st petitioner made another representation on 23.01.2013 to stop the construction activity. However, the official respondents have not acted thereon.

5. In the counter-affidavit filed on behalf of Respondents 3 and 4, it is stated that:

As per the terms of MOA, dated 19.05.2003 executed between the erstwhile Government of Andhra Pradesh and M/s K. Raheja Corporation Pvt. Ltd., the 3rd respondent handover to the 5th respondent, which is a joint venture company of APIIC and M/s K. Raheja Corporation Pvt. Ltd., land 5 admeasuring 110 acres, which includes the subject land also. As per the terms and conditions of the Joint Venture Agreement and MOA, the 5th respondent was free to utilize the subject land for the purpose of Mindspace Cyberabad Project and there was no obligation on the Joint Venture Company to construct any common facilities thereon. The 5th respondent has already earmarked in the total layout area of 110 acres of Mindspace Project for amenity of 5.48 acres (5.01%) and open space of 11.90 acres (10.88%), as such, the 5th respondent has already followed the layout rules for utilisation of the total area, hence, the contention of petitioners in this regard is incorrect.

Further, Cyberabad Development Authority, which is the competent authority after HUDA, also approved the layout vide approval No. 2645/L-O/CDA/2006 dated 27.07.2006, where 'CFC' was not specified. As per GO. Ms.No. 743, dated 12.06.2007 of MA & UD department, the Government declared the entire 110 acres as a single plot without any reduction towards common amenities and green space etc. for the purpose of granting development / building permission and for calculation of FAR in this total 110 acres. As such there is no restriction on the part of the 5th respondent to use the subject land, which was part of the total area of 110 acres, for 6 commercial buildings, since the said GO. clarifies that the 5th respondent can use any part of 110 acres of land as single plot for the purposes of development / buildings as long as they maintain roads, common amenities and green spaces within the permitted limits in the total area. There is no restriction for taking up construction of commercial buildings in the CFC area in the approved layout, since this area is allottable area. Layout rules do not mandate CFC area in the layout specially for recreational and other general purposes for the benefit of software companies, as alleged by petitioners. The subject land was approved in the layout of CDA in the entire 110 acres wherein the subject land was included in the Mindspace layout. This land was handed over to the 5th respondent long back in 2003 and 2004 and cannot be treated as part of software unit layout as alleged. The CFC area can be allotted to telephone exchange, banks and further in the existing Software Layout Unit required CFC area available in the Software Layout is earmarked and allotted to BSNL and VSNL (Now Tata Communications Ltd). The 5th respondent has no obligation to construct the Club House in the subject land and it can utilize the land as it deems fit and as per the terms and conditions of the MOA, Joint Venture Agreement and the Layout approval. 7

6. In the counter-affidavit filed on behalf of the 5th respondent, it is stated that IALA is a statutory body empowered with the powers of according permissions for development of land by the owners and consequent supervision of the same. The construction of building No. 18 on the land, which is now objected to by petitioners, was expressly approved and permitted by IALA vide permit dated 30.10.2012 (for three basements, ground to 2nd floors in building No.18 (commercial) and was disclosed in the Agenda for the 45th Advisory Committee Meeting as w as to be held on 06.01.2013. It is stated that petitioners knew about the approval of plans for building No.18 as far back as in June 2008 during the 26th Advisory Committee Meeting held on 26.06.2008 and they accepted and acquiesced to the said proposed construction, as such, they are estopped from claiming to the contrary. It is stated that in furtherance of their dubious motives and to suppress the true pictures, petitioners have gone to the extent of surreptitiously removing pages 1, 2, 4 and 5 from Annexure P4 and have selectively filed pages 3 and 5 of abstract of Minutes of the 14th Advisory Committee meeting held on 06.08.2004 and no explanation is forthcoming for the same. It is further stated that the 5th respondent is the absolute owner of 8 the subject land and entitled to develop the same for commercial purposes. Further, the petitioners' land is situated in Survey No. 64/2 and scheduled land is in Survey No. 64 (Part), hence, petitioners have no right, title and interest in the schedule land (including subject land). This respondent also reiterated the averments in the counter-affidavit filed by Respondents 3 and 4.

7. In the counter-affidavit filed on behalf of the 6th respondent (HMDA), it is inter alia stated that the area earmarked for CFC is saleable by layout owners and does not belong to the local body of Plot Purchasers' Welfare Association of the land. The 3rd respondent approached CDA for approval of the plan of the 5th respondent in 2003, informing that the 3rd Respondent and the 5th respondent are developing the project in joint venture partnership. CDA approved the layout for Respondents 3 and 5 on 24.02.2004. The said layout was further revised on the requirement of the 3rd respondent and the technical approval was approved as per revised plan of the 5th respondent and forwarded to the 3rd respondent on 23.07.2006. The land of Acs.110 was handed over to the Joint Venture Company i.e, Respondents 3 and 5 and as per the MOA as Joint Venture Agreement, the 5th respondent was free to utilize the 9 same for development of Mindspace IT Project. It is stated that G.O.Ms.No. 743, dated 07.06.2007 declared the entire 110 acres of land as a single plot for the purpose of granting development / building permission and for calculation of the floor-space index.

8. In the reply affidavits to the above counters, it is stated that CFC could not have been altered and handed over to the 5th Respondent for commercial purposes in violation of Section 373 of the Hyderabad Municipal Corporation Act; once a piece of land is earmarked for public purposes, the same cannot be alienated or used for any other purposes.

9. Petitioners have also filed Written Arguments dated 10.7.2018, raising similar contentions. However, deviating from their previous case in their pleadings claiming violation of Section 373 of Hyderabad Municipal Corporation Act, petitioners have now stated in para 2 of their Written Arguments that -

"The only issue to be considered in this writ petition is whether Respondents 1 to 4 have any authority to change the nature of 4500 square yards of land adjacent to Plot No.4 in Survey No. 64 of Madhapur forming part of approved layout No. 1204/97 that was earmarked as Common Facility Center 10 contrary to Sections 12, 13, 13A, 57, Rule 19(1) of A.P Municipalities (Layout) Rules, 1970 and Section 184 of A.P Municipalities Act, 1965."

This submission appears to indicate that petitioners have abandoned their case and prayers (1) for declaring the allotment of the subject land as illegal, and (2) for handing over the subject land to the 4th Respondent - IALA.

In para 6 of the written arguments, petitioners have inter alia relied on G.O.Ms No.72, MA, dated 20.02.2002, which bars change of land earmarked for public purposes. Section 148 of Hyderabad Municipal Corporation Act, 1955 empowers the Commissioner to dispose of the land vested in MCH subject to certain conditions. Section 14 of AP Urban Areas (Development) Act, 1975 empowers HUDA (now HMDA) to release layouts subject to certain conditions. The powers conferred on MCH now GHMC and HUDA now HMDA are not unfettered.

10. During the hearing, Sri Prasad Rao Vemulapalli, learned counsel for petitioners submits that point for consideration is 'once a land is earmarked or allotted for public purposes, even if the ownership changes, the usage of the land 11 cannot be changed without any notification or without inviting objections from the public'.

11. Sri Andepalli Sanjeev Kumar, learned Special Government Pleader representing Respondents 1 to 4, 6 & 7, strenuously argues that Writ Petition is completely misconceived. The prayer in the petition to declare allotment of 4500 square yards out of 110 acres allotted by APIIC as the owner to the 5th respondent is untenable and without any basis in law. Petitioners' allegation that allotment itself is illegal and in violation of the sanctioned layout plan and contrary to common purpose is not based on any provision of law. According to him, there is no regulation providing for the subject area to be handed over to IALA for a park and general use by software companies, as sought by petitioners.

As set out in the counter-affidavit filed on behalf of Respondents 3 and 4, layout of 1997 was approved by HUDA in 1997 wherein the subject land was shown as CFC area. However, after HUDA, the CDA which is the Competent Authority, has approved the layout of the entire 110 acres including the subject land vide approval dated 27.07.2006. Thus, the original layout of 1997 was superseded in 2006. 12 However, petitioners have not challenged the approved layout dated 27.07.2006.

There is no restriction of construction of a commercial building in the subject area in the approved layout, since this area is allottable area. Layout rules do not mandate CFC area in layout, specially for recreational and other general purposes for the benefit of software companies, as alleged by petitioners. This bit of land was approved in the layout of CDA for entire 110 acres, wherein the subject land was also included in the Mindspace layout.

APIIC was owner of the said land and is 11% shareholder in the 5th respondent. This land was handed over to the 5th respondent long back in 2003 and 2004 and cannot be treated as part of Software Unit Land as alleged CFC area can be allotted to telephone exchange, banks. In the existing Software Units Layout required CFC area available in the Software Layout is earmarked and allotted to M/s BSNL and M/s VSNL (renamed as Tata Communications Ltd).

The Government had issued GO Ms. No. 743, dated 12.06.2007 specifically extracting therein following clause 8 1(ii) of the MOA between the Government of Andhra Pradesh and 13 M/s K. Raheja Corporation Pvt. Limited for development of IT Park -

"For the purpose of computation of FAR/FSI in entire area of 110 acres of land shall be considered as a single plot without any reduction towards road, common amenities, green space etc."

The said G.O. directed that - "in view of the above commitment made by the Government, the Vice-Chairman, Cyberabad Development Authority is hereby permitted to treat the area of 110 Acres of land in Sy.No.64 (Part) of Madhapur, Serllingrampally Mandal, Ranga Reddy District as a 'single plot' without any reduction towards roads, common amenities and greenspaces etc. for the purposes of granting development / building permissions in the above site . The Vice-Chairman, Cyberabad Development Authority shall take further action accordingly."

The GO was issued based on the MOA. Petitioners have not challenged the said G.O, dated 12.06.2007. The vesting of rights in 110 acres including the subject land in the 5th respondent is complete. There is no case made out under Article 226 and there is no infraction of law and statutory or fundamental right of the petitioners was shown to be violated.

12. Learned renowned Senior Counsel Sri P. Sri Raghu Ram appearing for the 5th respondent submits that prayer in the 14 petition was based on two things - (1) challenge to the allotment, which would be a question of title, and (2) violation of a layout plan, and for handover of the subject land to the 4th Respondent (IALA) for developing as a park and activities for general use by Software Companies. He submits that the allotment methodology for 110 acres land (including subject land), or allotment itself, or the layout plans approved by CDA (subsequent to the original layout of 1997) have not been challenged. The 3rd respondent is the common owner and agency which allotted the respective lands to petitioners and the 5th respondent. The procedure for allotment has been followed by the 3rd respondent and petitioners are not claiming title in the said land. A neighbor cannot challenge an allotment by the Owner. Secondly, the user of the subject land is not a park or such other purpose or for public use under any Master Plan. The 1997 layout was proposed by the 3rd respondent as a private owner, and in any event was not the final layout. The said layout is not a Master Plan. According to the learned Senior Counsel, the 3rd respondent, as the owner of the said land, is not required to handover or transfer the subject land to IALA for public use or for a park. The subject land which was shown as CFC in the 1997 layout of the land owned by the 5th 15 respondent, CFC area is not meant to be vested in the authority, it is alienable property and the 3rd respondent as an owner is entitled to deal with it as per its discretion.

13. Written Submissions were also filed on behalf of the 5th respondent, wherein it has been stated that petitioners have, in reply affidavit to the counter filed by Respondents 3 and 4, admitted that the contention of Respondents in para 6 to the extent of allotting land to the 5th respondent is not being questioned in this Writ Petition. There is no contract or regulation providing for handover of the subject land to the 4th respondent (IALA) as sought in the petition -"for developing the same into Common Facility Centre/area including relaying the Park and other activities for the general use by the Software Companies."

The 3rd respondent (APIIC), as owner of the larger land, had only allotted on outright sale basis, respective plots to petitioners. All these plots are outside the subject land and 110 acres transferred to the 5th respondent (including the Subject- Land) does not fall under the same survey number.

The then Government of Andhra Pradesh had vested about Acs.93.75 of land to the 3rd respondent for development of Software Industry. APIIC as owner of the land, 16 filed an Application in 1997 for sanction of layout with HUDA in respect of a portion of Acs.41.75 proposing the areas as follows -

Layout Area                 41.75 Acres(100%)
Plotted Area               26.65 Acres(64.07%)
Roads Area                  4.82 Acres (11.55%)
Open space                 4.29 Acres (10.27%)

Common amenities(in 1997)5.89 Acres= 23,836 sm HUDA granted technical approval to this proposal of APIIC.

The requirements of Open Space as per the layout Rule 4(b) is as follows-

"b) OPEN SPACES: In any layout or sub-division for residential, commercial, industrial or any other type of development, 10% (ten percent) of the entire layout area shall be reserved for park, play area and recreational space.."

APIIC has accordingly provided open space of Acs.4.29, which is 10.27%, i.e. more than required 10% for park, play area and recreational space. As set out in the Memo filed by HMDA, the road area of Acs.4.82 (11.55%) and open space area of Acs. 4.29 (10.27%) as proposed in 1997, has not been changed. Consequently, petitioners' prayer for the 5th respondent to handover the subject land (in addition to Acs.4.29 = 10.27% already provided) for additional park and other activities for the general use by Software Companies, fails on this ground alone.

17

As far as the requirements of Community amenities spaces in industrial layout are concerned, Layout Regulation Rule 4(c)(ii) provides as follows-

ii) Industrial Development In any layout or sub-divisions for industrial and such similar development exceeding 10 Hectares, in addition to the open space requirements, provisions shall be made for the following community amenities as given in Table-4.

TABLE 4 Community amenities spaces to be reserved in Industrial layout and Sub- Divisions:

Sl.No                         Type of Amenity          Minimum Area
                              Reservation.

   1.          Labour Welfare Centre                           200 m2


   2.          Shopping Centre                                 500 m2


   3.          Bus Station                                     2000 m2


   4.          Bank                                            400 m2


   5.          Post Office                                     400 m2


   6.      Petrol Station                                      500 m2


The     minimum         area     of    total   community     amenity       spaces

aggregates to 5800 sm.

As against the aforesaid requirement of 5800 sm, the 3rd respondent had initially proposed an area of Acs.5.89 = 23,836 sm, i.e. an extra area of 18036 sm. As set out in para 3 - 18 E to H of the Memo filed by HMDA, the common amenity area being saleable, out of Acs.5.89 = 23,836 sm proposed by APIIC in 1997, Acs.2.4 = 9712 sm which includes the subject land, was transferred to the 5th respondent R-5 KRIT, leaving behind Acs.3.49 = 14124 sm for the common amenities, which is far higher than the requirement of 5800 sm specified in Rule 4(c)(ii) Table 4.

It is also clear from the type of areas described in Table 4 above (e.g. shopping centre, bank, petrol station, etc) that these areas are saleable or allottable by APIIC and in any event, are not required to be handed over to IALA. IALA is not carrying out activity of running shopping centre, bank, etc. Petitioners have not referred to/ relied on any final layout sanctioned by any authority, showing the subject land to handover to IALA for developing the same into Common Facility Centre / area for park or other activities for general use by the Software Companies as prayed for in the Writ Petition. Even for obtaining sanction of a final layout, the requirement is to handover open spaces (i.e. Acs.4.29 (10.27%) in the present case), which are in existence even as on current date. There is no requirement to handover Community amenity spaces to any 19 authority. Whenever a final layout is sanctioned, such spaces and the title thereof would remain with allottees / transferees.

The present case does not involve modification of a Master Plan or a scheme sanctioned under the provisions of APUDA, or use of land in contravention of Master Plan. The layouts as sanctioned by HUDA/CDA are layouts proposed by private Owners, who are entitled to modify, develop and deal with the lands owned by them, subject only to the applicable Regulation for providing open spaces of 10% of the layout area, park, play area, and recreational space (Rule 4(b)), which has been fully complied with by APIIC, by providing 10.27% for the said purpose without any change or reduction thereof.

14. Learned Senior Counsel submits that petitioners have made various contradictory claims, as follows-

Petitioners admit in the Petition that the subject land was allotted to the 5th respondent, who proposed to develop it into a club (allegedly for the benefit of Software Units), which proposal was also to enhance the total layout of the 5th respondent. They further admit that proposal of the 5th respondent for sanction of layout of the land allotted to the 5th respondent, was approved in the Advisory Committee Meeting held on 6th August 2004. Admittedly, the 3rd petitioner's 20 Director Mr Bhaskar Rao was part of this meeting, as evidenced by his signature at item No. 3 on the extract of the meeting on page 17 of the Petition.

Petitioners have thus admitted that the said area was allotted to the 5th respondent and the layout of the 5th respondent was consented to by petitioners nine years before filing of the Writ Petition, at which time, they admittedly had no grievance / objection to allotment of subject land to the 5th respondent. Petitioners have filed the present Writ Petition 13 years later seeking to set aside the said allotment.

However, petitioners state in para 2 of reply- affidavit to the effect that they are not questioning the allotment of land to the 5th respondent. Petitioners also admit in para 3 of the reply-affidavit that petitioners are not questioning whether the 5th respondent had followed the building rules or not. It is submitted that Writ Petition suffers from gross delay and latches. On Petitioners own admission in Extract of Minutes of the 13th Advisory Committee Meeting held on 06.08.2004 attended by Mr. Bhaskar Rao Mandala, the whole-time Director of the 1st petitioner, who has affirmed the affidavit in support of the Petition as an Advisory Committee Member, he was aware that the subject land was transferred and was being developed 21 by the 5th respondent as part of layout land owned by the 5th respondent (where he was insisting for membership of Club House in the layout of the 5th respondent which was then proposed by the 5th respondent. At that time in 2004, petitioners did not object to / challenge the subject land having been transferred to or being developed by the 5th respondent. The present Writ Petition was filed nine years later in 2013 for the first time challenging the allotment of subject land to the 5th respondent as illegal, and for handing over the same to IALA for developing into Common Facility Centre/area including relaying the Park and other activities for general use by Software Companies. The Writ Petition ought to be dismissed on the ground of delay and latches alone. In the factual backdrop, it is clear that petitioners do not have any ownership or title in the subject land, which is part of Acs.110 of land allotted by APIIC as an owner to M/s K. Raheja IT Park (Hyderabad) Pvt. Ltd., which is a joint venture company of APIIC and M/s K. Raheja Corporation Pvt. Ltd. The material on record shows that petitioners are aware of allotment of Acs.110 of land (including subject land) to the 5th respondent since 2004. Subsequent to allotment, it had developed a park and later proposed to develop a club. The proposal of the 5th respondent to construct a club 22 was also accepted in an Advisory Committee Meeting where petitioner No. 1 was present. Petitioners never objected to APIIC allotting subject land to the 5th respondent, or sought acquisition or handover of the subject land to the 4th respondent- IALA for developing it as a Common Facility Centre including park and other activities for general use. Clearly, the allotment and rights of the 5th respondent in Acs.110 (including the CFC area) was known and accepted since inception by the petitioners, and the 5th respondent had, in fact, proposed plans for development by the 5th respondent as the owner thereof. Petitioners have not challenged the allotment.

Regarding the petitioners' allegations relating to clubhouse, it is undisputed that plans for construction of clubhouse were by the 5th respondent as owner of the said area which was not objected to by them. Petitioners never raised any objection or issue at that time as to how could the 5th respondent act as the owner of the said area or that the said area could not have been allotted to the 5th respondent and should have been acquired by or handed over to IALA, as prayed for in the petition. Admittedly, petitioner No. 1 wanted a membership option in the clubhouse to be built by the 5th respondent as evidenced by para 12 of the Advisory Committee 23 Minutes, in which petitioner No. 1 was a member, who had suggested to include membership option to all companies in Hi- tech City, Software Layout also and the issue was to be taken up by the Commissioner & Project Manager with the 5th respondent. Petitioner No.1 had signed the said Minutes as Member No.3. There is no evidence of any agreement to provide a membership option to all the software companies functioning in Hi-tech City, as alleged by petitioners in para 5 of the Writ Petition. The 5th respondent is entitled to develop and use Acs. 110 including subject land as per prevailing Regulations from time to time.

It is relevant to note that allotment to the 5th respondent in 2003-2004 and development of land by it was known to petitioners since inception, in fact, they desired to have a membership option of a clubhouse to be developed by the 5th respondent at its own costs. Petitioners never challenged allotment or sought handover of subject land to the 4th respondent (IALA) for developing a park and other activities for general use by software companies. It was only nine years later in 2013 that such a stand was taken by petitioners. On the other hand, all the authorities ie. Respondents 1 to 4 and the 6th respondent have granted rights and approvals to the 5th 24 respondent in respect of subject land allotted to the 5th respondent as an internal part of Acs. 110 for Mindspace IT Park. In the circumstances, petitioners cannot be permitted to raise any objection in 2013 to the allotment made in 2003-2004 on the basis of 1997 layout after a long length of time and after issuance of GO, dated 23.06.2007 and the CDA approval to the layout in 2006. Such objection would also be unjustified as it would adversely affect the rights and approvals consistently granted by the authorities since inception in 2003-2004. In any event, such objection without challenging allotment / GO / various approvals granted by the authorities, is untenable in law.

Petitioners' case is based on a factual misconception that subject land was earmarked under a Master Plan for public purpose of a park or recreational space and that such area has to be handed over to IALA. However, the subject land is not an "open space" of 10% compulsory reservation for park, play area and recreational space. It is also not a road part of a compulsory 10% area or mandated to be used for public purposes or for handing over to any authority for a public purpose. The said subject land was owned by the 3rd 25 respondent and was validly allotted as a part of Acs.110 land to the Joint Venture Company of Respondents 3 and 5.

It is the petitioners' case that there is violation of Section 373 of the Hyderabad Municipal Corporation Act, which provides as follows-

"Vesting of public streets in the Corporation All streets within the city being or which at any time become public streets and the pavements stones and other materials thereof, shall vest in the Corporation and be under the control of the Commissioner"

The subject land is not and never was a public street and Section 373 of the Municipal Corporation Act has no application to the facts of the present case.

As regards petitioners' claim of violation of Sections 12, 13, 13A, 57 Rule 10 (1) of A P Municipalities (Layout) Rules, 1970 and Section 184 of A.P Municipalities Act, 1965, these provisions are not in respect of Common Facility Area and do not support their case for cancelling the allotment in any manner. Petitioners rely on Section 148 of the 1955 Act, which is in respect of disposal of property of Municipal property by sale and not in respect of Common Facility Area.

15. Learned counsel for petitioners relied on the following judgments, as listed in written submissions - 26

(1) Bangalore Medical Trust v. B.S. Muddppa 1 (2) Virender Gaur v. State of Haryana 2 (3) Cooperative Housing Society Ltd. Saleemnagar v. Municipal Corporation of Hyderabad 3 (4) Sri Balani Park Residents Welfare Association v. Vice Chairman, Visakhapatnam Urban Development Authority, Siripuram Junction, Visakhapatnam 4 (5) Sri Ramakrishna Educational Society, Nandyal v. Chairman, Nandyal Municipality, Kurnool District 5 (6) Lakshmi Nagar Colony Residents Association v. Hyderabad Urban Development Authority 6.

16. These judgements are on different facts and circumstances. It is well-settled that land use provided in the Master Plan has to be implemented and land use for public purposes to be vested in the authorities has to be complied with and cannot be changed without proper process. Bangalore Medical Trust case was in respect of an open space reserved in a scheme for a public park / play ground for general public in accordance with the formerly approved and published development scheme in terms of Bangalore Development Authority Act, 1976, which was allotted for constructing a 1 (1991) 4 SCC 54 2 (1995) 2 SCC 577 3 2001 (5) ALT 737 DB.

4

2001 (6) ALD 325 (DB).

5

2006 (3) ALD 242.

6

2015 (3) ALT 27 hospital. In Virendra Gaur case (which was referred to in Bangalore Medical Trust case), Municipal land earmarked for open space for public use was vested in municipality and was meant for public amenity to the residents of locality to maintain ecology, sanitation, recreation, play ground and ventilation. In the case of Co-operative Housing Society in Saleemanagar, an area was set apart for park and was allotted for public purposes and was handed over to the Municipal Corporation of Hyderabad (which assumed possession thereof). It was held that the land earmarked for park cannot be converted or changed into land for other purposes. In the case of Sri Balaji Park Residents Welfare Association, PIL was in respect of a site, cost of which was already realized from allottees of plots for utilising the same for public purpose of residents of the sector. It was a case of Master Plan and open space which was not saleable and was to be handed over to local authority. In Sri Ramakrishna Educational Society's case, land was earmarked as playground in the Master Plan which has to be transferred to the municipality. Petitioners' reliance on the judgment of Lakshmi Nagar Colony Residents Association seems to be misplaced. In this case, a school area was sought to be converted into a residential area in modification of final 28 layout plan and Gram Panchayat had raised an issue that no notice was given to it or no objection was taken from the authority. The Court distinguished the cases of Ramkrishna Education Society, Cooperative Housing Society Salim Nagar and other cases as relating to conversion of areas meant for parks for other purposes, in which circumstances, since the area vested in the respective local authority and earmarked for a specific purpose, the Court held that the said area shall not be utilized for any other purposes. It was further held that neither Master Plan nor Zonal Development Plan was sought to be amended. It is necessary to maintain a distinction between the areas earmarked for open spaces and amenities. There is no stipulation in the Rules to execute any gift deed in favour of local authority in respect of amenities area, whereas, in respect of open areas and road areas, there is a stipulation to execute a gift deed in favour of local authorities towards development and maintenance. When those amenities are available in plenty, whether the same area should be retained is a moot point. However, the total amenities area, by virtue of amending the layout, is not reduced beyond the permissible limit. In the circumstances, the public interest is not affected in any manner. This judgement is against the case of petitioners. 29

17. It is clear that petitioners' case is based on a factual misconception that subject land was earmarked for public purpose of a park or recreational space and that such area has to be handed over to IALA. However, the subject land is not an "open space" of 10% compulsory reservation for park, play area and recreational space. The subject land is also not part of a compulsory 10% road area or the area mandated to be used for public purposes or for handing over to any authority for a public purpose. The said subject land was owned by the 3rd respondent and was validly allotted as a part of Acs. 110 land portion to the Joint Venture Company of Respondents 3 and 5.

18. In view of the foregoing discussion, petitioners are not entitled to any order declaring the action of the 3rd Respondent in allotting subject land to the 5th Respondent or for handing over the same to the 4th respondent to develop the same into common facility centre / area for park and other activities for general use by the software companies. The 5th respondent is entitled to develop and use the subject land as any private owner, subject to compliance with the applicable regulations from time to time in respect thereof. 30

19. The Writ Petition is accordingly, dismissed. No order as to costs.

20. The miscellaneous Applications, if any shall stand closed.

-------------------------------------- NAGESH BHEEMAPAKA, J 18th December 2023 ksld