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 7, Cited by 0]

Delhi District Court

Sh. Mahender Pal vs Delhi Development Authority on 26 March, 2018

                                                  ­ 1 ­

      IN THE COURT OF SH. DEEPAK VATS, CIVIL JUDGE, DELHI
                                            (WEST)­02
                                      SUIT NO.609580/16
Sh. Mahender Pal
S/o Sh. Babu Lal,
R/o H. No.A­1/41, Budh Vihar,
Phase­II, Delhi
                                                                  ..........................PLAINTIFF
                                              VERSUS
1.            Delhi Development Authority
              Vikas Sadan, INA Market,
              New Delhi
              Through its Vice Chairman
2.            Station House Officer
              P.S. Sultanpuri, Delhi.
                                                                  .....................DEFENDANTS


Suit filed on - 20/11/2006
Judgment Reserved on - 13/03/2018
Date of decision - 26/03/2018


                       SUIT FOR PERMANENT INJUNCTION


JUDGMENT:

­ By this judgment I shall dispose of a suit for permanent injunction filed by the plaintiff against the defendants.  Before adjudicating upon the issues framed   in   the   present   suit,   I   feel   it   necessary   to   dwell   upon   the   plethora   of pleadings in the present suit.

Suit No.609580/16                                                                             Page­1/13
                                               ­ 2 ­

Pleadings of the plaintiff :­

1. The brief facts of the case as per the plaint are that the plaintiff is the sole and absolute owner of built up pucca house bearing No.A­1/41, measuring 50sq.   Yds.   forming   part   of   Khasra   No.47/4,   situated   at   colony   Budh   Vihar, Phase­II, in the area of Village Pooth Kalan, Delhi (hereinafter referred to as suit property) since 21/05/02 which he had purchased on 21/05/2002 from Smt. Om Wati W/o Sh. Mahender Pal against consideration and execution of various sale and purchase documents.

It is further the case of plaintiff that in the year 1994 a survey of the aforesaid   area   was   conducted   by   defendant   no.1/DDA   for   regularization   of authorized colony and accordingly a site plan was got prepared by the residents of the area and was submitted with the defendant no.1.  It is averred that plaintiff is in occupation and possession of the said property without any interruption and defendant no.1 has no right, title or interest over the same.

It   is  averred  that   the  land  comprised   in  Khasra  No.47/1,  47/2  and 48/5/3 within the area of Village Pooth Kalan in the colony known as Mange Ram Park Extn. Budh Vihar, Part­II, behind Braham Shakti Hospital, Delhi was acquired by defendant no.1.   It is further stated that defendant no.1 wanted to remove   the   illegal   encroachers   from   there   and   to   demolish   the   unauthorised construction   for   which   police   assistant   was   taken   and   an   FIR   was   also   got registered.

It is further averred that in the demolition drive carried out by the defendant no.1 on 18/09/06, it not only demolished the construction in Khasra No.47/1, 42/2 and 48/5/3 of said Village Pooth Kalan, Delhi but also caused substantial damage to the property of the plaintiff which forms part of Khasra No.48/4 and does not fall in the above said khasras and has never been acquired by the defendant no.1 nor it has any right, title or interest over the same.   It is stated that the plaintiff is still in the possession of suit property comprising the Suit No.609580/16         Page­2/13 ­ 3 ­ construction which was not demolished.   It is averred that no notice was ever served by the defendant no.1 before carrying out the demolition drive.

It is further the case of the plaintiff that on 16/11/06 some officials of the defendant no.1 accompanied with subordinates of defendant no.2 came to the property of plaintiff and asked him to leave from there and threatened that if the plaintiff does not voluntarily vacate the same, the entire construction would be demolished and plaintiff would be thrown out by using force.

It is further averred that the acts of the defendants is wrong, illegal, unlawful, arbitrary, malafide and without any right or claim and they are adamant to demolish the entire construction and to dispossess the plaintiff forcibly.

Hence, finding no other efficacious remedy, the present suit has been filed   by   the   plaintiff   seeking   a   decree   of   permanent   injunction   in   his   favour thereby permanently restraining the defendants from causing any further damage to the property of plaintiff bearing No.A­1/41, measuring 50sq. Yds. forming part of Khasra No.47/4, situated at colony Budh Vihar, Phase­II, in the area of Village Pooth Kalan, Delhi and also from dispossessing him from the said house.

Pleadings of the defendants :­

2. The   amended   WS   was   filed   on   behalf   of   defendant   no.1   wherein certain preliminary objections were taken namely, plaintiff has no locus standi to file the present suit as Khasra No.47/2 of Village Pooth Kalan stands acquired vide Award No.20/85­86 and same is part of Rohini Residential Scheme.   It is contended that the plaintiff has not valued the suit properly for the purpose of court   fees   and   jurisdiction.     It   is   further   contended   that   the   suit   is   not maintainable   as   the   plaintiff   is   seeking   declaration   in   the   garb   of   permanent injunction.  It is contended that Union of India and LAC are necessary parties of the present suit, hence, the suit is bad for non­joinder of necessary parties.  It is further contended that plaintiff has not come to the court with clean hands and Suit No.609580/16         Page­3/13 ­ 4 ­ has suppressed the material facts from this court.

In reply on merits, the defendant no.1 has denied all the averments made in the plaint as false and frivolous and it has been prayed that the suit of the plaintiff be dismissed with costs.  It is claimed that suit property lies in Khasra No.47//2 which has been duly acquired, possession of which has been taken and the same has been placed at the disposal of defendant no.1.  It is further stated that   the   plaintiff   encroached   upon   land   of   defendant   no.1   and   the   said encroachment   was   removed   on   18/09/06   and   thereafter   the   plaintiff   re­ encroached upon the land of defendant no.1.  It is thus stated that suit of plaintiff is without any substance.

3. Subsequently, the WS was filed on behalf of defendant no.2 wherein certain preliminary objections were taken namely, the suit of the plaintiff is not maintainable against the answering defendant.  It is contented that defendant no.2 cannot be served directly and he can only be served through Commissioner of Police.  It is further contended that defendant no.2 is a Government Servant and plaintiff should have filed the present suit as per the provisions of Order­27 R.5

(a) CPC.   It is alleged that suit of the plaintiff is not maintainable as no notice U/S 140 of D.P. Act and U/S 80 of CPC have been served by the plaintiff upon the answering defendant.   It is contended that the plaintiff has not come to the court   with   clean   hands   and   has   suppressed   the   material   facts.     It   is   further contended that the suit is bad for misjoinder and non­joinder of necessary party as the answering defendant is not a necessary party as plaintiff is only seeking the relief qua defendant no.1.  Plaintiff has no cause of action to file the present suit and same is liable to be rejected U/O 7 R.11 CPC and is also hit by the provisions of Section 41(h) of Specific Relief Act.

In reply on merits, the defendant no.2 has denied all the averments made in the plaint as false and frivolous and it has been prayed that the suit of the Suit No.609580/16         Page­4/13 ­ 5 ­ plaintiff be dismissed with costs.

4. Replication has also been filed on behalf of plaintiff to the WS of defendants wherein the averments made in the WS were denied and those made in the plaint were reiterated and reaffirmed.

5. It is pertinent to mention here that issues were framed in the matter vide   orders  dt.05/12/08.     Perusal   of   the  record   further   shows   that   vide  order dt.24/09/12 the issue no.3 was amended and was re­framed as under :­ "Whether the plaintiff has no locus standi to file the present suit as the suit property stands acquired and its possession has been handed over to DDA on 13/11/1985 and it was also placed at the disposal of DDA vide notification dt.10/04/1986 U/S 22(1) of DD Act? OPD"

Further perusal of the order dt.24/09/12 reveals that issue regarding locus standi was mentioned as issue no.3, however, perusal of order dt.05/12/08 vide which issues were originally framed shows that issue regarding locus standi was issue no.2 and not issue no.3.  It appears that same is a typographical error in order   dt.24/09/12.     Accordingly,   the   error   stands   corrected   and   issue   no.3   as stated in the order dt.24/09/12 is being read as issue no.2.
Now  the issue framed in the matter vide order dt.05/12/2008 will be read as under :­
1. Whether the plaintiff is entitled to decree of permanent injunction as prayed for? OPP
2. Whether the plaintiff has no locus standi to file the present suit as  the   suit   property   stands   acquired   and   its   possession   has   been   handed over to DDA on 13/11/1985 and it was also placed at the  disposal of DDA vide notification dt.10/04/1986 U/S 22(1) of DD  Act? OPD Suit No.609580/16         Page­5/13 ­ 6 ­
3. Whether   the   suit   of   plaintiff   is   not   maintainable   for   want   of   mandatory notice U/S 140 Delhi Police Act? OPD
4. Whether the suit of plaintiff is not maintainable for non­joinder  of necessary parties? OPD
5. Relief.
6. In order to prove his case plaintiff got examined only one witness I.e. himself as PW­1 and led his evidence by way of affidavit which is Ext. PW­1/A. Some documents were also exhibited by PW­1 which are as under :­ The photocopies of GPA, Deed of Will, Receipt, Agreement to Sell and   Possession   Letter   are   exhibited   as   Ext.   PW­1/1(OSR)   to   PW­1/5   (OSR) respectively.  The site plan is exhibited as Ext. PW­1/6.  PW­1 was also cross­ examined by the counsel for defendant no.1/DDA only.
On   the   other   hand,   defendant   no.1/DDA   got   examined   only   one witness I.e. Sh. Tej Pal, Kanoongo, Rohini Zone, Land Management Department, DDA as DW­1 and he tendered his evidence by way of affidavit Ext. DW­1/A. Some documents were also exhibited by DW­1 which are as under :­ The   copy   of   Award   No.20/85­86   is   marked   as   Mark­A   (Same   is mentioned as Ext. DW­1/1 in the affidavit).   The certified copy of possession proceedings dt.13/11/1985 is Ext. DW­1/2.   Ext. DW­1/3 (OSR) is the copy of the notification dt.10/04/1986 U/S 22 (1) of DD Act.  The rough location plan is Ext. DW­1/4.   The attested copy of  demolition diary is Ext. DW­1/5 (OSR). DW­1 was also cross­examined by the counsel for plaintiff.
7. The arguments  have  been heard  and the  record has  been carefully perused.  Now, I shall give my issue­wise findings which are as under :­ I   shall   take   up   the   issues   no.1   &   2   together   and   decide   them   as common question of law and fact are involved.
Suit No.609580/16                                                                         Page­6/13
                                                ­ 7 ­

8.           ISSUE NO.1 & 2 ­    Whether the plaintiff is entitled to decree of
permanent injunction as prayed for? OPP
 Whether the plaintiff has no locus standi to file the present suit as the suit property stands acquired and its possession has been handed over to DDA   on   13/11/1985   and   it   was   also   placed   at   the   disposal   of   DDA   vide notification dt.10/04/1986 U/S 22(1) of DD Act? OPD The onus to prove issue no.1 was upon the plaintiff and the onus to prove the issue no.2 was upon the defendants.
The bone of contention between the parties is as to in which khasra number the suit property lies i.e. Khasra No.47//4 (as claimed by the plaintiff) or Khasra No.47//2 (as claimed by the defendant).  Perusal of record shows that in the original WS the defendant/DDA did not challenge the claim of the plaintiff that suit property lies in Khasra No.47//4.   Rather, in the original WS it was claimed that Khasra No.47//4 stands acquired, though possession of the same was not taken.  It was further stated in the original WS that no demolition proceedings had   been   initiated   in   Khasra   No.47//4.     During   the   pendency   of   the   suit   an application U/O 6 R.17 CPC, filed on behalf of the defendant/DDA, was allowed vide order dt.03/05/12 and the defendant DDA was allowed to amend its WS.  In the amended WS the defendant took a U­turn and claimed that the suit property lies in Khasra No.47//2 and the same was encroached upon by the plaintiff.   It was stated that the said encroachment was removed by the defendant/DDA on 18/09/06 though the plaintiff again encroached upon the suit property.   In the amended   WS   it   has   not   been   explained   as   to   on   which   date   the   alleged   re­ encroachment of the suit property was done by the plaintiff.  The encroachment of the plaintiff was stated to have been removed on 18/09/06 and the present suit was filed on 21/11/06, it means that the alleged first encroachment was removed only two months before the filing of the present case.  The date on which the suit property was allegedly re­encroached has not been mentioned by the defendant, Suit No.609580/16         Page­7/13 ­ 8 ­ however, as per the claim of defendant the alleged re­encroachment must have been done within the two months of removal of alleged first encroachment.  In the given circumstances, it is inconceivable that within the said two months the plaintiff again encroached upon the suit property and raised construction over it and defendant no.1 did not take any prompt action to prevent the plaintiff from re­encroaching the suit property.
Secondly, the manner in which the alleged re­encroachment was done by the plaintiff has also not been shown in the amended WS or the evidence of the defendant.  Keeping in mind the aforesaid discussion, coupled with the fact that suit property was earlier admitted to be in Khasra No.47/4 and not in Khasra No.47/2 and also keeping in view the GPA, Deed of Will, Receipt, Agreement to Sell and Possession Letter Ext. PW­1/1 (OSR) to Ext. PW­1/5 (OSR), wherein the suit property is stated to be lying in Khasra No.47/4, it can be said that the initial   onus   lay   upon   the   plaintiff   to   prove   that   suit   property   lies   in   Khasra No.47/4 has been discharged.   Then, the onus lay upon the defendant/DDA to disprove that the suit property lies in Khasra No.47/4 and to prove that the same lies   in   Khasra   No.47/2.     No   demarcation   report   has   been   filed   on   behalf   of defendant/DDA to show that the suit property lies in Khasra No.47/2.   In the amended WS the defendant/DDA has claimed that the demolition proceedings were carried out on 18/09/06, whereby interalia, the alleged encroachment of the plaintiff over the suit property was removed.  The demolition report is Ext. DW­ 1/5.  Perusal of the demolition report Ext. DW­1/5 does not anywhere show as to in which khasra number the said demolition was carried out, accordingly the defendant/DDA   has   failed   to   prove   that   the   demolition   report   dt.18/09/06 pertains to suit property.  Apart from this no other document has been placed on record to show that the suit property lies in Khasra No.47/2.  Accordingly, it is concluded   that   the   plaintiff   has   been   successful   in   proving,   on   the   scale   of preponderance of probabilities, that the suit property lies in Khasra No.47/4 and Suit No.609580/16         Page­8/13 ­ 9 ­ not in Khasra No.47/2.
Now   that   it   has   been   concluded   that   suit   property   lies   in   Khasra No.47/4 it has to be seen what right the parties have with respect to the suit property.  As far as the plaintiff is concerned, he has placed on record Ext. PW­ 1/1 to Ext. PW­1/5 to show that the suit property was purchased by the plaintiff from one Smt. Om Wati.  Admittedly, the said documents are not registered and thus the same are hit by Section­17(1) of Registration Act, thus the same cannot result into transfer of rights in suit property in favour of plaintiff.  Also Smt. Om Wati from whom the plaintiff has claimed to have purchased the suit property, who is also the wife of the plaintiff, has not been examined by the plaintiff. Further, previous chain of documents showing that Smt. Om Wati was the owner of the suit property has not been filed, neither any witness has been produced to prove   the   same.     Further,   the   said   documents   are   dt.21/05/02   and   award No.20/85­86,   Mark­A   (filed   by   the   defendant/DDA   and   not   denied   by   the plaintiff), through which the suit property was acquired is dt.11/11/1985.  Thus, the said documents have been executed after the award was issued.   The said transfer is also hit by Section­3 & 4 of the Delhi Land (Restrictions on Transfer) Act,   1972   which   provides   that   after   the   issuance   of   award   the  acquired   land cannot   be   transferred.     The   documents   Ext.   PW­1/1   (OSR)   to   Ext.   PW­1/5 (OSR), through which the plaintiff has sought to prove that he has purchased the suit   property,   do   not   bear   signature   of   the   plaintiff.   Thus   the   documents   are invalid and void and it can be inferred that the plaintiff has failed to prove his ownership over the suit property.

However, one thing which the plaintiff has been successful in proving is that the plaintiff has been in possession of the suit property.  The plaintiff has claimed that he has built pucca house on the suit property part of which has been demolished by defendant no.1.  In the plaint the plaintiff has categorically stated that he is still in occupation and possession of the remaining portion (after part Suit No.609580/16         Page­9/13 ­ 10 ­ demolition) of the suit property.  The same has not been denied by the DDA.  It has   been  stated  in  the  amended  WS  by  the  defendant/DDA  that  the  plaintiff illegally encroached upon the suit property, be that as it may, one thing which can   be   deduced   from   it   is   that   the   possession   of   the   plaintiff   has   been unequivocally admitted by the defendants.  Also, the claim of plaintiff regarding construction of suit property has not at all been challenged by the DDA.

Now, that it has been proved that the plaintiff is in possession of suit property, the right of DDA over the suit property needs to be looked into.  The defence taken by the DDA was that the suit property lies in Khasra No.47/2.  As discussed above, the suit property lies in Khasra No.47/4 and it is the admitted position   of   the   defendant   that   the   land   comprising   Khasra   No.47/4   has   been notified but possession has not been taken and thus the land has also not been placed at the disposal of the defendant/DDA.   Moreover, DW­1 in his cross­ examination has clearly admitted that the DDA has nothing to do with the land falling   in   Khasra   No.47/4.     Thus,   as   such,   the   DDA   has   no   right   in   Khasra No.47/4.   Thus, when it is clear that the plaintiff is in possession of the suit property and that the defendant/DDA has no right over the suit property, the right of plaintiff weighs heavier than the right of defendants over the suit property.

Now, this court is guided by the following observation made by a three   Judge   Bench   of   Hon'ble   Supreme   Court   made   in   case   titled   as  'Rame Gowda V/s M. Varadappa Naidu, {(2004) 1 SCC 769}'.

"It   is   the   settled   possession   or   effective   possession   of   a   person without title which would entitle him to protect his possession even as against the true owner.  The concept of settled possession and the right of the possessor to protect his possession against the owner has come to be settled by a catena of decisions.  Illustratively, we may refer to Munshi Ram V/s Delhi Admn., Puran Singh V/s State of Punjab and Ram Rattan V/s State of U.P.  The authorities need not be multiplied.   In Munshi Ram case it was held that no one, including the Suit No.609580/16         Page­10/13 ­ 11 ­ true owner, has a right to dispossess the trespasser by force if the trespasser is in settled possession of the land and in such a case unless he is evicted in the due course of law, he is entitled to defend his possession even against the rightful owner.  But merely stray or even intermittent acts of trespass do not give such a right against the true owner.   The possession which a trespasser is entitled to defend against the rightful owner must be settled possession, extending over a sufficiently long period of time and acquiesced to by the true owner.  A casual act of possession would not have the effect of interrupting the possession of the rightful owner.  The rightful owner may re­enter and reinstate himself provided he does not use more force than is necessary.  Such entry will be viewed only as resistance to an intrusion upon his possession which has never been lost."
"Para­12..........In   Kallappa   Rama   Londa   case   the   learned   Single Judge has upheld the maintainability of a suit merely seeking injunction, without declaration of title and on dealing with several decided cases the learned judge has agreed with the proposition that where the suit for declaration of title and injunction is filed, and the title is not clear, the question of title will have to be kept open without denying the plaintiff's claim for injunction in view of the fact that the plaintiff has been in possession and there is nothing to show that the plaintiff has gained possession by any unfair means just prior to the suit."

Admittedly, the plaintiff is in possession of suit property.   Also it is the admitted position that some part of the suit property has not been demolished and the same is under the possession of the plaintiff.  As such, it can be deduced that the plaintiff has been in settled possession of the suit property and the same can be removed only by following the due process of law and not otherwise. Counsel for defendant no.1 has placed on record certain judgments of Hon'ble High Court of Delhi and Hon'ble Supreme Court wherein it was held that no injunction   can   be   passed   against   a   true   owner,   however,   the   same   are   not applicable in the present case, because as discussed earlier the defendant no.1 has failed to prove that it has any right over the suit property.

Suit No.609580/16                                                                     Page­11/13
                                           ­ 12 ­

Accordingly, both these issues are decided in favour of plaintiff and against the defendants.

9. ISSUE NO.3 ­  Whether the suit of plaintiff is not maintainable for want of mandatory notice U/S 140 Delhi Police Act? OPD The onus to prove this issue was upon the defendants. Defendant no.2 was proceeded ex­parte on 08/11/17.   No evidence has been led on behalf of defendant no.2, SHO P.S. Sultanpuri to prove this issue.  Accordingly, this issue is decided against the defendants and in favour of plaintiff.

10. ISSUE NO.4 ­  Whether the suit of plaintiff is not maintainable for non­joinder of necessary parties? OPD The onus to prove this issue was upon the defendants. No evidence has been led by the defendant/DDA to prove the present issue.  Moreover, it is settled law that the suit is not maintainable for mis­joinder of parties only where a necessary party has not been impleaded.  In the present case the plaintiff has been able to show that he has been in settled possession of the   suit   property   and   that   his   possession   has   been   threatened   by   the defendant/DDA as such the only necessary party which was to be impleaded was DDA.

Accordingly the present issue is decided against the defendants and in favour of the plaintiff.

11.  ISSUE NO.5  RELIEF     ­ In view of the findings given on issues no.1 to 4, documents placed on record, pleadings of the parties and evidence led by the parties, the plaintiff has proved his case on the scale of preponderance of probabilities.   Accordingly, suit of the plaintiff is decreed and following reliefs Suit No.609580/16         Page­12/13 ­ 13 ­ are awarded to the plaintiff :­

1. A decree of permanent injunction in favour of plaintiff and against the defendants   thereby   permanently   restraining   the   defendants   from   causing   any further damage to the property bearing No.A­1/41, measuring 50sq. Yds. forming part of Khasra No.47/4, situated at colony Budh Vihar, Phase­II, in the area of Village   Pooth   Kalan,   Delhi   and   also   from   dispossessing   him   from   the   said property, without following due process of law.

2. Costs of the suit.

Decree sheet  be prepared accordingly. File be consigned to record Digitally signed by room after completing the necessary formalities. DEEPAK DEEPAK VATS VATS Date: 2018.03.26 16:48:07 +0530 (Deepak Vats) Civil Judge (West)­2, Delhi Pronounced in the open court on 26/01/2018.

Suit No.609580/16                                                                    Page­13/13