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 42, Cited by 0]

Gujarat High Court

Babubhai Kurjibhai Radadiya vs Surat Municipal Corporation & 2 on 25 August, 2014

Bench: Ks Jhaveri, A.G.Uraizee

          C/LPA/1263/2011                                JUDGMENT




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              LETTERS PATENT APPEAL NO. 1263 of 2011
                                     In
            SPECIAL CIVIL APPLICATION NO. 16748 of 2010
                                   With
               LETTERS PATENT APPEAL NO. 1481 of 2013
                                    In
             SPECIAL CIVIL APPLICATION NO. 7088 of 2008
                                   With
                   CIVIL APPLICATION NO. 13287 of 2013
                                    In
               LETTERS PATENT APPEAL NO. 1481 of 2013
                                   With
               LETTERS PATENT APPEAL NO. 1361 of 2013
                                    In
             SPECIAL CIVIL APPLICATION NO. 3974 of 2010



FOR APPROVAL AND SIGNATURE:


HONOURABLE MR.JUSTICE KS JHAVERI


and


HONOURABLE MR.JUSTICE A.G.URAIZEE

================================================================

1     Whether Reporters of Local Papers may be allowed to see
      the judgment ?

2     To be referred to the Reporter or not ?

3     Whether their Lordships wish to see the fair copy of the
      judgment ?

4     Whether this case involves a substantial question of law as
      to the interpretation of the Constitution of India, 1950 or any


                                 Page 1 of 61



                                                                        1 of 122
         C/LPA/1263/2011                                   JUDGMENT



    order made thereunder ?

5   Whether it is to be circulated to the civil judge ?

================================================================
           BABUBHAI KURJIBHAI RADADIYA....Appellant(s)
                           Versus
        SURAT MUNICIPAL CORPORATION & 2....Respondent(s)
================================================================
Appearance:
In LPA No.1263 Of 2011 :
MR RR MARSHALL, SR. ADVOCATE for MR BN PATEL, ADVOCATE for the
Appellant(s) No. 1
MR HARDIK SONI ASST. GOVERNMENT PLEADER for the Respondent(s)
No. 3
MR KAMAL TRIVEDI, SR. ADVOCATE WITH MR HS MUNSHAW,
ADVOCATE for the Respondent(s) No. 2
MR PRASHANT DESAI, SR. ADVOCATE WITH MR KAUSHAL D PANDYA,
ADVOCATE for the Respondent(s) No. 1

In LPA No.1481 Of 2013 :
MR KAMAL TRIVEDI, SR. ADVOCATE WITH MR. HS MUNSHAW,
ADVOCATE for the Appellant(s) No. 1
MR HARDIK SONI ASST. GOVERNMENT PLEADER for the Respondent(s)
No. 4
MR PRASHANT DESAI, SR. ADVOCATE WITH MR DHAVAL G. NANAVATI,
ADVOCATE for the Respondent No. 6
MRS KETTY A MEHTA, ADVOCATE for the Respondents No. 1-2.4, 3
MS ARCHANA R ACHARYA, ADVOCATE for the Respondent No.1-2.4, 3
RULE NOT RECD BACK for the Respondent No.1, 2.1-2.4, 3-5

In LPA No.1361 Of 2013 :
MR KAMAL TRIVEDI, SR. ADVOCATE WITH MR. HS MUNSHAW
ADVOCATE for the Appellant(s) No. 1
MR HARDIK SONI ASST. GOVERNMENT PLEADER for the Respondent(s)
No. 3-4
MR RS SANJANWALA WITH MR APURVA R KAPADIA, ADVOCATE for the
Respondents No.1-2
===========================================================



                                Page 2 of 61



                                                                     2 of 122
         C/LPA/1263/2011                                    JUDGMENT



         CORAM: HONOURABLE MR.JUSTICE KS JHAVERI
                and
                HONOURABLE MR.JUSTICE A.G.URAIZEE

                          Date : 22nd & 25th August 2014
                               ORAL JUDGMENT

(PER : H ONOURABLE MR.JUSTICE KS JHAVERI)

1. Does   a   land   "reserved"   by   the   area   development  authority   for   a   public   purpose   automatically   gets   de­ reserved   under   the   provisions   of   Section­20(2)   of  The   Gujarat Town Planning and Urban Development Act, 1986 on  expiry of ten years from the date of coming into force of the  final development plan or if the proceedings under the Land  Acquisition   Act,   1894   are   not   commenced   within   such  period   is   the   short   question   that   has   come   up   for   our  consideration   in   this   bunch   of   Letters   Patent   Appeals.   In  other   words,   these  appeals   relate   to   the   validity,  applicability and issues of interpretation of Sections - 20 &  21   of  The   Gujarat   Town   Planning   and   Urban   Development   Act, 1986 (for short, "the TP Act"). 

2. Since these Appeals involve common questions on law  and facts, they are decided by this common judgment. 

3. LPA No.1263 of 2011  arises out of the judgment  and  order   passed   by   the   learned   Single   Judge  in   Special   Civil  Application   No.16748   of   2010   dated   13.06.2011   whereby,  Page 3 of 61 3 of 122 C/LPA/1263/2011 JUDGMENT the   petition   is   dismissed   and   it   was   held   that   the   area  development authority is empowered to continue reservation  under the provisions of Sections - 20 & 21 the TP Act. 3.1 LPA   No.1481  of 2013  has been  preferred  against  the  judgment and order passed by the learned Single Judge in  Special Civil Application No.7088 of 2008 dated 07.05.2013  whereby,   the   petition   was   allowed   and   it   was   held   that  reservation   is   deemed   to   have   lapsed,   upon   failure   of   the  authority   to   acquire   the   land   or   to   commence   steps   for  acquiring them within six months of service of notice by the  landholder   under   sub­section   (2)   of   Section­20   of   the   TP  Act

3.2 LPA No.1361 of 2013 is filed against the judgment and  order   passed   by   the   learned   Single   Judge  in   Special   Civil  Application No.3974 of 2010 dated 18.07.2013 whereby, the  petition   was   allowed   and   the   principle   rendered   in   SCA  No.7088 of 2008 has been reiterated.

4. As similar factual and legal issues are involved in these  cases, for convenience, LPA No.1263 of 2011 is taken as the  lead case.





                                 Page 4 of 61



                                                                       4 of 122
         C/LPA/1263/2011                                   JUDGMENT



The   appellant­original   petitioner   is   the   owner   of   the  land   bearing   Survey   No.   57P   (57/2)   of   Village   Runch,  Taluka & District Surat. The said land came to be included  in   the   Development   Plan   of   respondent­Surat   Urban  Development   Authority   (for   short,   "the   SUDA").   The  principal Development Plan of SUDA was sanctioned in the  year 1986. It was revised by SUDA under the provisions of  Section­21   of   the   Act   and   the   draft   revised   Development  Plan was submitted u/s.16 of the TP Act in the year 1996,  in   which   the   land   under   reference   was   proposed   for  reservation  for  office  building  of "post  and telegraph".  The  respondent­State   Government   proposed   certain  modifications   in  the  draft  Development  Plan  submitted  by  SUDA   in   the   year   1996   and   invited   suggestions   and  objections   on   the   proposed   modifications   by   Notification  which   was   published   in   the   Gujarat   Government   Gazette  Extraordinary on 17.05.2001. 

4.1 It   appears   that   by   Modification   No.93   of   the   said  Notification,   the   State   Government   proposed   to   delete   the  said reservation and designate the land under reference "for  residential use". It may be noted that it was only a proposal  of   the   State   Government,   on   which   the   objections   and  suggestions were invited from the general public. Pursuant  Page 5 of 61 5 of 122 C/LPA/1263/2011 JUDGMENT to   the   objections   and   suggestions   so   received   on   the  proposed   modifications,   the   State   Government   sanctioned  the   draft   revised   Development   Plan   of   SUDA   under   the  provisions of Section­17(1)(c) of the TP Act, vide Notification  dated   02.09.2004.   15th  September,   2004   was   fixed   as   the  date on which  the Revised Final Development  Plan was to  come into force. By the said Notification dated 02.09.2004,  the   State   Government   decided   to   continue   reservation   on  the land under reference for "post and telegraph".  4.2 It appears  that on a proposal  sent by the SUDA,  the  State Government made variations in the Development Plan,  by which the land under reference was reserved for "public  purpose for Surat Municipal Corporation" instead of "Office  building   for   Post   and   Telegraph",   vide   Notification   dated  07.09.2009   issued   u/s.19   of   the   TP   Act.   The   respondent­ Surat   Municipal   Corporation   called   the   owner   of   land   for  negotiation   u/s.77   of   the   Bombay   Provincial   Municipal  Corporations Act (for short, "the BPMC Act") for acquisition  of   the   land   in   question.   The   land­owner   made  representation   on   13.05.2010   against   the   Notice   whereby,  he was asked to remain present for negotiations. The land­ owner remained present for negotiation u/s.77 of the BPMC  Act   and   showed   his   unwillingness   to   negotiate   about   the  Page 6 of 61 6 of 122 C/LPA/1263/2011 JUDGMENT land   in   question.   Thereafter,   the   captioned   writ   petitions  came   to   be   filed   before   this   Court,   which   came   to   be  dismissed   by   the   learned   Single   Judge,   by   way   of   the  impugned judgment and orders.

5. We   have   heard   learned   Senior   Advocate   Mr.   R.R.  Marshall  appearing  for  Mr.  B.N.  Patel  for the appellant  in  LPA No.1263 of 2011, Mr. Kamal B. Trivedi learned Senior  Advocate  appearing   with  Mr.  HS  Munshaw  for  SUDA,  Mr.  Prashant Desai learned Senior Advocate appearing with Mr.  Kaushal   Pandya   for   Surat   Municipal   Corporation,   Mrs.  Ketty A. Mehta learned advocate appearing for the original  land­owners in LPA No.1481 of 2013, Mr. R.S. Sanjanwala  learned advocate appearing with Mr. Apurva Kapadia for the  land­owners in LPA No.1361 of 2013 and Mr. Hardik Soni  learned AGP for the respondent­State Government. 

6. Mr.  R.R.  Marshall  learned  Senior  Advocate  appearing  for Mr. B.N. Patel for the appellant submitted that the lands  of   the   appellant­original   petitioner   were   placed   in  reservation "for post and telegraph" in the final development  plant by Notification dated 31.01.1986 and since that date  onwards,  the  lands  continued  under  reservation  and were  not   acquired   by   the   development   authority   nor   were   they  Page 7 of 61 7 of 122 C/LPA/1263/2011 JUDGMENT released   from   acquisition.   The   Government   of   Gujarat  issued another Notification dated 07.09.2009 whereby, after  a   lapse   of   about   23   years,   the   lands   were   released   from  reservation   "for   post   and   telegraph"   but,   were   once   again  reserved   "for  the   purpose  of Surat  Municipal  Corporation" 

(for short, "the SMC").
6.1 It is submitted by the learned Senior Advocate for the  petitioner  that   the  lands  in  question  could  not  have  been  kept under  reservation  for a period beyond Ten years and  the   bar   of   Section   20   of   the   TP   Act   would   apply.   It   is  submitted that if after so many years, the Government itself  de­reserves   the   lands   from   the   purposes   "of   post   and  telegraph",  it was  no longer  open  for it to re­reserve  it for  SMC. In support of the above submission, reliance is placed  on the following decisions; 
I. Bhavnagar University v. Palitana Sugar Mill Pvt. Ltd. 
and   others,   AIR   2003   SC   511   [   (2003)   2   SCC   111].   In  Paras - 5, 32 & 34, the Apex Court observed as under;
"5. On   or   about   3.3.1986   a   development   plan   was  finally published in terms of the provisions of the said  Act,   and   the   period   of   10   years  therefrom  lapsed   on  Page 8 of 61

8 of 122 C/LPA/1263/2011 JUDGMENT 2.3.1996.   A   revised   Development   plan   however   came  into being on 20th February, 1996. It is not in dispute  that respondents who claim ownership of the lands in  question issued  notices   in   terms   of   sub­section   2   of  Section   20   of   the   said   Act,   asking   the   State  Government to acquire the properties in terms thereof. 

32. Sub­section (2) of Section 20, however, carves out  an exception to the exercise of powers by the State as  regards   acquisition   of   the   land   for   the   purpose   of  carrying   out   the   development   of   the   area   in   the  manner provided for therein;   a bare reading whereof  leaves no manner of doubt that in the event the land  referred to under sub­section (1) of Section 20 thereof  is   not   acquired   or   proceedings   under   the   Land  Acquisition Act are not commenced and further in the  event   an   owner   or   a   person   interested   in   the   land  serves a notice in the manner specified therein, certain  consequences  ensue,  namely,    the designation  of the  land   shall   be   deemed  to  have  lapsed.  A legal  fiction,  therefore, has been created in the said provision.

34. The relevant provisions of the Act are absolutely  clear,  unambiguous  and implicit.  A plain  meaning  of  the said provisions, in our considered view, would lead  to   only   one   conclusion,   namely,   that   in   the   event   a  notice   is   issued   by   the   owner   of   the   land   or   other  person   interested   therein   asking   the   authority   to  acquire   the   land   upon   expiry   of   the   period   specified  therein viz. ten years from the date of issuance of final  development  plan and in the event pursuant  to or in  furtherance thereof no action for acquisition thereof is  taken, the designation shall lapse."





                           Page 9 of 61



                                                                  9 of 122
          C/LPA/1263/2011                                  JUDGMENT



II. Bhikubhai   Vithalbhai   Patel   and   others   v.   State   of  Gujarat  and  another,  AIR  2008  SC  1771  [2008  (4)  SCC  144]. In Paras - 33, 35 & 37, the Apex Court observed as  under;

"33. The   Court   is   entitled   to   examine   whether   there  has   been   any   material   available   with   the     State  Government  and the reasons  recorded,  if any,  in the  formation   of   opinion   and   whether   they   have   any  rational   connection   with   or   relevant   bearing   on   the  formation   of   the   opinion.   The   Court   is   entitled  particularly,   in   the   event,   when   the   formation   of   the  opinion   is   challenged   to   determine   whether   the  formation   of   opinion   is   arbitrary,   capricious   or  whimsical.  It is always  open  to the court  to  examine  the question whether reasons for formation of opinion  have   rational   connection   or   relevant   bearing   to   the  formation  of  such  opinion  and are not  extraneous  to  the purposes of the statute. 
35. Be   that   as   it   may,   the   impugned   preliminary  notification   itself   does   not   reflect   formation   of   any  opinion  by the State Government  that it had become  necessary   to   make   substantial   modifications   in   the  draft development plan and, for that reason, instead of  returning   in   the   plan,   decided   to   publish   the  modifications   so   considered   necessary   in   the   Official  Gazette   along   with   the   notice   inviting   suggestions   or  objections with respect to the proposed modifications.  It is very well settled, public orders publicly made, in  exercise of a statutory authority, cannot be construed  in the light of explanations subsequently given by the  Page 10 of 61

10 of 122 C/LPA/1263/2011 JUDGMENT decision   making   authority.   Public   orders   made   by  authorities are meant   to have public effect and must  be construed objectively with reference to the language  used in the order itself. (See ­ Gordhandas Bhanji  and  Mohinder   Singh   Gill   &   Anr.   Vs.   The   Chief   Election  Commissioner, New Delhi).

37. On   consideration   of   the   facts   and   the   material  available   on   record,   it   is   established   that   the   State  Government   took   the   action   proposing   to   make  substantial modifications to the plan without forming  of any opinion, which is a condition precedent for the  use of power under proviso to Section 17(1)(a)(ii).  The  power,   to   restrict   the   use   of   land   by   the   owners  thereof,   is   a   drastic   power.   The   designation   or  reservation   of   the   land   and   its   use   results   in   severe  abridgment   of   the   right   to   property.   Statutory  provisions   enabling   the   State   or   its   authorities   to  impose restrictions on the right to use one#s own land  are   required   to   be   construed   strictly.   The   legislature  has,   it   seems   to   us,   prescribed   certain   conditions   to  prevent the abuse of power and to ensure just exercise  of  power. Section 17 and more particularly the proviso  to Section 17(1)(a) (ii) prescribes some of the conditions  precedent   for   the   exercise   of   power.   The   order  proposing to make substantial modifications, in breach  of   any   one   of   those   conditions,   will   undoubtedly   be  void.     On   a  successful  showing    the order  proposing  substantial  modifications and designating  the land of  the appellants  for educational  use   under  Section  12  (2) (o) of the Act has been made without the Statement  Government   applying   its   mind   to   the   aspect   of  necessity or without forming an honest opinion on that  aspect, it will, we have no doubt, be void."





                           Page 11 of 61



                                                                   11 of 122
         C/LPA/1263/2011                                   JUDGMENT




6.2 Learned   Senior   Advocate   Mr.   Marshall   further  submitted   that   it   was   an   absolute   arbitrary   exercise   of  power  on the part of the authority  to keep an individual's  valuable   land  under  reservation  for  a period  of  almost  24  years   without   doing   anything.   It   was   submitted   that   the  "right   to   property"   has   been   recognized   as   an   important  constitutional and human right. Therefore, the action of the  respondent   was   clearly   violative   of   the   constitutional   and  human   rights   of   the   appellant.   In   support   of   the   above  submission, reliance is placed on the following decisions;  I. In  P.T.   Munichikkanna   Reddy   and   others   v.  Revamma  and  others,  2007  (6) SCC  59,  the   Apex   Court  held that the "right of property" is now considered to be not  only   a  constitutional  or  statutory  right  but   also  a  human  right. Human rights have been historically considered in the  realm of individual  rights such  as right to health, right to  livelihood,   right   to   shelter   and   employment,   etc.   but   now  human rights are gaining a multifaceted dimension. Right to  property   is   also   considered   very   much   a   part   of   the   new  dimension.

II. Bharat   Petroleum   Corporation   Ltd.   v.   Maddula  Page 12 of 61 12 of 122 C/LPA/1263/2011 JUDGMENT Ratnavalli and others, 2007 (6) SCC 81.  In Paras - 26 &  29, the Apex Court observed as under;

"26. Reasonableness   and   non­arbitrariness   are   the  hallmarks of an action by the State. Judged from any  angle, the action on the part of the appellant does not  satisfy   the   test   of   fairness   or   unreasonableness.   It  being wholly arbitrary cannot be sustained.
29. Right of property  although is not a fundamental  right,   nonetheless  remains  a constitutional  right  and  any   expropriatory   legislation   must   be   construed  strictly. (See Hindustan Petroleum Corp. Ltd. v. Darius  Shahpur Chennai.)"

III. Chandigarh   Housing   Board   v.   Major­General  Devinder Singh (Redt.) and another, (2007) 9 SCC 67. In  Para­11, the Apex Court observed as under;

"11. Right   to   acquire   a   property   although   is   not   a  fundamental right but, is a constitutional and human  right. Before a person can be deprived of his right to  acquire   property,   the   law   and   /   or   a   contract   must  expressly and explicitly state so."

IV. In  N.   Padmamma   and   others   v.   S.   Ramakrishna  Reddy and others, 2008 (15) SCC 517 the Apex Court held  Page 13 of 61 13 of 122 C/LPA/1263/2011 JUDGMENT that   "right   of   property"   is   a   human   right   as   also   a  constitutional   right   and   the   same   cannot   be   taken   away  except   in   accordance   with   law.   Article   300­A   of   the  Constitution protects such right. The provisions of the Act  seeking to divest such right, keeping in view the provisions  of Article 300­A, must be strictly construed. 6.3 It   is   submitted   by   learned   Senior   Advocate   Mr.  Marshall   that   Notification   dated   02.09.2004   was   issued  without   any   application   of   mind.   Before   issuing   the  impugned  Notification,  the Government  had not arrived  to  any proper satisfaction, based on relevant materials, that it  was necessary to de­reserve the lands "for the purposes of  post and telegraph" and fresh re­reserve it "for the purpose  of SMC". It is submitted that the details as to on what basis  the   lands   were   re­reserved   was   not   even   reflected   in   the  affidavit­in­reply  filed  by the State Government.  Therefore,  the entire exercise was without any application of mind and  deserves   to   be   set   aside.   In   support   of   this   submission,  reliance   is   placed   on   the   decision   rendered   in  Bhikubhai  Vithalbhai Patel's case (supra) wherein, it is held that before  issuing   the   Notification   for   reservation,   formation   of   an  opinion is necessary. It was also submitted that it makes no  difference whether the variation is under Section 17 or 19 of  Page 14 of 61 14 of 122 C/LPA/1263/2011 JUDGMENT the TP Act since the exercise of powers u/s.19 of the TP Act  would   apply   with   greater   force.   It   would   also   make   no  difference  if the variation  was by the State itself or at the  instance of development authority.

6.4 It was also submitted by learned Senior Advocate Mr.  Marshall that all exercises undertaken by the State should  stand the test of reasonableness. If they were unreasonable,  they   could   be   considered   as   arbitrary   and   the   Court  exercising jurisdiction under Article 226 of the Constitution  may junk such arbitrariness. It is submitted that reserving  the   lands   as   far   back   as   on   31.01.1986   and   robbing   the  appellant­petitioner   of   the   bona   fide   use   of   the   same  and  then against releasing it from reservation and re­reserving it  as on 07.09.2009, without hearing the appellant­petitioner,  is unreasonable and bad in law.

6.5 Mr. Marshall has lastly submitted that the reservation  merely states "public purpose of SMC". It does not indicate  what   "public   purpose".   It   is   submitted   that   even   the  affidavit­in­reply of the SMC does not state as to for what  public   purpose,   the   SMC   requires   the   lands   in   question.  Hence,   the   entire   exercise   of   reservation   suffers   from   the  vice of vagueness. He, therefore, submitted that the appeal  Page 15 of 61 15 of 122 C/LPA/1263/2011 JUDGMENT filed   by   the   appellant­original   petitioner   deserves   to   be  allowed. 

7. Mr. Prashant Desai learned Senior Advocate appearing  with   learned   advocates   Mr.   Dhaval   Nanavati   and   Mr.  Kaushal   Pandya   for   respondent­Surat   Municipal  Corporation drew our attention to different provisions of the  TP   Act,   particularly,   Sections   -   9,   17,   19,   20   &   21.   It   is  submitted that Section ­ 20(2) of the TP Act provides that if  the land referred to in sub­section (1) of Section 20 is not  acquired by agreement within a period of 10 years from the  date of coming into force of the final development plan or if  the   proceeding   under   the   Land   Acquisition   Act   are   not  commenced,   the   person   interested   may   serve   the   notice  requiring the authority to acquire the land and if within 6  months from the date of service of such notice the land is  not   acquired   or   not   steps   are   commenced   for   acquisition,  the designation of the land as aforesaid shall be deemed to  have lapsed.

7.1 Learned   Senior   Advocate   Mr.   Desai   submitted   that  Section 21 provides that at least once in 10 years from the  date on which the final development plan comes into force,  the area development authority shall revise the development  Page 16 of 61 16 of 122 C/LPA/1263/2011 JUDGMENT plant and the provisions of Sections 9 to 20 of the TP Act  shall be applied to such revision. Therefore, after the period  of 10 years when the revision takes place, all the provisions  will   be   applicable,   viz.   (i)   to   prepare   of   draft   development  plan, (ii) to invite objections and suggestions and ultimately,  to send draft development plant for sanction u/s.17 of the  TP   Act,   (iii)   the   revised   draft   development   plant   is   to   be  sanctioned   u/s.17   and   thereby,   clause   (d)   and   (e)   will   be  made   applicable   and   it   will   become   the   final   development  plan.

7.2 It is contended  by learned Senior Advocate Mr. Desai  that   Section   20   of   the   TP   Act   speaks   about   the   final  development plan and it does not speak about the first final  development   plan.   In   the   instant   case,   the   revised   final  development plan was sanctioned u/s.17 of the TP Act and  the   Notification   was   issued   on   02.09.2004   and   the   date  specified was 15.09.2004. Therefore, once the revised final  development plan is sanctioned u/s.17 of the TP Act, it will  have the same effect of Section 20 of the TP Act. 7.3 It is further contended by learned Senior Advocate Mr.  Desai that Section 20 of the TP Act provides for giving of a  notice  in respect  of the final development  plan and not in  Page 17 of 61 17 of 122 C/LPA/1263/2011 JUDGMENT respect   of   draft   development   plan   and   therefore,   if   the  revised draft development plan is under preparation and in  the   meanwhile,   the   notice   is   given   and   the   acquisition  proceedings   are   not   initiated,   the   deeming   provision   will  come   into   force   under   sub­section   (2)   of   Section   20.   It   is  submitted  that if the notice is given after the revised final  development   plan   is   sanctioned,   then,   in   that   case,   the  deeming provision  will not be applicable before completion  of   10   years.   Once   the   revised   draft   development   plan   is  sanctioned   u/s.17   of   the   TP   Act,   the   earlier   final  development   plant   does   not   remain   and   revised   final  development plan will come into force. The life of the earlier  final development  plan will come  to an end and therefore,  the   period   of   10   years,   as   specified   in   sub­section   (2)   of  Section 20 will commence from the date of the sanction of  the revised  final development  plan and not on the date of  the original final development plan.

7.4 Learned Senior Advocate Mr. Desai submitted that till  the   revised   final   development   plan   is   sanctioned,   the  development plan would continue to be in operation, as has  been held in the case of Ahmedabad Municipal Corporation  v.   Madhuriben   A.   Parikh,   1995   (2)   GLR   1832.   It   was,  therefore, submitted that the respondent­authority has not  Page 18 of 61 18 of 122 C/LPA/1263/2011 JUDGMENT committed   any   illegality   or   impropriety   while   exercising  powers under the provisions of the Act. 

8. Mr.  Kamal  Trivedi  learned Senior  Advocate  appearing  with Mr. HS Munshaw for respondent­SUDA submitted that  Section   20   of   the   TP   Act   deals   with   "acquisition   of   land" 

whereas, Section 21 requires "revision" of final development  plan at least once in 10 years. It is submitted that both the  Sections   are   required   to   be   read   conjunctively   and   not  individually.
8.1 It is submitted by learned Senior Advocate Mr. Trivedi  that   Section   20   of   the   TP   Act   is   an   enabling   provision  inasmuch  as the period fixed therein  does  not compel  the  authority  to acquire  the land within  the prescribed  period  but, it only enables the owner to give notice for acquisition  thereafter.  What  Section  20 of the TP Act  contemplates  is  that if within 10 years from the date of coming into force of  the   final   development   plan   the   land   is   not   acquired,   the  owner   gets   a   right   to   serve   a   notice   on   the   authority  concerned requiring it to acquire the land and if within six  months   from   the   date   of   such   notice,   the   land   is   not  acquired or no steps are commenced for its acquisition, the  reservation of the land shall be deemed to have lapsed.


                                 Page 19 of 61



                                                                         19 of 122
          C/LPA/1263/2011                                    JUDGMENT




8.2 Learned   Senior   Advocate   Mr.   Trivedi   submitted   that  the condition precedent for the running of time of 6 months  u/s.20(2) is the service of a valid notice after the expiry of  10   years   from   the   date   of   coming   into   force   of   the   final  development   plan.   Thus,   there   is   no   automatic   lapsing   of  reservation   u/s.20   of   the   TP   Act.   In   other   words,   the  absence of notice or service of invalid notice, will not be a  bar for the authority to continue with the very reservation  while undertaking the exercise of revision u/s.21 of the TP  Act. There is nothing unreasonable in the fixation of period  of 10 years  by the legislature u/s.20 of the TP Act, which  may,   eventually,   get   extended   in   the   absence   of   a   valid  notice as per Section 20(2) of the TP Act.
8.3 It is contended by learned Senior Advocate Mr. Trivedi  that   it   was   only   after   06.03.2004   when   the   final  development   plan   came   into   effect   that   the   original  petitioners   began   making  representation  for  the  release  of  land   from   reservation.   The   original   petitioners   could   not  have done so within the period of 10 years from 06.03.2004  and were bound to wait for the completion of 10 years on  05.03.2014,   where­after,   the   service   of   such   notice   would  have allowed the running of time of 6 months.


                                  Page 20 of 61



                                                                         20 of 122
          C/LPA/1263/2011                                   JUDGMENT




8.4 In   support   of   his   submissions,   Mr.   Kamal   Trivedi  learned Senior Advocate placed reliance upon the following  decisions;
(I) Municipal   Corporation   of   Greater   Bombay   v.   Dr.  Hakimwadi Tenants' Association and others, 1988 (Supp.)  SCC   55.   In   Paras   -   6   &   7,   the   Apex   Court   observed   as  under;
"6. Aggrieved,  the   appellant  carried  an  appeal  to  a   Division   Bench   under   s.   15   of   the   Letters   Patent.  Bharucha,   J.   speaking   for   himself   and   Desai,   J.  upheld the view of the learned Single Judge and held  that the most crucial step was the application to   be  made   by   the   Corporation   to   the   State   Government  under s. 126(1) of the Act for acquisition of the land, it  ought   to     have   been   taken   within   the   period   of   six  months  commencing    from  July  4, 1977,  the date of  service of the purchase  notice. That  decision proceeds  upon   the   view   that   the   details   of   ownership   or  particulars of tenants are not required  to be furnished  in the purchase notice served by the owner   or   any  person  interested  in the land. All that is required    is  that  the owner   or   the   person   interested   in   the   land  must inform  the authority  that the land reserved for  any   plan   under   the   Act   had   not   been   acquired   by  agreement within   10 years   from the   date on which  the   plan   came   into   force   and   that   proceedings   for  acquisition of such land under   the Land   Acquisition  Page 21 of 61 21 of 122 C/LPA/1263/2011 JUDGMENT Act had not been commenced within that period. It has  accordingly held that the purchase notice dated July 1,  1977 served by respondents nos. 4­7,the trustees, was  a valid notice under s. 127 of the Act and therefore the  period   of   six   months   specified   in   s.   127   commenced  running   from July   4, 1977, the date of service, and  came to  an end on January 4, 1978. That being so, it  was   held     that   upon    the  expiry   of  the  period   of  six  months   on     January   3,   1978,   the   reservation   of   the  land for recreation ground lapsed and it was released  from such reservation.
7. According   to   the   plain   reading   of   s.   127   of   the  Act,   it   is   manifest     that   the     question   whether   the  reservation   has   lapsed   due     to   the   failure   of   the  Planning Authority to take any steps  within a  period  of six months   of the   date of service of   the notice of  purchase as stipulated by s.126, is a   mixed question  of  fact  and  law.  It would  therefore  be  difficult,  if not  well   nigh  impossible,  to lay down  a rule  of universal  application. It  cannot be  posited that the period of six  months would necessarily begin to run from the date  of service  of   a purchase  notice under    s. 127 of the  Act.  The   condition  pre­requisite    for the   running  of  time under s.   127 is   the service of a valid purchase  notice.   It   is   needless     to   stress   that   the   Corporation  must  prima  facie  be satisfied    that  the notice  served  was by the owner of the affected land   or any person  interested in the land. But, at the same  time, s.  127  of  the Act  does not contemplate an investigation into  title by  the officers  of the  Planning Authority, nor can  the officers  prevent the running  of time if there   is a  valid notice. Viewed in that perspective, the High Court  rightly   held   that   the   Executive   Engineer   of   the  Municipal Corporation  was not justified in  addressing  Page 22 of 61 22 of 122 C/LPA/1263/2011 JUDGMENT the letter dated   July 29, 1977 by which he required  respondents   nos.   4­7,   the   trustees,   to   furnish  information  regarding their title  and ownership,  and  also  to furnish  particulars  of the tenants,  the nature  and user of the tenements and the total area  occupied  by them at present. The Corporation had the requisite  information   in     their   records.   The   High   Court   was  therefore   right in reaching the conclusion that it did.  In   the present   case, the Planning Authority was the  Municipal    Corporation  of Greater  Bombay.  It cannot  be doubted that the Municipal  Corporation has access  to all land records  including the  records pertaining to  cadastral survey no. 176 of  Tardeo. We are inclined to  the view that the aforesaid  letter dated  July 28,  1977  addressed by the Executive Engineer  was  just   as  attempt     to   prevent   the   running   of   time   and   was   of  little or no consequence. As was rightly pointed  out   by  respondents   nos.   4­7   in   their   reply   dated   August   3,  1977,   there   was   no   question   of   the   period   of   six  months     being   reckoned  from  the date  of the receipt  from   them     of       the   information     requisitioned.   The  Municipal Corporation had been  assessing  the  trust  properties  to property  tax and  issuing  periodic bills  and receipts therefor and obviously could  not question  the  title  or ownership of  the trust.  We are  informed  that the building being situate  on Falkland  Road, the  occupants are  mostly dancing  girls  and this is in the  knowledge  of the   Corporation   authorities.   The  rateable value of each tenement would also  be known  by   an     inspection   of     the     assessment   registers.   We  must accordingly uphold the finding arrived at by the  High Court that the appellant having failed to take any  steps,  namely, of making an  application to  the State  Government   for   acquiring   the   land   under   the   Land  Acquisition Act within a period of six months from the  Page 23 of 61 23 of 122 C/LPA/1263/2011 JUDGMENT date of service of the purchase   notice,   the   impugned  notification issued by the State  Government under s.  6   of   the   Land   Acquisition   Act   making   the   requisite  declaration that such land was required for a   public  purpose i.e. for  a  recreation ground was invalid, null  and void."

(II) Girnar Traders v. State of Maharashtra and others,  (2007) 7 SCC 555. In Paras - 11,  12,  30 & 31,  the Apex  Court observed as under;

"11. On 3.2.1998 the appellants served notice through  their   advocates   under   Section   127   of   the   MRTP   Act  asking   for   re­notifying   the   property   or   to   release   the  said   property   from   reservation   and   accord  sanction/approval   to   develop   the   property   by   the  owner.     In   reply,   the   Municipal   Corporation,   Greater  Mumbai informed the appellants that purchase notice  issued by their advocates was invalid as ten years had  not   expired   since   the   sanction   of   the   revised  development   plan,  came  into  force  on  16.9.1991.  On  18.10.2000,   the   appellants   again   served   purchase  notice under Section 127 of the MRTP Act.  Again the  Municipal   Corporation   of   Greater   Mumbai   informed  the appellants that the notice was invalid as the period  of ten years had not lapsed from the date of the revised  plan.
12. On   15.3.2002,   the   appellants   addressed   yet  another   notice   to  the  Municipal  Corporation,  Greater  Mumbai   under   Section   127   of   the   MRTP   Act   stating  therein that ten years' period had lapsed on 16.9.2001  and since no proceedings for  acquisition of the land as  Page 24 of 61 24 of 122 C/LPA/1263/2011 JUDGMENT contemplated under Section 127(1) of the MRTP Act or  under   the   Land   Acquisition   Act   ,   1894   (hereinafter  referred   to   as   "the   LA   Act")   having   been   commenced  nor has any award been made or compensation paid,  the   property   should   be   de­reserved.   The   purchase  notice   was   served   on   the   Municipal   Commissioner,  Greater Mumbai on 19.3.2002.
30. Section   127   of   the   MRTP   Act   which   requires  consideration in the present case is a provision which  provides, as is clear from its heading itself, for lapsing  of reservation of the lands included in the development  plan.  The development  authority  for utilization  of the  land   for   the   purpose   for   which   it   is   included   in   the  plan has to take steps and do things within the period  stipulated in a particular span of time, the land having  been   reserved  curtailing  the right  of the owner  of its  user. Section 127 reads as under:
"127.     Lapsing   of   reservations.­   If   any   land  reserved,   allotted  or  designated  for  any  purpose  specified   in   any   plan   under   this   Act   is   not  acquired by agreement within ten years from the  date   on   which   a   final   Regional   Plan,   or   final  Development   Plan   comes   into   force   or   if  proceedings   for   the   acquisition   of   such   land  under this Act or under the Land Acquisition Act,  1894, are not commenced within such period, the  owner  or any person  interested  in the land may  serve   notice   on   the   Planning   Authority,  Development   Authority   or   as   the   case   may   be,  Appropriate Authority to that effect; and if within  six months from the date of the   service of such  notice,   the   land   is   not   acquired   or   no   steps   as  aforesaid  are commenced  for its acquisition,  the  Page 25 of 61 25 of 122 C/LPA/1263/2011 JUDGMENT reservation,   allotment   or   designation   shall   be  deemed  to have lapsed,  and thereupon  the land  shall   be   deemed   to   be   released     from   such  reservation,   allotment   or   designation   and   shall  become available to the owner  for the purpose of  development as otherwise permissible in the case  of adjacent  land under the  relevant plan."  
     

31. Section 127 prescribes two time periods.  First, a  period of 10 years within which the acquisition of the  land   reserved,   allotted   or   designated   has   to   be  completed   by   agreement   from   the   date   on   which   a  regional plan or development plan comes into force,  or  the proceedings for acquisition of such land under the  MRTP   Act   or   under   the   LA   Act   are   commenced.  Secondly,   if   the   first   part   of   Section   127   is   not  complied with or no steps are taken, then the second  part   of   Section   127   will   come   into   operation,   under  which a period of six months is provided from the date  on   which   the   notice   has   been   served   by   the   owner  within which the land has to be acquired or the steps  as aforesaid  are to be commenced  for its acquisition.  The   six­month   period   shall   commence   from   the   date  the owner or any person interested in the land serves a  notice   on   the   planning   authority,   development  authority   or   appropriate   authority   expressing   his  intent claiming de­reservation of the land. If neither of  the things is done, the reservation shall lapse.  If there  is   no   notice   by   the   owner   or   any   person   interested,  there  is  no question  of lapsing  reservation,  allotment  or designation of the land under the development plan.  Second   part   of   Section   127   stipulates   that   the  reservation   of   the  land  under  a  development  scheme  shall lapse if the land is not acquired or no steps are  taken for acquisition of the land within the   period of  Page 26 of 61 26 of 122 C/LPA/1263/2011 JUDGMENT six   months   from   the   date   of   service   of   the   purchase  notice.    The word "aforesaid" in the collocation of the  words   "no   steps   as   aforesaid   are   commenced   for   its  acquisition" obviously refers to the steps contemplated  by Section 126 of the MRTP Act."  

9. Mr.   Hardik   Soni   learned   Asst.   Government   Pleader  appearing   on   behalf   of   the   respondent­State   adopted   the  submissions   made   by   Mr.   Kamal   Trivedi   learned   Senior  Advocate   appearing   for   SUDA   and   Mr.   Prashant   Desai  learned Senior Advocate appearing for respondent­SMC.

10. Mrs. Ketty Mehta learned counsel appearing on behalf  of respondents no.1, 2.4 & 3 in LPA No.1481 of 2013 and  Mr. R.S. Sanjanwala learned counsel appearing on behalf of  respondents no.1 & 2 in LPA No. 1361 of 2013 adopted the  arguments  canvassed by learned Senior Advocate Mr. R.R.  Marshall appearing on behalf of the appellants, original land  owners, in LPA No.1263 of 2011. The sum and substance of  their submission is that the owner of a reserved land would  not lose his right of getting the land de­freezed by serving  six   months'   notice   u/s.20(2)   of   the   Act,   if   there   is   any  proposal   by   issuance   of   a   draft   revised   final   development  plan within ten years or on expiry of ten years of the original  development plan.




                                 Page 27 of 61



                                                                        27 of 122
          C/LPA/1263/2011                                   JUDGMENT




10.1 It   is   their   submission   that   previous   operation   of  Sections  9 to 20 of the Act resulting  into preparation  of a  final development plan would not nullify the right created in  favour   of   the   land   owner   to   serve   six   months'   notice   for  getting  his land de­reserved  on subsequent  revision  of the  plan   pursuant   to   its   commencement   and   expiry   after   ten  years.

10.2 It is their submission that the mention of Section 20 in  Section   21   of   the   Act   for   revision   does   not   show   any  intention of the Legislature to curtail or take away the right  already accrued in favour of a land­owner u/s.22 of getting  his land de­freezed. Sections 9 to 21 of the Act, in course of  revision of a development plan u/s.21, would be applicable  to the extent rights have not already been created in favour  of land­owner u/s.20 on expiry of 10 years from the earlier  final development plan and by serving of six months' notice  with consequent failure of authority to acquire the land. 10.3 It is, therefore, contended on behalf of the private land­ owners   that   the   land­owners   cannot   go   on   waiting   for  further  period  of ten years from each  revised  development  plan   for   the   purpose   of   invoking   his   right   of   six   months'  Page 28 of 61 28 of 122 C/LPA/1263/2011 JUDGMENT notice   u/s.20(2)   of   the   Act,   as   and   when   the   process   of  preparation   of   draft   revised   development   plan   commences  u/s.21   of   the   Act   before   or  on  expiry   of  ten  years'  period  counted   from   the   earlier   final   development   plan.   Mere  issuance of a draft revised final development plan u/s.21 of  the   Act   by   the   authority   shall   not   take   away   the   right  already accrued and vested in the land­owner on expiry of  10   years   period   from   the   existing   final   development   plan  and   failure   of   the   authority   to   acquire   the   land   in   six  months' notice period.

10.4 In   support   of   the   submissions,   reliance   has   been  placed on a reported decision of the Apex Court in the case  of State of Maharashtra v. Bhakti Vedanta Book Trust and  others,   (2013)   4   SCC  676  and   more   particularly,   on   the  observations  made  in Paras - 8, 10 & 15, which  reads as  under;

"8. We   have   heard   learned   counsel   for   the   parties  and perused the  record. Section 126 of the 1966 Act,  which provides  for  the  acquisition  of  land required  or reserved for any of the public purposes specified  in  any   plan   or   scheme   prepared   under   the   Act   and  Section   127   of     the       1966     Act,     which   envisages  lapsing of reservation in certain contingencies read as  under:
Page 29 of 61
29 of 122 C/LPA/1263/2011 JUDGMENT "Section   126.   Acquisition   of   land   required  for  public  purposes specified in plans. ­  (1)     When   after     the     publication     of     a     draft  Regional   Plan,   a   Development     or     any     other  plan     or     town   planning   scheme,   any   land   is  required   or   reserved     for     any     of     the     public  purposes  specified in any plan or scheme under  this   Act     at   any     time   the   Planning   Authority,  Development  Authority,  or as the case may   be,  any   Appropriate   Authority   may,   except   as  otherwise   provided   in   section   113A   acquire   the  land,­
(a) by   an   agreement   by   paying   an   amount  agreed to, or
(b) in lieu of any such amount, by  granting  the  land­owner  or  the lessee,  subject,  however,  to  the lessee  paying  the  lessor  or depositing with  the Planning Authority, Development Authority or  Appropriate   Authority,   as   the   case   may   be,   for  payment to the   lessor, an amount equivalent to  the   value     of     the     lessor's     interest     to     be  determined   by   any   of   the   said   Authorities  concerned  on   the    basis    of the principles  laid  down in the  Land  Acquisition  Act,  1894,  Floor  Space   Index   (FSI)   or   Transferable   Development  Rights (TDR) against the area of land surrendered  free  of cost and free from all encumbrances, and  also   further  additional  Floor   Space  Index  or  Transferable   Development   Rights   against   the  development   or   construction   of   the   amenity   on  the   surrendered   land   at   his   cost,   as   the   Final  Page 30 of 61 30 of 122 C/LPA/1263/2011 JUDGMENT Development   Control   Regulations   prepared   in  this behalf provide, or
(c)   by   making   an   application   to   the   State  Government   for   acquiring such land under the  Land   Acquisition   Act,   1894,   and   the   land  (together with the  amenity, if  any, so  developed  or   constructed)  so   acquired   by  agreement   or  by  grant   of   Floor   Space   Index   or   additional   Floor  Space Index or Transferable Development Rights  under this section or under the Land Acquisition  Act,   1894, as the case may be, shall vest in the  Planning    Authority.    Development  Authority,  or  as the case may be, any Appropriate Authority.

(2)   On   receipt   of   such   application,   if   the   State  Government is satisfied that the land specified in  the application  is needed for the public purpose  therein   specified,   or   if   the   State   Government  (except   in   cases   falling   under   section   49   and  except   as   provided   in   section   113A)   itself   is   of  opinion that any land in any such plan is  needed  for any public purpose, it may make a declaration  to     that     effect     in   the   Official   Gazette,   in   the  manner   provided   in   section   6   of   the   Land  Acquisition   Act,   1894   (1   of   1894),   in   respect   of  the     said     land.     The   declaration   so   published  shall, notwithstanding anything contained in the  said   Act,   be   deemed   to   be   a   declaration   duly  made under  the  said section :

Provided   that,   subject   to   the   provisions   of  sub­section   (4),     no     such   declaration   shall   be  made after the expiry of one year from  the  date  of   publication   of   the   draft   Regional   Plan,  Page 31 of 61 31 of 122 C/LPA/1263/2011 JUDGMENT Development     Plan     or     any   other   Plan,   or  Scheme, as the case may be.

(3) On publication of a declaration under the said  section   6,   the   Collector   shall   proceed   to   take  order  for  the acquisition  of the   land under  the  said   Act;   and   the   provisions   of   that   Act   shall  apply to the acquisition of the said land, with the  modification   that   the   market   value   of   the   land  shall be,­

(i) where   the   land   is   to   be   acquired   for   the  purposes   of   a     new     town,   the   market     value  prevailing   on  the  date   of   publication   of  the  notification   constituting   or   declaring   the  Development  Authority  for  such town;

(ii)  where the land is acquired for the purposes  of a Special Planning Authority, the market value  prevailing   on   the   date   of   publication   of   the  notification  of the area  as an undeveloped  area;  and

(iii)  in any  other  case  the market  value  on  the  date   of   publication   of   the   interim   development  plan,   the   draft   development   plan,   or   the     plan  for area or areas for comprehensive development,  whichever  is earlier,  or as the case may  be, the  date  or  publication  of  the  draft  town planning  scheme:

Provided   that,   nothing   in   this   sub­section  shall   affect   the     date     for   the   purposes   of  determining the market value of  land  in  respect  of which proceedings for  acquisition commenced  Page 32 of 61 32 of 122 C/LPA/1263/2011 JUDGMENT before    the   commencement  of the Maharashtra  Regional   and   Town   Planning   (Second  Amendment)  Act, 1972 (Mah. XI of 1973):   
Provided   further   that,   for   the   purpose   of  clause     (ii)    of    this    sub­section,     the    market  value     in     respect     of     land     included     in     any  undeveloped area notified under subsection (1) of  section   40   prior   to   the   commencement   of   the  Maharashtra   Regional   and   Town   Planning  (Second Amendment) Act, 1972 (Mah. XI of 1973),  shall     be     the     market     value  prevailing   on  the  date of such commencement.
(4)  Notwithstanding   anything   contained   in   the  proviso  to  sub­section (2) and in subsection (3),  if a declaration is  not  made  within  the period  referred  to  in  subsection  (2)  or  having  been  made,     the   aforesaid   period     expired     at     the  commencement     of     the     Maharashtra   Regional  Town Planning (Amendment) Act, 1993, the State  Government  may  make  a fresh    declaration    for  acquiring  the  land  under  the  Land Acquisition  Act, 1894 (I of 1894), in   the   manner   provided  by     sub­sections   (2)   and   (3)   of   this   section,  subject to the modification that the market value  of the land shall be the market value at the date  of declaration in the  Official  Gazette  made  for  acquiring  the  land afresh.

Section   127.   Lapsing   of   reservation  -   If   any  land   reserved,   allotted   or   designated   for   any  purpose   specified  in   any   plan   under  this   Act   is  not   acquired     by     agreement   within     ten   years  from  the  date  on  which a  final  Regional  plan,  Page 33 of 61 33 of 122 C/LPA/1263/2011 JUDGMENT or final Development  plan  comes  into force  or  if   proceedings   for   the   acquisition   of   such   land  under   this   Act   or   under   the   Land     Acquisition  Act, 1894 (1 of 1894), are not  commenced  within  such  period,  the owner or any person interested  in the land may   serve   notice   on   the Planning  Authority,   Development   Authority     or     as     the  case     may     be,   Appropriate   Authority   to   that  effect, and if within  six  months  from the date of  service of such notice, the land is   not   acquired  or   no   steps   as   aforesaid   are   commenced   for   its  acquisition,   the   reservation,   allotment   or  designation  shall  be  deemed  to  have  lapsed,  and thereupon,  the  land  shall  be  deemed  to  be  released  from  such  reservation, allotment or  designation  and  shall    become    available  to  the  owner   for   the   purpose   of   development   as  otherwise,   permissible   in   the   case   of   adjacent  land under the relevant plan."

10. A writ petition filed  by  Dr.  Hakimwadi  Tenants'  Association questioning the notification was allowed by  the   learned   Single     Judge     of   the     Bombay     High  Court,   who   held   that  the  acquisition  proceedings  commenced   by   the   State   Government   under   Section  126(2) of the 1966 Act at the instance of the Planning  Authority were not valid because steps  were not taken  for the acquisition of land under Section 126(1)  of  the  1966  Act  read  with Section  6 of the 1894  Act  within  the   prescribed     time.   The   learned   Single   Judge  observed  that the period  of   six   months    prescribed  under Section 127 of the 1966 Act began to run from  the   date     of     service   of   purchase   notice   and   the  Corporation had to take steps to  acquire the property  before   4.1.1978,   which   was   not   done.   The   Division  Page 34 of 61 34 of 122 C/LPA/1263/2011 JUDGMENT Bench of   the High Court approved the view taken by  the   learned   Single   Judge     and     held   that   the   most  crucial   step   was   the   application   to   be   made   by  the   Corporation   to   the   State   Government   under  Section 126(1) of the 1966   Act for the acquisition of  the land and such  step ought  to   have   been    taken  within   the   period   of   six   months     commencing     from  4.7.1977.  This  Court  agreed  with  the counsel  for the  Corporation that the  words  'six  months from the date  of   service   of   such  notice'  used  in   Section  127  of   the  1966 Act were not susceptible to a literal construction,  but   observed:   (Hakimwadi   Tenants'   Assn.   Case,   SCC  p.61, para 8) "8.    ....it must be borne in mind that the period  of six months provided by Section 127 upon the  expiry of which the reservation of the land under  a   Development   Plan   lapses,   is   a   valuable  safeguard   to   the   citizen   against   arbitrary   and  irrational executive action. Section 127 of the Act  is a fetter  upon  the  power  of  eminent  domain.  By   enacting   Section   127   the   legislature   has  struck a balance between the competing claims of  the interests of the general public as regards the  rights of an individual."

15. Recently, another  three  Judge  Bench,  of  which  both   of   us   were members,  considered the scope of  Sections 126 and 127 of   the   1966   Act   in the Civil  Appeal   arising   out   of   SLP(C)   No.9934   of   2009  Shrirampur     Municipal   Council,     Shrirampur     v.  Satyabhamabai  Bhimaji  Dawkher  and  others   and  connected matters and reiterated the  view  expressed  by     the     majority     in   Girnar   Traders   v.   State   of  Page 35 of 61 35 of 122 C/LPA/1263/2011 JUDGMENT Maharashtra (supra). In the last mentioned judgment,  the   Court   emphasized   that   if   any private land is  shown as reserved in the Development plan, the same  can be acquired within 10 years either by agreement or  by following  the  procedure prescribed under the 1894  Act and if proceedings for the acquisition of   the land  are not commenced within that  period  and  a  further  period  of  six months from the date of service of notice  under Section 127 of the 1966 Act, reservation will be  deemed  to have lapsed and the land will be available  for development by the owner."

11. Before we embark upon the merits of the case, it would  be   beneficial   to   highlight   certain   facts   which   are  undisputed.

12. In   LPA   No.1263/2011  :   The   principal   development  plan of SUDA was sanctioned in the year 1986, in which the  land bearing Revenue Survey no.19(B) (new Revenue Survey  No.57/2 paiki) of Village Rundh, Taluka & City : Surat, was  reserved   for   "post   and   telegraph"   vide   "H­45",   which   was  revised under the provisions of Section 21 of the TP Act. In  the   year   1996,   the   revised   draft   development   plan   was  submitted to the State Government by SUDA u/s.16 of the  TP Act in which the land under reference was proposed for  reservation   for   office   building   of   "post   and   telegraph".  However, in exercise of powers u/s.17(1)(a)(ii) of the TP Act,  Page 36 of 61 36 of 122 C/LPA/1263/2011 JUDGMENT the State Government proposed certain modifications in the  revised   draft   development   plan   submitted   by   SUDA   and  invited   suggestions   and   objections   on   the   proposed  modifications   by   Notification,   which   was   published   in   the  Official Gazette  on 17.05.2001.  By Modification No.93,  the  State Government proposed to delete the earlier reservation  and re­reserve it "for residential use".

13. It   appears   that   it   was   only   a   proposal   of   the   State  Government to delete the reservation and designate the land  under reference "for residential use". On this proposal, the  State   Government   invited   objections   and   suggestions.  Pursuant to the objections and suggestions so received, the  State Government sanctioned the revised draft development  plan of SUDA under the provisions of Section 17(1)(c) of the  TP Act, by Notification dated 02.09.2004, which came into  force   from   15.09.2004.   However,   by   the   said   Notification  dated   02.09.2004,   the   State   Government   decided   to  continue  with the reservation  on the land under  reference  for office building of "post and telegraph".

14. Thereafter,   on   the   proposal   submitted   by   SUDA,   by  Notification dated 07.09.2009 issued u/s.19 of the TP Act,  the State  Government  made variations in the development  Page 37 of 61 37 of 122 C/LPA/1263/2011 JUDGMENT plan   by   which  the   land  under  reference  was  reserved  "for  public purpose of SMC" in place of office building of "post  and telegraph" u/s.12(2)(k) of the TP Act.

15. In   LPA   No.1481/2013  :  In   respect   of   the   subject  lands, the first development plan came to be finalized in the  year 1986 and they were reserved "for commercial purpose  for SUDA" in the draft development plan. It was sanctioned  by  the   State  Government  on 03.01.1986  and it came  into  force   on   03.03.1986.   Subsequently,  the   SUDA   prepared   a  revised draft development plan and submitted it to the State  Government   u/s.16   of   the   TP   Act.   Subsequent   to   the  submission of the revised draft development plan, the State  Government   published   a   modification   in   the   development  plan   u/s.17   of   the   TP   Act,   through   Notification   dated  17.05.2001   and   invited   suggestions   and   objections   to   it.  After   following   due   procedure,   the   State   Government  sanctioned the revised development plan on 02.09.2004 and  it came into force with effect from 15.09.2004.

16. It   appears   that   when   the   exercise   for   revised   draft  development plan was initiated under the provisions of the  TP Act in the year 1996, the State Government dropped the  reservation   of   the   subject   lands   while   publishing   the  Page 38 of 61 38 of 122 C/LPA/1263/2011 JUDGMENT Notification dated 17.05.2001. However, while finalizing the  revised   draft   development   plan,   the   State   Government  thought it fit not to drop the reservation of the subject lands  and   continued   the   reservation   as   per   the   provisions   of  Section 20(2) of the TP Act. It also appears that SUDA had  initiated   steps   for   finalization   of   the   subject   lands   in   the  year   1986   and   Notifications   u/s.4   and   6   of   the   Land  Acquisition Act, 1894 were also issued. However, at a later  point  of  time,  the proceedings  under  the Land Acquisition  Act were dropped in the year 1988 on the ground that the  subject   lands   were   declared   surplus   /   excess   under   the  provisions   of  the   Urban  Land  Ceiling  Act,  1976.  However,  the   competent   authority   could   not   take   possession   of   the  subject   lands   on   account   of   pendency   of   a   writ   petition  being   Special   Civil   Application   No.281/1991   filed   by   the  land­owner   before   this   Court.   The   said   petition   was  disposed   of   in   favour   of   the   land­owner,   vide   order   dated  20.04.1999,   as   the   Urban   Land   Ceiling   Act   had   been  repealed.   Therefore,   while   issuing   final   Notification   on  24.09.2001, the State Government continued reservation of  the   subject   lands   "for   commercial   purpose   for   SUDA".   In  this case, the first Notice u/s.20(2) of the TP Act came to be  issued on 13.10.2007.





                                  Page 39 of 61



                                                                         39 of 122
         C/LPA/1263/2011                                JUDGMENT



17. In   LPA   No.1361/2013  :   The   subject   lands   bearing  Survey   No.86   paiki   admeasuring   8012   sq.   metres   and  Survey No.91 paiki admeasuring 1543 sq. metres at Rajkot­ I, Rajkot,  were reserved  by the Rajkot  Urban Development  Authority  "for  RUDA  Site and Service  Project"  in the draft  development plan, The draft development plan of RUDA was  sanctioned   vide   Notification   dated   27.04.1988.  Subsequently,   a   revised   draft   development   plan   was  prepared,   which   was  sanctioned  by  the  State  Government  vide Notification dated 20.02.2004 and it came into effect on  06.03.2004 wherein, the subject lands were again reserved  for the same purpose. In this case, the first Notice u/s.20(2)  of the TP Act came to be issued on 30.06.2006.  REASONINGS :

18. Before proceeding further, a reference to Section 20 of  the TP Act is apposite. It reads as under;
"20. Acquisition of land :­ (1) The   area   development   authority   or   any   other  authority for whose purpose land is designated in the  final   development   plan   for   any   purpose   specified   in  clause (b), clause (d), clause (f), clause (k), clause (n) or  Page 40 of 61 40 of 122 C/LPA/1263/2011 JUDGMENT clause (o) of sub­section (2) of section 12, may acquire  the land either by agreement or under the provisions of  the Land Acquisition Act, 1894.
(2) If   the   land   referred   to   in   sub­section   (1)   is   not  acquired   by   agreement   within   a   period   of   ten   years  from   the   date   of   the   coming   into   force   of   the   final  development   plan   or   if   proceedings   under   the   Land  Acquisition Act, 1894 (I of 1894), are not commenced  within such period, the owner or any person interested  in   the   land   may   serve   a   notice   on   the   authority  concerned requiring it to acquire the land and if within  six months from the date of service of such notice the  land is not acquired or no steps are commenced for its  acquisitions,  the designation  of the land as aforesaid  shall be deemed to have lapsed.

18.1 The   above   provision   specifically   provides   that   after   a  period of ten years from the date of coming into force of the  final development plan, the owner or any person interested  in the land may issue a Notice on the authority concerned  requiring it to acquire the land and if within a period of six  months from the date of service of such notice the land is  not acquired or no steps are commenced for its acquisition  under the Land Acquisition Act, the designation of the land  Page 41 of 61 41 of 122 C/LPA/1263/2011 JUDGMENT would be deemed to have lapsed. Thus, Notice as envisaged  under sub­section (2) of Section 20 of the TP Act is a  sine   qua non for lapsing of reservation.

19. The main contention raised on behalf of the appellant­ original  petitioner  is that as the land under  reference  was  put under reservation in the development plan since 1986,  ie. for a period of more than 23 years, it could not have been  re­reserved   "for   public   purpose   for   SMC"   since   the  reservation  had lapsed after a period of 10 years from the  date  of sanction  of  the original  development  plan. Though  the contention sounds to be attractive but, it is without any  merits. As such, there is no provision in the TP Act by which  reservation   of   a   land   in   the   development   plan   lapses  automatically after a period of 10 years. 19.1 The only provision which relates to lapse of reservation  in   the   development   plan   is   Section   20,   more   particularly,  sub­section   (2)   of   the   TP   Act.   As   per   sub­section   (2)   of  Section   20,   if   the   land   which   is   referred   to   in   the  development plan for any public purpose, is not acquired by  agreement   within   a   period   of   10   years   from   the   date   of  coming   into   force   of   the   final   development   plan   or   if   the  proceedings  under  the Land Acquisition  Act, 1894 are not  Page 42 of 61 42 of 122 C/LPA/1263/2011 JUDGMENT commenced   within   such   period,   the   owner   or   any   person  interested in the land may serve a notice on the authority  concerned requiring it to acquire the land and if within six  months from the date of service of such notice, the land is  not acquired or no steps are commenced for its acquisition,  the designation of the land shall be deemed to have lapsed.

20. It is to be noted that in the present case, admittedly,  no such Notice as required u/s.20(2) of the TP Act has been  served   by   the   appellant­original   petitioner.   The   aforesaid  fact   situation   is   also   not   disputed   by   learned   Senior  Advocate   Mr.   RR   Marshall   for   the   appellant­original  petitioner.  In  Girnar  Traders'  case (supra),  the Apex  Court  categorically held that considering similar provisions under  the   Maharashtra   Regional   and   Town   Planning   Act,   1966  that   if   there   is   no   notice   by   the   owner   or   any   person  interested,   there   is   no   question   of   lapsing   reservation,  allotment or designation of the land under the development  plan. Hence, the contention on behalf of the appellant that  after   10   years   of   sanction   of   the   development   plan,   the  reservation lapses automatically, cannot be accepted.

21. The Town Planning Act does not contemplate that any  development plan which is prepared shall lapse at any point  Page 43 of 61 43 of 122 C/LPA/1263/2011 JUDGMENT of time.  It only contemplates  the plan being varied u/s.19  by   the   State   Government   or   a   revised   development   plan  being  prepared  by the area development  authority  u/s.21.  When   power   is   given,   a   duty   is   cast   on   the   development  authority,   at   least   once   in   ten   years,   to   revise   the  development  plan.  It does  not  mean  that  the development  plan comes to an end at the end of 10 years. Section 21 is  an   enabling   provision   which   casts   a   duty   on   the  development  authority to revise a plan at least once in 10  years. The revision can take place more than once but if the  authority,  for reasons best known  to itself, chooses  not to  revise a development plan, the effect of it would not be that  the   plan   would   lapse.   The   plan   would   continue   to   be   in  operation till it is either revised u/s.21 or varied u/s.19.

22. It   appears   from   the   record   that   at   no   point   of   time,  either in the year 1996 or in 2001 or in 2004, the appellant­ original   petitioner   had   raised   any   objection   against   the  continuation   of   reservation.   If   the   appellant   had   any  grievance against such reservation, he ought to have raised  necessary objection, by availing the remedy provided under  Section   20   of   the   TP  Act,  in  the  form   of  calling   upon   the  appropriate authority to acquire the land by issuing Notice  under  sub­section  (2). However,  no such steps were taken  Page 44 of 61 44 of 122 C/LPA/1263/2011 JUDGMENT by the appellant­original petitioner. Therefore, at this stage,  it is not open to the appellant to raise grievance against the  continuation of reservation. For a period of almost 23 years,  the   original   petitioner  did nothing  and  suddenly,  he woke  out   of   slumber   in   the   year   2010   when   Notice   was   served  upon   him   by   the   respondent­Corporation   for   negotiation  u/s.77 of the BPMC Act.

23. Once   the   appellant­original   petitioner   had   failed   to  submit the objections in pursuance of the Notification dated  01.07.2009   and   thereby,   permitted   the   variations   in   the  development plan, it would tantamount to Elvis having left  the building for the appellant. The inaction of the appellant­ original  petitioner  would  dis­entitle him from obtaining  an  equitable   relief,   particularly,   when   the   entire   event   has  come   to   an   irreversible   situation.   The   appellant   had   the  right   to   serve   Notice   as   required   u/s.20(2)   of   the   TP   Act.  However, the appellant had failed to avail such remedy and  therefore,   now,   it   is   not   open   for   the   appellant­original  petitioner to contend that the continuation of reservation is  illegal   or   for   that   matter,   the   variation   in   the   purpose   is  unreasonable.

24. A   person   may   waive   a   right   either   expressly   or   by  Page 45 of 61 45 of 122 C/LPA/1263/2011 JUDGMENT necessary  implication.  He may, in a given  case, dis­entitle  himself   from   obtaining   an   equitable   relief,   particularly,  when he allows a thing to come to an irreversible situation.  If   a   claim   is   not   filed,   the   person,   who   is   said   to   be  injuriously affected, does so at its own peril. Therefore, the  contention   raised   by   appellant­original   petitioner   that  statutory right cannot be waived is devoid of any merits as it  would amount to waiver only.

25. In   the   present   case,   we   find   that   the   appropriate  authority   has   completely   followed   the   procedure,   as  required under the provisions of the TP Act while reserving  the   land   under   reference   "for   public   purpose   for   SMC".  Before the land under reference was proposed to be varied,  suggestions   and   objections   were   invited   vide   Notification  dated   01.07.2009.   At   that   point   of   time,   the   appellant­ original   petitioner   had   never   raised   any   objection.   It   was  only   after   following   due   procedure   that   Notification   in  exercise of powers u/s.19 of the TP Act was issued by the  authority whereby, the land under reference was put under  reservation "for public purpose for SMC".  

26. It   is   by   now   well­settled   that   continuation   of  reservation  in the development  plan is permissible subject  Page 46 of 61 46 of 122 C/LPA/1263/2011 JUDGMENT to   the   provisions   of   Sections   20   and   21   of   the   TP   Act.  Section 20 of the TP has been reproduced herein above and  for ready reference, Section 21 is reproduced here under;

"21. Revision of development plan : At least once in  ten years from the date on which a final development  plan comes into force, the area development authority  shall revise the development plan after carrying out, if  necessary,   a   fresh   survey   and   the   provisions   of  Sections 9 to 20, shall, so far as may be, apply to such  revision."

27. As   is   clear   from   the   above   proviso,   the   only  requirement   u/s.21   of   the   TP   Act   is   to   "revise"   the  development   plan   on   completion   of   every   ten   years.   A  conjoint reading of Sections 19 and 21 of the TP Act would  imply that at least once in ten years from the date on which  a   final   development   plan   comes   into   force,   the   area  development authority is required to revise the development  plan, after carrying out, if necessary, a fresh survey. While  revising   the   development   plan,   if   the   area   development  authority   is   of   the   opinion   that   the   development   plan   is  required to be varied, then the procedure provided u/s.19 of  the TP Act is required to be followed. The TP Act no where  Page 47 of 61 47 of 122 C/LPA/1263/2011 JUDGMENT provides   that   designation   of   a   land   would   lapse  automatically.

28. If Section 20 is interpreted in the language of learned  Senior   Advocate   Mr.   Marshall,   then   Section   21   would  become otiose. It was never the intent of the Legislature to  get a designation lapse automatically. The purpose behind  providing such revision is to insulate the public authority,  which   is   entrusted   with   the   duty   of   carrying   out  developmental activities, with necessary safeguards so as to  meet  the   challenges  of changing  times.  By  providing  such  revision,   the   public   authority   gets   the   opportunity   to  identify   the   developmental   requirements   of   different   areas  and   to   take   necessary   steps   accordingly.   Hence,   the  interpretation   of   Sections   20   &   21,   as   made   by   learned  Senior Advocate Mr. Marshall, is without any substance. 

29. Before   the   learned   single   Judge,   we   find   that   the  appellant­original petitioner (In SCA No.16748 of 2010) had  not   challenged   the   Notification   dated   07.09.2009   issued  u/s.19   of   the   TP   Act   by   which   the   development   plan   has  been varied and the land under reference, which was earlier  reserved for "post and telegraph", is now reserved "for public  purpose for SMC". In the writ petition, the original petitioner  Page 48 of 61 48 of 122 C/LPA/1263/2011 JUDGMENT had   only   prayed   for   an   appropriate   order   holding   and  declaring   that   the   land   under   reference   is   free   from  reservation and that the original petitioner is entitled to use  it for residential purpose.

30. Another   contention   was   raised   on   behalf   of   the  appellant­original   petitioner   that   the   action   of   continuing  reservation   of   the   land   under   reference   for   a   number   of  years   is   unreasonable   and   also   violative   of   the   right   to  acquire   and   use   property,   which   is   considered   to   be   a  human   right.   Very   recently,   in   the   case   of  Ahmedabad  Municipal Corporation and another v. Ahmedabad Green  Belt Khedut Mandal and others, AIR 2014 SC 2377, the  Apex Court in para­28 observed as under;

"28. Article 300­A of the Constitution though creates a  human   right   being   a   constitutional   provision,   but   is  not a fundamental right. Article 300­A provides that no  person   can   be   deprived   of   his   property   except   by  authority   of  law.  The  Town  Planning  Act  is definitely  an authority  of law by which  a person  is deprived  of  his   property   if   we   assume   that   the   town   planning  scheme deprives a person of his property, though it is  not   so   in   view   of   the   judgments   of   this   Court   in  Shantilal   Mangaldas   (supra)   and   Prakash   Amichand  Shah (supra)."
Page 49 of 61

49 of 122 C/LPA/1263/2011 JUDGMENT

31. It   is   a   settled   legal   position   that   hardship   of   an  individual   cannot   be   a   ground   to  strike  down   a   statutory  provision   for   the   reason   that   a   result   flowing   from   a  statutory   provision   is   never   an   evil.   It   is   the   duty   of   the  Court to give full effect to the statutory provisions under all  circumstances.   Merely   because   a   person   suffers   from  hardship   cannot   be   a   ground   for   not   giving   effective  meaning   to   every   word   of   the   provision.   The   important  factor is that the action should be with due authority of law.

32. We   have   no   doubts   in   our   minds   that   the   authority  concerned   is   empowered   to   acquire   land   by   following   due  procedure as prescribed under the TP Act.  As discussed in  the   foregoing   paragraphs,   it   was   only   after   following   due  procedure  that Notification in exercise of powers u/s.19 of  the TP Act was issued by the authority  whereby,  the land  under   reference   was   put   under   reservation   "for   public  purpose for SMC". It does not appear that the appropriate  authority   has   flouted   any   of   the   provisions   of   the   TP   Act  while   designating   the   land   under   reference.   Hence,   the  contention   raised   by   the   appellant­original   petitioner   that  his human right has been violated cannot be accepted.





                                   Page 50 of 61



                                                                            50 of 122
         C/LPA/1263/2011                                 JUDGMENT



33. The   appellant­original   petitioner   has   also   raised   a  contention  that  the land in question  was continued  under  reservation for number of years and he was not permitted to  use the said land, and therefore, now, it is not open for the  appropriate   authority   to   again   re­reserve   the   land   for  "public   purpose   for   SMC".   It   is   true   that   the   land   in  question   was   continued   under   reservation   for   "post   and  telegraphs" for number of years. However, it is to be noted  that   such   continuation   of   reservation   in   the   development  plan is permissible. Unless the plan is revised u/s.21 and /  or the same is varied u/s.19 of the TP Act, the reservation  and the development plan continues and it does not lapse.

34. As   discussed   herein   above,   for   all   these   years,   the  appellant­original   petitioner   had   neither   raised   any  objection   nor   had   served   any   Notice   as   envisaged   under  sub­section (2) of Section 20 of the TP Act. Therefore, at this  stage,  it is not open for the appellant­original petitioner to  make   any   grievance   with   respect   to   continuation   of  reservation   for   number   of   years,   which,   otherwise,   is  permissible   under   the   provisions   of   the   Gujarat   Town  Planing Act.

35. The land under reference is now designated "for public  Page 51 of 61 51 of 122 C/LPA/1263/2011 JUDGMENT purpose   for   SMC".   Immediately   after   issuing   Notification  dated 07.09.2009, respondent­Surat Municipal Corporation  initiated   proceedings   for   acquiring   the   land,   initially,   by  negotiations   u/s.77   of   the   BPMC   Act   and   the   appellant­ original   petitioner   was   also   called   upon   for   negotiations.  However,   the   negotiations   failed   and   therefore,   the   land  under reference is now being required u/s.78 of the BPMC  Act. It is at this stage that the appellant­original petitioner  had   preferred   the   captioned   writ   petition   being   SCA  No.16748/2010   and   until   then   the   appellant­original  petitioner was dormant. 

36. Insofar   as   the   principle   rendered   in  Bhavnagar   University Vs. Palitana Sugar Mills Pvt. Ltd. and Ors.'s  case  (supra) is concerned, the same shall not be applicable to the  facts of the present case. In the above­referred case, on or  about 03.03.1986,  the development  plan was published  in  terms of the provisions of the TP Act and the period of ten  years therefrom was to lapse on 02.03.1996. But, before the  expiration  of ten years from  the date of publication  of the  final   development   plan   on   03.03.1986,   a   revised  development   plan   came   into   being   on   20.02.1996.   The  owners  of the land invoked Section  20(2) of the TP Act by  issuing Notice asking the State Government to acquire the  Page 52 of 61 52 of 122 C/LPA/1263/2011 JUDGMENT lands.   In  the   backdrop  of these  facts,  the Supreme  Court  held that the revised development plan could not have been  published   before   expiration   of   ten   years,   ie.   02.03.1996.  Since the revised development plan, before expiration of ten  years from the publication of the final development plan was  held to be bad, the Notice u/s.20(2) of the TP Act was held  to   be   perfectly   valid.   Whereas,   in   the   present   case,  admittedly, no Notice u/s.20(2) of the TP Act at all has been  issued by the original land­owner and after expiration of ten  years from the date of publication of the final development  plan,   the   process   of   revised   development   plan   was  undertaken   and   in   fact,   the   plan  has  been  revised   in  the  year   2004   and   therefore,   it   cannot   be   held   that   after  expiration of ten years from the date of publication of first  development   plan,   the   reservation   has   lapsed   since   the  authorities  have  not taken  any steps  either  to acquire  the  land   or   initiated   process   under   the   Land   Acquisition   Act.  Therefore, the aforesaid decision shall not be of any help to  the appellant.

LPA No.1481/2013 :

37. In this matter,  the first development  plan came to be  finalized in the year 1986. The subject lands were reserved  "for commercial purpose for SUDA" in the draft development  Page 53 of 61

53 of 122 C/LPA/1263/2011 JUDGMENT plan   of   SUDA,   which   was   sanctioned   by   the   State  Government  on 03.01.1986  and which  came  into  force  on  03.03.1986.   Subsequently,  SUDA  prepared  a revised  draft  development plan and submitted it to the State Government  u/s.16 of the TP Act. Subsequent to the submission of the  revised   draft   development   plan,   the   State   Government  published  a modification  in the plan u/s.17 of the TP Act  through   Notification   dated   17.05.2001   and   invited  suggestions   and   objections   to   it.   After   following   due  procedure,   the   State   Government   sanctioned   the   revised  development plan on 02.09.2004 and it came into force with  effect from 15.09.2004.

38. It   appears   that   when   the   exercise   for   revised   draft  development plan was initiated under the provisions of the  TP Act in the year 1996, the State Government dropped the  reservation   of   the   subject   lands   while   publishing   the  Notification dated 17.05.2001. However, while finalizing the  revised   draft   development   plan,   the   State   Government  thought it fit not to drop the reservation of the subject lands  and   continued   the   reservation   as   per   the   provisions   of  Section 20(2) of the TP Act.

39. It   also   appears   that   SUDA   had   initiated   steps   for  Page 54 of 61 54 of 122 C/LPA/1263/2011 JUDGMENT finalization   of   the   subject   lands   in   the   year   1986   and  Notifications u/s.4 and 6 of the Land Acquisition Act, 1894  were also issued. However, at a later point of time, the said  proceedings under the Land Acquisition Act were dropped in  the   year   1988   on  the  ground  that  the  subject  lands  were  declared surplus / excess under the provisions of the Urban  Land  Ceiling  Act,  1976.  However,  the competent  authority  could   not   take   over   possession   of   the   subject   lands   on  account of the pendency of writ petition being Special Civil  Application No.281/1991 filed by the land­owner before this  Court.   The   said   petition   was   disposed   of   in   favour   of   the  land­owner,   vide   order   dated   20.04.1999,   as   the   Urban  Land Ceiling Act had been repealed. Therefore, while issuing  the final Notification on 24.09.2001, the State Government  continued  reservation of the subject lands "for commercial  purpose for SUDA".

40. While entertaining the writ petition being Special Civil  Application   No.7088/2008,   the   learned   single   Judge   in  Para­16 observed as under;

"16.  Applying   the   aforesaid   principles   to   the   facts   of  the present  case,  the final development  plan came to   be   sanctioned   on   3  rd    January,   1986   and   came   into   Page 55 of 61 55 of 122 C/LPA/1263/2011 JUDGMENT  force   on   3  rd    March,   1986.   Accordingly,   the   ten   year    period came to an end on 4   th  March, 1996. Thereupon,      a right came to be created in favour of the land owners  under section 20 of the Town Planning Act to serve six  months notice to the authorities to acquire the subject  land, failing which, the reservation would be deemed to  have lapsed. The framing of revised development plan  subsequent   to   the   period   of   ten   years   from   the   first  final development plan and sanctioning thereof, would  not take away the rights of the petitioners under sub­ section (2) of section 20 of serving notice thereunder to  the   respondent   authorities   to   acquire   the   subject  lands. Accordingly, the petitioners served notice dated  13th October, 2007 under sub­section (2) of section 20  of the Town Planning Act to the respondent authorities  requiring them to acquire the subject lands. However,  the respondent authorities failed to acquire the subject  lands   or   to   commence   steps   to   acquire   them.  Consequently,   upon   failure   to   comply   with   the   said  notice,  the provisions  of sub­section  (2) of section  20  came into operation and the reservation is deemed to  have  lapsed.  For  the reasons  stated  hereinabove,  the  contention   that   the   revised   final   development   plan  having been sanctioned in the year 2004, the ten year  period   would   expire   only   in   the   year   2014   does   not  merit acceptance."

41. From   the   above   observations,   it   is   clear   that   the  learned  single  Judge  de­reserved  the subject  lands mainly  on   the   ground   that   the   final   development   plan   of   SUDA,  which   was   sanctioned   by   the   State   Government   on  03.01.1986 and which came into force on 03.03.1986, came  Page 56 of 61 56 of 122 C/LPA/1263/2011 JUDGMENT to an end on 04.03.1996 and thereupon, a right was created  in favour of the land­owners to avail the remedy under sub­ section (2) of Section 20. At that time, no Notice u/s.20(2) of  the TP Act was issued by the land­owner.

42. It appears  that the learned  single Judge lost  sight of  the fact that the development plan was revised u/s.21 of the  TP   Act   and   the   revised   draft   development   plan   was  sanctioned by  the State Government on 02.09.2004 and it  came   into   force   with   effect   from   15.09.2004.   Therefore,  effectively,  the final development  plan would lapse only on  14.09.2014 and not prior thereto.

43. The very first Notice u/s.20(2) of the TP Act was issued  only   on   13.10.2007,   during   which   time,   the   final  development  plant was in force and was due to lapse only  on   14.09.2014.   Hence,   the   Notice   was   premature.   The  remedy   u/s.20(2)   of   the   TP   Act,   therefore,   would   fall   due  only   after   14.09.2014   and   not   prior   thereto.   Hence,   the  learned   single   Judge   has   committed   serious   error   in  allowing Special Civil Application No.7088/2008. LPA No.1361/2013 :

44. In LPA No.1361/2013, the subject lands were reserved  Page 57 of 61 57 of 122 C/LPA/1263/2011 JUDGMENT "for RUDA Site and Service Project". The draft development  plan   was   sanctioned   vide   Notification   dated   27.04.1988.  Subsequently,   a   revised   draft   development   plan   was  prepared,   which   was   sanctioned   vide   Notification   dated  20.02.2004   and   which   came   into   effect   on   06.03.2004  wherein, the subject lands were again reserved for the same  purpose. The first Notice u/s.20(2) of the TP Act came to be  issued on 30.06.2006.  The facts of the present case and the  facts   narrated   in   LPA   No.1481/2013   are   almost   similar.  While entertaining Special Civil Application No.3974/2010,  the learned single Judge in para­8 observed as under;

"8. Applying   the   principles   laid   down   in   the   above  decisions  to the facts  of the present  case,  as noticed  earlier,  the   final   development   plan   came   to   be  sanctioned   on   27.04.1988.  Accordingly,  the  period  of  ten years came to an end on 26.04.1998. Thereupon, a  right   came   to   be   created   in   favour   of   the   petitioners  under   sub­section   (2)   of   section   20   of   the   Town  Planning   Act   to   serve   six   months   notice   to   the  authorities to acquire the subject lands, failing which,  the reservation would be deemed to have lapsed. The  framing of the revised development plan subsequent to  the period of ten years from the first development plan  and sanctioning thereof would not take away the rights  of the petitioners under sub­section (2) of section 20 of  the Town Planning Act of serving a notice thereunder  to   the   respondents   to   acquire   the   subject   lands.  Accordingly,   the   petitioners   served   the   notices   dated  Page 58 of 61 58 of 122 C/LPA/1263/2011 JUDGMENT 30.06.2006,   01.09.2006   and   24.11.2006   to   the  respondent authorities under sub­section (2) of section  20 of the Town Planning Act requiring them to acquire  the subject lands. However, the respondent authorities  failed to acquire the subject lands or to commence the  steps  to acquire  them.  Consequently,  upon  failure  to  comply   with   the   said   notices,   the   provisions   of   sub­ section (2) of section 20 of the Town Planning Act came  into operation  and the reservation  is deemed  to have  lapsed.   For   the   reasons   stated   hereinabove,   the  contention   that   the   revised   final   development   plan  having been sanctioned in 2004, the ten years period  would   expire   only   in   the   year   2014,   does   not   merit  acceptance.
45. In the instant case, the final development plan lapsed  on 05.03.2014. The very first Notice u/s.20(2) of the TP Act  was   issued   on   30.06.2006,   during   which   time,   the   final  development   plant   was   in   force.   Hence,   the   Notice   was  premature.  The  remedy  u/s.20(2)  of the TP Act, therefore,  had fallen due only after 05.03.2014 and not prior thereto. 
Hence,   the   learned   single   Judge   has   committed   serious  error in allowing Special Civil Application No.3974/2010.
46. In   present   day   times,   suffice   it   to   say   that   public  bodies   are   short   of   funds   on   account   of   widespread  modernization resulting into delay in completion of essential  projects. The public bodies have to wait for funds from the  Page 59 of 61 59 of 122 C/LPA/1263/2011 JUDGMENT State Government to commence and complete the projects. 
In   some   cases,   the   projects   relate   to   essential   works   like  hospitals,   health   centers,   environment,   roads   &  infrastructure,   schools   /   education,   etc.   It   becomes  necessary  to grant sufficient reasonable time to the public  bodies   so   that   essential   projects,   which   are   in   the   larger  public interest, could be completed and therefore, the  need  is kept u/s.21 of the TP Act to revise the final development  plan at least once in ten years. It is well known fact that on  certain   occasions,   land   owners   prevail   upon   the   local  authorities and cause delay in projects, which is detrimental  to public interest. Considering the facts of the case and the  scheme   of   the   TP   Act,   we   are   of   the   opinion   that   the  judgment and order under challenge in LPA No.1263/2011  deserves  to be confirmed while quashing and setting aside  the   judgment   and   order   under   challenge   in   LPAs  No.1481/2013 and 1361/2013.
47. For   the   foregoing   reasons,   the   following   order   is  passed;
(A) LPA   No.   1263/2011   is   dismissed   and   the  judgment and order rendered in SCA No.16748/2010  dated 13.06.2011 stands confirmed. It shall be open to  Page 60 of 61 60 of 122 C/LPA/1263/2011 JUDGMENT the   appellant­original   petitioner   to   issue   Notice  u/s.20(2)   of   the   TP   Act   to   the   appropriate   authority  since the period of ten years of reservation  lapses on  02nd September 2014. 
(B) Letters   Patent   Appeals   No.1481/2013   and  1361/2013   are   allowed   and   the   impugned   judgment  and   orders   rendered   in   Special   Civil   Applications  No.7088/2008   dated   07.05.2013   and   No.3974/2010  dated  18.07.2013  are quashed  and set aside.  At this  stage,   Mr.   Apurva   Kapadia   learned   counsel   requests  for stay of this order for a reasonable period. However,  since   the   reservation   has   already   lapsed   on  05.03.2014, there does not lie any question of granting  stay of the order. Hence, the request is not considered. 
(C) In view of the order passed in LPA No.1481/2013,  the   Civil   Application   does   not   survive   and   is,  accordingly, disposed of.

(K.S.JHAVERI, J.) (A.G.URAIZEE,J) Pravin/* Page 61 of 61 61 of 122 C/LPA/1263/2011 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL NO. 1263 of 2011 In SPECIAL CIVIL APPLICATION NO. 16748 of 2010 With LETTERS PATENT APPEAL NO. 1481 of 2013 In SPECIAL CIVIL APPLICATION NO. 7088 of 2008 With CIVIL APPLICATION NO. 13287 of 2013 In LETTERS PATENT APPEAL NO. 1481 of 2013 With LETTERS PATENT APPEAL NO. 1361 of 2013 In SPECIAL CIVIL APPLICATION NO. 3974 of 2010 FOR APPROVAL AND SIGNATURE:

HONOURABLE MR.JUSTICE KS JHAVERI and HONOURABLE MR.JUSTICE A.G.URAIZEE ================================================================ 1 Whether Reporters of Local Papers may be allowed to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy of the judgment ?
4 Whether this case involves a substantial question of law as to the interpretation of the Constitution of India, 1950 or any Page 1 of 61

62 of 122 C/LPA/1263/2011 JUDGMENT order made thereunder ?

5 Whether it is to be circulated to the civil judge ? ================================================================ BABUBHAI KURJIBHAI RADADIYA....Appellant(s) Versus SURAT MUNICIPAL CORPORATION & 2....Respondent(s) ================================================================ Appearance:

In LPA No.1263 Of 2011 :
MR RR MARSHALL, SR. ADVOCATE for MR BN PATEL, ADVOCATE for the Appellant(s) No. 1 MR HARDIK SONI ASST. GOVERNMENT PLEADER for the Respondent(s) No. 3 MR KAMAL TRIVEDI, SR. ADVOCATE WITH MR HS MUNSHAW, ADVOCATE for the Respondent(s) No. 2 MR PRASHANT DESAI, SR. ADVOCATE WITH MR KAUSHAL D PANDYA, ADVOCATE for the Respondent(s) No. 1 In LPA No.1481 Of 2013 :
MR KAMAL TRIVEDI, SR. ADVOCATE WITH MR. HS MUNSHAW, ADVOCATE for the Appellant(s) No. 1 MR HARDIK SONI ASST. GOVERNMENT PLEADER for the Respondent(s) No. 4 MR PRASHANT DESAI, SR. ADVOCATE WITH MR DHAVAL G. NANAVATI, ADVOCATE for the Respondent No. 6 MRS KETTY A MEHTA, ADVOCATE for the Respondents No. 1-2.4, 3 MS ARCHANA R ACHARYA, ADVOCATE for the Respondent No.1-2.4, 3 RULE NOT RECD BACK for the Respondent No.1, 2.1-2.4, 3-5 In LPA No.1361 Of 2013 :
MR KAMAL TRIVEDI, SR. ADVOCATE WITH MR. HS MUNSHAW ADVOCATE for the Appellant(s) No. 1 MR HARDIK SONI ASST. GOVERNMENT PLEADER for the Respondent(s) No. 3-4 MR RS SANJANWALA WITH MR APURVA R KAPADIA, ADVOCATE for the Respondents No.1-2 =========================================================== Page 2 of 61 63 of 122 C/LPA/1263/2011 JUDGMENT CORAM: HONOURABLE MR.JUSTICE KS JHAVERI and HONOURABLE MR.JUSTICE A.G.URAIZEE Date : 22nd & 25th August 2014 ORAL JUDGMENT (PER : H ONOURABLE MR.JUSTICE KS JHAVERI)
1. Does   a   land   "reserved"   by   the   area   development  authority   for   a   public   purpose   automatically   gets   de­ reserved   under   the   provisions   of   Section­20(2)   of  The   Gujarat Town Planning and Urban Development Act, 1986 on  expiry of ten years from the date of coming into force of the  final development plan or if the proceedings under the Land  Acquisition   Act,   1894   are   not   commenced   within   such  period   is   the   short   question   that   has   come   up   for   our  consideration   in   this   bunch   of   Letters   Patent   Appeals.   In  other   words,   these  appeals   relate   to   the   validity,  applicability and issues of interpretation of Sections - 20 &  21   of  The   Gujarat   Town   Planning   and   Urban   Development   Act, 1986 (for short, "the TP Act"). 
2. Since these Appeals involve common questions on law  and facts, they are decided by this common judgment. 
3. LPA No.1263 of 2011  arises out of the judgment  and  order   passed   by   the   learned   Single   Judge  in   Special   Civil  Application   No.16748   of   2010   dated   13.06.2011   whereby,  Page 3 of 61 64 of 122 C/LPA/1263/2011 JUDGMENT the   petition   is   dismissed   and   it   was   held   that   the   area  development authority is empowered to continue reservation  under the provisions of Sections - 20 & 21 the TP Act.
3.1 LPA   No.1481  of 2013  has been  preferred  against  the  judgment and order passed by the learned Single Judge in  Special Civil Application No.7088 of 2008 dated 07.05.2013  whereby,   the   petition   was   allowed   and   it   was   held   that  reservation   is   deemed   to   have   lapsed,   upon   failure   of   the  authority   to   acquire   the   land   or   to   commence   steps   for  acquiring them within six months of service of notice by the  landholder   under   sub­section   (2)   of   Section­20   of   the   TP  Act
3.2 LPA No.1361 of 2013 is filed against the judgment and  order   passed   by   the   learned   Single   Judge  in   Special   Civil  Application No.3974 of 2010 dated 18.07.2013 whereby, the  petition   was   allowed   and   the   principle   rendered   in   SCA  No.7088 of 2008 has been reiterated.
4. As similar factual and legal issues are involved in these  cases, for convenience, LPA No.1263 of 2011 is taken as the  lead case.




                                 Page 4 of 61



                                                                       65 of 122
         C/LPA/1263/2011                                   JUDGMENT



The   appellant­original   petitioner   is   the   owner   of   the  land   bearing   Survey   No.   57P   (57/2)   of   Village   Runch,  Taluka & District Surat. The said land came to be included  in   the   Development   Plan   of   respondent­Surat   Urban  Development   Authority   (for   short,   "the   SUDA").   The  principal Development Plan of SUDA was sanctioned in the  year 1986. It was revised by SUDA under the provisions of  Section­21   of   the   Act   and   the   draft   revised   Development  Plan was submitted u/s.16 of the TP Act in the year 1996,  in   which   the   land   under   reference   was   proposed   for  reservation  for  office  building  of "post  and telegraph".  The  respondent­State   Government   proposed   certain  modifications   in  the  draft  Development  Plan  submitted  by  SUDA   in   the   year   1996   and   invited   suggestions   and  objections   on   the   proposed   modifications   by   Notification  which   was   published   in   the   Gujarat   Government   Gazette  Extraordinary on 17.05.2001. 
4.1 It   appears   that   by   Modification   No.93   of   the   said  Notification,   the   State   Government   proposed   to   delete   the  said reservation and designate the land under reference "for  residential use". It may be noted that it was only a proposal  of   the   State   Government,   on   which   the   objections   and  suggestions were invited from the general public. Pursuant  Page 5 of 61 66 of 122 C/LPA/1263/2011 JUDGMENT to   the   objections   and   suggestions   so   received   on   the  proposed   modifications,   the   State   Government   sanctioned  the   draft   revised   Development   Plan   of   SUDA   under   the  provisions of Section­17(1)(c) of the TP Act, vide Notification  dated   02.09.2004.   15th  September,   2004   was   fixed   as   the  date on which  the Revised Final Development  Plan was to  come into force. By the said Notification dated 02.09.2004,  the   State   Government   decided   to   continue   reservation   on  the land under reference for "post and telegraph". 
4.2 It appears  that on a proposal  sent by the SUDA,  the  State Government made variations in the Development Plan,  by which the land under reference was reserved for "public  purpose for Surat Municipal Corporation" instead of "Office  building   for   Post   and   Telegraph",   vide   Notification   dated  07.09.2009   issued   u/s.19   of   the   TP   Act.   The   respondent­ Surat   Municipal   Corporation   called   the   owner   of   land   for  negotiation   u/s.77   of   the   Bombay   Provincial   Municipal  Corporations Act (for short, "the BPMC Act") for acquisition  of   the   land   in   question.   The   land­owner   made  representation   on   13.05.2010   against   the   Notice   whereby,  he was asked to remain present for negotiations. The land­ owner remained present for negotiation u/s.77 of the BPMC  Act   and   showed   his   unwillingness   to   negotiate   about   the  Page 6 of 61 67 of 122 C/LPA/1263/2011 JUDGMENT land   in   question.   Thereafter,   the   captioned   writ   petitions  came   to   be   filed   before   this   Court,   which   came   to   be  dismissed   by   the   learned   Single   Judge,   by   way   of   the  impugned judgment and orders.
5. We   have   heard   learned   Senior   Advocate   Mr.   R.R.  Marshall  appearing  for  Mr.  B.N.  Patel  for the appellant  in  LPA No.1263 of 2011, Mr. Kamal B. Trivedi learned Senior  Advocate  appearing   with  Mr.  HS  Munshaw  for  SUDA,  Mr.  Prashant Desai learned Senior Advocate appearing with Mr.  Kaushal   Pandya   for   Surat   Municipal   Corporation,   Mrs.  Ketty A. Mehta learned advocate appearing for the original  land­owners in LPA No.1481 of 2013, Mr. R.S. Sanjanwala  learned advocate appearing with Mr. Apurva Kapadia for the  land­owners in LPA No.1361 of 2013 and Mr. Hardik Soni  learned AGP for the respondent­State Government. 
6. Mr.  R.R.  Marshall  learned  Senior  Advocate  appearing  for Mr. B.N. Patel for the appellant submitted that the lands  of   the   appellant­original   petitioner   were   placed   in  reservation "for post and telegraph" in the final development  plant by Notification dated 31.01.1986 and since that date  onwards,  the  lands  continued  under  reservation  and were  not   acquired   by   the   development   authority   nor   were   they  Page 7 of 61 68 of 122 C/LPA/1263/2011 JUDGMENT released   from   acquisition.   The   Government   of   Gujarat  issued another Notification dated 07.09.2009 whereby, after  a   lapse   of   about   23   years,   the   lands   were   released   from  reservation   "for   post   and   telegraph"   but,   were   once   again  reserved   "for  the   purpose  of Surat  Municipal  Corporation" 

(for short, "the SMC").

6.1 It is submitted by the learned Senior Advocate for the  petitioner  that   the  lands  in  question  could  not  have  been  kept under  reservation  for a period beyond Ten years and  the   bar   of   Section   20   of   the   TP   Act   would   apply.   It   is  submitted that if after so many years, the Government itself  de­reserves   the   lands   from   the   purposes   "of   post   and  telegraph",  it was  no longer  open  for it to re­reserve  it for  SMC. In support of the above submission, reliance is placed  on the following decisions; 

I. Bhavnagar University v. Palitana Sugar Mill Pvt. Ltd.  and   others,   AIR   2003   SC   511   [   (2003)   2   SCC   111].   In  Paras - 5, 32 & 34, the Apex Court observed as under;

"5. On   or   about   3.3.1986   a   development   plan   was  finally published in terms of the provisions of the said  Act,   and   the   period   of   10   years  therefrom  lapsed   on  Page 8 of 61 69 of 122 C/LPA/1263/2011 JUDGMENT 2.3.1996.   A   revised   Development   plan   however   came  into being on 20th February, 1996. It is not in dispute  that respondents who claim ownership of the lands in  question issued  notices   in   terms   of   sub­section   2   of  Section   20   of   the   said   Act,   asking   the   State  Government to acquire the properties in terms thereof. 
32. Sub­section (2) of Section 20, however, carves out  an exception to the exercise of powers by the State as  regards   acquisition   of   the   land   for   the   purpose   of  carrying   out   the   development   of   the   area   in   the  manner provided for therein;   a bare reading whereof  leaves no manner of doubt that in the event the land  referred to under sub­section (1) of Section 20 thereof  is   not   acquired   or   proceedings   under   the   Land  Acquisition Act are not commenced and further in the  event   an   owner   or   a   person   interested   in   the   land  serves a notice in the manner specified therein, certain  consequences  ensue,  namely,    the designation  of the  land   shall   be   deemed  to  have  lapsed.  A legal  fiction,  therefore, has been created in the said provision.
34. The relevant provisions of the Act are absolutely  clear,  unambiguous  and implicit.  A plain  meaning  of  the said provisions, in our considered view, would lead  to   only   one   conclusion,   namely,   that   in   the   event   a  notice   is   issued   by   the   owner   of   the   land   or   other  person   interested   therein   asking   the   authority   to  acquire   the   land   upon   expiry   of   the   period   specified  therein viz. ten years from the date of issuance of final  development  plan and in the event pursuant  to or in  furtherance thereof no action for acquisition thereof is  taken, the designation shall lapse."
Page 9 of 61

70 of 122 C/LPA/1263/2011 JUDGMENT II. Bhikubhai   Vithalbhai   Patel   and   others   v.   State   of  Gujarat  and  another,  AIR  2008  SC  1771  [2008  (4)  SCC  144]. In Paras - 33, 35 & 37, the Apex Court observed as  under;

"33. The   Court   is   entitled   to   examine   whether   there  has   been   any   material   available   with   the     State  Government  and the reasons  recorded,  if any,  in the  formation   of   opinion   and   whether   they   have   any  rational   connection   with   or   relevant   bearing   on   the  formation   of   the   opinion.   The   Court   is   entitled  particularly,   in   the   event,   when   the   formation   of   the  opinion   is   challenged   to   determine   whether   the  formation   of   opinion   is   arbitrary,   capricious   or  whimsical.  It is always  open  to the court  to  examine  the question whether reasons for formation of opinion  have   rational   connection   or   relevant   bearing   to   the  formation  of  such  opinion  and are not  extraneous  to  the purposes of the statute. 
35. Be   that   as   it   may,   the   impugned   preliminary  notification   itself   does   not   reflect   formation   of   any  opinion  by the State Government  that it had become  necessary   to   make   substantial   modifications   in   the  draft development plan and, for that reason, instead of  returning   in   the   plan,   decided   to   publish   the  modifications   so   considered   necessary   in   the   Official  Gazette   along   with   the   notice   inviting   suggestions   or  objections with respect to the proposed modifications.  It is very well settled, public orders publicly made, in  exercise of a statutory authority, cannot be construed  in the light of explanations subsequently given by the  Page 10 of 61

71 of 122 C/LPA/1263/2011 JUDGMENT decision   making   authority.   Public   orders   made   by  authorities are meant   to have public effect and must  be construed objectively with reference to the language  used in the order itself. (See ­ Gordhandas Bhanji  and  Mohinder   Singh   Gill   &   Anr.   Vs.   The   Chief   Election  Commissioner, New Delhi).

37. On   consideration   of   the   facts   and   the   material  available   on   record,   it   is   established   that   the   State  Government   took   the   action   proposing   to   make  substantial modifications to the plan without forming  of any opinion, which is a condition precedent for the  use of power under proviso to Section 17(1)(a)(ii).  The  power,   to   restrict   the   use   of   land   by   the   owners  thereof,   is   a   drastic   power.   The   designation   or  reservation   of   the   land   and   its   use   results   in   severe  abridgment   of   the   right   to   property.   Statutory  provisions   enabling   the   State   or   its   authorities   to  impose restrictions on the right to use one#s own land  are   required   to   be   construed   strictly.   The   legislature  has,   it   seems   to   us,   prescribed   certain   conditions   to  prevent the abuse of power and to ensure just exercise  of  power. Section 17 and more particularly the proviso  to Section 17(1)(a) (ii) prescribes some of the conditions  precedent   for   the   exercise   of   power.   The   order  proposing to make substantial modifications, in breach  of   any   one   of   those   conditions,   will   undoubtedly   be  void.     On   a  successful  showing    the order  proposing  substantial  modifications and designating  the land of  the appellants  for educational  use   under  Section  12  (2) (o) of the Act has been made without the Statement  Government   applying   its   mind   to   the   aspect   of  necessity or without forming an honest opinion on that  aspect, it will, we have no doubt, be void."





                           Page 11 of 61



                                                                   72 of 122
         C/LPA/1263/2011                                   JUDGMENT




6.2 Learned   Senior   Advocate   Mr.   Marshall   further  submitted   that   it   was   an   absolute   arbitrary   exercise   of  power  on the part of the authority  to keep an individual's  valuable   land  under  reservation  for  a period  of  almost  24  years   without   doing   anything.   It   was   submitted   that   the  "right   to   property"   has   been   recognized   as   an   important  constitutional and human right. Therefore, the action of the  respondent   was   clearly   violative   of   the   constitutional   and  human   rights   of   the   appellant.   In   support   of   the   above  submission, reliance is placed on the following decisions;  I. In  P.T.   Munichikkanna   Reddy   and   others   v.  Revamma  and  others,  2007  (6) SCC  59,  the   Apex   Court  held that the "right of property" is now considered to be not  only   a  constitutional  or  statutory  right  but   also  a  human  right. Human rights have been historically considered in the  realm of individual  rights such  as right to health, right to  livelihood,   right   to   shelter   and   employment,   etc.   but   now  human rights are gaining a multifaceted dimension. Right to  property   is   also   considered   very   much   a   part   of   the   new  dimension.

II. Bharat   Petroleum   Corporation   Ltd.   v.   Maddula  Page 12 of 61 73 of 122 C/LPA/1263/2011 JUDGMENT Ratnavalli and others, 2007 (6) SCC 81.  In Paras - 26 &  29, the Apex Court observed as under;

"26. Reasonableness   and   non­arbitrariness   are   the  hallmarks of an action by the State. Judged from any  angle, the action on the part of the appellant does not  satisfy   the   test   of   fairness   or   unreasonableness.   It  being wholly arbitrary cannot be sustained.
29. Right of property  although is not a fundamental  right,   nonetheless  remains  a constitutional  right  and  any   expropriatory   legislation   must   be   construed  strictly. (See Hindustan Petroleum Corp. Ltd. v. Darius  Shahpur Chennai.)"

III. Chandigarh   Housing   Board   v.   Major­General  Devinder Singh (Redt.) and another, (2007) 9 SCC 67. In  Para­11, the Apex Court observed as under;

"11. Right   to   acquire   a   property   although   is   not   a  fundamental right but, is a constitutional and human  right. Before a person can be deprived of his right to  acquire   property,   the   law   and   /   or   a   contract   must  expressly and explicitly state so."

IV. In  N.   Padmamma   and   others   v.   S.   Ramakrishna  Reddy and others, 2008 (15) SCC 517 the Apex Court held  Page 13 of 61 74 of 122 C/LPA/1263/2011 JUDGMENT that   "right   of   property"   is   a   human   right   as   also   a  constitutional   right   and   the   same   cannot   be   taken   away  except   in   accordance   with   law.   Article   300­A   of   the  Constitution protects such right. The provisions of the Act  seeking to divest such right, keeping in view the provisions  of Article 300­A, must be strictly construed. 6.3 It   is   submitted   by   learned   Senior   Advocate   Mr.  Marshall   that   Notification   dated   02.09.2004   was   issued  without   any   application   of   mind.   Before   issuing   the  impugned  Notification,  the Government  had not arrived  to  any proper satisfaction, based on relevant materials, that it  was necessary to de­reserve the lands "for the purposes of  post and telegraph" and fresh re­reserve it "for the purpose  of SMC". It is submitted that the details as to on what basis  the   lands   were   re­reserved   was   not   even   reflected   in   the  affidavit­in­reply  filed  by the State Government.  Therefore,  the entire exercise was without any application of mind and  deserves   to   be   set   aside.   In   support   of   this   submission,  reliance   is   placed   on   the   decision   rendered   in  Bhikubhai  Vithalbhai Patel's case (supra) wherein, it is held that before  issuing   the   Notification   for   reservation,   formation   of   an  opinion is necessary. It was also submitted that it makes no  difference whether the variation is under Section 17 or 19 of  Page 14 of 61 75 of 122 C/LPA/1263/2011 JUDGMENT the TP Act since the exercise of powers u/s.19 of the TP Act  would   apply   with   greater   force.   It   would   also   make   no  difference  if the variation  was by the State itself or at the  instance of development authority.

6.4 It was also submitted by learned Senior Advocate Mr.  Marshall that all exercises undertaken by the State should  stand the test of reasonableness. If they were unreasonable,  they   could   be   considered   as   arbitrary   and   the   Court  exercising jurisdiction under Article 226 of the Constitution  may junk such arbitrariness. It is submitted that reserving  the   lands   as   far   back   as   on   31.01.1986   and   robbing   the  appellant­petitioner   of   the   bona   fide   use   of   the   same  and  then against releasing it from reservation and re­reserving it  as on 07.09.2009, without hearing the appellant­petitioner,  is unreasonable and bad in law.

6.5 Mr. Marshall has lastly submitted that the reservation  merely states "public purpose of SMC". It does not indicate  what   "public   purpose".   It   is   submitted   that   even   the  affidavit­in­reply of the SMC does not state as to for what  public   purpose,   the   SMC   requires   the   lands   in   question.  Hence,   the   entire   exercise   of   reservation   suffers   from   the  vice of vagueness. He, therefore, submitted that the appeal  Page 15 of 61 76 of 122 C/LPA/1263/2011 JUDGMENT filed   by   the   appellant­original   petitioner   deserves   to   be  allowed. 

7. Mr. Prashant Desai learned Senior Advocate appearing  with   learned   advocates   Mr.   Dhaval   Nanavati   and   Mr.  Kaushal   Pandya   for   respondent­Surat   Municipal  Corporation drew our attention to different provisions of the  TP   Act,   particularly,   Sections   -   9,   17,   19,   20   &   21.   It   is  submitted that Section ­ 20(2) of the TP Act provides that if  the land referred to in sub­section (1) of Section 20 is not  acquired by agreement within a period of 10 years from the  date of coming into force of the final development plan or if  the   proceeding   under   the   Land   Acquisition   Act   are   not  commenced,   the   person   interested   may   serve   the   notice  requiring the authority to acquire the land and if within 6  months from the date of service of such notice the land is  not   acquired   or   not   steps   are   commenced   for   acquisition,  the designation of the land as aforesaid shall be deemed to  have lapsed.

7.1 Learned   Senior   Advocate   Mr.   Desai   submitted   that  Section 21 provides that at least once in 10 years from the  date on which the final development plan comes into force,  the area development authority shall revise the development  Page 16 of 61 77 of 122 C/LPA/1263/2011 JUDGMENT plant and the provisions of Sections 9 to 20 of the TP Act  shall be applied to such revision. Therefore, after the period  of 10 years when the revision takes place, all the provisions  will   be   applicable,   viz.   (i)   to   prepare   of   draft   development  plan, (ii) to invite objections and suggestions and ultimately,  to send draft development plant for sanction u/s.17 of the  TP   Act,   (iii)   the   revised   draft   development   plant   is   to   be  sanctioned   u/s.17   and   thereby,   clause   (d)   and   (e)   will   be  made   applicable   and   it   will   become   the   final   development  plan.

7.2 It is contended  by learned Senior Advocate Mr. Desai  that   Section   20   of   the   TP   Act   speaks   about   the   final  development plan and it does not speak about the first final  development   plan.   In   the   instant   case,   the   revised   final  development plan was sanctioned u/s.17 of the TP Act and  the   Notification   was   issued   on   02.09.2004   and   the   date  specified was 15.09.2004. Therefore, once the revised final  development plan is sanctioned u/s.17 of the TP Act, it will  have the same effect of Section 20 of the TP Act. 7.3 It is further contended by learned Senior Advocate Mr.  Desai that Section 20 of the TP Act provides for giving of a  notice  in respect  of the final development  plan and not in  Page 17 of 61 78 of 122 C/LPA/1263/2011 JUDGMENT respect   of   draft   development   plan   and   therefore,   if   the  revised draft development plan is under preparation and in  the   meanwhile,   the   notice   is   given   and   the   acquisition  proceedings   are   not   initiated,   the   deeming   provision   will  come   into   force   under   sub­section   (2)   of   Section   20.   It   is  submitted  that if the notice is given after the revised final  development   plan   is   sanctioned,   then,   in   that   case,   the  deeming provision  will not be applicable before completion  of   10   years.   Once   the   revised   draft   development   plan   is  sanctioned   u/s.17   of   the   TP   Act,   the   earlier   final  development   plant   does   not   remain   and   revised   final  development plan will come into force. The life of the earlier  final development  plan will come  to an end and therefore,  the   period   of   10   years,   as   specified   in   sub­section   (2)   of  Section 20 will commence from the date of the sanction of  the revised  final development  plan and not on the date of  the original final development plan.

7.4 Learned Senior Advocate Mr. Desai submitted that till  the   revised   final   development   plan   is   sanctioned,   the  development plan would continue to be in operation, as has  been held in the case of Ahmedabad Municipal Corporation  v.   Madhuriben   A.   Parikh,   1995   (2)   GLR   1832.   It   was,  therefore, submitted that the respondent­authority has not  Page 18 of 61 79 of 122 C/LPA/1263/2011 JUDGMENT committed   any   illegality   or   impropriety   while   exercising  powers under the provisions of the Act. 

8. Mr.  Kamal  Trivedi  learned Senior  Advocate  appearing  with Mr. HS Munshaw for respondent­SUDA submitted that  Section   20   of   the   TP   Act   deals   with   "acquisition   of   land" 

whereas, Section 21 requires "revision" of final development  plan at least once in 10 years. It is submitted that both the  Sections   are   required   to   be   read   conjunctively   and   not  individually.
8.1 It is submitted by learned Senior Advocate Mr. Trivedi  that   Section   20   of   the   TP   Act   is   an   enabling   provision  inasmuch  as the period fixed therein  does  not compel  the  authority  to acquire  the land within  the prescribed  period  but, it only enables the owner to give notice for acquisition  thereafter.  What  Section  20 of the TP Act  contemplates  is  that if within 10 years from the date of coming into force of  the   final   development   plan   the   land   is   not   acquired,   the  owner   gets   a   right   to   serve   a   notice   on   the   authority  concerned requiring it to acquire the land and if within six  months   from   the   date   of   such   notice,   the   land   is   not  acquired or no steps are commenced for its acquisition, the  reservation of the land shall be deemed to have lapsed.


                                 Page 19 of 61



                                                                         80 of 122
          C/LPA/1263/2011                                    JUDGMENT




8.2 Learned   Senior   Advocate   Mr.   Trivedi   submitted   that  the condition precedent for the running of time of 6 months  u/s.20(2) is the service of a valid notice after the expiry of  10   years   from   the   date   of   coming   into   force   of   the   final  development   plan.   Thus,   there   is   no   automatic   lapsing   of  reservation   u/s.20   of   the   TP   Act.   In   other   words,   the  absence of notice or service of invalid notice, will not be a  bar for the authority to continue with the very reservation  while undertaking the exercise of revision u/s.21 of the TP  Act. There is nothing unreasonable in the fixation of period  of 10 years  by the legislature u/s.20 of the TP Act, which  may,   eventually,   get   extended   in   the   absence   of   a   valid  notice as per Section 20(2) of the TP Act.
8.3 It is contended by learned Senior Advocate Mr. Trivedi  that   it   was   only   after   06.03.2004   when   the   final  development   plan   came   into   effect   that   the   original  petitioners   began   making  representation  for  the  release  of  land   from   reservation.   The   original   petitioners   could   not  have done so within the period of 10 years from 06.03.2004  and were bound to wait for the completion of 10 years on  05.03.2014,   where­after,   the   service   of   such   notice   would  have allowed the running of time of 6 months.


                                  Page 20 of 61



                                                                         81 of 122
          C/LPA/1263/2011                                   JUDGMENT




8.4 In   support   of   his   submissions,   Mr.   Kamal   Trivedi  learned Senior Advocate placed reliance upon the following  decisions;
(I) Municipal   Corporation   of   Greater   Bombay   v.   Dr.  Hakimwadi Tenants' Association and others, 1988 (Supp.)  SCC   55.   In   Paras   -   6   &   7,   the   Apex   Court   observed   as  under;
"6. Aggrieved,  the   appellant  carried  an  appeal  to  a   Division   Bench   under   s.   15   of   the   Letters   Patent.  Bharucha,   J.   speaking   for   himself   and   Desai,   J.  upheld the view of the learned Single Judge and held  that the most crucial step was the application to   be  made   by   the   Corporation   to   the   State   Government  under s. 126(1) of the Act for acquisition of the land, it  ought   to     have   been   taken   within   the   period   of   six  months  commencing    from  July  4, 1977,  the date of  service of the purchase  notice. That  decision proceeds  upon   the   view   that   the   details   of   ownership   or  particulars of tenants are not required  to be furnished  in the purchase notice served by the owner   or   any  person  interested  in the land. All that is required    is  that  the owner   or   the   person   interested   in   the   land  must inform  the authority  that the land reserved for  any   plan   under   the   Act   had   not   been   acquired   by  agreement within   10 years   from the   date on which  the   plan   came   into   force   and   that   proceedings   for  acquisition of such land under   the Land   Acquisition  Page 21 of 61 82 of 122 C/LPA/1263/2011 JUDGMENT Act had not been commenced within that period. It has  accordingly held that the purchase notice dated July 1,  1977 served by respondents nos. 4­7,the trustees, was  a valid notice under s. 127 of the Act and therefore the  period   of   six   months   specified   in   s.   127   commenced  running   from July   4, 1977, the date of service, and  came to  an end on January 4, 1978. That being so, it  was   held     that   upon    the  expiry   of  the  period   of  six  months   on     January   3,   1978,   the   reservation   of   the  land for recreation ground lapsed and it was released  from such reservation.
7. According   to   the   plain   reading   of   s.   127   of   the  Act,   it   is   manifest     that   the     question   whether   the  reservation   has   lapsed   due     to   the   failure   of   the  Planning Authority to take any steps  within a  period  of six months   of the   date of service of   the notice of  purchase as stipulated by s.126, is a   mixed question  of  fact  and  law.  It would  therefore  be  difficult,  if not  well   nigh  impossible,  to lay down  a rule  of universal  application. It  cannot be  posited that the period of six  months would necessarily begin to run from the date  of service  of   a purchase  notice under    s. 127 of the  Act.  The   condition  pre­requisite    for the   running  of  time under s.   127 is   the service of a valid purchase  notice.   It   is   needless     to   stress   that   the   Corporation  must  prima  facie  be satisfied    that  the notice  served  was by the owner of the affected land   or any person  interested in the land. But, at the same  time, s.  127  of  the Act  does not contemplate an investigation into  title by  the officers  of the  Planning Authority, nor can  the officers  prevent the running  of time if there   is a  valid notice. Viewed in that perspective, the High Court  rightly   held   that   the   Executive   Engineer   of   the  Municipal Corporation  was not justified in  addressing  Page 22 of 61 83 of 122 C/LPA/1263/2011 JUDGMENT the letter dated   July 29, 1977 by which he required  respondents   nos.   4­7,   the   trustees,   to   furnish  information  regarding their title  and ownership,  and  also  to furnish  particulars  of the tenants,  the nature  and user of the tenements and the total area  occupied  by them at present. The Corporation had the requisite  information   in     their   records.   The   High   Court   was  therefore   right in reaching the conclusion that it did.  In   the present   case, the Planning Authority was the  Municipal    Corporation  of Greater  Bombay.  It cannot  be doubted that the Municipal  Corporation has access  to all land records  including the  records pertaining to  cadastral survey no. 176 of  Tardeo. We are inclined to  the view that the aforesaid  letter dated  July 28,  1977  addressed by the Executive Engineer  was  just   as  attempt     to   prevent   the   running   of   time   and   was   of  little or no consequence. As was rightly pointed  out   by  respondents   nos.   4­7   in   their   reply   dated   August   3,  1977,   there   was   no   question   of   the   period   of   six  months     being   reckoned  from  the date  of the receipt  from   them     of       the   information     requisitioned.   The  Municipal Corporation had been  assessing  the  trust  properties  to property  tax and  issuing  periodic bills  and receipts therefor and obviously could  not question  the  title  or ownership of  the trust.  We are  informed  that the building being situate  on Falkland  Road, the  occupants are  mostly dancing  girls  and this is in the  knowledge  of the   Corporation   authorities.   The  rateable value of each tenement would also  be known  by   an     inspection   of     the     assessment   registers.   We  must accordingly uphold the finding arrived at by the  High Court that the appellant having failed to take any  steps,  namely, of making an  application to  the State  Government   for   acquiring   the   land   under   the   Land  Acquisition Act within a period of six months from the  Page 23 of 61 84 of 122 C/LPA/1263/2011 JUDGMENT date of service of the purchase   notice,   the   impugned  notification issued by the State  Government under s.  6   of   the   Land   Acquisition   Act   making   the   requisite  declaration that such land was required for a   public  purpose i.e. for  a  recreation ground was invalid, null  and void."

(II) Girnar Traders v. State of Maharashtra and others,  (2007) 7 SCC 555. In Paras - 11,  12,  30 & 31,  the Apex  Court observed as under;

"11. On 3.2.1998 the appellants served notice through  their   advocates   under   Section   127   of   the   MRTP   Act  asking   for   re­notifying   the   property   or   to   release   the  said   property   from   reservation   and   accord  sanction/approval   to   develop   the   property   by   the  owner.     In   reply,   the   Municipal   Corporation,   Greater  Mumbai informed the appellants that purchase notice  issued by their advocates was invalid as ten years had  not   expired   since   the   sanction   of   the   revised  development   plan,  came  into  force  on  16.9.1991.  On  18.10.2000,   the   appellants   again   served   purchase  notice under Section 127 of the MRTP Act.  Again the  Municipal   Corporation   of   Greater   Mumbai   informed  the appellants that the notice was invalid as the period  of ten years had not lapsed from the date of the revised  plan.
12. On   15.3.2002,   the   appellants   addressed   yet  another   notice   to  the  Municipal  Corporation,  Greater  Mumbai   under   Section   127   of   the   MRTP   Act   stating  therein that ten years' period had lapsed on 16.9.2001  and since no proceedings for  acquisition of the land as  Page 24 of 61 85 of 122 C/LPA/1263/2011 JUDGMENT contemplated under Section 127(1) of the MRTP Act or  under   the   Land   Acquisition   Act   ,   1894   (hereinafter  referred   to   as   "the   LA   Act")   having   been   commenced  nor has any award been made or compensation paid,  the   property   should   be   de­reserved.   The   purchase  notice   was   served   on   the   Municipal   Commissioner,  Greater Mumbai on 19.3.2002.
30. Section   127   of   the   MRTP   Act   which   requires  consideration in the present case is a provision which  provides, as is clear from its heading itself, for lapsing  of reservation of the lands included in the development  plan.  The development  authority  for utilization  of the  land   for   the   purpose   for   which   it   is   included   in   the  plan has to take steps and do things within the period  stipulated in a particular span of time, the land having  been   reserved  curtailing  the right  of the owner  of its  user. Section 127 reads as under:
"127.     Lapsing   of   reservations.­   If   any   land  reserved,   allotted  or  designated  for  any  purpose  specified   in   any   plan   under   this   Act   is   not  acquired by agreement within ten years from the  date   on   which   a   final   Regional   Plan,   or   final  Development   Plan   comes   into   force   or   if  proceedings   for   the   acquisition   of   such   land  under this Act or under the Land Acquisition Act,  1894, are not commenced within such period, the  owner  or any person  interested  in the land may  serve   notice   on   the   Planning   Authority,  Development   Authority   or   as   the   case   may   be,  Appropriate Authority to that effect; and if within  six months from the date of the   service of such  notice,   the   land   is   not   acquired   or   no   steps   as  aforesaid  are commenced  for its acquisition,  the  Page 25 of 61 86 of 122 C/LPA/1263/2011 JUDGMENT reservation,   allotment   or   designation   shall   be  deemed  to have lapsed,  and thereupon  the land  shall   be   deemed   to   be   released     from   such  reservation,   allotment   or   designation   and   shall  become available to the owner  for the purpose of  development as otherwise permissible in the case  of adjacent  land under the  relevant plan."  
     

31. Section 127 prescribes two time periods.  First, a  period of 10 years within which the acquisition of the  land   reserved,   allotted   or   designated   has   to   be  completed   by   agreement   from   the   date   on   which   a  regional plan or development plan comes into force,  or  the proceedings for acquisition of such land under the  MRTP   Act   or   under   the   LA   Act   are   commenced.  Secondly,   if   the   first   part   of   Section   127   is   not  complied with or no steps are taken, then the second  part   of   Section   127   will   come   into   operation,   under  which a period of six months is provided from the date  on   which   the   notice   has   been   served   by   the   owner  within which the land has to be acquired or the steps  as aforesaid  are to be commenced  for its acquisition.  The   six­month   period   shall   commence   from   the   date  the owner or any person interested in the land serves a  notice   on   the   planning   authority,   development  authority   or   appropriate   authority   expressing   his  intent claiming de­reservation of the land. If neither of  the things is done, the reservation shall lapse.  If there  is   no   notice   by   the   owner   or   any   person   interested,  there  is  no question  of lapsing  reservation,  allotment  or designation of the land under the development plan.  Second   part   of   Section   127   stipulates   that   the  reservation   of   the  land  under  a  development  scheme  shall lapse if the land is not acquired or no steps are  taken for acquisition of the land within the   period of  Page 26 of 61 87 of 122 C/LPA/1263/2011 JUDGMENT six   months   from   the   date   of   service   of   the   purchase  notice.    The word "aforesaid" in the collocation of the  words   "no   steps   as   aforesaid   are   commenced   for   its  acquisition" obviously refers to the steps contemplated  by Section 126 of the MRTP Act."  

9. Mr.   Hardik   Soni   learned   Asst.   Government   Pleader  appearing   on   behalf   of   the   respondent­State   adopted   the  submissions   made   by   Mr.   Kamal   Trivedi   learned   Senior  Advocate   appearing   for   SUDA   and   Mr.   Prashant   Desai  learned Senior Advocate appearing for respondent­SMC.

10. Mrs. Ketty Mehta learned counsel appearing on behalf  of respondents no.1, 2.4 & 3 in LPA No.1481 of 2013 and  Mr. R.S. Sanjanwala learned counsel appearing on behalf of  respondents no.1 & 2 in LPA No. 1361 of 2013 adopted the  arguments  canvassed by learned Senior Advocate Mr. R.R.  Marshall appearing on behalf of the appellants, original land  owners, in LPA No.1263 of 2011. The sum and substance of  their submission is that the owner of a reserved land would  not lose his right of getting the land de­freezed by serving  six   months'   notice   u/s.20(2)   of   the   Act,   if   there   is   any  proposal   by   issuance   of   a   draft   revised   final   development  plan within ten years or on expiry of ten years of the original  development plan.




                                 Page 27 of 61



                                                                        88 of 122
          C/LPA/1263/2011                                   JUDGMENT




10.1 It   is   their   submission   that   previous   operation   of  Sections  9 to 20 of the Act resulting  into preparation  of a  final development plan would not nullify the right created in  favour   of   the   land   owner   to   serve   six   months'   notice   for  getting  his land de­reserved  on subsequent  revision  of the  plan   pursuant   to   its   commencement   and   expiry   after   ten  years.

10.2 It is their submission that the mention of Section 20 in  Section   21   of   the   Act   for   revision   does   not   show   any  intention of the Legislature to curtail or take away the right  already accrued in favour of a land­owner u/s.22 of getting  his land de­freezed. Sections 9 to 21 of the Act, in course of  revision of a development plan u/s.21, would be applicable  to the extent rights have not already been created in favour  of land­owner u/s.20 on expiry of 10 years from the earlier  final development plan and by serving of six months' notice  with consequent failure of authority to acquire the land. 10.3 It is, therefore, contended on behalf of the private land­ owners   that   the   land­owners   cannot   go   on   waiting   for  further  period  of ten years from each  revised  development  plan   for   the   purpose   of   invoking   his   right   of   six   months'  Page 28 of 61 89 of 122 C/LPA/1263/2011 JUDGMENT notice   u/s.20(2)   of   the   Act,   as   and   when   the   process   of  preparation   of   draft   revised   development   plan   commences  u/s.21   of   the   Act   before   or  on  expiry   of  ten  years'  period  counted   from   the   earlier   final   development   plan.   Mere  issuance of a draft revised final development plan u/s.21 of  the   Act   by   the   authority   shall   not   take   away   the   right  already accrued and vested in the land­owner on expiry of  10   years   period   from   the   existing   final   development   plan  and   failure   of   the   authority   to   acquire   the   land   in   six  months' notice period.

10.4 In   support   of   the   submissions,   reliance   has   been  placed on a reported decision of the Apex Court in the case  of State of Maharashtra v. Bhakti Vedanta Book Trust and  others,   (2013)   4   SCC  676  and   more   particularly,   on   the  observations  made  in Paras - 8, 10 & 15, which  reads as  under;

"8. We   have   heard   learned   counsel   for   the   parties  and perused the  record. Section 126 of the 1966 Act,  which provides  for  the  acquisition  of  land required  or reserved for any of the public purposes specified  in  any   plan   or   scheme   prepared   under   the   Act   and  Section   127   of     the       1966     Act,     which   envisages  lapsing of reservation in certain contingencies read as  under:
Page 29 of 61
90 of 122 C/LPA/1263/2011 JUDGMENT "Section   126.   Acquisition   of   land   required  for  public  purposes specified in plans. ­  (1)     When   after     the     publication     of     a     draft  Regional   Plan,   a   Development     or     any     other  plan     or     town   planning   scheme,   any   land   is  required   or   reserved     for     any     of     the     public  purposes  specified in any plan or scheme under  this   Act     at   any     time   the   Planning   Authority,  Development  Authority,  or as the case may   be,  any   Appropriate   Authority   may,   except   as  otherwise   provided   in   section   113A   acquire   the  land,­
(a) by   an   agreement   by   paying   an   amount  agreed to, or
(b) in lieu of any such amount, by  granting  the  land­owner  or  the lessee,  subject,  however,  to  the lessee  paying  the  lessor  or depositing with  the Planning Authority, Development Authority or  Appropriate   Authority,   as   the   case   may   be,   for  payment to the   lessor, an amount equivalent to  the   value     of     the     lessor's     interest     to     be  determined   by   any   of   the   said   Authorities  concerned  on   the    basis    of the principles  laid  down in the  Land  Acquisition  Act,  1894,  Floor  Space   Index   (FSI)   or   Transferable   Development  Rights (TDR) against the area of land surrendered  free  of cost and free from all encumbrances, and  also   further  additional  Floor   Space  Index  or  Transferable   Development   Rights   against   the  development   or   construction   of   the   amenity   on  the   surrendered   land   at   his   cost,   as   the   Final  Page 30 of 61 91 of 122 C/LPA/1263/2011 JUDGMENT Development   Control   Regulations   prepared   in  this behalf provide, or
(c)   by   making   an   application   to   the   State  Government   for   acquiring such land under the  Land   Acquisition   Act,   1894,   and   the   land  (together with the  amenity, if  any, so  developed  or   constructed)  so   acquired   by  agreement   or  by  grant   of   Floor   Space   Index   or   additional   Floor  Space Index or Transferable Development Rights  under this section or under the Land Acquisition  Act,   1894, as the case may be, shall vest in the  Planning    Authority.    Development  Authority,  or  as the case may be, any Appropriate Authority.

(2)   On   receipt   of   such   application,   if   the   State  Government is satisfied that the land specified in  the application  is needed for the public purpose  therein   specified,   or   if   the   State   Government  (except   in   cases   falling   under   section   49   and  except   as   provided   in   section   113A)   itself   is   of  opinion that any land in any such plan is  needed  for any public purpose, it may make a declaration  to     that     effect     in   the   Official   Gazette,   in   the  manner   provided   in   section   6   of   the   Land  Acquisition   Act,   1894   (1   of   1894),   in   respect   of  the     said     land.     The   declaration   so   published  shall, notwithstanding anything contained in the  said   Act,   be   deemed   to   be   a   declaration   duly  made under  the  said section :

Provided   that,   subject   to   the   provisions   of  sub­section   (4),     no     such   declaration   shall   be  made after the expiry of one year from  the  date  of   publication   of   the   draft   Regional   Plan,  Page 31 of 61 92 of 122 C/LPA/1263/2011 JUDGMENT Development     Plan     or     any   other   Plan,   or  Scheme, as the case may be.

(3) On publication of a declaration under the said  section   6,   the   Collector   shall   proceed   to   take  order  for  the acquisition  of the   land under  the  said   Act;   and   the   provisions   of   that   Act   shall  apply to the acquisition of the said land, with the  modification   that   the   market   value   of   the   land  shall be,­

(i) where   the   land   is   to   be   acquired   for   the  purposes   of   a     new     town,   the   market     value  prevailing   on  the  date   of   publication   of  the  notification   constituting   or   declaring   the  Development  Authority  for  such town;

(ii)  where the land is acquired for the purposes  of a Special Planning Authority, the market value  prevailing   on   the   date   of   publication   of   the  notification  of the area  as an undeveloped  area;  and

(iii)  in any  other  case  the market  value  on  the  date   of   publication   of   the   interim   development  plan,   the   draft   development   plan,   or   the     plan  for area or areas for comprehensive development,  whichever  is earlier,  or as the case may  be, the  date  or  publication  of  the  draft  town planning  scheme:

Provided   that,   nothing   in   this   sub­section  shall   affect   the     date     for   the   purposes   of  determining the market value of  land  in  respect  of which proceedings for  acquisition commenced  Page 32 of 61 93 of 122 C/LPA/1263/2011 JUDGMENT before    the   commencement  of the Maharashtra  Regional   and   Town   Planning   (Second  Amendment)  Act, 1972 (Mah. XI of 1973):   
Provided   further   that,   for   the   purpose   of  clause     (ii)    of    this    sub­section,     the    market  value     in     respect     of     land     included     in     any  undeveloped area notified under subsection (1) of  section   40   prior   to   the   commencement   of   the  Maharashtra   Regional   and   Town   Planning  (Second Amendment) Act, 1972 (Mah. XI of 1973),  shall     be     the     market     value  prevailing   on  the  date of such commencement.
(4)  Notwithstanding   anything   contained   in   the  proviso  to  sub­section (2) and in subsection (3),  if a declaration is  not  made  within  the period  referred  to  in  subsection  (2)  or  having  been  made,     the   aforesaid   period     expired     at     the  commencement     of     the     Maharashtra   Regional  Town Planning (Amendment) Act, 1993, the State  Government  may  make  a fresh    declaration    for  acquiring  the  land  under  the  Land Acquisition  Act, 1894 (I of 1894), in   the   manner   provided  by     sub­sections   (2)   and   (3)   of   this   section,  subject to the modification that the market value  of the land shall be the market value at the date  of declaration in the  Official  Gazette  made  for  acquiring  the  land afresh.

Section   127.   Lapsing   of   reservation  -   If   any  land   reserved,   allotted   or   designated   for   any  purpose   specified  in   any   plan   under  this   Act   is  not   acquired     by     agreement   within     ten   years  from  the  date  on  which a  final  Regional  plan,  Page 33 of 61 94 of 122 C/LPA/1263/2011 JUDGMENT or final Development  plan  comes  into force  or  if   proceedings   for   the   acquisition   of   such   land  under   this   Act   or   under   the   Land     Acquisition  Act, 1894 (1 of 1894), are not  commenced  within  such  period,  the owner or any person interested  in the land may   serve   notice   on   the Planning  Authority,   Development   Authority     or     as     the  case     may     be,   Appropriate   Authority   to   that  effect, and if within  six  months  from the date of  service of such notice, the land is   not   acquired  or   no   steps   as   aforesaid   are   commenced   for   its  acquisition,   the   reservation,   allotment   or  designation  shall  be  deemed  to  have  lapsed,  and thereupon,  the  land  shall  be  deemed  to  be  released  from  such  reservation, allotment or  designation  and  shall    become    available  to  the  owner   for   the   purpose   of   development   as  otherwise,   permissible   in   the   case   of   adjacent  land under the relevant plan."

10. A writ petition filed  by  Dr.  Hakimwadi  Tenants'  Association questioning the notification was allowed by  the   learned   Single     Judge     of   the     Bombay     High  Court,   who   held   that  the  acquisition  proceedings  commenced   by   the   State   Government   under   Section  126(2) of the 1966 Act at the instance of the Planning  Authority were not valid because steps  were not taken  for the acquisition of land under Section 126(1)  of  the  1966  Act  read  with Section  6 of the 1894  Act  within  the   prescribed     time.   The   learned   Single   Judge  observed  that the period  of   six   months    prescribed  under Section 127 of the 1966 Act began to run from  the   date     of     service   of   purchase   notice   and   the  Corporation had to take steps to  acquire the property  before   4.1.1978,   which   was   not   done.   The   Division  Page 34 of 61 95 of 122 C/LPA/1263/2011 JUDGMENT Bench of   the High Court approved the view taken by  the   learned   Single   Judge     and     held   that   the   most  crucial   step   was   the   application   to   be   made   by  the   Corporation   to   the   State   Government   under  Section 126(1) of the 1966   Act for the acquisition of  the land and such  step ought  to   have   been    taken  within   the   period   of   six   months     commencing     from  4.7.1977.  This  Court  agreed  with  the counsel  for the  Corporation that the  words  'six  months from the date  of   service   of   such  notice'  used  in   Section  127  of   the  1966 Act were not susceptible to a literal construction,  but   observed:   (Hakimwadi   Tenants'   Assn.   Case,   SCC  p.61, para 8) "8.    ....it must be borne in mind that the period  of six months provided by Section 127 upon the  expiry of which the reservation of the land under  a   Development   Plan   lapses,   is   a   valuable  safeguard   to   the   citizen   against   arbitrary   and  irrational executive action. Section 127 of the Act  is a fetter  upon  the  power  of  eminent  domain.  By   enacting   Section   127   the   legislature   has  struck a balance between the competing claims of  the interests of the general public as regards the  rights of an individual."

15. Recently, another  three  Judge  Bench,  of  which  both   of   us   were members,  considered the scope of  Sections 126 and 127 of   the   1966   Act   in the Civil  Appeal   arising   out   of   SLP(C)   No.9934   of   2009  Shrirampur     Municipal   Council,     Shrirampur     v.  Satyabhamabai  Bhimaji  Dawkher  and  others   and  connected matters and reiterated the  view  expressed  by     the     majority     in   Girnar   Traders   v.   State   of  Page 35 of 61 96 of 122 C/LPA/1263/2011 JUDGMENT Maharashtra (supra). In the last mentioned judgment,  the   Court   emphasized   that   if   any private land is  shown as reserved in the Development plan, the same  can be acquired within 10 years either by agreement or  by following  the  procedure prescribed under the 1894  Act and if proceedings for the acquisition of   the land  are not commenced within that  period  and  a  further  period  of  six months from the date of service of notice  under Section 127 of the 1966 Act, reservation will be  deemed  to have lapsed and the land will be available  for development by the owner."

11. Before we embark upon the merits of the case, it would  be   beneficial   to   highlight   certain   facts   which   are  undisputed.

12. In   LPA   No.1263/2011  :   The   principal   development  plan of SUDA was sanctioned in the year 1986, in which the  land bearing Revenue Survey no.19(B) (new Revenue Survey  No.57/2 paiki) of Village Rundh, Taluka & City : Surat, was  reserved   for   "post   and   telegraph"   vide   "H­45",   which   was  revised under the provisions of Section 21 of the TP Act. In  the   year   1996,   the   revised   draft   development   plan   was  submitted to the State Government by SUDA u/s.16 of the  TP Act in which the land under reference was proposed for  reservation   for   office   building   of   "post   and   telegraph".  However, in exercise of powers u/s.17(1)(a)(ii) of the TP Act,  Page 36 of 61 97 of 122 C/LPA/1263/2011 JUDGMENT the State Government proposed certain modifications in the  revised   draft   development   plan   submitted   by   SUDA   and  invited   suggestions   and   objections   on   the   proposed  modifications   by   Notification,   which   was   published   in   the  Official Gazette  on 17.05.2001.  By Modification No.93,  the  State Government proposed to delete the earlier reservation  and re­reserve it "for residential use".

13. It   appears   that   it   was   only   a   proposal   of   the   State  Government to delete the reservation and designate the land  under reference "for residential use". On this proposal, the  State   Government   invited   objections   and   suggestions.  Pursuant to the objections and suggestions so received, the  State Government sanctioned the revised draft development  plan of SUDA under the provisions of Section 17(1)(c) of the  TP Act, by Notification dated 02.09.2004, which came into  force   from   15.09.2004.   However,   by   the   said   Notification  dated   02.09.2004,   the   State   Government   decided   to  continue  with the reservation  on the land under  reference  for office building of "post and telegraph".

14. Thereafter,   on   the   proposal   submitted   by   SUDA,   by  Notification dated 07.09.2009 issued u/s.19 of the TP Act,  the State  Government  made variations in the development  Page 37 of 61 98 of 122 C/LPA/1263/2011 JUDGMENT plan   by   which  the   land  under  reference  was  reserved  "for  public purpose of SMC" in place of office building of "post  and telegraph" u/s.12(2)(k) of the TP Act.

15. In   LPA   No.1481/2013  :  In   respect   of   the   subject  lands, the first development plan came to be finalized in the  year 1986 and they were reserved "for commercial purpose  for SUDA" in the draft development plan. It was sanctioned  by  the   State  Government  on 03.01.1986  and it came  into  force   on   03.03.1986.   Subsequently,  the   SUDA   prepared   a  revised draft development plan and submitted it to the State  Government   u/s.16   of   the   TP   Act.   Subsequent   to   the  submission of the revised draft development plan, the State  Government   published   a   modification   in   the   development  plan   u/s.17   of   the   TP   Act,   through   Notification   dated  17.05.2001   and   invited   suggestions   and   objections   to   it.  After   following   due   procedure,   the   State   Government  sanctioned the revised development plan on 02.09.2004 and  it came into force with effect from 15.09.2004.

16. It   appears   that   when   the   exercise   for   revised   draft  development plan was initiated under the provisions of the  TP Act in the year 1996, the State Government dropped the  reservation   of   the   subject   lands   while   publishing   the  Page 38 of 61 99 of 122 C/LPA/1263/2011 JUDGMENT Notification dated 17.05.2001. However, while finalizing the  revised   draft   development   plan,   the   State   Government  thought it fit not to drop the reservation of the subject lands  and   continued   the   reservation   as   per   the   provisions   of  Section 20(2) of the TP Act. It also appears that SUDA had  initiated   steps   for   finalization   of   the   subject   lands   in   the  year   1986   and   Notifications   u/s.4   and   6   of   the   Land  Acquisition Act, 1894 were also issued. However, at a later  point  of  time,  the proceedings  under  the Land Acquisition  Act were dropped in the year 1988 on the ground that the  subject   lands   were   declared   surplus   /   excess   under   the  provisions   of  the   Urban  Land  Ceiling  Act,  1976.  However,  the   competent   authority   could   not   take   possession   of   the  subject   lands   on   account   of   pendency   of   a   writ   petition  being   Special   Civil   Application   No.281/1991   filed   by   the  land­owner   before   this   Court.   The   said   petition   was  disposed   of   in   favour   of   the   land­owner,   vide   order   dated  20.04.1999,   as   the   Urban   Land   Ceiling   Act   had   been  repealed.   Therefore,   while   issuing   final   Notification   on  24.09.2001, the State Government continued reservation of  the   subject   lands   "for   commercial   purpose   for   SUDA".   In  this case, the first Notice u/s.20(2) of the TP Act came to be  issued on 13.10.2007.





                                  Page 39 of 61



                                                                         100 of 122
         C/LPA/1263/2011                                JUDGMENT



17. In   LPA   No.1361/2013  :   The   subject   lands   bearing  Survey   No.86   paiki   admeasuring   8012   sq.   metres   and  Survey No.91 paiki admeasuring 1543 sq. metres at Rajkot­ I, Rajkot,  were reserved  by the Rajkot  Urban Development  Authority  "for  RUDA  Site and Service  Project"  in the draft  development plan, The draft development plan of RUDA was  sanctioned   vide   Notification   dated   27.04.1988.  Subsequently,   a   revised   draft   development   plan   was  prepared,   which   was  sanctioned  by  the  State  Government  vide Notification dated 20.02.2004 and it came into effect on  06.03.2004 wherein, the subject lands were again reserved  for the same purpose. In this case, the first Notice u/s.20(2)  of the TP Act came to be issued on 30.06.2006.  REASONINGS :

18. Before proceeding further, a reference to Section 20 of  the TP Act is apposite. It reads as under;
"20. Acquisition of land :­ (1) The   area   development   authority   or   any   other  authority for whose purpose land is designated in the  final   development   plan   for   any   purpose   specified   in  clause (b), clause (d), clause (f), clause (k), clause (n) or  Page 40 of 61 101 of 122 C/LPA/1263/2011 JUDGMENT clause (o) of sub­section (2) of section 12, may acquire  the land either by agreement or under the provisions of  the Land Acquisition Act, 1894.
(2) If   the   land   referred   to   in   sub­section   (1)   is   not  acquired   by   agreement   within   a   period   of   ten   years  from   the   date   of   the   coming   into   force   of   the   final  development   plan   or   if   proceedings   under   the   Land  Acquisition Act, 1894 (I of 1894), are not commenced  within such period, the owner or any person interested  in   the   land   may   serve   a   notice   on   the   authority  concerned requiring it to acquire the land and if within  six months from the date of service of such notice the  land is not acquired or no steps are commenced for its  acquisitions,  the designation  of the land as aforesaid  shall be deemed to have lapsed.

18.1 The   above   provision   specifically   provides   that   after   a  period of ten years from the date of coming into force of the  final development plan, the owner or any person interested  in the land may issue a Notice on the authority concerned  requiring it to acquire the land and if within a period of six  months from the date of service of such notice the land is  not acquired or no steps are commenced for its acquisition  under the Land Acquisition Act, the designation of the land  Page 41 of 61 102 of 122 C/LPA/1263/2011 JUDGMENT would be deemed to have lapsed. Thus, Notice as envisaged  under sub­section (2) of Section 20 of the TP Act is a  sine   qua non for lapsing of reservation.

19. The main contention raised on behalf of the appellant­ original  petitioner  is that as the land under  reference  was  put under reservation in the development plan since 1986,  ie. for a period of more than 23 years, it could not have been  re­reserved   "for   public   purpose   for   SMC"   since   the  reservation  had lapsed after a period of 10 years from the  date  of sanction  of  the original  development  plan. Though  the contention sounds to be attractive but, it is without any  merits. As such, there is no provision in the TP Act by which  reservation   of   a   land   in   the   development   plan   lapses  automatically after a period of 10 years. 19.1 The only provision which relates to lapse of reservation  in   the   development   plan   is   Section   20,   more   particularly,  sub­section   (2)   of   the   TP   Act.   As   per   sub­section   (2)   of  Section   20,   if   the   land   which   is   referred   to   in   the  development plan for any public purpose, is not acquired by  agreement   within   a   period   of   10   years   from   the   date   of  coming   into   force   of   the   final   development   plan   or   if   the  proceedings  under  the Land Acquisition  Act, 1894 are not  Page 42 of 61 103 of 122 C/LPA/1263/2011 JUDGMENT commenced   within   such   period,   the   owner   or   any   person  interested in the land may serve a notice on the authority  concerned requiring it to acquire the land and if within six  months from the date of service of such notice, the land is  not acquired or no steps are commenced for its acquisition,  the designation of the land shall be deemed to have lapsed.

20. It is to be noted that in the present case, admittedly,  no such Notice as required u/s.20(2) of the TP Act has been  served   by   the   appellant­original   petitioner.   The   aforesaid  fact   situation   is   also   not   disputed   by   learned   Senior  Advocate   Mr.   RR   Marshall   for   the   appellant­original  petitioner.  In  Girnar  Traders'  case (supra),  the Apex  Court  categorically held that considering similar provisions under  the   Maharashtra   Regional   and   Town   Planning   Act,   1966  that   if   there   is   no   notice   by   the   owner   or   any   person  interested,   there   is   no   question   of   lapsing   reservation,  allotment or designation of the land under the development  plan. Hence, the contention on behalf of the appellant that  after   10   years   of   sanction   of   the   development   plan,   the  reservation lapses automatically, cannot be accepted.

21. The Town Planning Act does not contemplate that any  development plan which is prepared shall lapse at any point  Page 43 of 61 104 of 122 C/LPA/1263/2011 JUDGMENT of time.  It only contemplates  the plan being varied u/s.19  by   the   State   Government   or   a   revised   development   plan  being  prepared  by the area development  authority  u/s.21.  When   power   is   given,   a   duty   is   cast   on   the   development  authority,   at   least   once   in   ten   years,   to   revise   the  development  plan.  It does  not  mean  that  the development  plan comes to an end at the end of 10 years. Section 21 is  an   enabling   provision   which   casts   a   duty   on   the  development  authority to revise a plan at least once in 10  years. The revision can take place more than once but if the  authority,  for reasons best known  to itself, chooses  not to  revise a development plan, the effect of it would not be that  the   plan   would   lapse.   The   plan   would   continue   to   be   in  operation till it is either revised u/s.21 or varied u/s.19.

22. It   appears   from   the   record   that   at   no   point   of   time,  either in the year 1996 or in 2001 or in 2004, the appellant­ original   petitioner   had   raised   any   objection   against   the  continuation   of   reservation.   If   the   appellant   had   any  grievance against such reservation, he ought to have raised  necessary objection, by availing the remedy provided under  Section   20   of   the   TP  Act,  in  the  form   of  calling   upon   the  appropriate authority to acquire the land by issuing Notice  under  sub­section  (2). However,  no such steps were taken  Page 44 of 61 105 of 122 C/LPA/1263/2011 JUDGMENT by the appellant­original petitioner. Therefore, at this stage,  it is not open to the appellant to raise grievance against the  continuation of reservation. For a period of almost 23 years,  the   original   petitioner  did nothing  and  suddenly,  he woke  out   of   slumber   in   the   year   2010   when   Notice   was   served  upon   him   by   the   respondent­Corporation   for   negotiation  u/s.77 of the BPMC Act.

23. Once   the   appellant­original   petitioner   had   failed   to  submit the objections in pursuance of the Notification dated  01.07.2009   and   thereby,   permitted   the   variations   in   the  development plan, it would tantamount to Elvis having left  the building for the appellant. The inaction of the appellant­ original  petitioner  would  dis­entitle him from obtaining  an  equitable   relief,   particularly,   when   the   entire   event   has  come   to   an   irreversible   situation.   The   appellant   had   the  right   to   serve   Notice   as   required   u/s.20(2)   of   the   TP   Act.  However, the appellant had failed to avail such remedy and  therefore,   now,   it   is   not   open   for   the   appellant­original  petitioner to contend that the continuation of reservation is  illegal   or   for   that   matter,   the   variation   in   the   purpose   is  unreasonable.

24. A   person   may   waive   a   right   either   expressly   or   by  Page 45 of 61 106 of 122 C/LPA/1263/2011 JUDGMENT necessary  implication.  He may, in a given  case, dis­entitle  himself   from   obtaining   an   equitable   relief,   particularly,  when he allows a thing to come to an irreversible situation.  If   a   claim   is   not   filed,   the   person,   who   is   said   to   be  injuriously affected, does so at its own peril. Therefore, the  contention   raised   by   appellant­original   petitioner   that  statutory right cannot be waived is devoid of any merits as it  would amount to waiver only.

25. In   the   present   case,   we   find   that   the   appropriate  authority   has   completely   followed   the   procedure,   as  required under the provisions of the TP Act while reserving  the   land   under   reference   "for   public   purpose   for   SMC".  Before the land under reference was proposed to be varied,  suggestions   and   objections   were   invited   vide   Notification  dated   01.07.2009.   At   that   point   of   time,   the   appellant­ original   petitioner   had   never   raised   any   objection.   It   was  only   after   following   due   procedure   that   Notification   in  exercise of powers u/s.19 of the TP Act was issued by the  authority whereby, the land under reference was put under  reservation "for public purpose for SMC".  

26. It   is   by   now   well­settled   that   continuation   of  reservation  in the development  plan is permissible subject  Page 46 of 61 107 of 122 C/LPA/1263/2011 JUDGMENT to   the   provisions   of   Sections   20   and   21   of   the   TP   Act.  Section 20 of the TP has been reproduced herein above and  for ready reference, Section 21 is reproduced here under;

"21. Revision of development plan : At least once in  ten years from the date on which a final development  plan comes into force, the area development authority  shall revise the development plan after carrying out, if  necessary,   a   fresh   survey   and   the   provisions   of  Sections 9 to 20, shall, so far as may be, apply to such  revision."

27. As   is   clear   from   the   above   proviso,   the   only  requirement   u/s.21   of   the   TP   Act   is   to   "revise"   the  development   plan   on   completion   of   every   ten   years.   A  conjoint reading of Sections 19 and 21 of the TP Act would  imply that at least once in ten years from the date on which  a   final   development   plan   comes   into   force,   the   area  development authority is required to revise the development  plan, after carrying out, if necessary, a fresh survey. While  revising   the   development   plan,   if   the   area   development  authority   is   of   the   opinion   that   the   development   plan   is  required to be varied, then the procedure provided u/s.19 of  the TP Act is required to be followed. The TP Act no where  Page 47 of 61 108 of 122 C/LPA/1263/2011 JUDGMENT provides   that   designation   of   a   land   would   lapse  automatically.

28. If Section 20 is interpreted in the language of learned  Senior   Advocate   Mr.   Marshall,   then   Section   21   would  become otiose. It was never the intent of the Legislature to  get a designation lapse automatically. The purpose behind  providing such revision is to insulate the public authority,  which   is   entrusted   with   the   duty   of   carrying   out  developmental activities, with necessary safeguards so as to  meet  the   challenges  of changing  times.  By  providing  such  revision,   the   public   authority   gets   the   opportunity   to  identify   the   developmental   requirements   of   different   areas  and   to   take   necessary   steps   accordingly.   Hence,   the  interpretation   of   Sections   20   &   21,   as   made   by   learned  Senior Advocate Mr. Marshall, is without any substance. 

29. Before   the   learned   single   Judge,   we   find   that   the  appellant­original petitioner (In SCA No.16748 of 2010) had  not   challenged   the   Notification   dated   07.09.2009   issued  u/s.19   of   the   TP   Act   by   which   the   development   plan   has  been varied and the land under reference, which was earlier  reserved for "post and telegraph", is now reserved "for public  purpose for SMC". In the writ petition, the original petitioner  Page 48 of 61 109 of 122 C/LPA/1263/2011 JUDGMENT had   only   prayed   for   an   appropriate   order   holding   and  declaring   that   the   land   under   reference   is   free   from  reservation and that the original petitioner is entitled to use  it for residential purpose.

30. Another   contention   was   raised   on   behalf   of   the  appellant­original   petitioner   that   the   action   of   continuing  reservation   of   the   land   under   reference   for   a   number   of  years   is   unreasonable   and   also   violative   of   the   right   to  acquire   and   use   property,   which   is   considered   to   be   a  human   right.   Very   recently,   in   the   case   of  Ahmedabad  Municipal Corporation and another v. Ahmedabad Green  Belt Khedut Mandal and others, AIR 2014 SC 2377, the  Apex Court in para­28 observed as under;

"28. Article 300­A of the Constitution though creates a  human   right   being   a   constitutional   provision,   but   is  not a fundamental right. Article 300­A provides that no  person   can   be   deprived   of   his   property   except   by  authority   of  law.  The  Town  Planning  Act  is definitely  an authority  of law by which  a person  is deprived  of  his   property   if   we   assume   that   the   town   planning  scheme deprives a person of his property, though it is  not   so   in   view   of   the   judgments   of   this   Court   in  Shantilal   Mangaldas   (supra)   and   Prakash   Amichand  Shah (supra)."
Page 49 of 61

110 of 122 C/LPA/1263/2011 JUDGMENT

31. It   is   a   settled   legal   position   that   hardship   of   an  individual   cannot   be   a   ground   to  strike  down   a   statutory  provision   for   the   reason   that   a   result   flowing   from   a  statutory   provision   is   never   an   evil.   It   is   the   duty   of   the  Court to give full effect to the statutory provisions under all  circumstances.   Merely   because   a   person   suffers   from  hardship   cannot   be   a   ground   for   not   giving   effective  meaning   to   every   word   of   the   provision.   The   important  factor is that the action should be with due authority of law.

32. We   have   no   doubts   in   our   minds   that   the   authority  concerned   is   empowered   to   acquire   land   by   following   due  procedure as prescribed under the TP Act.  As discussed in  the   foregoing   paragraphs,   it   was   only   after   following   due  procedure  that Notification in exercise of powers u/s.19 of  the TP Act was issued by the authority  whereby,  the land  under   reference   was   put   under   reservation   "for   public  purpose for SMC". It does not appear that the appropriate  authority   has   flouted   any   of   the   provisions   of   the   TP   Act  while   designating   the   land   under   reference.   Hence,   the  contention   raised   by   the   appellant­original   petitioner   that  his human right has been violated cannot be accepted.





                                   Page 50 of 61



                                                                            111 of 122
         C/LPA/1263/2011                                 JUDGMENT



33. The   appellant­original   petitioner   has   also   raised   a  contention  that  the land in question  was continued  under  reservation for number of years and he was not permitted to  use the said land, and therefore, now, it is not open for the  appropriate   authority   to   again   re­reserve   the   land   for  "public   purpose   for   SMC".   It   is   true   that   the   land   in  question   was   continued   under   reservation   for   "post   and  telegraphs" for number of years. However, it is to be noted  that   such   continuation   of   reservation   in   the   development  plan is permissible. Unless the plan is revised u/s.21 and /  or the same is varied u/s.19 of the TP Act, the reservation  and the development plan continues and it does not lapse.

34. As   discussed   herein   above,   for   all   these   years,   the  appellant­original   petitioner   had   neither   raised   any  objection   nor   had   served   any   Notice   as   envisaged   under  sub­section (2) of Section 20 of the TP Act. Therefore, at this  stage,  it is not open for the appellant­original petitioner to  make   any   grievance   with   respect   to   continuation   of  reservation   for   number   of   years,   which,   otherwise,   is  permissible   under   the   provisions   of   the   Gujarat   Town  Planing Act.

35. The land under reference is now designated "for public  Page 51 of 61 112 of 122 C/LPA/1263/2011 JUDGMENT purpose   for   SMC".   Immediately   after   issuing   Notification  dated 07.09.2009, respondent­Surat Municipal Corporation  initiated   proceedings   for   acquiring   the   land,   initially,   by  negotiations   u/s.77   of   the   BPMC   Act   and   the   appellant­ original   petitioner   was   also   called   upon   for   negotiations.  However,   the   negotiations   failed   and   therefore,   the   land  under reference is now being required u/s.78 of the BPMC  Act. It is at this stage that the appellant­original petitioner  had   preferred   the   captioned   writ   petition   being   SCA  No.16748/2010   and   until   then   the   appellant­original  petitioner was dormant. 

36. Insofar   as   the   principle   rendered   in  Bhavnagar   University Vs. Palitana Sugar Mills Pvt. Ltd. and Ors.'s  case  (supra) is concerned, the same shall not be applicable to the  facts of the present case. In the above­referred case, on or  about 03.03.1986,  the development  plan was published  in  terms of the provisions of the TP Act and the period of ten  years therefrom was to lapse on 02.03.1996. But, before the  expiration  of ten years from  the date of publication  of the  final   development   plan   on   03.03.1986,   a   revised  development   plan   came   into   being   on   20.02.1996.   The  owners  of the land invoked Section  20(2) of the TP Act by  issuing Notice asking the State Government to acquire the  Page 52 of 61 113 of 122 C/LPA/1263/2011 JUDGMENT lands.   In  the   backdrop  of these  facts,  the Supreme  Court  held that the revised development plan could not have been  published   before   expiration   of   ten   years,   ie.   02.03.1996.  Since the revised development plan, before expiration of ten  years from the publication of the final development plan was  held to be bad, the Notice u/s.20(2) of the TP Act was held  to   be   perfectly   valid.   Whereas,   in   the   present   case,  admittedly, no Notice u/s.20(2) of the TP Act at all has been  issued by the original land­owner and after expiration of ten  years from the date of publication of the final development  plan,   the   process   of   revised   development   plan   was  undertaken   and   in   fact,   the   plan  has  been  revised   in  the  year   2004   and   therefore,   it   cannot   be   held   that   after  expiration of ten years from the date of publication of first  development   plan,   the   reservation   has   lapsed   since   the  authorities  have  not taken  any steps  either  to acquire  the  land   or   initiated   process   under   the   Land   Acquisition   Act.  Therefore, the aforesaid decision shall not be of any help to  the appellant.

LPA No.1481/2013 :

37. In this matter,  the first development  plan came to be  finalized in the year 1986. The subject lands were reserved  "for commercial purpose for SUDA" in the draft development  Page 53 of 61

114 of 122 C/LPA/1263/2011 JUDGMENT plan   of   SUDA,   which   was   sanctioned   by   the   State  Government  on 03.01.1986  and which  came  into  force  on  03.03.1986.   Subsequently,  SUDA  prepared  a revised  draft  development plan and submitted it to the State Government  u/s.16 of the TP Act. Subsequent to the submission of the  revised   draft   development   plan,   the   State   Government  published  a modification  in the plan u/s.17 of the TP Act  through   Notification   dated   17.05.2001   and   invited  suggestions   and   objections   to   it.   After   following   due  procedure,   the   State   Government   sanctioned   the   revised  development plan on 02.09.2004 and it came into force with  effect from 15.09.2004.

38. It   appears   that   when   the   exercise   for   revised   draft  development plan was initiated under the provisions of the  TP Act in the year 1996, the State Government dropped the  reservation   of   the   subject   lands   while   publishing   the  Notification dated 17.05.2001. However, while finalizing the  revised   draft   development   plan,   the   State   Government  thought it fit not to drop the reservation of the subject lands  and   continued   the   reservation   as   per   the   provisions   of  Section 20(2) of the TP Act.

39. It   also   appears   that   SUDA   had   initiated   steps   for  Page 54 of 61 115 of 122 C/LPA/1263/2011 JUDGMENT finalization   of   the   subject   lands   in   the   year   1986   and  Notifications u/s.4 and 6 of the Land Acquisition Act, 1894  were also issued. However, at a later point of time, the said  proceedings under the Land Acquisition Act were dropped in  the   year   1988   on  the  ground  that  the  subject  lands  were  declared surplus / excess under the provisions of the Urban  Land  Ceiling  Act,  1976.  However,  the competent  authority  could   not   take   over   possession   of   the   subject   lands   on  account of the pendency of writ petition being Special Civil  Application No.281/1991 filed by the land­owner before this  Court.   The   said   petition   was   disposed   of   in   favour   of   the  land­owner,   vide   order   dated   20.04.1999,   as   the   Urban  Land Ceiling Act had been repealed. Therefore, while issuing  the final Notification on 24.09.2001, the State Government  continued  reservation of the subject lands "for commercial  purpose for SUDA".

40. While entertaining the writ petition being Special Civil  Application   No.7088/2008,   the   learned   single   Judge   in  Para­16 observed as under;

"16.  Applying   the   aforesaid   principles   to   the   facts   of  the present  case,  the final development  plan came to   be   sanctioned   on   3  rd    January,   1986   and   came   into   Page 55 of 61 116 of 122 C/LPA/1263/2011 JUDGMENT  force   on   3  rd    March,   1986.   Accordingly,   the   ten   year    period came to an end on 4   th  March, 1996. Thereupon,      a right came to be created in favour of the land owners  under section 20 of the Town Planning Act to serve six  months notice to the authorities to acquire the subject  land, failing which, the reservation would be deemed to  have lapsed. The framing of revised development plan  subsequent   to   the   period   of   ten   years   from   the   first  final development plan and sanctioning thereof, would  not take away the rights of the petitioners under sub­ section (2) of section 20 of serving notice thereunder to  the   respondent   authorities   to   acquire   the   subject  lands. Accordingly, the petitioners served notice dated  13th October, 2007 under sub­section (2) of section 20  of the Town Planning Act to the respondent authorities  requiring them to acquire the subject lands. However,  the respondent authorities failed to acquire the subject  lands   or   to   commence   steps   to   acquire   them.  Consequently,   upon   failure   to   comply   with   the   said  notice,  the provisions  of sub­section  (2) of section  20  came into operation and the reservation is deemed to  have  lapsed.  For  the reasons  stated  hereinabove,  the  contention   that   the   revised   final   development   plan  having been sanctioned in the year 2004, the ten year  period   would   expire   only   in   the   year   2014   does   not  merit acceptance."

41. From   the   above   observations,   it   is   clear   that   the  learned  single  Judge  de­reserved  the subject  lands mainly  on   the   ground   that   the   final   development   plan   of   SUDA,  which   was   sanctioned   by   the   State   Government   on  03.01.1986 and which came into force on 03.03.1986, came  Page 56 of 61 117 of 122 C/LPA/1263/2011 JUDGMENT to an end on 04.03.1996 and thereupon, a right was created  in favour of the land­owners to avail the remedy under sub­ section (2) of Section 20. At that time, no Notice u/s.20(2) of  the TP Act was issued by the land­owner.

42. It appears  that the learned  single Judge lost  sight of  the fact that the development plan was revised u/s.21 of the  TP   Act   and   the   revised   draft   development   plan   was  sanctioned by  the State Government on 02.09.2004 and it  came   into   force   with   effect   from   15.09.2004.   Therefore,  effectively,  the final development  plan would lapse only on  14.09.2014 and not prior thereto.

43. The very first Notice u/s.20(2) of the TP Act was issued  only   on   13.10.2007,   during   which   time,   the   final  development  plant was in force and was due to lapse only  on   14.09.2014.   Hence,   the   Notice   was   premature.   The  remedy   u/s.20(2)   of   the   TP   Act,   therefore,   would   fall   due  only   after   14.09.2014   and   not   prior   thereto.   Hence,   the  learned   single   Judge   has   committed   serious   error   in  allowing Special Civil Application No.7088/2008. LPA No.1361/2013 :

44. In LPA No.1361/2013, the subject lands were reserved  Page 57 of 61 118 of 122 C/LPA/1263/2011 JUDGMENT "for RUDA Site and Service Project". The draft development  plan   was   sanctioned   vide   Notification   dated   27.04.1988.  Subsequently,   a   revised   draft   development   plan   was  prepared,   which   was   sanctioned   vide   Notification   dated  20.02.2004   and   which   came   into   effect   on   06.03.2004  wherein, the subject lands were again reserved for the same  purpose. The first Notice u/s.20(2) of the TP Act came to be  issued on 30.06.2006.  The facts of the present case and the  facts   narrated   in   LPA   No.1481/2013   are   almost   similar.  While entertaining Special Civil Application No.3974/2010,  the learned single Judge in para­8 observed as under;

"8. Applying   the   principles   laid   down   in   the   above  decisions  to the facts  of the present  case,  as noticed  earlier,  the   final   development   plan   came   to   be  sanctioned   on   27.04.1988.  Accordingly,  the  period  of  ten years came to an end on 26.04.1998. Thereupon, a  right   came   to   be   created   in   favour   of   the   petitioners  under   sub­section   (2)   of   section   20   of   the   Town  Planning   Act   to   serve   six   months   notice   to   the  authorities to acquire the subject lands, failing which,  the reservation would be deemed to have lapsed. The  framing of the revised development plan subsequent to  the period of ten years from the first development plan  and sanctioning thereof would not take away the rights  of the petitioners under sub­section (2) of section 20 of  the Town Planning Act of serving a notice thereunder  to   the   respondents   to   acquire   the   subject   lands.  Accordingly,   the   petitioners   served   the   notices   dated  Page 58 of 61 119 of 122 C/LPA/1263/2011 JUDGMENT 30.06.2006,   01.09.2006   and   24.11.2006   to   the  respondent authorities under sub­section (2) of section  20 of the Town Planning Act requiring them to acquire  the subject lands. However, the respondent authorities  failed to acquire the subject lands or to commence the  steps  to acquire  them.  Consequently,  upon  failure  to  comply   with   the   said   notices,   the   provisions   of   sub­ section (2) of section 20 of the Town Planning Act came  into operation  and the reservation  is deemed  to have  lapsed.   For   the   reasons   stated   hereinabove,   the  contention   that   the   revised   final   development   plan  having been sanctioned in 2004, the ten years period  would   expire   only   in   the   year   2014,   does   not   merit  acceptance.
45. In the instant case, the final development plan lapsed  on 05.03.2014. The very first Notice u/s.20(2) of the TP Act  was   issued   on   30.06.2006,   during   which   time,   the   final  development   plant   was   in   force.   Hence,   the   Notice   was  premature.  The  remedy  u/s.20(2)  of the TP Act, therefore,  had fallen due only after 05.03.2014 and not prior thereto. 
Hence,   the   learned   single   Judge   has   committed   serious  error in allowing Special Civil Application No.3974/2010.
46. In   present   day   times,   suffice   it   to   say   that   public  bodies   are   short   of   funds   on   account   of   widespread  modernization resulting into delay in completion of essential  projects. The public bodies have to wait for funds from the  Page 59 of 61 120 of 122 C/LPA/1263/2011 JUDGMENT State Government to commence and complete the projects. 
In   some   cases,   the   projects   relate   to   essential   works   like  hospitals,   health   centers,   environment,   roads   &  infrastructure,   schools   /   education,   etc.   It   becomes  necessary  to grant sufficient reasonable time to the public  bodies   so   that   essential   projects,   which   are   in   the   larger  public interest, could be completed and therefore, the  need  is kept u/s.21 of the TP Act to revise the final development  plan at least once in ten years. It is well known fact that on  certain   occasions,   land   owners   prevail   upon   the   local  authorities and cause delay in projects, which is detrimental  to public interest. Considering the facts of the case and the  scheme   of   the   TP   Act,   we   are   of   the   opinion   that   the  judgment and order under challenge in LPA No.1263/2011  deserves  to be confirmed while quashing and setting aside  the   judgment   and   order   under   challenge   in   LPAs  No.1481/2013 and 1361/2013.
47. For   the   foregoing   reasons,   the   following   order   is  passed;
(A) LPA   No.   1263/2011   is   dismissed   and   the  judgment and order rendered in SCA No.16748/2010  dated 13.06.2011 stands confirmed. It shall be open to  Page 60 of 61 121 of 122 C/LPA/1263/2011 JUDGMENT the   appellant­original   petitioner   to   issue   Notice  u/s.20(2)   of   the   TP   Act   to   the   appropriate   authority  since the period of ten years of reservation  lapses on  02nd September 2014. 
(B) Letters   Patent   Appeals   No.1481/2013   and  1361/2013   are   allowed   and   the   impugned   judgment  and   orders   rendered   in   Special   Civil   Applications  No.7088/2008   dated   07.05.2013   and   No.3974/2010  dated  18.07.2013  are quashed  and set aside.  At this  stage,   Mr.   Apurva   Kapadia   learned   counsel   requests  for stay of this order for a reasonable period. However,  since   the   reservation   has   already   lapsed   on  05.03.2014, there does not lie any question of granting  stay of the order. Hence, the request is not considered. 
(C) In view of the order passed in LPA No.1481/2013,  the   Civil   Application   does   not   survive   and   is,  accordingly, disposed of.

(K.S.JHAVERI, J.) (A.G.URAIZEE,J) Pravin/* Page 61 of 61 122 of 122