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 11, Cited by 3]

Delhi High Court

Uoi & Anr vs Mohinder Pratap Soni & Ors on 4 May, 2016

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

          *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                              Date of decision: 4th May, 2016
+                                   CM(M) No.635/2008
       UOI & ANR.                                             ..... Petitioner
                             Through:        Mr. Anil Soni, CGSC

                                          Versus

       MOHINDER PRATAP SONI & ORS.             ..... Respondents
                   Through: Mr. Shekhar, Adv. for LR of R-1
                              along with Rajender Pratap Soni, LR
                              of R-1.
                           AND
+                        CM(M) No. 636/2008
       UOI & NAR                               ..... Petitioner
                   Through: Mr. Anil Soni, CGSC
                           Versus
    RANA PRATAP SONI & ORS.                ..... Respondents
                  Through: Mr. M.M. Kumar, Adv.
CORAM:-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     These petitions, both under Article 227 of the Constitution of India,

impugn the common order dated 14th February, 2007 of the Court of

Additional District Judge (ADJ), Delhi exercising jurisdiction as an

Appellate Authority under Section 9 of the Public Premises (Eviction of

Unauthorised Occupants) Act, 1971 (PP Act) allowing PPA No.188/2005

and PPA No.189/2005, filed by the respondent in CM(M) No.635/2008 and

CM (M) No.636/2008 respectively, thereby setting aside the order dated 3rd



CM (M) No.635/2008 & CM (M) No.636/2008                                      Page 1 of 28
 October, 2005 of the Estate Officer of the petitioner Land & Development

Officer (L&DO) of eviction of the respondent in both the petitions from the

premises measuring 3255 sq. ft. situated at Plot No.1, Block No.124, known

as 12 Partap Singh Building, Janpath Lane, Janpath, New Delhi.

2.     Notice of both the petitions was issued and vide orders dated 8 th April,

2009, the petitions admitted for hearing. The petitions are being listed

together since entail the same facts and emanate from the common order of

the Estate Officer and of the ADJ. The respondent in both petitions died

during the pendency of the petitions and their legal heirs were substituted.

On 28th August, 2015, when the petitions came up before this Court, the

counsels stated that they were not ready to address arguments and as such

the petitions were adjourned to 29th October, 2015 and the petitioner L&DO

was directed to produce the record of the Estate Officer before this Court.

On 29th October, 2015 the counsel for the petitioner L&DO was heard;

however the counsels for both the respondents again expressed inability to

argue and sought adjournment. Finding the conduct of the respondents to be

dilatory and vexatious orders were reserved in the petitions and liberty given

to the counsels for the respondents to file written arguments. The petitioner

having not produced the record of the Estate Officer, fresh directions for




CM (M) No.635/2008 & CM (M) No.636/2008                                   Page 2 of 28
 production thereof were issued. The counsels for respondents in both the

petitions have filed their written arguments. The counsel for the petitioner

L&DO has also produced the record of the Estate Officer. I have perused

the records and considered the contentions of the counsel for the petitioner

L&DO and the written arguments of the counsels for the respondent in both

the petitions.

3.     As per the order dated 3rd October, 2005 of the Estate Officer,

       (i)     Plot No.1, Block No.124 known as 12 Janpath Lane, New Delhi

               was leased out to Sh. Rana Partap and Sh. Mohinder Partap i.e.

               the respondent in each of the petitions;

       (ii)    the premises were inspected on 12th May, 1971 and 30th July,

               1971 when breach of the terms and conditions of the perpetual

               lease of the land in the form of misuse of whole of the ground

               floor as a lodging place for hippies on commercial basis and

               unauthorized construction of a pucca kitchen measuring about 9

               ft.-¾‟ x 10 ft.-½‟ and unauthorized pucca bathroom constructed

               in the back open courtyard measuring 5ft. x 6ft.-3‟ were found;

       (iii)   the breaches aforesaid were in violation of Clauses (v) and (vi)

               of the lease deed;




CM (M) No.635/2008 & CM (M) No.636/2008                                  Page 3 of 28
        (iv)   a breach notice was issued on 7th July, 1972;

       (v)    the respondent in each of the petitions requested for charges

              recoverable in respect of the breaches;

       (vi)   the charges were conveyed to the respondent in each of the

              petitions on 5th March, 1973;

       (vii) the respondent in each of the petitions requested to allow to

              make payment in installments;

       (viii) the respondent in each of the petitions failed to get the breaches

              removed / regularized;

       (ix)   the premises were re-entered upon by the petitioner L&DO on

              14th November, 1973;

       (x)    upon the request of the respondent in each of the petitions, the

              petitioner L&DO on 25th April, 1974 intimated fresh terms of

              compromise;

       (xi)   however the respondent in each of the petitions failed to

              comply with the terms of the compromise;

       (xii) the petitioner L&DO approached the Estate Officer under the

              PP Act and the Estate Officer initiated the proceedings after




CM (M) No.635/2008 & CM (M) No.636/2008                                   Page 4 of 28
               issue of show cause notice dated 21st July, 1975 under Section

              4(1) of the PP Act;

       (xiii) the respondent in CM(M) No.635/2008 vide his letter dated 6 th

              October, 1975 again asked the petitioner L&DO to re-calculate

              the charges payable and vide letter dated 29 th October, 1990

              intimated that he had closed the business of guest house and

              requested for easy installment for payment;

       (xiv) the respondent in CM(M) No.636/2008 filed a detailed written

              objection dated 9th August, 1991 a) denying having raised any

              construction or having misused any portion of the property and

              hence being not liable for payment of any charges; b)

              contending that the misuse as well as unauthorized construction

              was with respect to the ground floor only which was in

              exclusive possession of the respondent in CM(M) No.635/2008

              and who had also stopped the misuse after the letter dated 18 th

              January, 1975; c) relying on the judgment of this Court in

              Savitri Devi Amar Vs. A.M. Bose 1972 RCJ 815 to contend

              that residential use includes hostels and boarding houses;




CM (M) No.635/2008 & CM (M) No.636/2008                                    Page 5 of 28
        (xv) the respondent in CM (M) No.636/2008 also filed a reply dated

              25th May, 2000 pleading that he had filed original suit

              No.761/1993 titled Rana Partap Soni Vs. Mohinder Partap

              Soni in this Court and in which suit the Ministry of Urban

              Development and L&DO i.e. the petitioner herein were also

              impleaded as defendants no.2&3 and in pursuance to the

              interim order dated 18th October, 1995 in the said suit, he had

              submitted bank guarantee in the sum of Rs.50,000/-;

       (xvi) the Estate Officer vide order dated 1st September, 2003

              enquired from the parties the status of the suit aforesaid before

              this Court and whether the factum of pendency of proceedings

              under the PP Act has been disclosed in the said suit;

       (xvii) the aforesaid direction was reiterated by the Estate Office vide

              order dated 23rd December, 2003;

       (xviii) the Estate Officer on 29th March, 2004 was informed that the

              suit aforesaid filed in the High Court had been transferred to the

              lower Court but status thereof was not disclosed;

       (xix) it was also the contention of the respondent in CM (M)

              No.635/2008 that the area of the guest house was less than 500




CM (M) No.635/2008 & CM (M) No.636/2008                                   Page 6 of 28
               sq. ft. and the breach of the lease condition was thus

              condonable and clarification in this regard was sought from the

              petitioner L&DO;

       (xx) the petitioner L&DO on the next date clarified that the

              condonation of breach was applicable only in the case of State

              Guest House and there was no case pending in the Court;

       (xxi) though the respondent in each of the petitions was given an

              opportunity to file additional submissions if any but both stated

              that no further submissions were required to be made;

       (xxii) it was thus on record that the respondents admitted having

              committed breaches and were very much prepared to pay the

              charges; the respondents however thereafter changed their mind

              and started challenging the breaches on account of misuse etc.;

       (xxiii) the respondents had also not got regularized the unauthorized

              construction / misuse nor paid the damages on account thereof;

       (xxiv) thus the logical conclusion was that the respondents had

              violated the terms of the lease deed and having failed to remedy

              the same had become liable to be evicted under the provisions

              of the PP Act; and,




CM (M) No.635/2008 & CM (M) No.636/2008                                  Page 7 of 28
        (xxv) accordingly the respondents and all other occupants were

              ordered to be evicted from the said premises.

4.     Though there was one proceeding against the respondent in each of

the petitions before the Estate Officer but the respondent in each of the

petitions preferred separate appeal as aforesaid against the order of eviction

of the Estate Officer and which appeals were allowed as aforesaid by the

learned ADJ with a common order, finding/observing/holding:

       (a)    that the Secretary of State for India in Council had leased out a

              plot measuring 0.81 mtrs. in favour of one Sh. Lakhbir Singh

              on perpetual basis vide perpetual lease deed dated 13 th May,

              1922;

       (b)    that on the death of Sh. Lakhbir Singh his widow Smt. Jamna

              Devi and his son Sardar Mehraj Singh transferred the right, title

              and interest in the said land to Sardar Partap Singh vide sale

              deed registered on 28th September, 1930;

       (c)    that the said Partap Singh constructed a superstructure on the

              plot of land;

       (d)    that one of the superstructure bearing Municipal Nos.6210-1

              and 8393-12 known as flat No.1 and flat No.12, Pratap Singh




CM (M) No.635/2008 & CM (M) No.636/2008                                  Page 8 of 28
               Mansion, Queensway Lane was sold to one Sh. Shiv Nath vide

              sale deed dated 25th May, 1937;

       (e)    that thereafter the said flats No.1 and 12 changed number of

              hands and were lastly purchased by the respondent in each of

              the petitions vide sale deed dated 28th October, 1957;

       (f)    that the property comprising of flat No.1 on the ground floor

              and flat No.12 above it along with leasehold rights in the land

              underneath the flat No.1 was mutated in the joint names of the

              respondent in each of the petitions in the records of the

              petitioner L&DO;

       (g)    that it was the case of the respondent Rana Partap Soni in CM

              (M) No.636/2008 that after purchase, he occupied the first floor

              only i.e. flat No.12 in or about 1960 and which was in his

              exclusive use and occupation and that his younger brother i.e.

              the respondent in CM(M) No.635/2008 Mohinder Partap Soni

              came into exclusive possession of the ground floor;

       (h)    that the two flats had separate entrances, separate water and

              electricity meters and owing to which had nothing in common

              as far as their use and occupation was concerned; property tax




CM (M) No.635/2008 & CM (M) No.636/2008                                 Page 9 of 28
               payable in respect of the two flats had also been bifurcated by

              the New Delhi Municipal Council (NDMC) by common

              assessment order;

       (i)    that it was further the case of the respondent in CM(M)

              No.636/2008 that since the alleged misuse and unauthorized

              construction pertained to the ground floor flat no.1 only which

              was in exclusive use and occupation of respondent in CM(M)

              No.635/2008, the said respondent only sought regularization of

              the breaches of the lease term;

       (j)    On the contrary, the respondent in CM(M) No.636/2008

              represented that there was no misuse or unauthorized

              construction in his flat no.12 and that thus he could not be

              burdened with the regularization / damage charges and could

              not be evicted on account of non-payment thereof;

       (k)    that the respondent in CM (M) No.635/2008 also intimated the

              Estate Officer of the filing of the suit and the interim order

              therein;

       (l)    that it was the contention of the respondent in CM(M)

              No.636/2008 that notwithstanding the same, the Estate Officer




CM (M) No.635/2008 & CM (M) No.636/2008                               Page 10 of 28
               had passed the eviction order against him also - he could not be

              penalized for the violations committed by his brother i.e. the

              respondent in CM (M) No.635/2008 in his portion of the

              property;

       (m)    that it was the contention of the respondent in CM(M)

              No.635/2008 that besides the ground floor, he was also in use

              of the second floor and no partition existed between the two

              respondents and that he had not violated any term of the

              perpetual lease and that the order of the Estate Officer was

              violative of the interim order dated 18th October, 1995 in the

              Civil Suit No. 861/1993 titled Rana Partap Soni Vs. Mahinder

              Partap Soni filed by the respondent in CM(M) No.636/2008;

       (n)    that though the Estate Officer in his order has made reference to

              the contentions of respondent in CM (M) No.636/2008 but

              failed to consider the same and give findings thereon;

       (o)    that in view of the peculiar facts of the case, particularly as to

              the quantum of damages and whose liability it was to pay,

              which was under challenge and the same required leading of

              evidence; it was also to be considered whether the respondent




CM (M) No.635/2008 & CM (M) No.636/2008                                  Page 11 of 28
               in CM (M) No.636/2008 who was in occupation of the first

              floor where there was no misuse / unauthorized construction,

              could be evicted for violation of terms of the lease deed on the

              ground floor, resorting to summary procedure under the PP Act;

       (p)    Supreme Court in Express Newspaper Pvt. Ltd. Vs. Union of

              India AIR 1986 SC 872 had held that a leasehold property

              cannot be termed as public premises within the meaning of

              Section 2(e) of the PP Act by virtue of cancellation of perpetual

              lease deed and re-entry of the property - for this reason also the

              petitioner L&DO could not have been resorted to eviction

              proceedings under the PP Act.

       Accordingly, the appeals were allowed.

5.     It would thus be seen that the learned ADJ has set aside the order of

the Estate Officer of eviction,

       (i)    relying upon Express Newspaper Pvt. Ltd. supra and holding

              that PP Act could not be invoked for eviction from premises

              lease whereof was granted by the public authority and even if

              the lease had been terminated and the ex-lessee was in

              unauthorized occupation thereof; and,




CM (M) No.635/2008 & CM (M) No.636/2008                                  Page 12 of 28
        (ii)    reasoning that invocation of proceedings under PP Act was not

               appropriate because quantum of damages for regularization of

               breaches, who i.e. which of the respondent was liable for

               payment thereof and whether for breaches on the ground floor

               eviction from the first floor also could be ordered, required

               determination.

6.     Else, it was not disputed by the learned ADJ also that there were

breaches of the lease deed of the land underneath and on account whereof

the petitioner L&DO was entitled to terminate the lease and that the said

breaches though could have been got regularized had not been got

regularized.

7.     Being of the view that the aforesaid reasoning of the learned ADJ was

not in consonance with the current law particularly in view of the judgment

of the Constitution Bench in Ashoka Marketing Ltd. Vs. Punjab National

Bank (1990) 4 SCC 406, attention of the counsels during the hearing was

drawn thereto as well as to the judgment dated 21st February, 2006 of the

Division Bench of this Court in LPA No.976/2004 titled Delhi Development

Authority Vs. Ambitious Gold Nib Manufacturing Co. Pvt. Ltd. dealt by

me in Ocean Plastics & Fibres (P) Limited Vs. Delhi Development




CM (M) No.635/2008 & CM (M) No.636/2008                              Page 13 of 28
 Authority 187 (2012) DLT 359 (against which LPA No.415/2012 was

dismissed as withdrawn).

8.     The counsel for the petitioner L&DO during the hearing however

referred to Escorts Heart Institute and Research Centre Ltd. Vs. Delhi

Development Authority AIR 2008 Del 70 where the Division Bench of this

Court referring to Ashoka Marketing Ltd. and Ambitious Gold Nib

Manufacturing Co. Pvt. Ltd. supra held that Express Newspaper Pvt. Ltd.

supra does not lay down that the proceedings before the Estate Officer are

not maintainable for recovery of possession of the premises lease whereof

was earlier granted and had been terminated and all that was held therein

was that in the facts of that case PP Act could not be invoked.

9.     The counsel for the respondent in CM(M) No.635/2008 in his written

submissions has contended:

       (i)    that the Estate Officer has not afforded opportunity and violated

              the principles of natural justice;

       (ii)   that this Court also has not given opportunity of hearing to the

              legal heirs of the respondent who had been brought on record

              on the previous date only;




CM (M) No.635/2008 & CM (M) No.636/2008                                 Page 14 of 28
        (iii)   that the premises of which lease had been granted earlier and

               had been terminated are not public premises within the ambit of

               the PP Act and again relying on Express Newspaper Pvt. Ltd.

               supra inspite of what had transpired in the hearing;

       (iv)    that breach of condition of lease is compoundable and as such

               stringent order of eviction should not have been passed and

               further efforts should have been made for regularization and

               compounding of the breaches and for which the legal heirs of

               the respondents are still willing;

       (v)     that no show cause notice was issued before cancellation of the

               lease deed; and,

       (vi)    invocation of Article 227 of the Constitution of India in filing

               this petition against the order of the learned ADJ is not proper.

10.    The counsel for the respondent in CM(M) No.636/2008 in his written

argument has contended:

       (a)     that for breaches with respect to ground floor, eviction from the

               first floor cannot be ordered;

       (b)     that the Division Bench of this Court in Ambitious Gold Nib

               Manufacturing Co. Pvt. Ltd. supra has only distinguished




CM (M) No.635/2008 & CM (M) No.636/2008                                   Page 15 of 28
               Express Newspaper Pvt. Ltd. supra and could not possibly have

              overruled the Supreme Court and the law laid down by the

              Supreme Court in Express Newspaper Pvt. Ltd. supra which is

              in favour of the respondent would prevail;

       (c)    that since at the time of mutation by the petitioner L&DO in the

              joint names of the respondent in each of the petitions, the land

              had already been built upon, the liability with respect to the

              ground floor could not be of the first floor;

       (d)    that the respondent in each of the petitions were in exclusive

              possession of their respective floors;

       (e)    that the suit for partition which was filed in this Court and was

              transferred to the District Court had been decided vide order

              dated 13th August, 2010 by which the property had been

              horizontally partitioned i.e. flat No.1 on the ground floor had

              fallen to the share of Sh. Mohinder Partap Soni respondent in

              CM(M) No.635/2008 and the flat no.12 above that had fallen to

              the share of Sh. Rana Partap Soni respondent in CM(M)

              No.636/2008 and the said judgment had attained finality and

              the NDMC had also so mutated the flats;




CM (M) No.635/2008 & CM (M) No.636/2008                                 Page 16 of 28
        (f)    thus for all practical purposes the said two flats were

              independent with no interconnection;

       (g)    that the re-entry of flat no.12 on the first floor was thus not

              justified;

       (h)    that the respondent in CM (M) No.635/2008 only had admitted

              to the breaches and the said admission was not binding on the

              respondent in CM (M) No.636/2008;

       (i)    that the action of the petitioner L&DO was belated; the

              unauthorized construction was noted in 1971 and demand was

              raised with respect thereto in 1972 and 1973 and could not be

              enforced in the year 2015;

       (j)    that the terms of the lease also do not provide for recovery of

              damages;

       (k)    that according to Section 40 read with Section 11 of the

              Transfer of Property Act, 1882 also no restriction could be put

              by the transferor on the transferee;

       (l)    that thus the eviction order can only be with respect to flat no.1

              on the ground floor and cannot be with respect to flat no.12 on

              the first floor;




CM (M) No.635/2008 & CM (M) No.636/2008                                  Page 17 of 28
        (m)    that the facts of the present case are distinguishable from the

              facts of Ambitious Gold Nib Manufacturing Co. Pvt. Ltd.

              supra.

11.    It is unfortunate that inspite of the Constitution Bench in Ashoka

Marketing Ltd. supra and the judgments of the Division Bench of this Court

in Ambitious Gold Nib Manufacturing Co. Pvt. Ltd. and Escorts Heart

Institute and Research Centre Ltd. supra and inspite of the attention of the

counsels for the respondents having been drawn thereto, the counsel for the

respondents in their respective written submissions continue to harp upon

the Express Newspaper Pvt. Ltd. supra.

12.    It is now settled law:

       (i)    that the correctness or otherwise of the allegations of public

              authorities such as the petitioner L&DO or the Delhi

              Development Authority (DDA) on the basis of which

              determination of lease is effected is to be decided by the Estate

              Officer under the PP Act.

       (ii)   that whether the lessee has committed breach of the terms of the

              lease deed or not and whether the determination of the lease

              was legal or not are matters to be adjudicated by the concerned




CM (M) No.635/2008 & CM (M) No.636/2008                                 Page 18 of 28
                authority under the PP Act i.e. the Estate Officer and cannot be

               gone into in exercise of writ jurisdiction and the public

               authorities as the L&DO or the DDA cannot be asked to resort

               to the civil suit instead of the PP Act for eviction of the

               occupants even if an ex-lessee after the lease has been

               determined;

       (iii)   that the observations of the Supreme Court in Express

               Newspaper Pvt. Ltd. supra that the public authority as the

               L&DO and the DDA is required to file a civil suit and the

               proceedings under the PP Act are not maintainable is not good

               law;

       (iv)    that merely because the Estate Officer under the PP Act is not

               required to be a person well versed in law cannot be a ground

               for excluding from the ambit of PP Act the premises in

               unauthorized occupation of persons who had obtained

               possession as lessee;

       (v)     that a combined reading of Sections 4,5,8 and 9 of the PP Act

               shows that final order that is passed in the proceedings under

               the PP Act is by the judicial officer of the rank of a District




CM (M) No.635/2008 & CM (M) No.636/2008                                 Page 19 of 28
               Judge; the same also suggests that questions as to justification

              for determination of lease fall within the jurisdiction of the

              Estate Officer.

13.    Though I am in the facts of the present petitions concerned only with

the question whether the adjudication of the validity of the grounds for

determination of lease is within the domain of the Estate Officer and in

which respect the law as aforesaid is well settled but I will be failing in my

duty if do not refer to another judgment of the Division Bench of this Court

in DCM Ltd. Vs. Delhi Development Authority (2013) 136 DRJ 688

holding that bona fide title disputes cannot be gone into under the PP Act. I

have recently in Dr. Shekhar Shah Vs. Government of Maharashtra

MANU/DE/0924/2016 dealt with the said aspect and in the light thereof

need to say anything more is not felt especially as I am here not concerned

with any title dispute but with a dispute as to validity of determination of

lease and on which the judgments in Ashoka Marketing Ltd. supra applied

by the Division Benches of this Court are final.

14.    Thus the main reason given by the learned ADJ for allowing the

appeals of the respondents i.e. of the order of the Estate Officer being

contrary to Express Newspaper Pvt. Ltd. supra was in ignorance of the




CM (M) No.635/2008 & CM (M) No.636/2008                                Page 20 of 28
 subsequent Constitution Bench judgment in Ashoka Marketing Ltd. supra

and cannot be sustained and has to be set aside and the petition under Article

227 of the Constitution of India would be maintainable on this ground alone.

15.    As far as the other reason given by the learned ADJ, of invocation of

PP Act by the petitioner L&DO being not appropriate for the reason of the

questions involved i.e. of computation of damages, which of the respondent

is liable therefor and whether for breach of lease conditions by the

occupant/owner of the ground floor, eviction from first floor can also be

ordered is concerned, in my view once it is law that the PP Act constitutes

Estate Officer as the exclusive fora to adjudicate whether a person is in

unauthorized occupation and what charges for unauthorized occupation

he/she is liable for and provides a complete machinery, including of appeal

therefor, the question of whether it was "appropriate" for the petitioner

L&DO to invoke PP Act does not and ought not to arise. Rather, the said

reason is fully covered by the judgments aforesaid of the Supreme Court and

this court and does not constitute a separate reason given by the learned ADJ

but is adjunct of the reason given, of the proceedings before the Estate

Officer being not maintainable for the reason of Express Newspaper Pvt.

Ltd.




CM (M) No.635/2008 & CM (M) No.636/2008                                Page 21 of 28
 16.    Once the Constitution Bench in Ashoka Marketing Ltd. supra has

held that all questions as to the validity of determination of lease are in the

domain of the Estate Officer, axiomatically, the jurisdiction of the Civil

Court to adjudicate the same would be excluded. Interestingly, though the

respondents relied upon the interim order in the suit which was filed before

this Court and by which interim order it appears that the petitioner L&DO

was restrained from recovering damages (for breach of lease conditions)

from the respondents subject to the respondents furnishing bank guarantee

but though claim the suit to have been finally decided have not placed the

copy of the said judgment and have merely informed that a decree for

partition has been passed. It has not even been stated that any relief against

the petitioner L&DO has been granted in the said suit. The obvious

inference is that the claim even if any of the respondents in the said suit

against the petitioner L&DO has not been allowed. The interim order in the

suit relied upon, after the suit has been finally decided, would be of no avail.

17.    I may even otherwise clarify that the Estate Officer had not been

called upon by the petitioner L&DO to determine the damages payable by

the respondents for breach of conditions of the lease of the land underneath.

It was the case of the petitioner L&DO before the Estate Officer that the




CM (M) No.635/2008 & CM (M) No.636/2008                                  Page 22 of 28
 respondents, i) being the lessees of the land underneath the two flats had

breached the terms of the lease; ii) had failed to have the said breach

compounded and to remove the breach inspite of opportunity given; iii) for

this reason their lease had been determined; iv) after determination of lease

the respondents were unauthorized occupants and liable to be evicted. The

said claim of the petitioner L&DO, the Estate Officer was definitively

empowered to adjudicate. The respondent in CM(M) 636/2008 however it

appears in the partition suit filed by him against the respondent in

CM(M)635/2008 also impleaded petitioner L&DO as defendant and also

disputed the damages claimed by the petitioner L&DO for compounding the

breaches and in which respect an interim order was made. I may add that

neither on the record of Estate Officer nor of these petitions I find any

pleadings of the suit. Though the suit is claimed to have been decided but it

is not the case that there is any decision qua the quantum of the said

damages. The fact thus remains that there is no adjudication in the suit

thereon. The respondents, in the last over 40 years have not got the breaches

compounded and the determination of the lease of land underneath the flats

stands. Axiomatically the respondents are unauthorized occupants.




CM (M) No.635/2008 & CM (M) No.636/2008                               Page 23 of 28
 18.    The argument of the respondent in CM(M) No.636/2008, that no

order of eviction from flat no.12 on the first floor could be passed for

breaches of the perpetual lease conditions on the ground floor is also without

any merit. It is not in dispute that both, the ground floor and the first floor

are constructed over land of which perpetual lease was mutated in the joint

names of the respondent in each of the petitions. As far as the petitioner

L&DO is concerned, the liability of the respondent in each of the petitions

under the perpetual lease deed is joint and several and the lease is one. I fail

to see as to how it can be urged that the eviction from the first floor

constructed over the same leasehold land of which admittedly breach of

lease terms has been committed can be saved for the reason of the breaches

being on the ground floor. The division / partition even if any between joint

lessees, it is the settled position in law, is of the superstructure only and not

of the lease deed. Reference in this regard can be made to Madan Lal Vs.

Kuldeep Kumar MANU/DE/4039/2013, M/s Pragun Buildtech (P) Ltd Vs.

Sarla Aggarwal 2014 SCC Online Del 34 [SLP(C)1967/2014 whereagainst

was dismissed on 23rd January, 2014], Surendra Pal Singh Vs. Ravindra

Pal Singh (2014) 210 DLT 386 (DB) and Satish Kumar Chojar Vs.

Subhashni Chopra (2014) 213 DLT 24. Thus, notwithstanding the partition




CM (M) No.635/2008 & CM (M) No.636/2008                                   Page 24 of 28
 of superstructure the lease of the land on which superstructure is constructed

remains joint and the consequences of breach of conditions thereof, even if

in one portion of the superstructure exclusively belonging to one of such

joint lessees invites determination of lease and eviction also from partitioned

portions of superstructure of other joint lessees who may not have

committed breach of lease condition vis-à-vis their portion. If the contention

as raised by the respondent in CM(M) No.636/2008 were to be accepted

then it would lead to an anomalous situation where the public authorities as

the L&DO and DDA would never be able to re-enter the land and would

only be able to re-enter portions of construction over the said land in which

breach has been committed and would tantamount to partition/division of

lease which also is not permissible under the terms thereof. The petitioner

L&DO is concerned with the land only and not with the superstructure.

19.    Else, having perused the record of the Estate Officer, I am of the view

that there is no error in the order passed of eviction and I am constrained to

say that the interference by the learned ADJ therein was on the basis of law

which was no longer valid and in ignorance of the latest law.

20.    As far as the contention of the respondents having not been given

opportunity of hearing by the Estate Officer or by this Court is concerned,




CM (M) No.635/2008 & CM (M) No.636/2008                                 Page 25 of 28
 all that can be said and which would be a complete answer thereto, is that

more than 40 years have passed since the initiation of the proceedings before

the Estate Officer vide show cause notice dated 21 st July, 1975 and it does

not lie in the mouth of the respondents to contend that the said time was not

sufficient opportunity. The successive generations of the respondents cannot

ask fresh opportunities. It may also be mentioned that this was not even the

ground before the learned ADJ. The petitions before this Court also have

remained pending for eight years and the respondents vide order dated 28th

August, 2015 were sufficiently cautioned that the matter will be heard on

29th October, 2015 and even after respondents failed to argue on that date

opportunity was given to them to file written arguments and which have

been filed and have been considered by me hereinabove.

21.    The other arguments vaguely urged and not even substantiated of, a)

the land, at the time of mutation in the names of respondents being already

built upon; b) the actions of petitioner L&DO being belated; c) of there

being no provision in the lease for recovery of damages; and, d)

determination of lease being contrary to the provisions of Transfer of

Property Act, also have no merit. It matters not that the land was built upon

at the time of mutation in the name of respondents; the respondents, by




CM (M) No.635/2008 & CM (M) No.636/2008                               Page 26 of 28
 becoming lessees of the land underneath the flats, are bound by the terms

and conditions of the lease. There was also no delay on the part of petitioner

L&DO. The breaches were detected in the inspections on 12th May, 1971

and 30th July, 1971, breach notice was issued on 7th July, 1972, charges for

compounding of breaches were conveyed on 5th March, 1973, the premises

were re-entered on 14th November, 1973 and notice by Estate Officer under

Section 4(1) of PP Act issued on 21st July, 1975. As far as the contention of

there being no provision in lease for compounding of breaches on payment

of damages is concerned, I fail to see how the same helps the respondents.

That means, that once the breach is committed and on account thereof lease

terminated, the ex-lessee has no recourse. I may also mention that though a

Single Judge of this Court in Jor Bagh Association (Regd.) Vs. Union of

India 112 (2004) DLT 690 held that L&DO cannot recover damages for

compounding the breaches but the said view was overruled in Union of

India Vs. Jor Bagh Association Regd. 188 (2012) DLT 25 (DB). The

argument, on the basis of provisions of Transfer of Property Act is also

misconceived. The lease is a government grant and as per Section 2 of the

Government Grants Act, 1895, the provisions of Transfer of Property Act

are not applicable thereto.




CM (M) No.635/2008 & CM (M) No.636/2008                                Page 27 of 28
 22.    The petitions are thus allowed.

23.    The common order dated 14th February, 2007 of the learned ADJ

impugned in these petitions is set aside. Resultantly, the order dated 3 rd

October, 2005 of the Estate Officer is restored.

24.    Each of the respondents is also burdened with costs of Rs.50,000/- of

these proceedings payable to the petitioner L&DO within four weeks hereof.

25.    The record of the Estate Officer requisitioned in this Court be returned

to the Estate Officer.




                                               RAJIV SAHAI ENDLAW, J.

MAY 4, 2016 „gsr‟..

CM (M) No.635/2008 & CM (M) No.636/2008 Page 28 of 28