Citation : 2023 Latest Caselaw 28 AP
Judgement Date : 3 January, 2023
HON'BLE SRI JUSTICE RAVI NATH TILHARI
WRIT PETITION No.40484 of 2022
JUDGMENT:-
1. Heard Sri B.Abhay Siddhanth Mootha, learned counsel
for the petitioner and Sri M.Manohar Reddy appearing for the
Respondent Nos.2 and 3. Notice has been accepted by the
Government Pleader for Municipal Administration and Urban
Development for Respondent No.1.
2. This petition under Article 226 of the Constitution of
India has been filed by the petitioner for the following reliefs:-
"It is, therefore, prayed that this Hon'ble Court may be pleased to issue a writ, order or direction more particularly one in nature of Writ of Mandamus declaring the actions of the Respondent No.3 and his subordinates in trying to demolish the building and structure at D.No.11-42-30, Ramgopal Street, One Town, Vijayawada without considering the revision filed by me on 05.12.2022 under section 679 of the Andhra Pradesh Municipal Corporations Act,1955 against the order in Notice No.01/1073/VMC/UC/2022, dated 26.11.2022 served on the petitioners on 30.11.2022 as arbitrary, illegal, colorable exercise of power apart from being violative of the fundamental and Constitutional rights guaranteed to me under Articles 14,19,21 and 300-A of the Constitution of India and consequently direct the Respondent No.3 not to demolish the building and structure at D.No.11-42-30, Ramgopal Street, One Town, Vijayawada without considering the revision filed by me on 05.12.2022 against the order in Notice No.01/1073/VMC/UC/2022, dated 26.11.2022 served on the petitioners on 30.11.2022
and pass such other order or orders as it deem and necessary for the facts and circumstances of the case".
3. The petitioner has challenged the order of confirmation,
dated 26.11.2022 directing the demolition of building in
question, after confirming the Provisional Order dated
22.07.2022. The confirmation order stated that the petitioner
submitted no reply to the show cause notice.
4. Learned counsel for the petitioner submits that the
petitioner filed reply to the show cause notice on 12.08.2022,
which according to the learned standing counsel for the
Respondent was received on 16.08.2022.
5. Thus, the admitted fact is that though the petitioner
submitted reply/explanation, the same was not considered
and the confirmation order was passed stating that no reply
was filed.
6. Section 119 of the Municipal Corporation Act, 1955
provides that the Commissioner may delegate its functions to
other Municipal Officers. Section 679-E, provides for the
power of the State Government to issue necessary directions.
The G.O.M.S.No.49, dated 01.02.2018 was issued pursuant to
the power under Section 679-E of the Act,1955.
7. Learned standing counsel submits that as per
G.O.Ms.No.49, dated 01.02.2018, the Town Planner Building
Officer (TPBO)/Junior Planner Officer (JPO) and above cadres,
have been delegated the power of issuing Provisional Orders
and show cause notices for unauthorized constructions and
the constructions made in deviation of the approved plans,
and by the same G.O.M.s.No.49, the Assistant City Planner
(ACP) and the above cadres have been delegated the power to
issue confirmation order, demolition orders for unauthorized
construction and constructions made in a deviation to the
approved plans.
8. It is admitted case of both the sides that the Provisional
Order, dated 22.07.2022 was passed and the show cause
notice was issued to the petitioner by the Town Planner
Building Officer for the Commissioner and the order of
confirmation, dated 26.11.2022 was passed by the Deputy
City Planner (DCP) for the Commissioner, both the Municipal
Officers acting in exercise of delegated powers. The petitioner
submitted reply to the show cause notice directly to the
Commissioner which was received in his office on 16.08.2022
9. From perusal of the show cause notice it is evident that
it is given by the Town Planner Building Officer, but, it does
not mention as to before which Authority the petitioner had to
submit the reply.
10. The show cause notice also does not mention as to who
is the authority to pass the final order. There is no mention
that the power of the Commissioner to pass confirmation
order has been delegated, vide G.O.Ms.No.49 to other
Municipal officer.
11. The show cause notice must clearly indicate before
which authority the reply is to be filed and which is the
authority to consider the reply and pass final order,
particularly in such cases, as is the present one, where the
show cause notice is issued by one authority and the order is
passed by another authority.
12. Consequently, if the petitioner submitted reply to the
Commissioner, who is the competent authority under the Act,
1955, to pass the order, no fault can be found with the
petitioner in such a circumstance.
13. This Court is of the view that the Commissioner ought
to have ensured that the petitioner's reply was placed before
the authority who had to pass the final order in terms of
G.O.M.S.No.49.
14. The order of confirmation has been passed without
considering the petitioner's reply. It is settled in law that an
order having civil consequences, must comply with the
requirements of the observance of the principles of natural
justice of affording opportunity of hearing and hearing where
such opportunity is being availed.
15. The impugned order has been passed in violation of the
principles of natural justice and the provisions of Section
452(2) of the Municipal Commissioner Act, and cannot be
sustained.
16. Accordingly, the impugned order of confirmation, dated
22.11.2022 is quashed, but with the following further
directions:-
1. The Commissioner shall forward the petitioner's reply, dated 12.08.2022/16.08.2022 to the Authority who has to pass the order ie., the Deputy City Planner.
2) The petitioner shall also submit the copy of this order along with another copy of their reply, dated 12.08.2022, before the Deputy City Planner, within one week after receipt of copy of this order.
3) The Deputy City Planner, shall pass fresh orders in accordance with law, after considering, the petitioner's reply within a further period of (04) weeks.
4) No coercive action in respect of the subject property shall be taken till passing of the final order.
5) The petitioner shall also not raise any further construction nor shall create any third party right or interest with respect to the subject property, till passing of the final order.
17. Learned Standing Counsel for the Corporation submits
at this stage that the Provisional Order/show cause notice is
on prescribed format as issued by the 1st Respondent and no
change can be made therein by the Commissioner. He
submits that in the format it is not mentioned before which
authority reply is to be submitted and as such it cannot be
added by the Commissioner of his own in the show cause
notice.
18. In view of the aforesaid submission as advanced, the
court issues the following further directions, in the interest of
the noticee as also to ensure the observance with the
principles of natural justice, to avoid such situation as has
arisen in the present case, in future:
1) The 1st Respondent-the Principal Secretary, Municipal Administration and Urban Development, Department Secretariat Buildings, Amaravathi, shall issue necessary directions to ensure that the person to whom the show cause notice is issued is duly informed as to before which authority he has to submit reply/explanation and in giving effect to the said direction the show cause notice shall be suitably modified incorporating such provision/clause.
2) Till such time the Respondent No.1 issues necessary directions, as aforesaid, it is provided that the authority issuing the show cause notice, may be the Commissioner or for the Commissioner, shall in the show cause notice, specifically mention, as to before which authority the reply is to be submitted and which authority has to pass the final order.
3) If for some reason, the reply is sent to the Commissioner, directly, the Commissioner shall ensure that the reply is placed before the authority concerned which has to consider the reply and pass the final order.
19. The Writ Petition stands partly allowed with the
aforesaid observations and directions.
20. Let a copy of this order be sent to the Respondent No.1,
Principal Secretary, Municipal Administration and Urban
Development Department, Secretariat Buildings, Velagapudi,
Amaravathi, for compliance.
21. No order as to costs.
As a sequel thereto, miscellaneous petitions, if any
pending, shall also stand closed.
__________________________ RAVI NATH TILHARI,J Date:03.01.2023 PNS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!