Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Paharpur Cooling Towers Ltd. And Anr vs The Board Of Trustees For Syama Prasad ...
2026 Latest Caselaw 2582 Cal/2

Citation : 2026 Latest Caselaw 2582 Cal/2
Judgement Date : 2 April, 2026

[Cites 24, Cited by 0]

Calcutta High Court

Paharpur Cooling Towers Ltd. And Anr vs The Board Of Trustees For Syama Prasad ... on 2 April, 2026

Author: Jay Sengupta
Bench: Jay Sengupta
                    IN THE HIGH COURT AT CALCUTTA
                  CONSTITUTIONAL WRIT JURISDICTION
                              ORIGINAL SIDE



Present:

The Hon'ble Justice Jay Sengupta



                             WPO/279/2024
                   Paharpur Cooling Towers Ltd. and Anr.
                                      Vs
  The Board of Trustees for Syama Prasad Mookerjee Port Kolkata and
                                      Ors.


For the petitioners           :       Mr. Arindam Banerjee, Sr. Adv.
                                      Mr. Chayan Gupta, Adv.
                                      Mr. Raja Baliyal, Adv.
                                      Mr. Victor Chatterjee, Adv.
                                      Mr. Rajarshi Ganguly, Adv.
                                      Mr. Uday Sharma, Adv.

                                                         .....Advocates

For respondents               :       Mr. Subhankar Nag, Adv.

Mr. Ashok Kumar Jena, Adv.


                                                        .......Advocates

Heard lastly on                   :   06.01.2026

Judgment on                       :   02.04.2026



Jay Sengupta, J:





1. This is an application under Article 226 of the Constitution of India

challenging the letter dated 05.03.2024 issued by respondent No. 1 and

praying for quashing of the orders passed by the Estate Officer under

Section 5 and 7 of the Public Premises (Eviction of Unauthorised Occupants)

Act, 1971.

2. Learned senior counsel appearing on behalf of the petitioners has

submitted and has relied on the written notes as follows. The fulcrum of the

petitioners' case is the letter dated 03.12.2021. Apropos the Port's allegation

was that the petitioner had encroached a portion of the land beyond the

original leasehold, the petitioner had filed a suit being Title Suit No. 503 of

2009 [renumbered as Title Suit No. 89A of 2019] before the Court of learned

2nd Civil Judge (Senior Division) at Alipore claiming delivery up and

cancellation of adverse notices dated 03.08.2006, 05.01.2007 and

22.03.2007 issued by the respondents and declaration that the petitioner is

not encroaching and has never encroached any land belonging to the

respondents and that the respondent is not entitled to claim any sum as

damages/encroachment charges therefore, amongst other reliefs. The

petitioner was enjoying an interim order dated 12.02.2009 directing the

respondents to maintain status quo in respect of use, occupation and

enjoyment of the suit schedule property (including the portion alleged to

have been encroached). The said interim order had been made absolute on

contest by an order dated 30th June, 2011. The respondents have initiated

proceedings under the Public Premises (Eviction of Unauthorised

Occupants) Act, 1971 (hereafter, the 1971 Act) against the petitioners

claiming recovery of possession, damages and recovery of alleged due rent.

The said proceedings were allowed by the Estate Officer of the respondent

No.1 by order dated 25th November, 2019, however, making it clear that his

findings were subject to the order of status quo passed by the Learned Civil

Court and his orders would not be executed until the order of temporary

injunction dated 30.06.2011 is in operation. The petitioners filed two

appeals on 11.12.2019 before the Learned District Judge at Alipore being PP

Appeal No.17 of 2019 and PP Appeal No.18 of 2019, respectively. The said

appeals were pending. At this stage, at the instance of the respondents,

there were talks of a comprehensive settlement between the respondents

and the petitioners. A team of the petitioner No.1 engaged in constructive

dialogue with a team of the respondent No. 1. Such process was evinced,

inter alia, by letters dated 16.05.2019, 08.06.2020, 09.09.2020 and

25.08.2021. Thus, the said letter dated 03.12.2021 was an offer on the part

of the respondents for comprehensively settling all disputes between the

parties on the following terms:- (i) You will have to pay compensation @

1XSOR from the date of ejectment till grant of long term lease. This office

has calculated the bills considering 1xSoR which comes to the tune of Rs.

10,76,04,147.07 for the period upto 30.11.2021. As you have already paid

the sum of Rs. 10,98,46,718.60 during this period, there is no outstanding

at present as per the above calculation on 1XSOR, as approved by the

appropriate authority of SMP, Kolkata; (ii) You will have to pay damages for

encroachment for the permanently encroached area, found to be msg about

2556.47 sq.mtrs (considering the area msg about 401.341 sqm and 267.561

sqm under plate Nos. D-157-3 & D-157/4 respectively are within the said

encroached area) from 01.09.1991 till grant of long term lease @ 4XSOR.

The encroachment damages calculated upto 30.11.2021, is

Rs.7,61,30,890/- (Rupees seven crore sixty one lakhs thirty thousand eight

hundred ninety only) including GST @ 18%; (iii) The licence fee paid under

the Plate Nos.D-157/3 & D-157/4 will be adjusted against the

encroachment fee and past dues, if any; (iv) You will require to withdraw all

the Court cases filed by you in different Courts of law against SMP, Kolkata

and will also be required to pay the cost of litigation incurred by KoPT which

amounts to Rs. 1,05,935/ upto 16.05.2019 to SMP, Kolkata. Upon you

acceptance of the above conditionalities and payment of the above requisite

charges, the matter shall be placed before the SMP, Kolkata Board regarding

grant of long term lease through tender cum auction, extending FRR to you.

Please note this is not an assurance/guarantee from SMP, Kolkata for

grating you lease of the above premises. The said offer was accepted by the

petitioner No.1, giving rise to a concluded executory contract. The

acceptance of the said offer by the petitioners is evinced by the following

steps taken by the petitioner No.1 in aid of the said executory contract:- (i)

The petitioner No.1 deposited a sum of Rs.6,46,79,120/-by cheque under

cover of its letter dated 27.12.2021, deducting a sum of Rs.50 lakh from the

amount demanded, since the said sum had already been paid in 2012; (ii)

The petitioner No.1 unconditionally withdrew the said pending suit and the

two aforesaid pending statutory appeals; (iii) The petitioner No. 1 paid a sum

of Rs. 1,05,935/-by cheque dated 10.02.2022 towards the legal expenses

incurred by the respondent No.1; (iv) At the instance of the respondents,

pursuant to the respondents' letter dated 08.03.2022, the petitioner No.1

deposited a further sum of Rs.50 lakh by way of a cheque dated 02.03.2022;

(v) The petitioner expressed readiness and willingness to make payment of

the sum of Rs.97,45,352.59 as alleged encroachment charges for the period

December, 2021 to January, 2023, while requesting the respondent No.1 to

consider some relief. The respondents also acted on the basis of the said

contract in the following manner:- (a) Accepted the sum of Rs.4,64,79,120/-

and the further sum of Rs.50 lakh paid by the petitioners in terms of

paragraph 4(i) and 4(iv) above; (b) By email dated 29.03.2022, the

respondent No.1 gave the petitioner liberty to choose from the empanelled

valuers of such respondent for valuation of the existing structures for the

purpose of fixation of reserve price for the proposed tender process; (c) The

respondent No.1 accepted the petitioners' choice of valuer communicated by

the petitioner by email dated 2nd May, 2022; (d) The respondent No.1

communicated the work order of valuation given to the expert chosen by the

petitioner No.1, by email dated 12.05.2022 sent to the petitioner No.1; (e)

The respondent No.1 communicated that the inspection for ascertainment of

valuation would be held after 16.05.2022. This was done by the said email

dated 12.05.2022 of the respondent No. 1; (f) The respondent No.1, by its

email dated 24.05.2022, communicated the valuer of the structures lying

inside the premises and requested the petitioner No.1 to accept the said

valuation report; (g) The respondent No.1 by letter dated 05.01.2023 sought

payment of the alleged encroachment fees of Rs.97,05,352.59 from the

petitioner No.1. Suddenly, 14 months after the previous leg of

correspondence, the respondent No.1 issued a memo dated 05.03.2024

setting completely new terms and conditions for regularisation of the

tenancy of the petitioner No.1 which are as follows:- i) You have to pay a

sum of Rs. 7,09,26,394.18 (Rs. 14,70,57,284.18- Rs. 7,61,30,890.00) being

the amount of encroachment Charges from 01.09.1991 to 30.01.2024

calculated as per time to time SOR and also continue to pay the said

charges upto the date of fresh long term lease; ii) The plot of land msg.

14,220.662 sq.m. will be put up in tender for fresh allotment of 30 years

long term lease through e-tender-cum-e auction by giving FRR to you; iii)

The encroached area msg. 2578.712 sq.m. will be put up in tender for fresh

allotment of 30 years long term lease through e-tender-cum-e auction by

without giving FRR to you; iv) You have to withdraw all court cases filed

against SMPK, if any and payment of legal cost incurred by SMPK if it is

due." The respondent No.1 while issuing the said letter dated 05.03.2024,

completely ignored the previous material correspondence including the letter

dated 03.12.2021 on the basis of which the concluded contract for

settlement had been arrived at by the parties. Instead, the respondent No.1,

in the said letter dated 05.03.2024, drew reference to a much prior letter

dated 14.03.2019 of the petitioner No.1 requesting for a settlement. The

respondent No.1 acted as if the subsequent correspondence including the

letter dated 03.12.2021 did not even exist. The grounds of challenge are as

follows. A. Promissory Estoppel: The respondent No.1 had, by the letter

dated 03.12.2021 proposed certain terms which were accepted by the

petitioner No.1 and subsequently substantially acted upon by both the

parties. The respondent No.1 had therefore by its positive act and conduct

induced the petitioner No.1 to take steps to the detriment of the petitioner

No.1, and thereafter sought to resile from the stand taken in the letter dated

03.12.2021. This is barred by the principle of promissory estoppel. In this

connection, the following judgments are referred to :- (i) M/S. Motilal

Padampat Sugar Mills Co. Ltd. Vs. State of Uttar Pradesh & Ors. reported in

(1979) 2 SCC 409; (ii) MRF. Ltd., Kottayam Vs. Assistant Commissioner Tax

and Others, reported in (2006) 8 SCC 702; (iii) Manuelsons hotels Private

Limited Vs State of Kerela & Ors. reported in (2016) 6 SCC 766; (iv) State of

Jharkhand and Others Vs. Brahmputra Metallics Limited, Ranchi & Another

reported in (2023) 10 SCC 634. B. Legitimate Expectation: Independent of

promissory estoppel and as an additional ground, the petitioners rely on the

doctrine of legitimate expectation. Upon having accepted the terms and

conditions of the letter dated 03.12.2021 and having substantially acted in

terms thereof and expressed their readiness and willingness to act in terms

of the balance obligations of the petitioner No.1 as mentioned therein, the

petitioners had developed a legitimate expectation that the respondent No.1

would take steps to fulfil and fructify the executory contract and bring the

same to its logical conclusion. However, the respondent No.1 by its

subsequent act and conduct have defeated such legitimate expectation of

the petitioner No.1, entitling the petitioner No.1 to relief in view of such

doctrine of legitimate expectation. In this connection, the following

judgments are cited :- (i) MRF. Ltd., Kottayam Vs. Assistant Commissioner

Tax and Others, reported in (2006) 8 SCC 702; (ii) Bannari Amman Sugars

Ltd. Vs. Commercial Tax Officer and Others reported in (2005) 1 SCC 625.

No rescission, variation, alteration or novation of a bilateral contract can be

made unilaterally. By the acts and conducts of the parties, the concluded

executory contract containing the terms and conditions as mentioned in the

said letter dated 3rd December, 2021 had come into existence. Steps had

been taken by both the parties in aid and persuasion of the said contract.

Such being the case, it was not open to the respondent No.1 to have

unilaterally resiled from the said contract or from unilaterally suggesting a

fresh set of terms and conditions dehors the earlier contract by the said

letter dated 05.03.2024. It is trite that no contract can be varied, altered or

modified or rescinded unilaterally. The respondent No.1 has, therefore, acted

illegally and unlawfully in doing so. In this connection, the petitioners rely

on the following judgments - CITI Bank N.A. Vs. Standard Charted Bank &

Ors, reported in (2004) 1 SCC 12. D. Action of the respondent No. 1 being

arbitrary, is contrary to Article 14 of the Constitution of India. The

respondent No.1, an Article 12 authority, acted arbitrarily, unreasonably,

whimsically and capriciously in issuing the letter dated 05.03.2024. Such

arbitrariness is contrary to Article 14 of the Constitution of India. In this

connection, reliance is placed on the following judgments:- (i) Comptroller

and Auditor General of India, Gian Prakash, New Delhi & Anr. Vs. K.S.

Jagannathan & Anr. reported in (1986) 2 SCC 679; (ii) Subodh Kumar Singh

Rathour Versus Chief Executive Officer and Others reported in 2024 SCC

OnLine SC 1682; (iii) M.P. Power Management Company Limited, Jabalpur

Vs. SKY Power Southeast Solar India Private Limited & Ors. Reported in

(2023) 2 SCC 703. Constitutional guarantees under Article 19(1)(g), 21 and

300A of the Constitution of India have been breached by the respondent No.

1. By the aforesaid unlawful actions, the respondent No.1 has infringed the

rights of the members and shareholders of the petitioner No.1 as also those

of the petitioner No.1 as guaranteed under Article 19(1)(g) of the

Constitution of India and also infringed the rights of such members and

shareholders as guaranteed under Article 21 thereof. The respondent No.1

has also unlawfully infringed the right to property of the petitioner No.1 as

guaranteed under Article 300A of the Constitution of India. In this

connection, reliance is placed on the following judgments:- (i) K.T. Plantation

Privet Limited & Anr. Vs. State of Karnataka reported in (2011) 9 SCC 1. The

respondent No.1 being an authority under Article 12 of the Constitution of

India could not have acted in such a fashion. The respondent No.1 is an

authority under Constitution of India and is expected to act fairly,

reasonably and transparently and in a bona fide manner in all its dealings,

including the dealings in connection with contractual matters. Such acts

and actions do not behove an authority under Article 12 of the Constitution

of India. In this connection, the following judgments are relied upon :- i)

Dwarkadas Marfatia & Sons. Vs. Board of Trustees of the Port of Bombay

reported in (1989) 3 SCC 293. Tabular traverses of the respondent's main

arguments:

Purported defences of the Response of the petitioners:

respondents:

(i) That the instant writ petition is (i) The law is well settled that not maintainable since the same arbitrary, highhanded, malafide and arises out of a contract; unreasonable actions of the State or authorities under Article 12 of the Constitution of India even in contractual matters, are subject to judicial review under Article 226 of the Constitution of India. Actions of such authorities prior to, during the subsistence of and upon the conclusion/termination of contracts can all be scrutinised by judicial review under Article 226. [See Unitech Limited & Others Vs. Telangana State Industrial Infrastructure Corporation (TSIIC) (2021) 16 SCC 35].

(ii) That the instant writ petition (ii) Since the action of the authorities could not have been entertained in are arbitrary and violative of Article view of the alternative remedy of suit; 14 of the Constitution of India and have resulted in breach of the fundamental freedom under Article 19(1)(a) of the members and shareholders of the petitioner No.1, amongst other Constitutional provisions, the instant writ petition is maintainable and entitled to be entertained, heard and decided on merit. In any event, a suit being a time-consuming process, the same cannot be considered to be any alternative efficacious remedy.

Further and in any event, since no trial would be necessary for adjudication of the factual questions, there is no requirement of the matter being relegated to a suit. Pertinently, the Hon'ble Supreme Court has mandated that a writ court would not mechanically relegate a

contractual matter to a suit but would examine whether the relief claimed can be granted within the jurisdiction itself. [See Unitech Limited & Others Vs. Telangana State Industrial Infrastructure Corporation (TSIIC) (2021) 16 SCC 35].

(iii) There was no concluded contract (iii) The acts and conduct of the between the parties and as such the parties clearly show the creation of writ would not lie in any case; an executory contract. The said letter dated 03.12.2021 was an offer of the respondent No.1 and the petitioner No.1 accepted the said offer and took steps in terms of the said letter. This results in formation a concluded of executory contract. It is settled law that formation of a contract need not take place only by a single bilateral or multilateral written document between parties. Such formation can be inferred from the exchange of letters and correspondence and the surrounding circumstances as well as the acts and conducts of the parties. From the materials, it is clear that a concluded executory contract had been entered into by and between the parties despite there not being any bilaterally executed document showing the same. (See Trimex International FZE Ltd. v. Vedanta Aluminium Ltd.

(2010) 3 SCC 1).

(iv) The schedule of rates on which     (iv) The schedule of rates relied upon
he respondent No. 1 has relied upon     in the 05.03.2024 letter may be
in the letter dated 05.03.2024 are      statutory and that may be for
statutory and thus binding on the       regularisation of tenancy. However,
petitioner;                             the aforesaid concluded contract
                                        between the parties was for grant of
                                        first right of refusal to the petitioner
                                        No. 1 in the future tender process for




                                         cannot      resile   from    the     said
                                         concluded contract by making a
                                         different offer for a purported action
                                         of regularisation different from the
                                         original contract.

(v) The instant writ petition involves (iv) The issues of facts involved in the highly disputed questions of facts instant writ petition can be easily which cannot be adjudicated under decided from the pleadings along writ jurisdiction; with the documents exchanged between the parties. All the documents exchanged between the parties are admitted documents. The transaction is absolutely clear from the said documents. There is, as such, no question of any highly disputed questions of facts being present which would require adjudication by trial on evidence. As such, the dispute involved can be well gone into and adjudicated in writ jurisdiction. [See M.P. Power Management Company Limited, Jabalpur Vs. SKY Power Southeast Solar India Private Limited & Ors.

Reported in (2023) 2 SCC 703].

(vi) Section 49 of the Major Port (vi) The said Section 49 does not Trust Act would apply to save the prevent the SLP from agreeing to a second letter; compromise/settlement on terms for giving a party the first right of refusal in a tender process for grant of lease.

In order to successfully exercise such right, the petitioner No. 1 would obviously have to overtake the highest bid by matching rates equal to or higher than the minimum statutory rate.

3. Learned counsel appearing on behalf of the respondents has

submitted and has relied upon the written notes as follows. The writ

petitioners by filing the writ petition have challenged the letter dated

05.03.2024 and also asked for quashing of the orders passed by the Estate

Officer under Sections 5 and 7 of the Public Premises (Eviction of

Unauthorized Occupants) Act, 1971. The petitioner no. 1 was a Lessee in

terms of the Lease Deeds dated 1956 and 1971. The Leases, however, were

expired in the year 1986 and 1991 due to efflux of time. The main dispute

between the parties is in respect of the encroachment made by the writ

petitioners and the damages to be charged in respect of such disputed land.

The writ petitioner no. 1 has encroached an area of 3500 Sq. Mtr. without

there being any authority of law. Such fact would be evident from the writ

petition whereby it has been clearly and categorically stated by the

respondents that as the petitioners have encroached the property and they

are liable to pay damages. As stated hereinabove, after expiry of the lease,

eviction and damages proceedings under Sections 5 and 7 were initiated

against the writ petitioner no. 1. Eviction order and order of damages were

duly passed by the Estate Officer on 25.11.2019. It will appear from the

order at page 231 that the eviction order was passed due to expiry of the

lease and also due to illegal encroachment of the property belonging to the

respondents. It will also appear that an order of damages was also passed.

Challenging such order, the writ petitioners filed appeal under Section 9 and

has also filed a suit. While the aforesaid proceedings were pending, talks of

settlement started between the parties. Offer of settlement was given by the

respondents at page 266 of the writ petition dated 12.10.2021 wherein for

damages on account of encroachment 4 X SoR (scale of rate) was calculated

and certain terms and conditions were also mentioned. However, by issuing

further letter the respondents demanded further amount on account of

encroachment which led to the present dispute. Case of the Petitioners: -

The case of the petitioners is that there was an offer given by the

respondents vide letter dated 16.05.2019. In terms of such offer, the

respondents have performed their obligations including payment of amount

mentioned as well as withdrawal of Section 9 proceedings pending before the

Civil Court also withdrawn suit. In view thereof, there was a concluded

contract and the respondents are duty bound to act in terms of such

concluded contract. As the petitioners have not only paid the amount but

also withdrew pending cases, now they are remediless and therefore they

have the right of promissory estoppel as against the respondents. It is also

submitted that the respondent authority being an Article 12 authority

cannot resile from concluded contract and promises made thereof. The writ

petitioners, therefore, have prayed for the reliefs mentioned in the writ

petition. They have also relied on judgement of Supreme Court reported in

2024 SCC On-line SC 1682. By referring such judgement, it is urged that

they have the right of promissory estoppel and under judicial review this

writ court has power to pass orders they have prayed for in the writ petition.

Case of the respondents: - The dispute revolves around letter dated

03.12.2021. Although it has been claimed that final offer was given by the

respondents. However, it will clearly appear from the language of such letter

that the offer given is undoubtedly conditional. The important portion of the

letter is reproduced hereunder: - "Upon your acceptance (not performance)

of the above conditionalities and payment of the above requisite charges

(mandatory) the matter shall be placed before SMP (not final), Kolkata Port

regarding grant of long term lease through tender-cum-auction extending

FRR to you. Please note that this is not an assurance guarantee from SMP,

lease of the above Kolkata for granting you premises." (emphasis supplied).

Therefore, it is clear from the offer given that it is a conditional offer. It has

been clearly stated that "the matter shall be placed before SMP for regarding

grant of long term lease". It has also been stated clearly and categorically

"Please note that this is not assurance/guarantee from SMP, Kolkata, for

granting you lease of the above premises". Thus, the contentions of the

petitioners are completely incorrect. Even otherwise the letter clearly stated

that upon "your acceptance of the above conditionalities and payment of

aforesaid requisite charges". Therefore, the writ petitioner no. 1 was to make

payment and to accept the conditions mentioned in such letter. There was

no obligation on the part of the writ petitioners to withdraw the legal

proceedings without receipt of final sanction. The legal proceedings therefore

withdrawn at the cost and peril of the writ petitioners may be on incorrect

legal advice or without properly reading the conditions mentioned therein.

For faults committed by the writ petitioners, right cannot accrue in favour of

the writ petitioners. It is reiterated that the offer given vide letter dated

16.05.2019 is a conditional offer and therefore no right can be accrued in

favour of the petitioners. On almost same facts and circumstances this

Hon'ble Court has decided that a conditional offer even complied with does

not create right in favour of the petitioners. The respondents relying on an

unreported judgement of this Hon'ble Court in W.P.O. no. 1134 of 2007

(M/s. Vijaysree Industries Private Limited & Anr. - Vs -The Chairman,

Kolkata Port Trust & Ors.). In addition to the above proposition of law that

in absence of concluded contract there cannot be any right of promissory

estoppel, the respondents are also urging that inasmuch as the respondents

are Article 12 authority it cannot go beyond binding mandate of the statute.

It is stated the rate of calculation of damages for encroachment was not

done unilaterally but it was done strictly in terms of the statute. The

respondents have disclosed the draft proceedings of the Board wherein it is

clearly stated that damages for encroachment cannot be calculated

prospectively and has to be calculated on the basis of the prevailing rate for

damages for the preceding years. Such fact will be evident from the Affidavit-

in-Opposition. Such document is draft of the proceedings of the Board of the

Respondents where after detailed deliberations decision was taken. The

respondents have also annexed a chart in the Affidavit-in-Opposition and

gave justification why additional rate has been claimed from the writ

petitioners. It will be evident that for diverse period different rates of SoR

have been calculated and claimed from the respondents. Such rate varied

from time to time. The respondents have also disclosed different scale of rate

fixed for damages on account of encroachment under Section 49 of the

Major Port Trust Act, 1963 at the affidavit-in-opposition and therefore, there

is no illegality in claim made by the Respondents. The writ petitioners have

encroached vast area of land of an Article 12 authority and therefore, they

are duty bound to be penalized with damages. In the instant case the writ

petitioners are at fault and therefore, they cannot seek equitable reliefs from

this Hon'ble Court. It is the case of the respondents that the scale of rate

fixed by the tariff authority of Major Port Trust under Section 49 is law and

therefore, the respondent authorities are duty bound to follow the same. On

this proposition following judgements are relied on before this Hon'ble

Court: - i) The Trustees of the Port of Madras - Vs - M/s. Amin Chand

Pyarelal & Ors. Reported in 1976 Vol-III SC 167; ii) Board of Trustees of Port

of Bombay - Vs - Indian Goods Supplying Company reported in 1977 Vol.-II

SCC 649. In view of the statutory mandate of the Major Port Trust Act, 1963

and the law decided by the Supreme Court, the respondents, therefore,

being a creature of statute had therefore no option but to claim the damages

on account of encroachment. There is no illegality and as a matter of fact as

the writ petitioner no. 1 is an encroacher, he cannot ask for any relief as the

claim made by the petitioners are illegal and unjustified. The last

proposition of law the respondents wants to humbly urge is that no court or

any tribunal can pass any order or direction contrary to the statutory

provision. It is also the case of the respondents that even if there is fault on

the part of the respondents, there cannot be any estoppel against the statute

and promissory estoppel is an equitable right which cannot go beyond the

statutory prohibition. On this proposition, the respondents rely on a

judgement: - Maharshi Dayanand University -Versus- Surjeet Kaur reported

in (2010) 11 SCC 159. The writ petitioners are encroacher and as per statute

they are liable to pay damages at the statutory rate and they cannot plead

equity or estoppel for fault committed by the writ petitioners themselves.

There was no conclusive promise or concluded offer. The offer was

conditional and therefore on the given fact also the writ petitioners cannot

claim that there is a concluded contract. Lastly inasmuch as the

respondents are the statutory authority, it cannot act in violation of the

statute. In view thereof as the writ petitioners are at fault and as the

respondents have committed no illegality, the writ petition is liable to be

dismissed and cost may be imposed on the writ petitioners.

4. I heard the learned counsels for the parties, perused the writ petition,

the affidavits and the written notes of submissions.

5. First, the law is well settled that arbitrary, highhanded, malafide and

unreasonable actions of the State or authorities under Article 12 of the

Constitution of India even in contractual matters, are subject to judicial

review under Article 226 of the Constitution of India. Reliance may be placed

on Unitech Limited & Anr. (supra).

6. Even the existence of arbitration clause or an alternative remedy of

suit cannot be a complete bar against exercise of powers under Article 226

of the Constitution of India. Moreover, it is settled law that a Writ Court

would not mechanically relegate a contractual matter to a suit, but would

examine whether the relief claimed could be granted within the jurisdiction

itself.

7. In Subodh Kumar Singh Rathour vs Chief Executive Officer & Others,

reported at (2024) 15 SCC 461, a Bench of Three Judges of the Hon'ble

Supreme Court, inter alia, held that in that case, the appellant had

challenged cancellation of tender at the instance of the respondent on the

ground of arbitrariness and being influenced by extraneous considerations.

Thus, it was not a pure contractual dispute but involved public law element

since calling of tender carried corresponding public duty to act fairly and

reasonably. Hence, the writ petition was found maintainable.

8. The further contention of the respondents was that there was no

concluded contract between the parties and as such, no writ would lie and

no cause of action was made out in the facts of the present case. However, it

appears that the acts were done by the parties in the course of some kind of

an agreement. As contended on behalf of the petitioner, the said letter dated

03.12.2021 was an offer of the respondent No. 1 and apparently the

petitioner No. 1 accepted the said offer and took steps in terms of the said

letter. This would result in the formation of an executory contract despite

there not being a bilateral document. A reference may be made to Trimex

International FZE Ltd (supra).

9. Now, on the question of another preliminary issue about whether

highly disputed questions of fact can be adjudicated under the writ

jurisdiction or not, it was contended on behalf of the petitioner that the

issues of facts involved in the instant writ petition could easily be decided by

hearing along with the documents exchanged between the parties. As such,

there is no question of facts being present that would require trial on

evidence. The facts in question are indeed not so disputed as could not be

dealt with this Court in the writ jurisdiction. A reference may be made in

M.P. Power Management Company Limited, Jabalpur Vs. SKY Power

Southeast Solar India Private Limited & Ors. (supra).

10. It may be germane to refer further to the factual background that led

to the present litigation. The petitioner is indubitably a reputed business

entity. Since, long it had been operating its business from the main

premises in question. The respondent Port alleged that the petitioner had

encroached upon a portion of land beyond the original leasehold.

Accordingly, the petitioner filed a suit being Title Suit No. 503 of 2009

(renumbered as Title Suit No. 89A of 2019) before the Court of learned 2nd

Civil Judge (Senior Division) at Alipore claiming cancellation of adverse

notices issued by the respondents and declaration that the petitioner shall

not encroach upon any portion of the land. The petitioner was enjoying an

interim order dated 12.02.2009 directing the respondents to maintain status

quo in respect of use, occupation and enjoyment of the suit schedule

property. The said interim order was made absolute on contest by an order

dated 30.06.2011. The respondents initiated a proceeding under the Public

Premises (Eviction of Unauthorised Occupants) Act, 1971 against the

petitioners claiming recovery of possession, damages and recovery of alleged

due rent. The Estate Officer allowed the proceeding by an order dated

25.11.2019, however, making it clear that his findings were subject to the

order of status quo passed by the Civil Court. The petitioner had filed two

appeals. The same were pending. At this stage, the respondents initiated a

comprehensive talk of settlement. Letters were exchanged. By a letter dated

03.12.2021, an offer was made by the respondents for comprehensively

settling all disputes. In view of the payment of a sum of Rs.10 crores 98

lakhs and odd for a period, it was held that there was no outstanding as

regards payments of compensation from the date of ejectment deal. The

petitioners had to pay damages for encroachment for the permanently

encroached area measuring about 2556.47 sq. mtrs. from 01.09.1991 till

grant of long term lease upto 30.11.2021. The encroachment damages were

calculated as Rs.7crores and 61 Lakh and odd. The licence fee paid would

be adjusted against. The most important condition was, perhaps, to

withdraw the cases filed by the petitioner in different Courts of law against

SMP, Kolkata. A litigation cost was also to be paid. According to the

petitioner, it accepted such offer and took the following steps. The petitioner

No. 1 deposited a sum of Rs. 6 crores and 46 Lakhs and odd under cover of

its letter dated 27.12.2021 deducting a sum of Rs. 50 lakhs as it had

already been paid in 2012. Most importantly, the petitioner No. 1

unconditionally withdrew the said pending suit and the two aforesaid

pending statutory appeals. The petitioner No. 1 also paid a sum of Rs. 7

crores and 5 lakhs and odd towards a legal expense in response to the

respondents' letter dated 08.02.2022, the petitioner paid a further sum of

Rs. 50 lakhs by cheque dated 02.03.2022. The petitioner further expressed

willingness to make payment of the sum of Rs.97 lakhs and odd as alleged

encroachment charges for the period December, 2021 to January, 2023 and

requested for considering some relief. The respondents accepted the said

sums. Communications were exchanged. Suddenly, about 14 months after

the previous leg of correspondences, the respondent No.1 issued a memo

dated 05.03.2024 setting completely new set of terms and conditions for

tenancy of the petitioner No. 1. The plot of land measuring about

14,220.662 sq. meter would be put up in tender for fresh allotment of 30

years long term lease through e-tender-cum-e auction by giving FRR to the

petitioner. However, by then the petitioner had to withdraw all Court cases

filed against the SMPK, pay legal costs incurred by the SMPK and pay a sum

of Rs. 7 crores and 9 lakh more as encroachment charges from 01.09.1991

to 30.09.2024 calculated as per the time to time SOR. In effect, a far higher

charge was now to be levied by the respondent authorities upon the

petitioner for the same piece of land.

11. In this context, it is important to consider the expression contained at

the end of the letter of the respondents dated 03.12.2021 that upon

acceptance of the conditions and the payment of the requisite charges, the

matter would be placed before the SMP, Kolkata Board regarding grant of

long term lease through tender cum auction, extending FRR to the

petitioner. This was followed by a rider that it was not an

assurance/guarantee from SMP, Kolkata for granting the petitioner the lease

for the said premises.

12. It is true that the tools of interpretation of statues can hardly be used

to construe the meaning of a letter. However, certain ground norms are

quite settled even if one has to merely understand the plain meaning of a

letter. First, the entire document has to be read as an organic whole.

Secondly, plain or ordinary meaning has to be given to the words and

expressions used. The letter dated 03.12.2021 stipulates payment of huge

sums of money by the petitioners and more importantly, withdrawal of

pending litigations. Out of these, the withdrawal of the suit would be quite

final. Therefore, these cannot be treated as usual or ordinary conditions

imposable for applying for something. The respondents cannot act naive and

not know that meeting such conditions would have far reaching

consequences. In such conspectus, the pledge of placing of the matter before

the SMP, Kolkata has to be understood more as a formality.

13. In fact, the rider tends to help the petitioners in this regard. It clearly

states that there was no guarantee that the lease would be granted to the

petitioners. It would obviously depend on compliance of the FRR. The said

non-assurance here, therefore, does not relate to the issue of offering the

FRR, but only pertains to the ultimate grant of lease.

14. The scheduled rates which the respondent No.1 relied upon in the

letter dated 05.03.2024 cannot be considered as binding on the petitioner as

sacrosanct for being statutory as the respondents had earlier asked the

petitioner to pay such sum at the prevailing statutory rates of SOR at that

point of time. In fact, substantial sums were paid in this regard. More

importantly, the petitioner was enjoying an order of injunction of status quo,

which was withdrawn on the earlier assurance. Therefore, the respondents

cannot now turn a volte' face, detract from their earlier offer which was

substantially adhered to and foist further and higher claims. Not only would

these have no semblance of adherence to principles of natural justice and

would violate the basic tenets of promissory estoppel, but these could even

be treated as partaking of elements of fraudulent acts so as to induce a

party by making an offer to take actions at his peril, which cannot even be

remedied later, and then, to refuse to act on the offer or representation

made earlier.

15. Even, Section 49 of the Major Port Trust Act would apparently not

come to save the second letter as the said provision does not necessarily

prevent the respondent from agreeing to a promise/statement on terms for

giving the party the first right of refusal in the tender process for grant of

lease.

16. What was agreed to be given to the petitioners was only a first right to

refusal (FRR). Therefore, the lessor would not even be prejudiced if such

right is given to the petitioners as per the earlier letter dated 03.12.2021 and

in the prevailing circumstance that the petitioner was running an industry

at the said premises for such length of time.

17. On the other hand, it would be a complete abuse of the process of

Court if the respondents are permitted to take such inconsistent,

contradictory and arbitrary stands at different points of time, thereby

inducing unsuspecting entities like the petitioners to part with valuable

sums of money and even more valuable right to legal remedy and then, to

refuse to perform their part of an executory contract or an agreement quite

akin.

18. In view of the above, for the balance of convenience and in the interest

of justice, this Court hereby quashes and sets aside the letter dated

05.05.2023 issued by the respondent No. 1 and the orders passed by the

Estate Officer under the Act of 1971 and directs the parties to act in terms

of and in furtherance of the letter dated 03.02.2021 issued by the concerned

respondent earlier.

19. With these observations and directions, the writ petition is disposed

of.

20. Urgent Photostat certified copy of this order, if applied for, be given to

the parties, upon completion of requisite formalities.

(Jay Sengupta, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter