Citation : 1996 Latest Caselaw 446 Del
Judgement Date : 17 May, 1996
ORDER
Dalveer Bhandari, J.
1. The appellant has preferred this appeal against the Judgment dated 4-3-1994 passed in C.W.P. No. 2806/88 by K.S. Bhat.J.
2. In this appeal, a very short controversy is involved. The appellant has been carrying on business of manufacturing of Hosiery for a number of years. It was decided by the respondent DDA to shift the Hosiery Industry from the walled city to different industrial areas, including Rampura Industrial Area, and Okhla Industrial Area. It is alleged by the appellant that according to the DDA, all those who were shifted from the walled city to different industrial areas were entitled to alternative industrial plots and in that scheme the appellant also applied for allotment of an industrial plot. The appellant initially requested that he be allotted industrial plot in Rampura Industrial Area but the respondent did not agree. It is submitted that the respondent instead of issuing the demand letter without any basis, refunded the earnest money vide its letter dated 16-12-1971. The appellant persistently pursued the matter-with the respondent authority and according to the appellant, respondent vide its letter dated 9-7-1980, mentioned that the appellant's household industry, is not required to be shifted and the appellant's industry shall not be shifted, therefore, there is no question of any alternative allotment. Even therefore, the appellant persisted the matter with the respondent authority and wrote a number of letters, mentioning that he was entitled to an alternative plot and the same be allotted to him.
3. It is alleged that ultimately on 8-2-1983, the respondent agreed to allot an alternative plot to the petitioner at a concessional rate of Rs. 37/ - per square yard and the respondent asked the appellant to deposit Rs. 3,60,944.98. According to the appellant, the said amount was excessive and the demand letter was illegal and the appellant did not deposit the amount. The appellant vide his letter dated 1908-1983, furnished the details in respect of industries for which old' rates were charged and the respondent could not discriminate against the appellant. Ultimately, when the appellant's persistent efforts did not yield any result, then he preferred a writ petition before this Court, in which he prayed that the orderdated 24/25-10-1983, be quashed whereby the respondent illegally rejected the case of the petitioner and he further prayed that directions be issued commanding the respondent to allot plot No. D-97, Okhla Industrial Area Phase-I, New Delhi, at such rate and preferably at the old rate of Rs. 37/-per square yard.
4. This court issued notice in the writ petition to the D.D.A. and thereafter on behalf of the DDA, Mr. S. C. Dikshit, Secretary, Delhi Development Authority filed an affidavit. In the affidavit, it was mentioned that the appellant was found ineligible for allotment and therefore, the earnest money was refunded. It was further mentioned in the affidavit that the appellant's name was inadvertently included in the list of persons for allotment, and as a result the allotment was wrongly made to the appellant in lieu of premises No. 773, Nicholas Road,' Kashmiri Gate, Delhi. It was submitted that proposal for allotment was made on account of the fact and the understanding that the appellant in fact was functioning at premises No. 773, Nicholas Road, Kashmiri Gate, Delhi but he shifted from there to premises No. 1667-B/l, Shastri Nagar, Delhi which was a confirming area. Therefore, the appellant's allotment was found not to be in order and was cancelled, It is further submitted that it transpired from the licence issued by the MCD to the appellant that it was for the 'household industry'. The appellant was in fact functioning from 1667-B/l, Shastri Nagar, New Delhi, which was a conforming area. Therefore, the appellant was not required to be shifted and consequently, the appellant was not entitled to any allotment.
5. It may be pertinent to mention that even the appellant was offered allotment at commercial rate plus 20 per cent and was asked to deposit Rs. 3,610,944.98 within 15 days from the date of issue of the letter dated 8-2-1983 for allotment of alternative site. However, the appellant did not deposit the said amount till date. Therefore, the appellant was not allotted alternative plot.
6. The learned single Judge had perused the documents and had heard learned counsel for the parties and held that the appellant was not legally entitled to an alternative site because he was ineligible in accordance with the statutory requirements. It was also mentioned that the appellant could not take any shelter under the doctrine of estoppel.
7. The respondent at the earliest point of time had withdrawn the allotment made in favour of the appellant on the ground that the appellant was not eligible. Mistaken allotment made at one point of time could not be the foundation of estoppel against the respondents.
8. The learned single Judge has also held that the appellant had contended that the appellant is now willing to pay the commercial rate prevalent in Feb. 1981 for the site. The court rejected the plea and observed that it was too late for the appellant to take such a stand after a lapse of several years. This Court also observed that the court cannot ignore the fact that the prices of the land have gone up several times and the property cannot be directed to be allotted in favour of the appellant at the rate which was prevailing in the year 1981.
9. Aggrieved by the judgment of the learned single Judge, the appellant has preferred this appeal. We have heard learned counsel for the appellant, Mr. Keshav Dayal and learned counsel for the DDA, Mr. Jayant Bhushan, who chose to argue the case without filing a reply. Learned counsel for DDA relied on the earlier affidavit filed in the writ petition and submitted that the appellant is not eligible for the allotment of alternative site because the appellant is not being shifted. The question of alternative industrial plot would arise only if the appellant is shifted from the existing industry. He further submitted that the appellant could carry on his existing 'household industry' and he is not required to be shifted.
10. Learned counsel for the DDA submitted that there is no question of allotment to the site which was once offered to the appellant by the DDA, (for which the DDA demanded the sum of Rs. 3,60,944,98). The value of the same plot of land now is more five rupees one crore, and the appellant cannot be permitted to acquire the alternative industrial plot when he is totally ineligible and not entitled to the same.
11. When, therefore, the DDA is not insisting on the appellant shifting from the place where the appellant is having his business, one cannot understand how the appellant can claim as in the case of persons sought to be compulsorily uprooted. Alternative land is a matter of rehabilitation. Such a question can arise only if the DDA wants that the appellant's business cannot be con-ducted in this zone and he should move out Such is not the demand of the DDA now.
12. Learned counsel appearing for the appellant could not satisfy the court as to how the" appellant was eligible for allotment of the industrial plot. The question of allotting the plot at any place would, as already stated, arise only if the appellant is eligible for the allotment. It is abundantly clear that the appellant wants somehow to get an alternative industrial plot to which he is not entitled because the value of the alternative industrial plot has appreciated a lot. Any allotment to an ineligible person would be against the policy and manifestly illegal. The respondent cannot permit any such unjust enrichment on public expense.
13. The appeal preferred by the appellant is devoid of any merits and is accordingly dismissed with costs.
14. Appeal dismissed.
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!