Citation : 2009 Latest Caselaw 2956 Del
Judgement Date : 31 July, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 44/2007
INDUSTRIAL PROGRASSIVE (INDIA) ... Petitioner
Through Mr. V.K. Sharma, Adv.
versus
D.S.I.D.C. LTD. & ANR ... Respondent
Through Ms. Anusuya Salwan with Ms.Renuka
Arora, Advocates.
+ W.P.(C) 68/2007
ANANYA EXPORTS ..... Petitioner
Through Mr. V.K. Sharma, Adv.
versus
D.S.I.D.C. & ANR. ..... Respondent
Through Ms. Anusuya Salwan with Ms.Renuka
Arora, Advocates.
+ CONT.CAS(C) 167/2009
ANANYA EXPORTS ..... Petitioner
Through Mr. V.K. Sharma, Adv.
versus
V.K.GARG & ANR. ..... Respondent
Through Ms. Anusuya Salwan with Ms.Renuka
Arora, Advocates.
+ CONT.CAS(C) 168/2009
INDUSTRIAL PROGRESSIVE INDIA ..... Petitioner
Through Mr. V.K. Sharma, Adv.
versus
WPC Nos.44, 68/2007 &
CCP Nos. 167-68/2009 Page 1
V.K.GARG & ANR. ..... Respondent
Through Ms. Anusuya Salwan with Ms.Renuka
Arora, Advocates.
+ CONT.CAS(C) 570/2008
ANANYA EXPORTS ..... Petitioner
Through Mr. V.K.Sharma, Adv.
versus
V.K.GARG & ANR ..... Respondent
Through Ms. Anusuya Salwan with Ms.Renuka
Arora, Advocates.
CORAM:
HON'BLE MR. JUSTICE SANJIV KHANNA
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be reported
in the Digest ?
ORDER
% 31.07.2009
1. This common order will dispose of W.P.(C) 44/2007 titled Industrial
Progressive (India) Vs. DSIDC Ltd. & Another and W.P.(C) 68/2007 titled
Ananaya Exports Vs. DSIDC & Another. For the sake of convenience, facts
in the case of Industrial Progressive (India) have been highlighted and
referred to. It is stated that the facts in the case of Ananaya Exports are
similar.
2. Pursuant to the directions issued by the Supreme Court in the case of
WPC Nos.44, 68/2007 & CCP Nos. 167-68/2009 Page 2 M.C. Mehta, DSIDC in 1996 had invited applications for allotment of
industrial plots under the relocation scheme. The petitioner deposited Rs.
1, 20,000/- with DSIDC on 28th December, 1996 and was issued letter of
eligibility.
3. By letter dated 10th October, 2000, the DSIDC informed the petitioner
that he had been allotted plot No.41, Pocket P, Sector-1, Bawana Industrial
Complex. The petitioner was liable to pay 50% of the estimated cost of the
plot of Rs.5,25,000/- by 31st March, 2001. The allottees were also informed
that they were entitled to loan from Delhi Financial Corporation (DFC) on
soft terms.
4. The petitioner approached DFC and deposited Rs. 4,000/- as
processing fee for the loan. DFC paid an amount of Rs. 3, 41, 250/- and the
petitioner made payment of Rs. 1, 83, 750/-. Rs. 5, 25,000/- was
accordingly paid. A tripartite agreement was executed between the
petitioner, DSIDC and the DFC.
5. Counsel for the petitioner during the course of arguments admits
that the petitioner did not make any payment to DFC in terms of the
tripartite agreement between the petitioner, DFC and DSIDC.
6. In the year 2003, DFC due to defaults recalled the entire loan amount WPC Nos.44, 68/2007 & CCP Nos. 167-68/2009 Page 3 from DSIDC and the consideration received by DSIDC from DFC including
the amount received from the petitioner was returned to DFC towards
repayment of the said loan in terms of the tripartite agreement. The
allotment of the petitioner was cancelled and the case was closed.
7. Counsel for the respondent DSIDC has placed on record copy of
advertisement dated 30th May, 2004 issued by DFC to plot holders, who
were allotted plots under the relocation scheme at Bawana Industrial
Complex. The said advertisement has been placed on record in terms of
order dated 25th March, 2009. As per the said advertisement issued by
DFC, another opportunity was granted to the allottees of 2001 to revive
their application for loan and for allotment of plots on complying with the
terms and conditions as mentioned. The said option of revival was
available to the petitioner on or before 30th June, 2004. The petitioner did
not avail and take benefit of the said option. As per the writ petition, the
petitioner kept quite till he wrote the letter dated 30th October, 2006 to
DFC. The petitioner by this letter wanted to revive the application for
allotment of plot under the relocation scheme. Thereafter, the petitioner
filed the present writ petition in 2007 with a prayer to issue mandamus to
the respondent DSIDC to allot plot No.41, Sector 1, Pocket P at Bawana WPC Nos.44, 68/2007 & CCP Nos. 167-68/2009 Page 4 Industrial Complex.
8. The petitioner now relies upon circular dated 23rd April, 2007. The
relevant portion of the above said circular reads as under:-
"EXTENTION OF DATE FOR PAYMENT In continuation to our earlier press advertisement on 05.01.2007, the last date for making payment against the cost of flatted factories/plots allotted in the year 2000 (applicable in cases of those allottees of Bawana only who had made 50% payment by 31st March, 2001) and afterwards is extended further upto 30th June, 2007 on payment of 18% interest plus a nominal penalty of Rs. 5000/-. The penalty of Rs. 5000/-."
9. The contention of the petitioner is that 50% of the cost of the plot
was paid by the petitioner on or before 31st March, 2002, therefore, he is
entitled to benefit of the said circular. It is not possible to accept the
contention. In the present case, the petitioner had taken loan and entered
into a tripartite agreement with DSIDC and DFC. Pursuant to that tripartite
agreement, DFC had made payment of Rs, 3, 41,250/- on behalf of the
petitioner. There was breach of agreement and the petitioner did not pay
a single penny to DFC. The loan was recalled and the entire amount
deposited, was refunded to DFC in 2003. The allotment was cancelled. It is
not possible to accept the contention of the petitioner that the aforesaid
WPC Nos.44, 68/2007 & CCP Nos. 167-68/2009 Page 5 circular would apply even in cases where 50% payment was initially made
and subsequently refunded and the allotment was cancelled. The circular
will apply to cases where 50% of the estimated cost was deposited by 31st
March, 2001 and the said amount remained with DSIDC. This circular will
not apply when the amount paid is refunded/repaid.
10. Prices of industrial plots in Bawana Industrial Area have gone up
considerably and a number of earlier applicants, who had given up their
allotments or who were not interested, suddenly after lapse of 3 to 4 years
have shown interest in the allotment of industrial plots.
11. The aforesaid facts were noticed by the Managing Director of DSIDC
in his undated order, which was passed pursuant to directions issued by
this Court on 7th April, 2008 in the present writ petition. He has clarified
that the circular dated 23rd April, 2007 is meant for such allottees whose
deposit of 50% was available in the central funds of DSIDC and it does not
cover such allottees whose money had been taken back from DSIDC by the
concerned financier/banks or companies. In his order he has observed as
under:-
"The DSIDC has noted from experience that large number of allottees were initially reluctant to go to new industrial estates at Bawana & Narela due to WPC Nos.44, 68/2007 & CCP Nos. 167-68/2009 Page 6 distance and high cost of plots being charged by Government. Recently the prices have gone up and the market price of industrial plots is much higher than the allotment price fixed by Govt. The DSIDC is getting a flood of applications for revival/reallotment of plots which were cancelled or withdrawn by the allotees themselves earlier. Any special dispensation in any particular case will open flood gates of such applicants who earlier did not bother to move their units from residential ares/non-confirming areas to relocate their industries in the newly developed industrial estates of Delhi Govt., in Bawana and Narela."
9. In view of the aforesaid facts, the writ petitions W.P.(C) 44/2007,
W.P(C) 68/2007 and Cont. Case (C) Nos. 570/2008 167/2009 & 168/2009
are dismissed as they have no merit.
SANJIV KHANNA, J.
JULY 31, 2009
NA/P
WPC Nos.44, 68/2007 &
CCP Nos. 167-68/2009 Page 7
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!