Citation : 2009 Latest Caselaw 3916 Del
Judgement Date : 23 September, 2009
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ OMP No.73/2007
% Date of decision: 23rd September, 2009
TURNER MORRISON LAND LIMITED ...Petitioner
Through: Mr. Sandeep Sethi, Sr. Advocate with
Mr. Lalit Gupta, Mr. Sindhu Sinha &
Mr. Nikhil Bhalla, Advocates.
Versus
SMT. PARVATI DEVI & ANR. ... Respondents
Through: Dr. Shyamlha Pappu, Sr. Advocate with
Mr. R. Krishnaamorthi & Mr. K.K.
Singh, Advocates.
AND
OMP No.117/2007
TURNER MORRISON LIMITED ....Petitioner
Through: Mr. Sandeep Sethi, Sr. Advocate with
Mr. Lalit Gupta, Mr. Sindhu Sinha &
Mr. Nikhil Bhalla, Advocates.
Versus
SMT. PARVATI DEVI & ANR. ... Respondents
Through: Dr. Shyamlha Pappu, Sr. Advocate with
Mr. R. Krishnaamorthi & Mr. K.K.
Singh, Advocates.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may
be allowed to see the judgment? No
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported No
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. Both petitions under Section 9 of the Arbitration Act, 1996 for
interim measures are for consideration. The petitions though by
different petitioners against the same respondents have
inter-connected facts. The petitioner in OMP No.73/2007 claims
rights in immovable property situated at Plot of land bearing
No.B-25, Qutab Institutional Area, New Delhi allotted on leasehold
basis to the respondent No.2 Society. The respondent No.1 is the
President of the said Society. It is the case of the petitioner that the
respondent Society was unable to raise construction on the aforesaid
land, perpetual lease whereof was under threat of forfeiture; that the
respondent Society entered into an agreement with the petitioner in
OMP No.117/2007 whereunder the petitioner in OMP No.117/2007
was to at its own cost raise construction on the said land and in lieu
thereof entitled to certain rights in the said land; that the rights
under the said agreement were assigned with the consent of the
respondent Society in favour of the petitioner in OMP No.73/2007;
that on completion of the construction, the petitioner (in accordance
with the agreement) has been in possession/control/constructive
possession of the entire aforesaid built up property except an area of
about 13,500 sq. ft. located on the ground floor for self use of the
respondent Society and 2,188 sq. ft. in the basement for parking of
cars. It is the admitted position that the building is lying sealed on
account of misuse. OMP No.73/2007 is filed to restrain the
respondents therein from occupying or using any portion of the
aforesaid property except the area of 13,500 sq. ft. on the ground
floor and 2,188 sq. ft. in the basement for parking cars and for
restraining the respondents from transferring, leasing, licensing,
mortgaging, encumbering the portions of the property which were in
possession/control as aforesaid of the petitioner.
2. The petitioner in OMP No.117/2007 was carrying on
maintenance services in the entire property. The interim measure
claimed therein is of restraining the respondents from using the
assets of the petitioner in the said premises installed for the
purposes of carrying out the maintenance activity and from removing
or alienating the said maintenance assets/equipment and from
providing the maintenance services in the property.
3. The senior counsel for the respondents has contested the
petition inter-alia on the ground of locus of the petitioner in OMP
No.73/2007; the assignment in favour of the said petitioner is
controverted. It is further argued that neither is there any
arbitration agreement between the parties nor any disputes between
the parties and the disputes, if any, are long dead one and not live
one. Reliance is also placed on Premji Ratansey Shah Vs. Union
of India JT 1994 (6) SC 585 for canvassing the proposition that
injunction cannot be issued in favour of a trespasser and against a
true owner and on Union of India Vs. Momin Construction
Company (1997) 9 SCC 97 to contend that the disputes raised are
barred by time.
4. As far as objection by the senior counsel for the respondents to
the arbitrability is concerned, the senior counsel for the petitioner
during the hearing has urged that the respondent Society had
instituted a suit against the petitioners in these petitions; the
petitioners herein applied under Section 8 of the Arbitration Act,
1996. The said application of the petitioners was allowed. Similarly,
it is contended that a petition under Section 11 of the Act was also
preferred and which was also taken up for consideration along with
the application under Section 8 in the suit. The said application was
also allowed and Justice A.B. Saharia (Retd.) has been appointed as
the arbitrator, arbitration before whom is stated to be underway. It
is the contention of the senior counsel for the petitioner that all the
objections taken by the senior counsel for the respondents before
this court as to arbitrability were taken by the respondents in the
aforesaid two proceedings also; notwithstanding that the application
under Section 8 and the petition under Section 11 were allowed and
the arbitrator appointed.
5. It is not controverted by the senior counsel for the respondents
that the pleas raised before this court as to the arbitrability were
also raised in the proceedings aforesaid and were not accepted. The
only argument is that review has been applied for of the order
allowing the applications under Section 8 and Section 11 of the Act
and arguments whereon have been heard and order reserved.
6. Till the review is allowed, the order on the application under
Section 8 and Section 11 is final. The question as to arbitrability
having been gone in those proceedings, need not be gone into again
in these proceedings. The contentions of the respondents opposing
the petition on these grounds are therefore negatived.
7. As far as the merits of granting the interim measures are
concerned, the senior counsel for the respondents does not dispute
that since the completion of the construction of the building and till
sealing, the portions of the property with respect whereto interim
measures are claimed were in the control and possession of the
petitioners. It is also admitted that the maintenance services were
being carried out by the petitioner and the petitioner had installed
their plant & equipment for the said purposes. The plea in this
regard is that pursuant to sealing, the petitioner had vacated the
premises. It is contended that the petitioners having vacated are now
not entitled to any interim relief.
8. Per contra, the senior counsel for the petitioner has urged that
as per the scheme now brought by the Government/Land Owning
Agency, sub-letting has been permitted to a large extent and the
property is capable of being used.
9. In my view, once it is admitted that the petitioners were in
control and possession of the portions with respect whereto interim
measures are claimed, till sealing, the factum of sealing by the
Government Agency cannot interfere with the rights, if any, of the
petitioner. Such action of a third party cannot vest any advantage in
the respondent. At this stage, it is not deemed appropriate to go into
the merits of the respective case. All that can be said is that the
courts have taken notice of such transactions in Delhi and at least in
Ansal Property & Industries Private Limited Vs. Anand Nath
MANU/DE/0824/1991 the true nature of such transactions was also
gone into. I thus find the petitioners to have made out a prima-facie
case. The rights sought to be protected being with respect to
immovable property, cannot be compensated in money. The balance
of convenience is also found to be in granting the interim relief
claimed.
10. The petitions are accordingly allowed. The respondents are
restrained from occupying or using and/or from alienating,
encumbering or parting with possession of property No.B-25, Qutab
Institutional Area, New Delhi save the portion of 13,500 sq. ft. on the
ground floor of the said property and 2,188 sq. ft. in the basement of
the said property. The respondents are also restrained from using or
removing the equipment, plaint & machinery of the petitioner for the
purposes of carrying out maintenance services in the said property
and from carrying out the said services themselves.
11. It is sad that such valuable commercial property is being
wasted for the last so many years. Though no claims in that respect
have been made but I clarify that upon an application in this regard
being made, the Arbitral Tribunal stated to have been already
constituted shall attempt to make provision for allowing
use/commercial exploitation of the said property so that pending the
resolution of disputes between the parties the property can be put to
optimum use.
The petitions are accordingly disposed of.
No order as to costs.
RAJIV SAHAI ENDLAW (JUDGE)
September 23, 2009 PP
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!