Citation : 2010 Latest Caselaw 3750 Del
Judgement Date : 12 August, 2010
IN THE HIGH COURT OF DELHI AT NEW DELHI
W.P. (C ) No. 11069/2009
Judgment delivered on: 12.08.2010
Vijay Kumar ..... Appellant
Through: Ms. Babita Seth, Advocate
Versus
NDMC & ors. ..... Respondents
Through: Mr. Manoj K. Singh, Advocate
with Mr. Nilava Banerjee, Advocate
CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR,
1. Whether the Reporters of local papers may Yes
be allowed to see the judgment?
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be reported Yes
in the Digest?
KAILASH GAMBHIR, J. Oral:
*
1. By this petition filed under Article 226 of the Constitution
of India, the petitioner seeks quashing of the order dated 15.11.07
passed by the learned Estate Officer and order dated 29.7.2009
passed by the learned District Judge-IV.
2. Brief facts as per the petitioner and relevant for deciding the
present petition are that the petitioner was allotted a shop bearing
no. UG-40, Pallika Place, R.K Ashram Marg, New Delhi by the
respondent on 9.9.92 for a period of five years on the basis of a
Deed of Licence. That on the expiry of the said five years, the
respondent called upon the petitioner vide letter dated 15.10.98 for
renewal of the licence subject to completion of all the formalities.
Due to the fact that the petitioner failed to pay the amount due
towards rent and hence was in huge arrears, proceedings were
initiated against him by the respondent before the learned Estate
Officer under section 5 & 7 of the Public Premises (Eviction of
Unauthorized Occupation) Act, 1971 whereby vide order dated
15.11.07 an eviction order was passed against the petitioner.
Aggrieved with the said order, the petitioner preferred an appeal
under section 9 of the PP Act before the District Judge which vide
judgment dated 29.7.2009 upheld the order of the Estate Officer.
Feeling aggrieved with the abovesaid two orders, the petitioner has
preferred the present petition.
3. Counsel for the petitioner contends that the petitioner be
given another opportunity to represent his case before the Estate
Officer. Counsel further submits that the petitioner in fact had
appeared and made some payment during the pendency of the
proceedings before the Estate Officer but still the Estate Officer
proceeded in the matter to pass an eviction order against the
petitioner. Counsel for the petitioner further submits that under the
one time policy of 1997 the petitioner had applied for the
regularization of his licence in respect of the shop in question but
the said request of the petitioner has yet not been considered by the
respondent. Counsel also submits that the said policy is still in force
and has not been superseded by any subsequent policy of the
respondent. Counsel also submits that in similar cases, the
respondent has already condoned the breaches committed by the
licensees but the petitioner is being discriminated against. Counsel
for the petitioner has invited attention of this court to some of the
cases referred by the petitioner in his rejoinder. In support of her
argument, counsel for the petitioner further contended that the
respondent being an instrumentality of the State cannot adopt the
pick and choose policy. Counsel for the petitioner further submits
that the petitioner has already made almost the entire payment
towards rent/damages till the month of May, 2010 and therefore on
having received the said payment the license of the petitioner can
be renewed by the respondent. Counsel for the petitioner also
submits that the respondent has not disclosed any basis for charging
the exorbitant rate of interest and the penalty on the alleged over
due amount.
4. Opposing the present petition, Mr. Manoj K. Singh,
counsel for the respondent submits that the license of the petitioner
was not renewed on account of non-payment of license fee although
the petitioner was called upon by the respondent vide their letter
dated 15.10.1998 to get his licence renewed. Counsel thus submits
that the license of the petitioner got expired by efflux of time on
8.9.1997. Counsel further submits that the petitioner was a habitual
defaulter in making payments of the rent/damages and as on the
date of the notice issued by the Estate Officer under sub-section (3)
of Section 7 of the Public Premises Act, the petitioner was in arrears
of damages to the tune of Rs.1,32,431/- and calculating the interest
thereon, an amount of Rs.1,94,809/- was due to the respondent.
Counsel further submits that the petitioner became unauthorized
occupant as the licence of the petitioner was not renewed and
therefore notice under sub-section (2) (b) (ii) of Section 4 of the
Public Premises Act was issued and the ground for declaring the
petitioner unauthorized occupant was disclosed in the said notice
stating that license granted in favour of the petitioner in respect of
the shop in question had expired on 8.9.1997 and in the absence of
any further renewal the petitioner will become unauthorized
occupant. Counsel further submits that the petitioner remained in
arrears of payment of rent/damages for a period of more than a
decade. Inviting attention of this court to the statement of account
placed on record by the petitioner himself, the counsel points out
that the same would show that the petitioner was most irregular in
making the payment of the rent/damages. Counsel thus submits
that this court while exercising equitable jurisdiction under Article
226 of the Constitution of India would not come to the rescue of such
a person. Counsel also submits that under the policy of 1997 only
those licensees could have been given the benefit of the scheme the
validity of whose licenses was still in existence. Counsel further
submits that the eviction order against the petitioner has already
been passed and the same was confirmed by the Appellate Court as
well. Counsel for the respondent submits that benefit of 1997 policy
was available to only those evictees against whom eviction orders
were passed by the Estate Officer prior to the date of policy and
where the eviction orders were not yet executed in terms of para 5
of the said policy. Counsel thus states that the petitioner cannot
take advantage of the 1997 policy in the year 2009. Counsel further
submits that in fact the said policy of 1997 also stands superseded
by a subsequent policy of the year 1999. Counsel also submits that
the petitioner cannot claim negative equality so as to set up a case
of discrimination. In support of his argument counsel for the
respondent placed reliance on the following judgments :-
1. Chandigarh Administration & Anr. Vs. Jagjit Singh & Anr. AIR 1995 SC 705
2. Sanjeev Kumar Vs. NDMC, W.P. (C ) No. 11354/2009
3. Ashit Kumar Jain Vs. NDMC, W.P. (C ) No. 1239/2010
4. Kuldeep Sood Vs. NDMC W.P. (C ) No. 1783/2010
5. Ashit Kumar Jain Vs. NDMC, LPA No. 205/2010
6. Kuldeep Sood Vs. NDMC, CM (M) No. 325/2009
5. I have heard learned counsel for the parties and given
my careful consideration to the arguments advanced by them.
6. Indisputably, there was no renewal of the license in
respect of the shop in question after the expiry of the initial period
of five years and the said five years period came to an end on
8.9.97. No doubt the petitioner had pleaded renewal of the said
license but no documentary evidence in this regard has been placed
by the petitioner to prove such renewal. Rather the petitioner
himself has placed on record a copy of letter dated 15.10.1998
through which the petitioner was called upon to seek renewal of the
license for another period of five years. The petitioner also has not
disputed the fact that he did not clear the outstanding dues which
was the prerequisite condition to seek renewal of the license deed.
In this background of the facts, it is difficult to accept the argument
of the counsel for the petitioner that the renewal of the license in
fact had taken place but without there being any proper execution
of the license deed. Once the petitioner was in huge arrears then
without the payment of the same the respondent certainly would not
have agreed to grant renewal. The petitioner has placed on record
photo copy of the format of the license deed which only contains
signatures of the petitioner. This format of the license deed
unilaterally signed by the petitioner can neither bind the respondent
nor through the said document renewal of the license can be
inferred.
7. It is also a matter of record that the petitioner did not
contest the proceedings before the learned Estate Officer, even after
causing appearance before the Estate Officer. The testimony of the
witnesses examined by the respondent remained unchallenged and
therefore, once the petitioner himself did not set up the defence of
the renewal of license before the Estate Officer the same has
rightly not been accepted by the Appellate Court. Thus, this plea of
the counsel for the petitioner merits outright rejection.
8. Counsel for the petitioner laid much emphasis on the
one time policy of the respondent announced in the year 1997 which
allegedly gave right to the petitioner to seek regularization and
renewal of the license deed. The contention of the counsel for the
petitioner is that the petitioner had applied under the said scheme
vide his letter dated 6.8.2009, but the respondent had not taken
any decision on the said request of the petitioner despite the fact
that the petitioner had already paid the entire amount as was
demanded by the respondent towards the arrears. This argument of
the learned counsel for the petitioner looked attractive at the first
blush, but the same falls face down after examining the controversy
in depth. The said policy of the NDMC was announced in the year
1997 and the same was applicable to all those cases where the
eviction orders were already passed but not executed for one reason
or the other. Further, all such evictees were called upon to clear all
their violations within a period of 30 days and on doing so their
cases of allotment were to be regularized by the respondent NDMC.
It would be useful to refer to para 5 of the said policy as under:
".....(a) In all such cases, where eviction orders have been passed by E.O. and the orders could not be executed for one reason or the other, we may give them one time exemption from implementation of the orders of the Estate Officer & provide them 30 days time to clear all violation. If they come forward and remove all violations unconditionally and clear the dues as prescribed/applicable, their cases may be regularized.
(b) Where the occupant fails to comply with
the above decision, we may resort to eviction
straightway."
9. Clearly, the petitioner did not approach the respondent
NDMC for taking the benefit of the said policy and it is only after a
lapse of 12 years, through letter dated 6.8.2009 the petitioner
sought regularization of his possession. The benefit of said policy
could not have been extended to all those who did not approach the
respondent within the stipulated time given in the policy or at least
within the reasonable period. The petitioner has not disputed the
fact that he remained in arrears throughout the period of his
occupation except certain payments were made by him during the
course of proceedings before the Estate Officer and the District
Judge. The petitioner being a chronic and habitual defaulter cannot
take advantage of the said one time policy. This plea of the
counsel for the petitioner is also devoid of any merit and thus
rejected.
10. Another contention raised by the counsel for the
petitioner was that in certain other cases the respondent has
condoned the breach and regularized the possession of the
defaulters. Undoubtedly, the respondent being an instrumentality
of the State is expected to treat all the licensees at par without
creating any kind of discrimination. Nevertheless, the petitioner
has not brought to the notice of this court any case which stands
identical to the facts of the present case, where the respondent has
renewed the license or regularized the allotment. The license of the
petitioner expired on 8.9.1997 and the petitioner did not take any
steps to seek renewal of the said license despite an offer in this
regard been made by the respondent vide their letter dated
15.10.1998. The petitioner was also in the arrears of the damages
to the tune of Rs.1,32,431/- upto January 2006. Perusal of the
statement of account filed by the petitioner himself shows that the
petitioner was a habitual defaulter in the payment of
rents/damages and thus consequently no amount of discretion can
be exercised by this court under Article 226 of the Constitution of
India in favour of the petitioner who has been a habitual defaulter.
Every licensee or allottee and even an unauthorized occupant is
obliged to pay the monthly license fee/damages so long as he is
using the premises under authorized or unauthorized occupation
and no undue sympathy can be shown to those who willfully and
contemptuously commit persistent defaults in the payment of
periodical rents/damages. The petitioner in the present case even
failed to take advantage of one time policy announced by the
respondent in the year 1997 and now at this stage he cannot claim
negative equality on the basis of alleged discrimination or pick and
choose policy of the respondent. The petitioner has not brought to
the notice of this court any identical case where the respondent has
taken a different decision while adopting a discriminatory approach
in the case of the petitioner. Some of the instances given by the
petitioner may not be of much help to him as there are many more
cases where the respondent must have succeeded in evicting
such unauthorized occupants similar to the case of the petitioner.
12 . In the light of the above discussion, there is no merit in
the present petition, and the same is hereby dismissed.
13. The respondents are directed not to execute the eviction
order for a period of 15 days.
August 12, 2010 KAILASH GAMBHIR, J pkv
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!