Citation : 2010 Latest Caselaw 3783 Del
Judgement Date : 13 August, 2010
* HIGH COURT OF DELHI AT NEW DELHI
Judgment Reserved on: 30th July, 2010
% Judgment Pronounced on: 13th August, 2010
+ LPA 281/2010
UNION OF INDIA & ANR. ..... Appellants
Through: Mr. A.S. Chandhiok, ASG with
Mr. Jatan Singh, Mr. Ashok Singh,
Advocates
versus
MAJ GEN ANIL SAWHNEY (RETD.) ..... Respondent
Through: None
CORAM:
HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE MANMOHAN
1. Whether reporters of the local papers 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?
DIPAK MISRA, CJ
In this intra-Court appeal the challenge is to legal substantiality of the
order dated 12th January, 2010 passed by the learned Single Judge in WP(C)
No.662/2009 whereby the learned Single Judge has quashed the demand
raised by the Land and Development Officer, the second respondent herein,
vide order dated 21st/25th October, 2002 with respect to the unearned increase
payable by the writ petitioner regarding the property situate at 25 Babar Lane,
New Delhi.
2. The father of the writ petitioner late Mr.S.P.R. Sawhny was killed in
Lahore on 12th August, 1947 during the India-Pakistan partition riots. He had
left several movable and immovable properties in Pakistan. The mother of
the petitioner preferred a claim before the Special Claims Officer, Gurgaon
for grant of compensation on her behalf and on behalf of the writ petitioner
and his brother. On 14th February, 1952, the Special Claims Officer passed an
order assessing the share of late Mr.S.P.R. Sawhny at Rs.4,92,750/- and 42
acres of land was allocated in Tehsil Jagadhari, District Ambala to his legal
heirs. The aforesaid compensation amount was utilized by the mother for the
purchase of property at 25 Babar Lane, New Delhi. It was claimed that in
view of Section 19 of the Displaced Persons (Compensation & Rehabilitation)
Act, 1954 the writ petitioner became an associate owner along with other
legal representatives of late Mr.S.P.R. Sawhny.
3. As pleaded, on 18th December, 1976, a family settlement was effected
between the writ petitioner and his mother and brother whereby various
movable and immovable properties of the HUF were distributed. Dispute
arose between them which led to filing of Suit No.309/1998. Eventually a
compromise was arrived at in the said suit. The said compromise was taken
on record and by order dated 29th March, 2001 the suit was disposed of by the
learned Single Judge of this Court in terms of the compromise. The parties
agreed that the entire property will fall to the share of the writ petitioner. The
remaining legal heirs of late Mr.S.P.R. Sawhny executed relinquishment deed
relinquishing their rights in his favour. On 14th July, 2001, the writ petitioner
wrote to the respondent No.2 seeking mutation of the property. Continuous
reminders were sent and eventually on 16th January, 2002, the respondent
No.2 required the writ petitioner to pay 50% unearned increase on the 2/3rd
share of the property. The same was resisted by the petitioner by explaining
his stand that the other property that had fallen to his share under the same
compromise no unearned increase had been demanded for mutation. Despite
the same, the respondent No.2 reiterated the demand. As the order continued,
the writ petitioner invoked the extraordinary jurisdiction of this Court under
Article 226 of the Constitution of India.
4. It was contended before the learned Single Judge that when there was
relinquishment of rights in favour of the writ petitioner pursuant to a
settlement arrived at between the parties to the suit in respect of number of
properties, no unearned increase was liable to be levied.
5. The said stand was resisted on the ground that the writ petitioner had
paid a sum of Rs.9 lacs each to the other legal heirs, namely, Ms.Usha Vijh
and Mr.Satish Sawhney and, hence, the same would tantamount to
consideration for the undivided share of the property in respect of which
demand was made.
It is worth noting that a counter affidavit was filed by the respondent No.2
which refers to the affidavits submitted by Mr.Satish Sawhny and Ms.Usha
Vijh in which they had categorically asseverated that a sum of Rs.9 lacs had
been received as an overall settlement of the division of the family's movable
assets and sale proceeds of property at Ambala and Nizamuddin and the said
compromise was not in respect of premises situate in Babar Lane, New Delhi
alone.
6. The learned single Judge appreciating the factual matrix and analysing
the anatomy of the lease deed and distinguishing the decision rendered in
LPA No.512/2006 (Union of India & Ors. v. Raj Kumar Govil & Ors.)
decided on 4.12.2008 came to hold that the demand made in respect of
unearned increased on the Appellant is not justified. After so holding, the
learned single Judge lanceted the orders dated 16.10.2002 and 21/25.10.2002
issued by the 2nd respondent demanding unearned increased and further
directed to grant mutation in respect of the property in question.
7. Mr.A.S. Chandhiok, learned Additional Solicitor General assailing the
legal propriety of the order submitted that the learned single Judge has fallen
into error by not appreciating the import and effect of the lease deed and also
failed to take note of the fact that there was a transfer in this case in the guise
of a compromise.
8. To appreciate the aforesaid assail and attack, it is appropriate to peruse
clause 13 which has been reproduced by the learned single Judge. The
relevant part of the same reads as follows:
"Provided also that the Lessor shall be entitled to claim and recover a portion of the unearned increase (i.e., the difference between the premium already paid and current market value) in the value of land and decision of the Lessor in this behalf shall be final at the time of transfer (where such transfer is an entire site or only a part thereof), the amount to be recovered being 50 per cent of the unearned increase."
9. In the case at hand a suit was filed and in the suit a compromise petition
was filed forming the subject matter of I.A. No.3103/2001. On a perusal of
the application for compromise in the suit which has been reproduced by the
learned single Judge, it is clear as day that there had been relinquishment of
the shares in the property in question and in term the others have been given
certain property. Clauses (vi) and (vii) being relevant for the present purpose
are reproduced below:
"(vi) Major General Anil Sawhney has already adequately compensated Satish Sawhney and his sons, i.e. Defendants 3 and 4 and Smt. Usha Vijh with respect to sale of HUF properties sold in Ambala out of the share of Smt. Sita Sawhney in full and final settlement of all claims of Satish Sawhney and defendants 3 and 4. Further in full and final settlement of all claims of Major General Anil Sawhney having got a larger / unequal share and further in full and final settlement of all claims of Smt. Usha Vijh with respect to said properties at Babar Lane and Nizamuddin, Major General Anil Sawhney will pay a sum of Rs.9 lacs through a pay order in the name of Satish Sawhney for self and on behalf of defendants 3 and 4. Likewise Major General Anil Sawhney will pay a sum of Rs.9 lacs through a pay order in the name of Smt. Usha Vijh.
(vii) Parties have already distributed between themselves the remaining estate of Smt. Sita Sawhney i.e. jewellery, cash and household goods have been distributed between Satish Sawhney, Major General Anil Sawhney and Smt. Usha Vijh and their respective heirs and the parties are left with non- claims against each other."
10. On a scrutiny of the said paragraphs, it is vivid that the amount was
paid not specifically in respect of the property situated at 25 Babar Lane but
towards overall settlement which included the properties at Babar Lane and
Nizamuddin. It also includes the sale of HUF properties sold in Ambala.
Thus, the amount was given in consideration of total settlement. The decision
in Raj Kumar Govil (supra) has been distinguished by the learned single
Judge and we are disposed to think rightly as there was a transfer by way of
sale. In the case at hand, the only thing is to be seen whether there was a
transfer of this property in any manner. Had there been a conveyance relating
to the property in question alone, possibly the matter would have been
different. As is perceptible, it was a complete family settlement wherein
certain rights were relinquished by other co-sharers and the respondent
abandoned his shares in other properties. It is also apt to note that in the said
property, the respondent and his brothers had a share.
12. In view of the aforesaid, we concur with the view expressed by the
learned single Judge and, accordingly, the present intra-court appeal, being
devoid of merit, stands dismissed in limine.
CHIEF JUSTICE
MANMOHAN, J.
AUGUST 13, 2010 nm/dk
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!