Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.G. Shopping Mall Welfare ... vs Mcd & Ors.
2010 Latest Caselaw 4702 Del

Citation : 2010 Latest Caselaw 4702 Del
Judgement Date : 6 October, 2010

Delhi High Court
S.G. Shopping Mall Welfare ... vs Mcd & Ors. on 6 October, 2010
Author: Rajiv Sahai Endlaw
              *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                       Date of decision: 6th October, 2010.

+        W.P.(C) 3632/2010 & CM No.7255/2010 (u/S 151 CPC for stay)

         SUDHA TANEJA & ANR.                                                  ..... Petitioners
                     Through:                       Mr. Jitendra Jain, Adv.

                                              Versus

         MCD AND ORS.                                                     ..... Respondents
                                      Through:      None.

                                              AND

+        W.P.(C) 4423/2010 & CM No.8789/2010 (u/S 151 CPC for stay)

         S.G. SHOPPING MALL WELFARE ASSOCIATION
         & ORS.                                         ..... Petitioners
                       Through: Mr. Jitendra Jain, Adv.

                                              Versus

         MCD & ORS.                                                    ........Respondents
                                      Through:      Mr. Nawal Kishore Jha, Addl.
                                                    Standing Counsel for R-1 MCD.
                                                    Mr. Amandeep, Adv. for Mr. Rajiv
                                                    Bansal, Adv. for R-2 DDA.
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. The petitioners have not taken any steps for service of the respondent

no.3. The counsel for the petitioners seeks an adjournment to serve the

respondent no.3. However the respondent no.2 DDA has filed a counter

affidavit in W.P.(C) No.3632/2010 and in view whereof need is not felt to

await the service of the private respondent no.3 and the counsel for the

petitioners has been heard on the writ petition.

2. W.P.(C) No.4423/2010 has been filed by an Association of space

buyers in a Mall constructed by the respondent no.3 builder/developer at

Plot No.8, Community Shopping Centre, Sector 9, Rohini, Delhi. W.P.(C)

No.3632/2010 has been filed by one of the space buyers. The issues

involved in the two writ petitions being identical, they are being taken up

together for consideration.

3. The petitioners in both the writ petitions complain of unauthorized

construction by the builder/developer in the Mall and seek direction to the

respondents no.1 & 2 MCD and DDA respectively to demolish the

unauthorized construction by the builder/developer in the basement of the

Mall and to ensure that the basement of the Mall is retained for the purposes

of parking and other facilities only. In W.P.(C) No.4423/2010 filed by the

Association, additional reliefs, (i) directing the builder/developer to deposit

the lease money collected from the space buyers with the DDA; (ii) of

directing DDA to accept the lease money directly from the space buyers;

and, (iii) of directing the builder/developer to execute conveyance deed in

favour of the space buyers are also claimed.

4. Vide order dated 24th May, 2010 in W.P.(C) No.3632/2010, DDA was

directed to visit the site and take appropriate action in accordance with law.

5. The counsel for DDA on 7th July, 2010 informed that on inspection it

was found that the builder/developer was in fact indulging in unauthorized

construction and misuse of the basement and other areas of the Mall and

action in accordance with law had been initiated.

6. DDA in its counter affidavit has stated, (i) that the transfer of spaces

in the Mall by the respondent no.3 builder/developer to various persons who

are the members of the Association is in violation of the terms and

conditions of the perpetual lease of the land in favour of the

builder/developer; that prior permission for such transfers was required,

which has not been obtained from the DDA; (ii) that the basement has been

sanctioned for parking and services only but the builder/developer was

found to have constructed a hall and rooms therein; (iii) that lobbies have

been closed and converted into enclosed spaces; (iv) that the

builder/developer had applied for Occupation Certificate on 1 st March, 2005

but the same was not granted for lack of complete documents/details; the

builder/developer has not submitted any fresh application till date; it is thus

pleaded that the occupation of the Mall without Occupation Certificate itself

is illegal. DDA claims to have issued show cause notices to the

builder/developer including for determination of the lease.

7. MCD in its counter affidavit has stated that it has no role to play in

the matter, the land being of DDA.

8. In view of the action in accordance with law having been initiated by

DDA, it was put to the counsel for the petitioners as to what further orders

are needed in the present writ petition.

9. The counsel for the petitioners contends that DDA during the last five

years since the rejection of the application for the Occupation Certificate did

not take any action against the builder/developer and allowed the

builder/developer to sell the spaces in the Mall and the space buyers to

occupy the same and now upon the space buyers complaining against the

builder/developer, the action of DDA is intended to harm the space buyers

rather than the builder/developer. It is also contended that the relief claimed

by the petitioner of direction to DDA to accept the lease money from the

petitioners remains to be considered.

10. However, the counsel for the petitioners is not able to show any

representation made by the Association to the DDA for dealing directly with

the space buyers. Though in W.P.(C) No.3632/2010 filed by one of the

space buyers, there is a copy of the representation to the DDA but again

only complaining of the unauthorized activities of the builder/developer.

11. Insofar as the reliefs claimed by the petitioners against the

builder/developer are concerned, the same cannot be the subject matter of

the writ petition and the petitioners have to approach the Civil Court for the

said reliefs.

12. DDA having already initiated action with respect to the unauthorized

construction complained of, no further directions save for conclusion thereof

in a time bound manner are necessary in that regard. The counsel for the

petitioners at this stage states that the builder/developer has encroached

upon the toilet areas on the ground floor also. It is clarified that DDA would

take necessary action in that respect also.

13. Insofar as the relief claimed by the petitioners of directing DDA to

accept the lease money from the space buyers is concerned, it is found in a

large number of cases that the builder/developer in whose name the

perpetual lease stands, after completing the construction/development and

sale of each and every inch of built up space, is left really with no interest or

stake therein. The attempt of the builder/developer is only to reap maximum

profits from the construction/development. He is thereafter not even

bothered or concerned or affected even if the perpetual lease is

determined/reentered. DDA even if demands any charges for regularization

or for revoking the reentry, the builder/developer is not interested in paying

the same; rather he is not interested in paying lease monies also. It is further

found that DDA also is not known generally to take steps for getting the

building vacated from the buyers of spaces from builders/developers. This

is often found to lead to a stalemate with neither DDA realizing its monies

nor the space buyers getting legal title to the space for which consideration

has been paid by them. Though the legislature has enacted the Delhi

Apartment Ownership Act, 1986 to make such space (apartment) buyers in

Malls/Multistoried Buildings owners of their respective spaces (apartments)

along with proportionate rights in land but unfortunately land owning

agencies such as DDA and L&DO have not devised modalities to implement

the same. In the circumstances, it is deemed expedient to issue certain

directions to enable the DDA to consider the said aspects.

14. It is deemed appropriate that the Association of the space buyers

makes a representation to the DDA giving particulars of, (i) its members; (ii)

the areas owned by each of them; (iii) as to whether all the space buyers are

members of the Association or not; (iv) whether all the members are willing

to take on compliance of obligations of the perpetual lease; (v) how the

Association intends to comply with the terms; and such other particulars as

may be necessary. The Association to, if deems proper also make a demand

for substituting itself as lessee in place of the builder/developer and to take

steps for obtaining Occupation Certificate with respect to the Mall.

15. DDA to consider the said representation and to pass a reasoned order

thereon. DDA to while considering the said representation also consider the

observations hereinabove.

16. As far as the relief claimed of execution of the conveyance deed is

concerned, till the perpetual lease deed is not regularized and/or till the

Occupation Certificate is not granted, the question thereof does not arise.

17. The writ petitions are therefore disposed of with the following

directions:-

(i) DDA to within three months of today inspect the entire

construction and to take action in accordance with law with respect to

unauthorized construction in whichever portions found. This shall be

without prejudice to the rights of any person to contest such action of

DDA before the appropriate fora.

(ii) The petitioners are given liberty to inform DDA of any

unauthorized construction and DDA to either take action with respect

thereto or to communicate in writing the reasons for not taking such

action.

(iii) The petitioner Association to make a representation as

aforesaid to DDA within four weeks of today and the said

representation be considered and decided as aforesaid by DDA within

three months of receipt.

No order as to costs.

Copy of this order be given Dasti.

RAJIV SAHAI ENDLAW (JUDGE) 6th October, 2010 'bs'

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter