Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bharat Singh & Anr. vs D.D.A. & Ors.
2011 Latest Caselaw 3956 Del

Citation : 2011 Latest Caselaw 3956 Del
Judgement Date : 16 August, 2011

Delhi High Court
Bharat Singh & Anr. vs D.D.A. & Ors. on 16 August, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                 Date of decision: 16th August, 2011
+                                     W.P.(C) 19506-08/2005
%        BHARAT SINGH & ORS.                                         ..... Petitioners
                     Through:                    Mr. Ajay Gupta & Mr. Jaswinder S.
                                                 Nischal, Advocates.
                                           Versus
         D.D.A. & ORS.                                             ..... Respondents
                                      Through:   Mr. Amit Mehra, Adv. for Mr. Ajay
                                                 Verma, Adv. for R-1 DDA.
                                                 Mr. Pushkar Sood with Mr. A.S.
                                                 Rao, Advocates for R-3 DMRC.
                                                 Mr. Rama Shanker, Adv. for R-4.
                                           AND
+                  W.P.(C) 10554/2009 & CM No.1348/2011 (for direction)

%        BHARAT SINGH & ANR.                                         ..... Petitioners
                     Through:                    Mr. Ajay Gupta & Mr. Jaswinder S.
                                                 Nischal, Advocates.
                                           Versus
         D.D.A. & ORS.                                             ..... Respondents
                                      Through:   Mr. M.K. Singh, Adv. for R-1 DDA.
                                                 Mr. Pushkar Sood with Mr. A.S.
                                                 Rao, Advocates for R-2 DMRC.
                                                 Dr. S.P. Sharma, Adv. for R-3.
                                                 Mr. A.K. Singhla, Sr. Adv. with Mr.
                                                 Rama Shanker, Adv. for R-4.



W.P.(C)19506-08/2005 & W.P.(C)10554/2009                                 Page 1 of 12
 CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may                Not necessary
         be allowed to see the judgment?

2.       To be referred to the reporter or not?                     Not necessary

3.       Whether the judgment should be reported                    Not necessary
         in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The three petitioners in W.P.(C) No.19506-08/2005 claim to be

members of an undivided joint Hindu family comprising not only of the

three petitioners but others also who are not before this Court; they further

claim that the said undivided joint Hindu family is entitled to land

admeasuring 8 bighas and 6 biswas falling in Khasra

No.3741/3221/2752/734 in Village-Basai Darapur, New Delhi; they claim

the said land to be their ancestral property; it is however their case that

respondent DDA in September, 2003 demolished the structures existing on

the said land, claiming the land to be of the DDA.

2. The three petitioners further claim that on their request the SDM,

Patel Nagar in October/November, 2003 commenced proceedings for

demarcation of the land but the respondents DDA and Delhi Metro Rail

Corporation Ltd. (DMRC) during the demarcation proceedings even

started digging the land claiming that the land was required under the

Rehabilitation Scheme for affected persons at Moti Nagar.

3. The petitioners claim to have earlier filed Civil Writ Petition

No.7451-53/2003 which was disposed of by directing the demarcation

proceedings to be completed. The petitioners claim that the said

demarcation proceedings were completed and in which the land aforesaid

was found to be of the petitioners only. It is further the claim of the

petitioners that notwithstanding the same, DDA neither got the

encroachment which had taken place on the land in the interregnum,

removed from the land nor delivered the possession thereof.

4. W.P.(C) No.19506-08/2005 has been filed seeking mandamus to the

respondents DDA, DMRC and Govt. of NCT of Delhi for delivering

possession of the demarcated 8 bighas and 6 biswas of land to the

petitioners and to prevent encroachments thereon.

5. Notice of the said petition was issued. One Mr. Rakesh Mehta

applied for impleadment in W.P.(C) No.19506-08/2005 relying upon the

order in W.P.(C) No.805/2005 preferred by him wherein he had made

claim with respect to land admeasuring 100 sq. yrds in the aforesaid

Khasra numbers. It was his case that the petitioners in the garb of the

relief claimed in W.P.(C) No.19506-08/2005 were seeking to dispossess

him from his land/property.

6. Vide order in W.P.(C) No.19506-08/2005, a report was also called

from the SDM regarding the demarcation proceedings. Such report was

submitted. On 9th May, 2011 the counsel for the DDA informed that the

demarcation carried out by SDM was unacceptable to DDA and objections

to the demarcation carried out had been filed.

7. DDA in its counter affidavit in W.P.(C) No.19506-08/2005 has

pleaded that land admeasuring 5.54 acres adjoining to land in Khasra

No.3741/3221/2752/734 had been transferred to the DDA by the Ministry

of Rehabilitation and possession thereof taken on 16 th April, 1986. It is

however admitted that the land measuring 8 bighas and 6 biswas in Khasra

No.3741/3221/2752/734 claimed by the petitioners herein was not included

in the said 5.54 acres of land. DDA has further stated that Jhuggis on the

said 5.54 acres of land were demolished in September 2003 as the same

was required for DMRC. It was stated that none of the structures on the

land of the petitioners was demolished and that the petitioners were in fact

illegally claiming rights over the land of the DDA.

8. The report dated 24 th February, 2009 of demarcation filed by the

SDM shows the entire land to be built-up, either with houses, shops or in

occupation of DMRC.

9. DMRC in its counter affidavit in W.P.(C) No.19506-08/2005 has

stated that it had requested the DDA to provide land at Moti Nagar for its

project and land measuring 5523.38 sq.mts. behind Natraj Cinema was

handed over to DMRC on 21st October, 2003 for the MRTS project.

10. W.P.(C) No.10554/2009 has been filed by two of the three

petitioners in the other writ petition, pleading that since Sh. Rakesh Mehta

aforesaid (impleaded as respondent no.4 in this petition) had applied for

impleadment in the other writ petition claiming possession of part of the

land with respect to which the other writ petition was filed, the said

petitioners had realized that the said Sh. Rakesh Mehta had got the land

mutated in his name. Mandamus for correction of revenue records relating

to possession and ownership and declaration of title of the petitioners is

claimed in W.P.(C) No.10554/2009. Notice of the said writ petition was

also issued and pleadings therein have also been completed.

11. The counsel for the DDA has again stated that DDA had preferred

objections to the demarcation report and which are pending consideration

before the SDM, Patel Nagar.

12. The counsel for the petitioners contends that notwithstanding the

demarcation carried out first in 2003 and again in 2009 having found the

land under occupation of DDA and DMRC to be of the petitioners, the

petitioners are without possession till now. It is contended that such

governmental agencies are required to deliver possession once demarcation

has found the land in their possession to be that of petitioners and without

requiring the petitioners to institute proceedings for recovery of

possession.

13. The senior counsel for Sh. Rakesh Mehta contends that said Sh.

Rakesh Mehta is concerned with only 700 sq. yrds. out of 8 bighas and 6

biswas of land aforesaid and of which, 200 sq. yrds. is on tehbazari under

MCD and the other 500 sq. yrds. is in the ownership of the said Sh. Rakesh

Mehta.

14. The counsel for the petitioners controverts the aforesaid.

15. As far as the objection of the petitioners to the adjudication of the

objections preferred by the DDA to the demarcation report is concerned,

the same has no merit. Admittedly the law recognizes the procedure of

preferring objections to the demarcation. The senior counsel for Sh.

Rakesh Mehta in this regard invites attention to Rule 34 of the Delhi Land

Revenue Rules, 1962. It is further pointed out by the senior counsel as

well as by the counsel for the DDA that the persons aggrieved from

adjudication of such objections/boundary disputes arising from

demarcation have remedy of appeal to the Assistant Collector and

thereafter to the Financial Commissioner. The said process of law cannot

be interfered with.

16. As far as the plea of the petitioners of delay is concerned, the same

can be taken care of by providing for a time bound disposal by the SDM of

the objections preferred by the DDA.

17. The counsel for the SDM, Patel Nagar with respect to the relief

claimed in W.P.(C) No.10554/2009 has stated that the petitioners have not

preferred any appeal against the mutation in the name of Sh. Rakesh

Mehta. It is stated that the order of mutation in favour of Sh. Rakesh

Mehta has attained finality.

18. The counsel for the petitioners however contends that the name of

Sh. Rakesh Mehta who was merely a tenant of the petitioners could not

have been mutated and the order of mutation is mala fide. He contends

that the representation of the petitioners against the said mutation has been

rejected and which led to filing of W.P.(C) No.10554/2009.

19. Needless to state that the senior counsel for Sh. Rakesh Mehta

controverts that Sh. Rakesh Mehta was a tenant under the petitioners.

20. The counsel for the petitioners has also contended that while Sh.

Rakesh Mehta in application for impleadment filed in W.P.(C)

No.805/2005 was claiming possession of only 100 sq. yrds., he is now

claiming possession of 700 sq. yrds.

21. The aforesaid factual disputes cannot be adjudicated in these

proceedings. The Delhi Land Revenue Act having provided for the

remedy of appeal against the order of mutation, the writ petition claiming

the same relief would not be maintainable particularly when disputed

questions of fact appear to be involved and which are best left to be

adjudicated under the mechanism provided under the Act. The contention

of the counsel for the petitioners that the petitioners are seeking an enquiry,

cannot be accepted. The Appeal and Revisional Authorities under the

Land Revenue Act are well equipped to take care of such grievance.

22. Insofar as the claim of the petitioners to being put into possession is

concerned, it has been enquired from the petitioners as to how such a

direction can be made even if the boundary disputes/objections to

demarcation are finally decided in favour of the petitioners, inasmuch as as

per the demarcation report the entire land is built up and occupied and the

persons who are in occupation are not before this Court. In this regard it

may be noticed that even possession of Sh. Rakesh Mehta which is now

not disputed, was not disclosed by the petitioners in W.P.(C) No.19506-

08/2005. The averments in the writ petition also, as aforesaid, show that

the petitioners were/are aware of the encroachments on the land; without

impleading the so called encroachers, a direction for delivery of possession

has been sought.

23. The counsel for the petitioners however today states that the land is

vacant and open even now. He, further under instructions of one of the

petitioners present in Court, states that the land is in possession of the

DMRC and is open, only with a boundary wall.

24. I have considered whether in these proceedings a direction for

possession can be given. The area where the land is stated to be situated is

in the heart of the city and is built up/constructed. There is nothing before

this Court to even gauge the location of the land in juxtaposition to the

surroundings. In these circumstances, it is not possible for this Court to

direct the delivery of possession of the land.

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

directions:-

(i) The SDM, Patel Nagar is directed to dispose of the objections

preferred by DDA to the demarcation report on or before 31st

December, 2011;

(ii) The petitioners as well as Sh. Rakesh Mehta and any other

concerned person shall be entitled to participate in the said

proceedings;

(iii) The party aggrieved from the decision of the SDM, Patel

Nagar shall have remedies in accordance with law;

(iv) The petitioners shall be entitled to challenge the mutation in

the name of Sh. Rakesh Mehta by taking proceedings in accordance

with law thereagainst. In computing the period of limitation for the

said proceedings, the period during which W.P.(C) No.10554/2009

remained pending in this Court i.e. from 27 th July, 2009 till 31st

August, 2011 shall be excluded therefrom;

(v) If ultimately the demarcation proceedings find the land of the

petitioners to have been encroached upon, the petitioners shall be at

liberty to take proceedings in accordance with law for recovery of

possession thereof from the persons in possession thereof.

No order as to costs.

CM No.3071/2011 in W.P.(C) No. 10554/2009 (of respondent no.4 of exemption)

Allowed, subject to just exceptions.

Copy of this order be given Dasti to the parties.

RAJIV SAHAI ENDLAW (JUDGE) August 16, 2011 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter