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

Freedom Fighters Social Welfare ... vs Uoi & Ors.
2011 Latest Caselaw 1483 Del

Citation : 2011 Latest Caselaw 1483 Del
Judgement Date : 15 March, 2011

Delhi High Court
Freedom Fighters Social Welfare ... vs Uoi & Ors. on 15 March, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                           Date of decision: 15th March, 2011

+                                       W.P.(C) 3338/2001
%
FREEDOM FIGHTERS SOCIAL WELFARE
ASSOCIATION                              ..... PETITIONER
               Through: Mr. Meet Malhotra, Sr. Advocate with
                        Mr. Ravi S.S. Chauhan & Mr. Gaurav
                        Varma, Advocates
                                                  Versus
UOI & ORS.                                                             ..... RESPONDENTS
                                        Through:            Ms. Zubeda Begum & Ms. Sana
                                                            Ansari, Advocates for GNCTD.

                                                      AND
+                                       W.P.(C) 3444/2001

SHREE HAZUR BABA SADHU SINGH JI
MAHARAJ TRUST                            ..... PETITIONER
               Through: Mr. Meet Malhotra, Sr. Advocate with
                        Mr. Ravi S.S. Chauhan & Mr. Gaurav
                        Varma, Advocates

                                                     Versus
UOI & ORS                                                    ..... RESPONDENTS
                                      Through: Ms. Barkha Babbar, Advocate for
                                               UOI.
                                               Ms. Zubeda Begum & Ms. Sana
                                               Ansari, Advocates for GNCTD.

                                                     AND

W.P.(C) Nos.3338/01, 3444/01, 12695-705/06,12894-905/06, 13229-35/06, 13428/06 & 19123-34/06   Page 1 of 19
 +                                       W.P.(C) 12695-705/2006
DR.TATINDER KUMAR KATHURIA & ORS. ..... PETITIONERS
                Through: Mr. Inder Bir Singh, Advocate
                                                     Versus

GOVT. OF NCT OF DELHI & ORS.           ..... RESPONDENTS
                  Through: Ms. Zubeda Begum & Ms. Sana
                           Ansari, Advocates for GNCTD.
                                                      AND
+                                       W.P.(C) 12894-905/2006

SH. LALITESHWAR KUMAR CHOWDHARY
& ORS.                             ..... PETITIONERS
                 Through: Mr. Inder Bir Singh, Advocate
                                                     Versus

GOVT OF NCT OF DELHI & ORS         ..... RESPONDENTS
                 Through: Ms. Zubeda Begum & Ms. Sana
                          Ansari, Advocates for GNCTD.
                                                      AND
+                                       W.P.(C) 13229-35/2006
SMT. KISHNI & ORS.                                                 ..... PETITIONERS
                                        Through:            Mr. Inder Bir Singh, Advocate
                                                     Versus
GOVT. OF NCT OF DELHI & ORS.       ..... RESPONDENTS
                  Through: Ms. Zubeda Begum & Ms. Sana
                           Ansari, Advocates for GNCTD.
                                                      AND

W.P.(C) Nos.3338/01, 3444/01, 12695-705/06,12894-905/06, 13229-35/06, 13428/06 & 19123-34/06   Page 2 of 19
 +                                       W.P.(C) 13428/2006

FREEDOM FIGHTERS WELFARE
SOCIETY (REGD.)                 .....  PETITIONER
                Through: Mr. Ravi S.S. Chauhan & Mr.
                         Gaurav Varma, Advocates

                                                     Versus
UOI & ORS                                                           ..... RESPONDENTS
                                        Through:            Ms. Ruchi Sindhwani with Ms.
                                                            Megha Bharara, Advocates for
                                                            GNCTD.

                                                      AND
+                                       W.P.(C) 19123-34/2006

SHRI RAJ KUMAR & ORS                                                   ..... PETITIONERS
                 Through:                                   Mr. Inder Bir Singh, Advocate

                                                     Versus

GOVT. OF NCT OF DELHI & ORS            ..... RESPONDENTS
                  Through: Ms. Zubeda Begum & Ms. Sana
                           Ansari, Advocates for GNCTD.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.        Whether reporters of Local papers may
          be allowed to see the judgment?                                                  Yes

2.        To be referred to the reporter or not?                                           Yes

3.        Whether the judgment should be reported                                          Yes
          in the Digest?

W.P.(C) Nos.3338/01, 3444/01, 12695-705/06,12894-905/06, 13229-35/06, 13428/06 & 19123-34/06     Page 3 of 19
 RAJIV SAHAI ENDLAW, J.

1. This batch of seven petitions entails the usual tussle of mankind i.e.

of deforestation with a short time perspective to use the land of which no

more is being produced for residential and commercial purposes, as

against of afforestation with the long term perspective of preserving the

environment necessary for the very existence of mankind.

2. The challenge in each of the petitions is to the steps taken by the

respondents (being the Revenue, Forest and Flood Control Departments

of the Government of NCT of Delhi (GNCTD)) pursuant to the

Notification dated 2nd April, 1996 of the GNCTD. The said Notification

was issued in pursuance to the directions given by the Supreme Court in

orders dated 25th January, 1996 and 13th March, 1996 in I.A. Nos.18 & 22

in Writ Petition (Civil) No.4677/1985 titled M.C. Mehta Vs. Union of

India & Ors. The Supreme Court directed that uncultivated surplus land

of Gaon Sabha falling in "Ridge" be excluded from vesting in Gaon

Sabha under Section 154 of the Delhi Land Reforms Act, 1954 and be

made available for the purpose of creation of Reserved Forest. The

Notification declared "the uncultivated land of Gaon Sabha" specified in

the said Notification and situated in Southern Ridge as surplus land and

excluded the same from vesting in the Gaon Sabha and placed the said

land at the disposal of Forest Department of GNCTD.

3. The contention of Mr. Meet Malhotra, Senior Advocate appearing

for the petitioners in W.P.(C) Nos.3338/2001 & 3444/2001 is that the

purport of the orders aforesaid of the Supreme Court in pursuance

whereto the Notification aforesaid was issued and of the Notification was

to place only such land at the disposal of the Forest Department, which

were open and vacant and not land which had already been encroached

and built upon as on the date of the Notification. Reliance is placed on

copies of revenue records to show that some of the land mentioned in the

said Notification was described as "Gair Mumkin Makanat", meaning

that the same was already built upon even prior to the orders aforesaid of

the Supreme Court. Reliance is also placed on the affidavit dated 4th

August, 2003 of Sh. Bajrang Lal, Sub Divisional Magistrate, Hauz Khas,

Delhi filed in W.P.(C) No.3338/2001 confirming that as per Khasra

Girdawari of the year 1995-96, the land in Khasra Nos.39 & 40 of village

Neb Sarai was described as "Gair Mumkin Makanat".

4. The senior counsel has fairly stated that though the petitioners

admit that the land belonged to the Gaon Sabha and has been illegally

encroached upon but contends that since the same had been built upon

prior to the orders of the Supreme Court aforesaid and the Notification

dated 2nd April, 1996, it could not have been placed at the disposal of the

Forest Department.

5. The further contention of the senior counsel for the petitioners is

that the GNCTD is also considering regularization of colonies which

have illegally come up on the land meant for agricultural purposes and

belonging to the Gaon Sabha. It is contended that the proposals for

regularization of unauthorized colonies had been invited and submitted;

that some of the land subject matter of the Notification dated 2 nd April,

1996 (supra) is part of the said unauthorized colonies. It is contended

that the land which, as on the date of the orders aforesaid of the Supreme

Court or on the date of the Notification was part of the unauthorized

colony and the proposal for regularization whereof was pending, could

not be the part of the Notification dated 2 nd April, 1996 whereby the same

land was vested in the Forest Department. It is urged that there is thus an

apparent inconsistency and arbitrariness requiring this Court to intervene.

The petitioners in this regard have relied upon a public notice published

in the newspapers in the year 1999 in pursuance of the directions of this

Court in W.P.(C) No.4771/1993 requiring submission of lay out plans of

the colonies pending consideration for regularization.

6. Though the counsels have not relied upon any orders in W.P.(C)

No.4771/1993 (supra) of this Court but I find in the files a copy of the

judgment dated 2nd February, 2006 of a Single Judge of this Court in

Civil Writ No.8977-79/2003 titled Village Pul Pehladpur Residents Vs.

Union of India therein setting out the order dated 17th August, 1998 of

the Division Bench of this Court in W.P.(C) No.4771/1993 titled

Common Cause (Regd.) Vs. Union of India which indicates that this

Court had directed the Government to take definite decision whether to

regularize or not to regularize the unauthorized colonies and to take

action for removal of encroachments / structures on public land, qua

colonies with respect whereto decision not to regularize is taken.

7. The senior counsel for the petitioners has further argued that the

directions aforesaid of the Supreme Court in the year 1996 and the

Notification (supra) in pursuance thereto was to be only prospective i.e.

with respect to the land which till then was open and vacant and not qua

land which had already been encroached and built upon and was part of

the unauthorized colony and a scheme for regularization whereof was

under consideration. It is urged that the orders of the Supreme Court did

not direct removal of encroachments on the land and used the expression

"likely to be misused" and which indicate that the said directions were

not intended for land which was not vacant and which already had been

encroached and built upon. The senior counsel though during the

arguments agreed that the said orders were not so unequivocal and

contended that the same could be clarified by the Supreme Court only.

8. Ms. Ruchi Sindhwani, Advocate for GNCTD in some of the writ

petitions invited attention to the affidavits filed of the revenue officials to

the effect that there was no construction on the land prior to 2nd April,

1996. She contends that the petitioners have not shown anything to prove

construction over the land since prior to the orders aforesaid of the

Supreme Court. In the said affidavit, it is also pleaded that the said lands

were part of the ridge area as per the Master Plan and were vide

Notification dated 2nd April, 1996 (supra) vested in the Forest

Department.

9. Ms. Ruchi Sindhwani, Advocate for GNCTD has also argued that

pursuant to the directions of the Division Bench of this Court in W.P.(C)

no.4771/1993 (supra), the GNCTD has on 24th March, 2008 notified the

"Regulations for Regularization of Unauthorized Colonies in Delhi" and

has during the course of hearing handed over a copy of the said

Notification. As per the said Notification, the unauthorized colony or

parts thereof falling under notified or reserved forest areas are not to be

considered for regularization. It is contended that as per this Notification

also, the question of the land falling in ridge / forest area being

considered for regularization even if part of any unauthorized colony,

does not arise and as such there is no inconsistency as has been urged.

10. I may in this regard also notice that the judgment of this Court in

Village Pul Pehladpur Residents (supra) had also noticed that without

any regulations or guidelines for regularization, action for removal of

encroachments / demolition of unauthorized colonies was being taken

selectively. Now in the light of the Notification of 24 th March, 2008,

there are clear guidelines as to which parts of the unauthorized colonies

are eligible for regularization and which are not.

11. Ms. Ruchi Sindhwani, Advocate for GNCTD has also argued that

the argument of the petitioners tantamount to a challenge to the

Notification dated 2nd April, 1996 (supra) and the said Notification

having been issued in pursuance of the directions of the Supreme Court,

the challenge thereto can lie before the Supreme Court and not before this

Court.

12. Ms. Zubeda Begum, Advocate appearing for the GNCTD in some

other writ petitions has contended that the petitioners have not placed

anything before this Court to demonstrate that any of the land with

respect whereto the petitions have been filed was part of any

unauthorized colony pending for regularization. She has further

contended that the purport of the orders aforesaid of the Supreme Court

and the Notification dated 2nd April, 1996 (supra) was to vest all land

mentioned therein, even if had been already encroached upon, in the

Forest Department for the purpose of afforestation as part of the ridge

area. She has without prejudice to the said plea contended that none of

the petitioners have filed any documents to show the Khasra numbers on

which their properties may be located.

13. At this stage, I may describe briefly the land subject matter of each

of the petitions:

(i) W.P.(C) No.3338/2001 has been filed by a Society claiming

to be an Association of owners in possession of built up

residential plots in Freedom Fighters Enclave Colony,

village Neb Sarai. The said Society contends that its

members had built upon land in Khasra Nos.39 & 40; that

though as per Notification the entire Khasra Nos.39 & 40 is

with the ridge but the action with respect to only parts

thereof was being taken. Vide interim order dated 23rd May,

2001 in this writ petition, the respondents were restrained

from dispossessing the petitioner.

(ii) W.P.(C) No.3444/2001 has been filed by a Religious Trust

claiming to be having land in Khasra Nos.8 & 41 in village

Neb Sarai. Interim order restraining dispossession was

granted in this petition also.

(iii) W.P.(C) No.12695-705/2006 has been filed by eleven

residents also of Freedom Fighters Enclave who claim their

land to be in Khasra No.26. Interim order of status quo was

granted in this petition also.

(iv) W.P.(C) No.12894-905/2006 has been filed by twelve

residents also of Freedom Fighters Enclave who claim their

land to be in Khasra Nos.24 & 16.

(v) W.P.(C) No.13229-35/2006 has been filed by seven persons

who claim their land to be in Khasra No.27. They also enjoy

interim protection.

(vi) W.P.(C) No.13428/2006 has been filed by an Association of

owners having land in Khasra No.42.

(vii) W.P.(C) No.19123-34/2006 has been filed by twelve

petitioners who claim their land to be in Khasra Nos. 223 &

224 in Chattarpur Enclave, village Chattarpur, Mehrauli,

New Delhi. They contend that even though their land is not

included in the Notification dated 2nd April, 1996 (supra) but

is being wrongfully treated as part of forest / ridge area and

when decision for regularization of the unauthorized colony

which has come up on the said land is pending.

14. A perusal of the order dated 25th January, 1996 (supra) of the

Supreme Court shows that the land with respect whereto Notification was

directed to be issued was described as "Ridge area which has to be

preserved. No cultivation or any type of construction can be permitted on

this area." The Supreme Court in the said proceedings was concerned

with preservation of the green area to provide a lung to the ever

increasing population of the city of Delhi. In the subsequent order dated

13th March, 1996, the Supreme Court further observed that the "land is

part of the ridge area. Even though it is not a reserved forest, it happens

to be a forest. This area cannot be utilized in any manner in view of the

prohibitions contained in the Forest Conservation Act, 1980. In this view

of the matter, issuing of notification is a simple formality to secure the

area. We, therefore, reiterate and request the Lieutenant Governor to

have necessary notification issued within time specified by us."

15. Seen in the aforesaid perspective, when the purport of the order

was preservation of environment necessary for the very survival of the

city, it is irrelevant whether the encroachment by the petitioners of the

land with respect whereto the Notification has been issued was before the

said Notification or thereafter. Even if the petitioners, as they claim had

encroached upon the said land prior to the year 1996, they cannot be

permitted to continue with the encroachment. The land subject matter of

the Notification is required to be afforested by removal of all

encroachment, structures etc. existing thereon.

16. I am further of the view that now in any case in view of the

Regulations for Regularization of Unauthorized Colonies in Delhi, 2008

which prohibit consideration for regularization of unauthorized colonies /

portions thereof falling in notified or reserved forest areas, the matter has

been placed beyond any pale of controversy. It cannot now be contended

that the regularization of the unauthorized colony on the land is pending

consideration. The conflict and inconsistency relying whereupon the

petitions were filed and the interim orders obtained no longer exists. The

petitions now have to necessarily fail.

17. There is another aspect of the matter. The petitioners admittedly

are trespassers / encroachers on Gaon Sabha land. They have no equities

or rights in their favour. Though the Government as a populist or a

humane measure has agreed to consider regularization of unauthorized

colonies which had come up illegally on public / private land but none

can claim any right thereto. The petitioners as encroachers / trespassers

on land, be it of the Gaon Sabha or of the forest, are liable to be ejected

therefrom.

18. Before parting with the subject, I may record that though of the

opinion that the petitions before this Court were in any case

misconceived since the challenge therein was to the Notification dated 2 nd

April, 1996 issued under directions of the Supreme Court but since the

same have remained pending before this Court for long and interim

protection was also granted to the petitioners, I have deemed it

appropriate to deal with them on merits rather than dismissing them on

such ground only.

19. That leaves only the controversy in W.P.(C) No.19123-34/2006,

the land subject matter whereof is claimed to be in Khasra Nos.223 &

224 in Chattarpur Village and which is stated to be not part of the

Notification dated 2nd April, 1996. The said petition has been filed

contending that nevertheless the said land is being treated as part of ridge

/ forest.

20. The said contention is misconceived. The Notification dated 2 nd

April, 1996 is not the sole repository of the land in the ridge / forest area.

The said Notification had to be issued only for the reason that though the

said land in the Master Plan was shown as part of the ridge area but under

the Delhi Land Reforms Act, 1954 vested in the Gaon Sabha. The

Notification was therefore directed to be issued for exempting the said

land from the land vesting in Gaon Sabha and to place the same with the

Forest Department. It thus cannot be urged that the land in Khasra

Nos.223 & 224 in Chattarpur Enclave, village Chattarpur, Mehrauli, New

Delhi is not part of the ridge / forest merely for the reason of not finding

mention in the said Notification.

21. The counsel for the petitioners in W.P.(C) No.19123-34/2006

however urges that in the counter affidavit filed, it is pleaded that Khasra

Nos.223 & 224 is Gaon Sabha land no action of removal of

encroachment or for afforestation of Khasra Nos.223 & 224 in pursuance

to notification dated 2nd April, 1996 is being taken.

22. However, in pursuance to the specific order dated 2nd February,

2010 of this Court in the said proceedings, an affidavit of Sh. Prabhat

Tyagi, Dy. Conservator of Forests (South) has been filed in which it is

stated that the land in Khasra Nos.223 & 224 village Chattarpur as also

the land subject matter of all the other petitions falls within the

Morphological Ridge as per Geological Survey of India Map. The said

affidavit also reproduces the Master Plan providing for maintenance of

the ridge in its pristine glory for maintaining ecological balance and the

need to conserve the same to sustain the natural eco system.

23. Thus the position which emerges is, that the land in Khasra

Nos.223 & 224 is part of ridge since before the issuance of the

Notification dated 2nd April, 1996. Thus, it cannot be said that merely

because the land in Khasra Nos.223 & 224 is not included in the

Notification dated 2nd April, 1996, that the same is not part of the ridge /

forest.

24. There is another aspect of the matter. Even if the petitioners in

W.P.(C) No.19123-34/2006 claim that the land in Khasra Nos.223 & 224

of village Chattarpur is not included in ridge / forest and is Gaon Sabha

land, the fora for having the same adjudicated is not by way of this writ

petition but is by way of demarcation or by seeking declaration of their

rights under the provisions of the Delhi Land Reforms Act, 1954 stated to

be applicable. The writ petition is misconceived for this reason also.

25. I find that the Notification dated 2nd April, 1996 (supra) was also

challenged before the Division Bench of this Court in Bhagat Singh Vs.

UOI MANU/DE/1737/2010 on the ground that prior to issuance thereof,

no exercise for assessing the requirement of the village had been

undertaken. The Division Bench held that no such exercise was required

to be carried out with respect to land which was part of the Ridge Area

inasmuch as the objective of the Notification was to protect the Ridge.

26. None of the petitions have any merits. The interim orders granted

earlier are vacated. The petitions are dismissed. The respondents are

directed to forthwith take possession of the land by removal of all

encroachments / constructions thereon. I refrain from imposing any

costs.

RAJIV SAHAI ENDLAW (JUDGE) MARCH 15, 2011/„gsr‟

 
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