Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Tirupati Infraprojects Pvt. ... vs Delhi Pollution Control ...
2011 Latest Caselaw 4538 Del

Citation : 2011 Latest Caselaw 4538 Del
Judgement Date : 15 September, 2011

Delhi High Court
M/S Tirupati Infraprojects Pvt. ... vs Delhi Pollution Control ... on 15 September, 2011
Author: Rajiv Sahai Endlaw
$~38 & 39
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

38+   W.P.(C) 6695/2011

      M/S ANUSH FINLEASE AND CONSTRTUCTION
      PVT. LTD                                    ..... Petitioner
                    Through: Mr. Ajay Kumar, Adv.

                             Versus

      DELHI POLLUTION CONTROL COMMITTEE         ..... Respondent
                   Through: Mr. C. Mohan Rao, Mr. Lokesh
                            Sharma, Advocates with Mr. Dinesh
                            Jindal, L.O., DPCC.

                             AND
39+   W.P.(C) 6696/2011

      M/S TIRUPATI INFRAPROJECTS PVT. LTD          ..... Petitioner
                     Through: Mr. Ajay Kumar, Adv.

                             Versus

      DELHI POLLUTION CONTROL COMMITTEE           ..... Respondent
                   Through: Mr. C. Mohan Rao, Mr. Lokesh
                              Sharma, Advocates with Mr. Dinesh
                              Jindal, L.O., DPCC.
      CORAM:
      HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
                         ORDER

% 15.09.2011

1. The petitioner in each case, seeks refund of the amount deposited

with the respondent and the bank guarantees furnished to the respondent

(which have not been involved and the term whereof has expired) in

pursuance to the orders of the respondent requiring the same as a condition

for grant of "consent to establish" to the petitioner. Similar orders of the

respondent were subject matter of challenge in Splendor Landbase Ltd. Vs.

DPCC 173 (2010) DLT 52 and were struck down. Subsequently, the same

issued was raised in W.P.(C) No.465/2011 and W.P.(C) No.1041/2011

decided by the judgment dated 12th July, 2011 in which direction for refund

and for return of bank guarantees was also made. The controversy in the

present petitions is admittedly the same as dealt with in the judgment dated

12th July, 2011 (supra).

2. The counsel for the respondent appearing on advance notice informs

that the intra court appeals against all the judgments have been admitted. It

is also stated that in intra court appeal against the judgment dated 12 th July,

2011, notice of the application for stay has been issued.

3. The counsel for the respondent states that the notice of the present

petitions be issued and counter affidavit be permitted to be filed and by the

time these petitions become ripe for hearing, the intra court appeals

aforesaid are likely to be disposed of and these petitions can then be dealt in

accordance with the judgment in appeal.

4. I am however not inclined to adopt the course of action suggested.

As stated in judgment dated 12th July, 2011 also, it is deemed expedient that

the controversy as raised in all matters be considered by the Division Bench

from all facets rather than keeping these petitions pending before this

Bench.

5. The petitions are accordingly allowed in terms of the judgments

aforesaid. The respondent is directed to within eight weeks of today, return

the bank guarantees and to refund the amount of `8 lacs in W.P.(C)

No.6695/2011 and `24 lacs in W.P.(C) No.6696/2011 to the petitioner,

failing which the same shall incur interest at the rate of 10% per annum till

the date of payment besides other remedies of the petitioner.

The matters having been disposed of on the very first date, no order

as to costs.

RAJIV SAHAI ENDLAW, J SEPTEMBER 15, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter