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

Hamdard Laboratories vs Dda And Anr
2011 Latest Caselaw 4813 Del

Citation : 2011 Latest Caselaw 4813 Del
Judgement Date : 27 September, 2011

Delhi High Court
Hamdard Laboratories vs Dda And Anr on 27 September, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                      Date of decision: 27th September, 2011
+                             W.P.(C) 6044/2010

         HAMDARD LABORATORIES                 ..... Petitioner
                    Through: Mr. Shiv Mangal Sharma & Mr.
                             Sitesh, Adv.

                                     Versus
         DDA AND ANR                                       ..... Respondents
                            Through:      Ms. Urvi Kuthiala, Adv. for DDA.
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 petition impugns the communication dated 10 th March, 2010 of

the respondent DDA intimating to the petitioner the rejection of the

application dated 27th December, 2000 for conversion of flat No.J-202 in

Taj Sartaj Co-operative Group Housing Society Ltd. at Link Road, Geeta

Colony, New Delhi into freehold, for the reason of non-submission of the

required documents/information. The petition also seeks mandamus to the

respondent DDA to convert the said flat into freehold.

2. Notice of the petition was issued. Counter affidavit has been filed by

the respondent DDA to which a rejoinder has been filed by the petitioner.

The counsels have been heard.

3. The counsel for the respondent DDA has invited attention to para

2.12 of the counter affidavit listing out the deficiencies in the application

of the petitioner and owing whereto the application for freehold conversion

is stated to have been rejected after keeping the same pending for nearly

nine years.

4. It has been enquired from the counsel for the respondent DDA as to

whether the petitioner had been called upon to complete the said

deficiencies. The last communication from the respondent DDA to the

petitioner, annexed to the counter affidavit is dated 8 th September, 2008 in

which the petitioner has been called upon to produce the following three

documents only:-

a. Proof of physical possession of flat like Voters I. Card, Electricity Bill, telephone Bill etc.

b. Undertaking regarding flat is being used only for residential purpose.

c. Resolution of competent authority may be provided vide which a person is nominated in place of Shri S.R. Siddiqui for execution of Conveyance Deed."

5. The counsel for the petitioner has from the documents annexed to

the petition demonstrated that the aforesaid three documents already stood

supplied to the respondent DDA. The proof of physical possession was

supplied, in the form of a Ration Card of the officer/employee of the

petitioner who had been allowed to reside in the said flat, undercover of

letter dated 29th September, 2003 bearing acknowledgment of the same

date of the R&D Cell of Vikas Sadan, at page 105A of the paper book.

Similarly the undertaking sought is shown to have been furnished against

receipt dated 19th September, 2008 issued by the respondent DDA at page

111 of the paper book. The Resolution in favour of the officer of the

petitioner who was to execute the Conveyance Deed is shown to have been

submitted undercover of letter dated 16 th September, 2008 in the form of a

Power of Attorney in favour of Mr. Javed Akhtar, Law Officer of the

petitioner. The counsel for the respondent DDA is not able to controvert

the aforesaid documents. No contravention thereof is also found in the

counter affidavit of the respondent DDA.

6. The respondent DDA having not shown that the documents, owing

to deficiency whereof the application for freehold was rejected, were

demanded and the last communication of the respondent DDA to the

petitioner, confining the deficiencies to three documents only, the rejection

of the application for the reasons of non-supply by the petitioner of the

documents/information allegedly sought, cannot be sustained.

7. The petition therefore succeeds. The letter dated 10 th March, 2010 of

the respondent DDA is set aside/quashed.

8. The petitioner to appear before the Dy. Director (Housing), DDA on

13th October, 2011 at 1500 hours along with all documents as have been

mentioned in the counter affidavit, even if the same are claimed to have

been supplied earlier, and the Dy. Director (Housing), DDA is directed to,

after examining the said documents if still finds any deficiency therein, to

communicate the same in writing to the petitioner against acknowledgment

from the petitioner on the same day and the petitioner to complete the said

formalities on or before 30th November, 2011. Subject to the petitioner

completing the said formalities, the application of the petitioner for

freehold conversion be processed further.

9. The petition is disposed of. No order as to costs.

RAJIV SAHAI ENDLAW (JUDGE) SEPTEMBER 27, 2011 pp

 
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