Citation : 2012 Latest Caselaw 4452 Del
Judgement Date : 27 July, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on:02.05.2012
Pronounced on: 27.07.2012
+ LPA 565/2003, C.M. No. 1289/2003
DELHI DEVELOPMENT AUTHORITY & ORS...... Appellants
Through: Ms. Sangeeta Chandra, Advocate.
versus
SHRI SHANTI SWAROOP GOYAL AND ORS. ..... Respondents
Through: Sh. Jagdeep Kishore, Advocate, for
Resp. No.1.
CORAM:
MR. JUSTICE S. RAVINDRA BHAT
MR. JUSTICE S.P. GARG
MR. JUSTICE S.RAVINDRA BHAT
%
1. The appellant, Delhi Development Authority, claims to be aggrieved
by the judgment and order of a learned single judge of this Court, dated 19-
02-2003 allowing WP 1001/2002, (a petition under Article 226 of the
Constitution of India).
2. The facts necessary to decide this appeal are that Plot No. D-1061,
New Friends Colony, New Delhi, measuring 284.4 square yards (hereafter
referred to as "suit property") was leased in through a deed executed on
behalf of the President of India, on 22-09-1978 in favour of Smt. V.D.
Marwah (hereafter described either by her name or as "the original lessee").
LPA 565/2003, C.M. NO. 1289/2003 Page 1
On 06.11.1978, the original lessee executed a Will in favour of Ms. Saroj
Kumari. The original lessee died on 16-12-1982. The legatee, Ms. Saroj
Kumari applied for probate; the Court issued citation and called for
objections on behalf of all persons interested in the estate of the late Ms.
Marwah. By its judgment, the Civil Court held that the will was proved in
accordance with law, and granted probate to the said Ms. Saroj Kumari, on
06-08-1983. She applied for mutation (or recording of her name in the
records of DDA) on 19-06-1984. The DDA granted the application, and
entered her name, in its mutation register, as the recorded owner/ lessee, on
19-06-1985. Later, Ms. Marwah entered into an agreement to sell, and
parted with possession of the suit property, to the original writ petitioner,
Shanti Swaroop Goel, through a Power of Attorney transaction, on 15-12-
1987. In the year 1994, the Central Government announced a scheme for
conversion of leasehold rights into freehold rights. Mr Goel applied for
conversion. The application met with no favourable order, and on 8th April,
2001, he received a demand from DDA for Rs. 2,54,619/- towards
restoration charges relating to the transaction between the original lessee
and Ms. Saroj Kumari. He received a further demand for Rs. 11,01,944/- on
16-10-2001 reiterating the earlier demand. Since Shri Goel did not comply
with the demands, he received a letter dated 18th January, 2002 cancelling
the lease. He sought for quashing of the demands and the cancellation of
lease order, through the writ petition, and also sought a direction that his
application for conversion of the property into freehold should be granted.
3. The DDA's contention, in its counter affidavit was that mutation in
favour of Ms. Saroj Kumari had been suspended on 14 th April, 1986, and a
LPA 565/2003, C.M. NO. 1289/2003 Page 2
demand for unearned increase on account of transfer of the property by the
original lessee, had been raised by letter dated 8-05-1986. It was this
demand which was reiterated and sought to be satisfied from Shri. Goyal.
DDA argued that since Ms. Saroj Kumari was not a member of the original
lessee's family, the bequest by the latter, through the will was not
acceptable, and was therefore, treated as a transfer by the DDA. Therefore,
the demand for unearned increase amounts was in order; until that was paid,
there was no question of withdrawn of the cancellation order, or grant of the
application for conversion. The DDA justified its position in court, saying
that the testamentary disposition, through will amounted to a transfer under
Clause II (6) (a) and (b) of the Lease Deed dated 22-9-1978 in respect of the
suit property.
4. After considering the submissions of the parties, and considering the
relevant materials, including the conversion policy in question, the learned
single judge, allowed Shri Goyal's writ petition. The impugned judgment
held that:
"I have considered the submissions advanced by the learned
counsel for the parties. It is apparent from the facts set out in
the writ petition that a mutation letter was issued in favour of
Smt. Saroj Kumari on 19th March, 1985. It is not a case of
misrepresentation where Smt. Saroj Kumari had claimed to be
a family member. Respondent/DDA after due consideration of
the documents in question mutated the property in favour of
Smt. Saroj Kumari. Smt. Saroj Kumari entered into a Power of
Attorney transaction with the petitioner. The petitioner was
never informed about any recall of the mutation and it is only
in 2001 when the petitioner was informed of some pendingdues
in view of the fact that the case had been reopened in respect of
mutation in favour of Smt. Saroj Kumari.
LPA 565/2003, C.M. NO. 1289/2003 Page 3
9. The policy of conversion came into force in May 1994
and instructions were issued from time to time. The whole
concept of the Power of Attorney transactions being converted
into freehold was that where persons had purchased property
through such modes, the title should be perfected but on
payment of an extra one third of the conversion fee. This
amount the petitioner has paid.
10. The instructions issued by the DDA refer(red) to above
also show that there is no question of charging of any unearned
increase including multiple transactions on Power of Attorney.
In fact the unearned increase has to be refunded back in such
cases.
11. In such a situation, there would be no question of
recovery of any unearned increase or interest on the same from
the petitioner. The petitioner has deposited the said amount
without prejudice to the rights and contentions of the parties
and in the order dated 21st August, 2002, it was noticed that the
issue of refund of this amount along with interest would be
considered at the stage of disposal of the writ petition.
12. I am, thus, of the considered view that the amounts
deposited by the petitioner towards unearned increase, interest
and cancellation charges would not be payable by the
petitioner and are liable to be refunded to the petitioner. This is
so as the decision to cancel the lease has been taken only in
2001 on account of non-payment of unearned increase which
has been held not to be payable. The said amount be refunded
back to the petitioner within a period of six weeks from today.
Learned counsel for the petitioner does not press for interest so
long as the refund is made within the said period of time. It is,
however, directed that on the failure of the respondent, DDA,
to refund the amount within six weeks, the petitioner, apart
from any other remedy shall be entitled to interest at the rate of
18 % per annum for the period of delay in making the refund.
LPA 565/2003, C.M. NO. 1289/2003 Page 4
13. The impugned demands towards the aforesaid amounts
as also the decision taken for cancellation of the sub-lease deed
are hereby quashed and the rule is made absolute..."
DDA's contentions
5. Ms. Sangeeta Chandra, learned counsel for DDA, urged that the
impugned judgment is in error of law, because it ignored the stipulation
contained in Clause II (6) (a) and (b) of the Lease Deed that the sub-Lessee/
unit owner could not transfer or assign his or her rights, without previous
permission of the Lessor, DDA in writing. The embargo was in absolute
terms and its breach entailed drastic consequences, even the cancellation of
the lease itself.
6. It was argued that the alienation by the original allotteee through a
bequest was unacceptable, notwithstanding that it was with consent. Counsel
for DDA urged that as the Lessor, the DDA had the sole prerogative to
decide whether the transaction (of transfer through a will) was genuine, and
valid. In case the transfer, through will was not to a family member, DDA
was not obliged in terms of the Lease Deed, to recognize it. It was submitted
that there was no question of penalty or exercise of liberty of the original
allottee being implicated in this case; it was only that such transfer to non-
family members entailed payment of unearned increase; even the formula
for payment of such amount was known to all, transparently. Being
contractual in nature the allottee was bound to honour the commitment,
made in the Lease Deed. This aspect was lost sight of.
7. It was submitted on behalf of the DDA that if there are any lingering
doubt on this aspect, the same got settled by the judgment in Delhi
LPA 565/2003, C.M. NO. 1289/2003 Page 5
Development Authority v Vijaya C. Gurshaney & Anr 2003 (7) SCC 301
where the Supreme Court upheld the DDA's decision not to permit mutation
in 1985 of leasehold property in favour of third party (non-family)
beneficiary of the lessee, who died in 1978 (and where letters of
administration had been granted by the competent court) except on payment
of 50% unearned increase. The DDA had relied on a policy formulated on
26-7-1988, the guidelines to be followed with regard to payment of
unearned increase in land value, in such cases. The Supreme Court held that:
"In this case the alleged will is executed on 26th October,
1977. Ram Dhan died on 18th September, 1978. Letters of
Administration were granted on 7th May, 1980. Admittedly, the
respondent is not related to the deceased Ram Dhan. The" High
Court clearly erred in holding that merely because Letters of
Administration are granted the appellants cannot inquire into
the true nature of the transaction. It is settled law that a
Testamentary Court whilst granting Probate or Letters of
Administration does not even consider particularly in
uncontested matters, the motive behind execution of a
testamentary instrument. A Testamentary court is only
concerned with finding out whether or not the testator executed
the testamentary instrument of his free will. It is settled law that
the grant of a Probate or Letters of Administration does not
confer title to property. They merely enable administration of
the estate of the deceased. Thus, it is always open to a person
to dispute title even though probate or Letters of
Administration have been granted.
9. DDA is a creature of the Statute. The aims and objects of
Delhi Development Act, 1957 are contained in Section 6 of the
Act. It reads:
"6. The objects of the Authority shall be to promote and
secure the development of Delhi according to plan and
For that purpose the Authority shall have the power to
LPA 565/2003, C.M. NO. 1289/2003 Page 6
acquire, hold, manage and dispose of land and other
property, to carry out building, engineering, mining and
other operations, to execute work in connection with
supply of water and electricity, disposal of sewage and
other services and amenities and generally to do
anything necessary or expedient for purposes of such
development and for purpose incidental thereto:
Provided that save as provided in this Act nothing contained in
this Act shall be construed as authorising the disregard by the
Authority of any law for the time being in force."
10. The rationale behind the formulation of its policies and
guidelines issued by DDA is to curb illegal transactions in
favour of persons not of blood relations of the allottee, being
practiced rampantly and the property being transferred by an
under hand sale in the garb of Will and power of attorney etc.
DDA has formulated a policy that in such cases the department
would ask for 50% of unearned increase in the value of
property. It is always open to appellants to inquire whether an
alleged Will is in actuality a sale in the garb of Will in total
disregard of the policy decision of the authority. Merely
because Probate/Letters of Administration are granted would
not preclude DDA from so inquiring. It must be grasped that
DDA has been given no notice of the testamentary proceedings.
Therefore, it would have no right to appear or oppose such
proceedings. As already said, DDA is a creature of the Statute
and any policy decision or guidelines formulated by such
authority will have a binding effect on the parties, in absence of
rules to the contrary.
11. Furthermore, Clauses 4, 5 and 8 of the lease deed, as
extracted, envisage that the lessee cannot sell, transfer or part
with the possession of the whole or any part of the commercial
plot except with the previous consent of the lessor in writing,
with a rider that the lessor can refuse the transfer. It is also
provided in proviso to Clause 4(b) that in the event of sale or
foreclosure of the mortgaged or charged property, the lessor
LPA 565/2003, C.M. NO. 1289/2003 Page 7
shall be entitled to claim and recover the 50% of unearned
increase in the value of the plot. It is further provided in Clause
8 that in the event title of lessee in the plot is transferred in any
manner whatsoever the transferor and the transferee shall
within three months of the transfer give notice of such transfer
in writing to the lessor. The respondent herein has not
complied with any of the conditions stipulated in the lease
agreement and, therefore, it was within the competence of DDA
to invoke the terms and conditions stipulated in the lease
agreement by charging 50% of unearned increase in the value
of the plot. The letters dated 19,6.1992 and 17.9.1992,
impugned in the Writ Petition before the High Court, were in
the terms of invoking of Clauses 4, 5 and 8 of the lease
agreement and policy decision and guidelines of DDA as
noticed above. The impugned judgment and order of the High-
Court runs contrary to the terms and conditions stipulated in
the lease agreement and the same is unsustainable. It is
accordingly set aside.
12. Regarding the quantum of 50% unearned increase to be
paid, counsel on both sides arrived at a consensus that in the
facts and circumstances of this case, the respondent - Mrs.
Vijaya C. Gurshaney shall pay a sum of Rs. 3,73,745/- to DDA
towards the50% of unearned increase in value of the plot in
question. Respondent's counsel, on instructions, agreed to pay
the entire amount by 31st December, 2003. We order
accordingly. Till the entire amount is paid to DDA, the
possession of the plot shall not be delivered to the respondent."
Respondent's contentions
8. It is submitted on behalf of the writ petitioner/ respondent that the
decision in Gurshaney is inapplicable in the facts of this case. It is submitted
that in this case, the petitioner had applied for conversion of the plot into
freehold. In Gurshaney however, the DDA, at the stage of mutation itself,
did not accept the plea that the applicant was owner. It was in that context,
LPA 565/2003, C.M. NO. 1289/2003 Page 8
that the instructions of 1988 were pressed into service. Counsel emphasized
that the mutation in this case had been made in favour of Ms. Saroj Kumari,
and the DDA, after two or three years, without any new material, did a volte
face and suspended the mutation. Arguing that mutation is only by way of a
municipal or revenue entry, and cannot be characterized as title, it was urged
that the right to property accrued in this case, with the grant of probate
which was a proceeding in rem, and binds the whole world. There was no
dispute about the validity of the civil court judgment, which was neither
challenged in appeal, nor was an application made for setting aside or
revoking the probate. In these circumstances, the DDA, without any new
material could not have held that the mutation in favour of Saroj Kumari
was suspended, and that the petitioner's application for conversion into free
hold would be processed only on payment of 50% unearned increase.
9. Learned counsel for the respondent argued that the various schemes
announced by the Central Government and the DDA, from time to time, are
premised on, and provide for grant of conversion of property into freehold,
by recognizing what are not even transfers, such as power of attorney
"sales", and even provide for conversion benefit to be given where the lease
itself is re-entered or cancelled. In this case, no such circumstance had
occurred; on the contrary Saroj Kumari had become the only legally
recognized heir to the estate of Ms. Marwah, as far as the suit property was
concerned. The right to property having vested in that heir, without
following any known procedure established by law, the DDA could not have
deprived the right, merely by saying that it had suspended mutation, when
no fraud, or misrepresentation had been made, and when there was no
LPA 565/2003, C.M. NO. 1289/2003 Page 9
enquiry. In other words, contended counsel, the mere formulation of a later
policy did as to how mutation pursuant to bequests by wills were to be
treated, or reviewed did not empower DDA to re-open the issue, and base its
decision not to grant conversion of the property.
10. In the present case, the records of the DDA were produced during the
hearing. They reveal that the mutation had been finalized and approved in
favour of Saroj Kumari, in 1985; it "suspended" the mutation in 1986
unilaterally. Significantly, at that time no new material was unearthed, or
brought to its notice. Saroj Kumari's representations went unheeded. Later,
on 26.7.1988 DDA formulated a policy and issued guidelines to be followed
with regard to payment of 50% of the unearned increase in the value of the
land in cases where bequests were made to heirs who were not family
members of a deceased allottee. The guidelines are extracted in Gurshaney's
decision. They read as follows: -
"I. In cases where a request is received for transfer of property
on the basis of 'WILL' to a person outside blood relation who is
not within the definition of 'family member' under the guidelines
issued earlier, the following documents should necessarily be
obtained from the applicant/legatee for the purpose of
mutation:
1) Certified copy of will left by the allottee;
2) Death certificate of the allottee;
3) Affidavit disclosing the particulars of the legal heirs whom
the allottee had survived;
4) No objection of the legal heirs regarding mutation of the
interest of the deceased in favour of the legatee(s);
LPA 565/2003, C.M. NO. 1289/2003 Page 10
5) Affidavit from the legatee declaring that the property in
question had not passed on to him during the lifetime of the
Testator and no sale agreement/agreement for construction etc.
had been executed by the Testator in his/her favour, nor any
GPA/SPA had been executed in his favour or in favour of a
person nominated by him;
6) Legatee may be asked to produce certified copy of
assessment order of income-tax and house tax receipt showing
the name of the person in whose name the property is being
assessed;
7) An undertaking from the applicant/legatee to the effect that if
at any stage it is found out that the property had passed on to
the legatee during the lifetime of the Testator then it will be
deemed to be a case of misstatement of facts, misrepresentation
or fraud and the mutation in his/her favour shall stand
terminated and the property shall automatically vest in the
Lessor;
8) Indemnity Bond from the legatee duly registered;
9) In case the plot/flat was allotted through Co-operative
society, the NOC from the Society;
10) Original registration Certificate. Fixed Deposit receipt,
Challan form, wherever necessary; and
11) Such other documents as required to be obtained as per
instruction issued from time to time or procedure laid down
therefore."
It would be immediately apparent that the guidelines were made in 1988,
after the DDA had accepted the will and probate in favour of Saroj Kumari
in the present case. These guidelines are non-statutory, in the sense that they
do not have the force of law, and in the absence of any statutory provision in
the parent Act, cannot be made effective from a date previous to their being
LPA 565/2003, C.M. NO. 1289/2003 Page 11
framed. Therefore, the fact that the mutation made in favour of Saroj
Kumari was suspended for no discernible reason, and in an arbitrary
manner, could not have been the occasion for DDA to enforce the 1988
guidelines.
11. In the deed of Perpetual Sub-Lease dated 22-09-1978, the President of
India (through whom DDA claims its rights) was described as the Lessor;
the Lessee was the New Friends Co-operative House Building Society, and
Ms. V.D. Marwah, (original lessee) was described as the "Sub-lessee".
Clause II (6) (a) and (b) of the Lease Deed in this case, read as follows:
"II The sub-Lessee for himself, his heirs, executors,
administrators and assigns covenants with the Lessee and the
Lessor in the manner following, that is to say:-
............. .............
..............
(6)(a) The Sub-lessee shall not sell, transfer, assign or otherwise part with the possession of the whole or any part of the residential plot in any form or manner, benami or otherwise, to a person who is not a member of the Lessee.
(b) The Sub-Lessee shall not sell, transfer, assign or otherwise part with the possession of the whole or any part of the residential plot to any other member of the Lessee except with the previous consent in writing of the Lessor which he shall be entitled to refuse in his absolute discretion:
PROVIDED that, in the event of the consent being given, the Lessor may impose such terms and conditions as he thinks fit and the Lessor shall be entitled to claim and recover a portion of the unearned increase in the value (i.e the difference between the premium paid and the market value) of the residential plot at the time of sale, transfer, assignment or
LPA 565/2003, C.M. NO. 1289/2003 Page 12 parting with possession the amount to be recovered being fifty per cent of the unearned increase and the decision of the Lessor in respect of the market value shall be final and binding."
12. It is apparent from the above extracts that the restriction placed on the assesse is not to "transfer" the property, without previous consent of the Lessor. The expression "transfer" has not been defined; however, it has to be understood in the context to mean conveyance of an interest, or divesting of one's title, in respect of immoveable property. Necessarily, the conveyance is during the lifetime of the owner of the said property. "Transfer" has been defined by Section 5 of the Transfer of Property Act, in the following terms:
"5. Transfer of property defined In the following sections "transfer of property" means an act by which a living person conveys property, in present or in future, to one or more other living persons, or to himself and one or more other living persons; and "to transfer property" is to perform such act.
In this section "living person" includes a company or association or body of individuals, whether incorporated or not, but nothing herein contained shall affect any law for the time being in force relating to transfer of property to or by companies, associations or bodies of individuals."
Thus, the concept of transfer is transfer inter vivos, or by a living person to another. The language of Clause II (6) in the present case also favours this interpretation, as it talks of transfer by a member (i.e a sub lessee like late Ms. Marwah) of the Lessor society to another. In other words, the transfer referred to is a transfer in prasenti. In the case of a testamentary document such as a will, the bequest remains only a wish of the testator; it is only upon
LPA 565/2003, C.M. NO. 1289/2003 Page 13 her (or his) death that the title passes to the legatee (or nominated heir). There is no indication in the Lease Deed - contrary to the submission of the DDA- that testamentary transfers cannot be made. If such a wide proposition were to be accepted, the legal consequence would be startling, as that would lead to altering the character of the property rights of an allotte. During his or her lifetime, he might chose to validly gift the property to some one, including one amongst many heirs. However, if he or she chooses to will it to only one heir, or even a charitable institution, the will would not be recognised, (even though there is no prohibition in the general law, or rules under the DDA Act, or provisions thereof), and the beneficiary would have to pay 50% unearned increase.
13. The other aspect which has to be kept in mind is that according to the general law of succession, particularly provisions of the Indian Succession Act, 1925, in the case of a will, where an Administrator is appointed, the moment probate is granted by court, the property of the testator and her (or his) estate vests in such Administrator. In the case of a probate, where executor is appointed, by the will, the property vests as soon as the testator dies. The reason for this is that the law abhors a haitus or vaccum; that would be the natural consequence if it is held that the estate vests only upon the court issuing probate. This position was explained by the Supreme Court, in the decision reported as Crystal Developers v Asha Lata Ghosh AIR 2004 SC 4980, in the following manner:
"Chapter IV of part IX deals with practice in the matter of granting and revoking probates and letters of administration.
Section 273 inter alia states that a probate or letters of administration shall have effect over all the properties and
LPA 565/2003, C.M. NO. 1289/2003 Page 14 estate of the deceased and shall be conclusive as to the representative title against all debtors of the deceased and against all persons holding the property of the deceased and shall afford full indemnity to all debtors discharging their debts and to persons delivering up such property to the grantee. Section 278 states that every application for letters of administration shall be made by a petition in the prescribed form. Section 297 inter alia states that when a grant of probate is revoked, all payments bona fide made to an executor under such grant before revocation shall be a legal discharge to the person making payment. Under section 307, an executor or an administrator has the power to dispose of the property of the deceased, vested in him under section 211, either wholly or in part, in such manner as he may think fit.
............ ................ ...............
39. In the case of Akshay Kumar Pal v. Nandalal Das reported in ILR (1946) 1 Cal. 432 it has been held that where the grant of probate is revoked, the grant does not become void ab initio and the revocation will not invalidate any previous dealing of the executor as long as they are done in due course of administration of the estate or they are with persons acting in good faith. That an administrator derives his authority from his appointment by the Court whereas an executor derives his authority from the will. That the letters of administration confer rights on the administrator but the probate is an evidence of the pre-existing rights of the executor appointed by the will and the probate does not confer any new right on such executor. That the vesting of the property of the deceased in the executor under section 211 is independent of the grant of probate. That section 211 does not say, with reference to an executor, that he becomes the legal representative only on obtaining probate. On the other hand, section 307 indicates that an executor can exercise the power of disposition without obtaining the probate. However, the executor must administer the estate in accordance with the will. His acts must not be incompatible with the administration of the estate. That under section 211, the estate of the testator vests in the executor even before the grant of
LPA 565/2003, C.M. NO. 1289/2003 Page 15 probate, but by virtue of section 213, the executor can establish his right in a Court on production of the probate. When a competent Court grants probate or letters of administration, it can never be absolutely sure that the deceased left no subsequent will. There is always a possibility of subsequent will being discovered later on. There is always a risk of fraud on the Court. However, such possibility of risk cannot indefinitely hold up the administration of the estate. Therefore, section 273 makes the grant conclusive. As soon as the grant is made, section 273 comes into play. However, the law takes note of the possibility of error, irregularity or fraud and accordingly makes provisions for revocation of grant for just cause. (section
263). If a grant is made in any of the circumstances falling in the explanation to section 263, the Court can revoke the grant. However, such revocation can only be prospective and not retrospective. In this connection, section 297 of the Act is important. That section provides that when grant of probate is revoked, all payments made bona fide to any executor under such grant before revocation shall constitute a legal discharge to the person making such payment. The object of the aforestated Scheme of the Act is to make it safe for the public to freely deal with the grantee. The theory of vesting of the estate in the executor at the moment of death of the testator, even before the will is probated, is true enough for the administration of estate but it is subject to the qualification that the grant even if erroneously made is revocable if the circumstances in the explanation to section 263 exist. However, till the grant is revoked, the grantee is the only legal representative of the deceased and people may safely deal with such representative in good faith in due course of administration and such dealings will be protected even if the grant is subsequently revoked. Accordingly, it was held that revocation of the grant does not make the grant void ab initio and will not invalidate any intermediate acts done in good faith in due course of administration of estate.
40. In the case of Valerine Basil Pais (dead) by LRs v. Gilbert William James Pais and Anr. reported in 1992(2)KarLJ301 it has been observed that even in cases where grant has been
LPA 565/2003, C.M. NO. 1289/2003 Page 16 obtained by fraud, so long as the grant remains unrevoked, the grantee represents the estate of the deceased."
14. To summarize, it is held that in this case, the DDA has been unable to show how the later policy, embodied in its guidelines of 1988 could validly apply and cover the petitioner's case; the property had been mutated in 1985, and there was no new material disclosed in the records, suggesting that the legatee (Ms. Saroj Kumari) had practised fraud or misrepresentation of facts. Thus, the reasoning in Gurshaney would not apply to this case. Furthermore, the transfer prohibited under terms of the lease, would be transfer inter vivos; in the absence of any prohibition in law, or express terms of the lease, the property rights - which are indefeasible and vest as an incident of ownership, - to bequeath any property to anyone, cannot be indirectly, through sleight of interpretation, of a mere lease deed, extinguished, as was sought to be done by DDA, by refusing to recognize the will, which was proved in accordance with procedure established by law. The DDA's refusal to recognize it, and insist upon payment of unearned increase, in such cases, at least, would attract the odium of violation of Article 300-A of the Constitution of India. Lastly, the DDA cannot refuse to convert the property into lease hold in this case, because in terms of its policies, framed from time to time from 1994 onwards, completely irregular transactions like power of attorney sales, and even in cases where the lease had been cancelled were eligible for conversion into lease hold, in the hands of the applicant transferee.
15. As a result of the above discussion, this court is of opinion that the appeal has to fail. The findings and directions of the learned single judge are
LPA 565/2003, C.M. NO. 1289/2003 Page 17 hereby affirmed. The direction quashing the impugned demands, and restoring the lease, and further ordering the DDA to process the application for conversion in accordance with the application made by respondent, without insisting on payment of the 50% unearned increase, are hereby upheld. The DDA shall complete the process and convert the property into free hold, after completion of the formalities, in that regard, within six weeks from today. The appeal is dismissed, but subject to the above directions. No costs.
S. RAVINDRA BHAT (JUDGE)
S.P.GARG (JUDGE) JULY 27, 2012
LPA 565/2003, C.M. NO. 1289/2003 Page 18
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!