Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Delhi Development Authority vs Sanmukh Singh
2013 Latest Caselaw 1326 Del

Citation : 2013 Latest Caselaw 1326 Del
Judgement Date : 18 March, 2013

Delhi High Court
Delhi Development Authority vs Sanmukh Singh on 18 March, 2013
Author: V. K. Jain
$~7
*       IN THE HIGH COURT OF DELHI AT NEW2 DELHI
+       LPA 662/2012
        DELHI DEVELOPMENT AUTHORITY
                                                        ..... Appellant
                     Through: Ms. Shobhana Takiar, Adv.

                           versus

        SANMUKH SINGH
                                                                    ..... Respondent
                           Through:    Mr. R.K. Saini, Adv.

        CORAM:
        HON'BLE THE CHIEF JUSTICE
        HON'BLE MR. JUSTICE V.K. JAIN
                       ORDER
            %          18.03.2013

CM No.17026/2012 (delay)

In view of the submissions made therein the application is allowed and the delay of 227 days in filing the appeal is condoned.

The application stands disposed of.

LPA 662/2012 & CM 17027/2012 (stay) The respondent before us Mr Sanmukh Singh got himself registered for allotment of a residential flat from DDA under its New Pattern Registration Scheme, 1979 (NPRS-1979). In the application form, he disclosed his residential address to be "19H, Arjun Nagar (near Green Park), New Delhi-16" and his occupational address as "Punjab & Sind Bank, Naraina, New Delhi". On the turn of the respondent maturing for allotment, he was allotted Flat No.70 (Second Floor), Pocket 5, Sector -12, Dwarka

Phase-I, New Delhi. The demand-cum-allotment letter, however, was sent to him at a wrong address inasmuch the house number was given as "14H" instead of "19H". As a result, the respondent did not receive the aforesaid letter. The allotment was cancelled by the appellant DDA on account of non-payment of the balance sale consideration. In the year 2010, the respondent came to know that the list of those who were allotted flats under NPRS-Scheme, 1979 was available on the website of DDA. On accessing the aforesaid website, he found that his address had been wrongly entered as 14H, Arjun Nagar, New Delhi. He, therefore, made a representation dated 25.10.2010 to DDA pointing out the aforesaid mistake and seeking allotment of another flat to him. That having not been done, a writ petition was filed by him. The learned Single Judge vide the impugned order dated 12.1.2012 directed the appellant to allot an MIG Flat to the respondent at the old cost prevalent at the time of allotment along with simple interest @ 12% per annum from the date of original allotment till the date of filing of the writ petition. Being aggrieved, the DDA is before us by way of this appeal.

2. Vide order dated 25.2.2013, we asked the appellant to file a copy of the application form submitted by the respondent and also directed the respondent to file an affidavit disclosing therein the time upto which he was residing in House No.19H, Arjun Nagar (near Green Park), New Delhi. He was also directed to file proof of his residing in the aforesaid house at the time of registration.

3. In compliance of the aforesaid directions, the appellant has placed before us the copy of the application form submitted by the respondent at the time of registration in the said form. In the said form, the respondent has

disclosed his address as "19H, Arjun Nagar, New Delhi". It is thus quite clear that the Demand-cum-Allotment Letter was sent at a wrong address inasmuch as the house number was wrongly recorded as "14H", though the correct house number was "19H".

4. During the course of arguments before the learned Single Judge, DDA submitted that since the postal authorities had reported that "No such Block exists", the allotment was rightly cancelled after issuing public notice in this regard in the newspapers. The respondent has placed on record photocopies of the driving license and Election Identity Card, both of which bear address of 19H, Arjun Nagar, New Delhi. These documents clearly show that the address given in the application was a correct address. There is Block H in Arjun Nagar and the report of the postal authorities, when they recorded that no such Block existed in the locality, was incorrect. As regards, issue of public notice, in our opinion, though issue of public notice by way of advertisements in the newspapers is certainly a factor to be taken into consideration, issue of such notice did not absolve the DDA from its duty of sending the Demand-cum-Allotment Letter at the correct address disclosed by the registrant. The public notice could have been in addition to and not in substitution of the personal notice required to be sent to the allottee at the address disclosed by him. Therefore, in our opinion, the DDA was wholly unjustified in cancelling the allotment made to the respondent.

5. It was submitted by the learned counsel for the appellant that the respondent approached DDA eight years after the allotment had matured. Since we were of the view that the respondent having approached the Court

only in the year 2011, he should pay the costs prevalent on the date of filing of the writ petition, we asked the learned counsel for the respondent as to whether the respondent was willing to pay the costs as on the date of filing of the petition. The learned counsel on instructions from the respondent stated that the respondent is prepared to pay the costs as on the date of filing of the writ petition.

6. For the reasons stated hereinabove, we dispose of this appeal by modifying the order of learned Single Judge to the extent that instead of paying the costs prevalent at the time of allotment along with interest on that amount, the respondent would pay the costs of the flat as on 20.01.2011, when the writ petition was filed by him.



                                                                     CHIEF JUSTICE


                                                                           V.K. JAIN, J
MARCH          18, 2013
rd



LPA 662/2012                                          Page 4- of 4
 

 
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