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

Mr. Rajeev Kumar Yadav vs Archaeological Survey Of India ...
2019 Latest Caselaw 1338 Del

Citation : 2019 Latest Caselaw 1338 Del
Judgement Date : 6 March, 2019

Delhi High Court
Mr. Rajeev Kumar Yadav vs Archaeological Survey Of India ... on 6 March, 2019
      IN THE HIGH COURT OF DELHI AT NEW DELHI

                            Judgment reserved on: February 07, 2019
                            Judgment delivered on: March 06, 2019

+     W.P.(C) 7996/2017 & CM APPL. 32963/2017

      MR. RAJEEV KUMAR YADAV             ..... Petitioner
                       versus
      ARCHAEOLOGICAL SURVEY OF INDIA AND ORS
                                             ..... Respondents

+     W.P.(C) 5052/2018 & CM APPLs. 19421/2018, 21827-28/2018

      RAJEEV KUMAR YADAV                       ..... Petitioner
                  versus
      ARCHAEOLOGICAL SURVEY OF INDIA AND ORS.
                                                   ..... Respondents
                  Present: Mr. Anil Airi, Sr. Adv. with Mr. Ravi
                           Krishan Chandna, Ms. Sadhana
                           Sharma & Ms. Sukanya Lal, Advs.
                           along with Mr. Rajiv Yadav, petitioner
                           in person.
                                           Mr. Jayant Tripathi with Mr.
                                           Nayantara Roy &            Mr. Dinesh
                                           Dahiya, Advs. for ASI.
                                           Mr. Bibhash Kumar Sharma with Mr.
                                           Atul Verma & Mr. Sanjeev Ralli,
                                           Advs. for DPCC.
                                           Mr. Kirti Uppal, Sr. Adv. with Mr.
                                           Sidharth Chopra, Adv. for R-5.
                                           Mr. Dev P. Bharadwaj, CGSC with
                                           Mr. Jatin Teotia, Adv. for UOI in
                                           W.P.(C) 7996/2017.
                                           Mr. Ripu Daman Bhardwaj, CGSC
                                           with Mr. T.P. Singh, Adv. for R-1, 6 &
                                           7/UOI in W.P.(C) 5052/2018.
                                           Mr. Gaurav Duggal, Adv. for R-5 in
                                           W.P.(C) 7996/2017.

    W.P.(C) No. 7996/2017 and connected matter                     Page 1 of 32
                                        Ms. Archana Gaur with Ms. Ridhima
                                       Gaur, Advs. for SDMC in W.P.(C)
                                       7996/2017.
                                       Mr. Sunil Goel, Standing Counsel,
                                       SDMC with                Ms. Supreet
                                       Bambra & Mr. Mayank Goel, Advs.
                                       for SDMC in W.P.(C) 5052/2018.
                                       Ms. Mrinalini Sen Gupta, Adv. for R-3
                                       in W.P.(C) 7996/2017.
                                       Mr. Rishikesh Kumar, ASC with Mr.
                                       Premsagar Pal, Adv. for R-3/GNCTD
                                       in W.P.(C) 5052/2018.
                                       Insp. Rambir Sharma & SI Ashok
                                       Kumar, P.S. Hazrat Nizamuddin.
                                       Ins. Satendra Mohan, P.S. Hazrat
                                       Nizamuddin in W.P.(C) 5052/2018.
  CORAM:
  HON'BLE THE CHIEF JUSTICE
  HON'BLE MR. JUSTICE V. KAMESWAR RAO
                           JUDGMENT

V. KAMESWAR RAO, J

1. The present batch of writ petitions have been filed by a

common petitioner alleging illegal and unlawful construction

near the protected historical monument known as "Abdul Rahim

Khan-i-Khanan‟s Tomb" located in Nizamuddin (East) on main

Mathura Road, New Delhi. Subject constructions are alleged to

be in violation of Rule 33 of the Ancient Monuments and

Archeological Sites and Remains Act, 1958 („Act‟, for short) and

Rules framed thereunder being Ancient Monuments and

Archeological Sites Rules, 1959, especially Section 20A of the

Act and Rule 33.

W.P.(C) 7996/2017

2. The facts in brief are:

i. Respondent no.1 Archaeological Survey of India vide

order dated October 21, 2016 had granted permission to

respondent no.5 to construct upon plot no. A-25,

Nizamuddin (West), New Delhi.

ii. It is the petitioner‟s case that the said construction

activity is being undertaken at a distance of about 45.12

metres from the said monument which would be

impermissible in light of prohibition on construction

activity being undertaken within a radius of 100 metres

from such notified monument in terms of the Act of 1958.

Upon visiting the site in question, the petitioner found

that the entire existing structure had been demolished and

construction was being undertaken at a large scale using

heavy machinery.

iii. It was on June 26, 2017 that the petitioner through

a representation intimated the respondent authorities

about the impugned illegal and unauthorized construction.

However, the Competent Authority under the Act vide

order dated February 13, 2017 approved the grant of

permission dated October 21, 2016.

3. A status report has been filed by the SDMC respondent

No.2 in the writ petition, wherein it is stated that the building in

respect of the property in question was sanctioned in favour of

the M/s SDS Associates Pvt. Ltd. for construction of a residential

building having provision of basement, stilt, ground floor, first

floor, second floor and third floor on plot measuring 646.60 sq.

metres in size. The building plan was released on October 26,

2016 having validity upto October 25, 2021. The structure from

basement to third floor has come up at the site. The inspection

revealed deviations against sanctioned plan in the shape of excess

coverage from basement to third floor. The excess coverage

comprises of both compoundable and non-compoundable

coverages. The non-compoundable coverage needs to be

rectified. It is submitted that the excess coverage beyond the

sanctioned plan but within the compounding limit remains

actionable till the same gets regularized. As such, the SDMC

initiated demolition proceedings vide notice dated November 08,

2017. Subsequently, sealing proceeding under Section 345-A of

Delhi Municipal Corporation Act, 1957 („DMC Act‟, for short)

was also initiated.

4. The respondent No.3, the SHO of PS Hazrat Nizamuddin

has also filed a status report wherein a reference is made about

the inspection of the property on November 21, 2017 and it was

found that the building construction in question constitutes five

floors and a basement.

5. Insofar as respondent No.5 is concerned, it has also filed

a status report. According to the status report, the property A-25,

Nizamuddin (West), New Delhi belongs to a Company by the

name of M/s S.D.S. Associates Pvt. Ltd. As the construction was

very old, the structure in the property was demolished in

February, 2017. On June 01, 2006, it filed an application with

the respondent No.1 seeking permission to construct upon the

property bearing no. A-25, Nizamuddin (West), New Delhi. The

respondent No.1, Archaeological Survey of India conducted an

inspection of the proposed site on May 26, 2016 and found that

the distance between the monument in question i.e Khan-i-

Khanan‟s Tomb and the proposed site i.e property bearing No. A-

25, Nizamuddin (West), New Delhi is 88 metres from the South

East corner and 95 metres from the North East corner of the front

side. The said Authority vide its communication dated June 01,

2016 directed the respondent No.5 to submit a revised drawing

after leaving a clear setback of 12 metres from the South East

corner and 5 metres from the North East corner of the front side

of the proposed site of construction. The respondent No.5

subsequently vide communication dated August 30, 2016 was

informed by the National Monuments Authority, Ministry of

Culture, Government of India that in the 140th meeting held on

August 8th and 9th, 2016, permission has been granted to construct

at the premises in question i.e A-25, Nizamuddin (West), New

Delhi in the regulated area of "Tomb of Khan-i-Khanan" subject

to a restriction in height of upto 18 metres. It is also stated that

the National Monuments Authority exercising its powers under

Section 20-I(f) of the Act in the aforesaid meeting recommended

to the Competent Authority for the grant of permission as the

proposed construction was in the regulated area and not in the

prohibited area and thus outside the scope of the rigour of

Sections 20-A and 20-C(1) of the Act. The Competent Authority

vide its communication dated October 21, 2016 accorded

approval to the application of the respondent No.5 for

undertaking construction by stating as under:-

"Construction of Basement+Stilt+4 floors with the

total height of 18 metres (including mumty, parapet, water-tank etc.) with building height not to exceed 15.00 metres with floor area of Stilt=GF-309.27 sqm. FF=SF=TF=306.47 sqm. & basement=289.06 sqm. With depth of 3.05 metres at A-25, Nizamuddin (West), New Delhi which falls partially in prohibited area of Tomb of Khan-i-Khana, a centrally Protected Monument, at a distance of 88 mtrs from South East corner & 95 mtrs from North East corner and construction start only in regulated area after leaving setback of 12 metres from South East Corner & 5 mtrs from North East corner of the proposed plot of construction."

6. Pursuant thereto, the respondent No.5 submitted

application for grant of sanction for erection / re-erection of the

building under Section 336 of the DMC Act to respondent No.2

SDMC, which vide communication dated October 26, 2016

informed the respondent No.5 about the grant of approval.

7. The respondent No.1 has also filed a status report wherein

it is stated, as per the inspection carried out of the property on

January 11, 2018 along with the team consisting of Deepak

Kumar Bhardwaj, Surveyor Grade-I, Nageshwar Rao, Sr.

Photographer, Mohd. Imran, Sr. Conservation Assistant,

Humanyun‟s Tomb, Rajeev Kaushal, Surveyor and Iftikhar

Ahmed from the office of the Competent Authority, NCT of

Delhi, it was observed that the distance which must have to be

left by the property owner before taking up any construction

work and the work has been done as per the NOC / permission

granted by the Competent Authority dated October 21, 2016 i.e

setback of 12 metres from South East corner and 5 metres from

the North East corner has been provided in the property.

8. A status report has been filed by respondent Nos.6 and 7

pursuant to a joint inspection being undertaken of the subject

property being A-25, Nizamuddin (West) on 19th July, 2018. It is

stated that the monument in question had been declared a

monument of national importance in terms of Section 3 of Act

1958 vide Notification dated 13th March, 1915 and from the

wordings of the said Notification it is apparent that only the

physical structure of the monument was declared as protected. It

is therefore their case that in the present case "prohibited area"

and "regulated area" are to be measured from the physical

structure of the monument. As stated in the status report, upon

inspection it was found that the subject construction was only

within "regulated area" and therefore no violations in terms of the

Act were made out.

9. Rejoinder to the counter affidavit filed by the respondent

No.7 has been filed.

W.P.(C) 5052/2018

10. The factual matrix in this petition is similar to that in

W.P.(C) 7996/2017 except for the fact that the alleged

unauthorized constructed property is located at D-2, Nizamuddin

(East), New Delhi which is stated to be at a distance of 68.61

metres from the outer boundary wall and 91.54 metres from the

main monument itself. Permission by respondent no.1 was

granted to respondent no.5 herein for the said construction

activity on November 3, 2017. A representation was made by the

petitioner to the Competent Authority under the Act vide letter

dated 12th March, 2018.

11. It is the petitioner‟s case in these petitions that the said

permissions have been granted to the respective respondents in

violation of mandatory, statutory bars placed on such

construction activity within 100 metres of concerned monument.

Reference is made to Section 20A of the Act which reads as

under:

1[Every area, beginning at the limit of the protected area or the protected monument, as the case may be, and extending to a distance of one hundred metres in all directions shall be the prohibited area in respect of such protected area or protected monument:

Provided that the Central Government may, on the recommendation of the Authority, by notification in the Official Gazette, specify an area more than one hundred

metres to be the prohibited area having regard to the classification of any protected monument or protected area, as the case may be, under section 4A.

(2) Save as otherwise provided in section 20C, no person, other than an archaeological officer, shall carry out any construction in any prohibited area.

(3) In a case where the Central Government or the Director-General, as the case may be, is satisfied that--

(a) it is necessary or expedient for carrying out such public work or any project essential to the public; or

(b) such other work or project, in its opinion, shall not have any substantial adverse impact on the preservation, safety, security of, or, access to, the monument or its immediate surrounding,

it or he may, notwithstanding anything contained in sub- section (2), in exceptional cases and having regard to the public interest, by order and for reasons to be recorded in writing, permit, such public work or project essential to the public or other constructions, to be carried out in a prohibited area:

Provided that any area near any protected monument or its adjoining area declared, during the period beginning on or after the 16th day of June, 1992 but ending before the date on which the Ancient Monuments and Archaeological Sites and Remains (Amendment and Validation) Bill, 2010, receives the assent of the President, as a prohibited area in respect of such protected monument, shall be deemed to be the prohibited area declared in respect of that protected monument in accordance with the provisions of this Act and any permission or licence granted by the Central Government or the Director-General, as the case may be, for the construction within the prohibited area on the basis of the recommendation of the Expert Advisory Committee, shall be deemed to have been validly granted in accordance

with the provisions of this Act, as if this section had been in force at all material times:

Provided further that nothing contained in the first proviso shall apply to any permission granted, subsequent to the completion of construction or re-construction of any building or structure in any prohibited area in pursuance of the notification of the Government of India in the Department of Culture (Archaeological Survey of India) number S.O. 1764, dated the 16th June, 1992 issued under rule 34 of the Ancient Monuments and Archaeological Sites and Remains Rules, 1959, or, without having obtained the recommendations of the Committee constituted in pursuance of the order of the Government of India number 24/22/2006-M, dated the 20th July, 2006 (subsequently referred to as the Expert Advisory Committee in orders dated the 27th August, 2008 and the 5th May, 2009).]

2[(4) No permission, referred to in sub-section (3), including carrying out any public work or project essential to the public or other constructions, shall be granted in any prohibited area on and after the date on which the Ancient Monuments and Archaeological Sites and Remains (Amendment and Validation) Bill, 2010 receives the assent of the President.]

12. Reliance is further placed on Rule 33 of the Rules which

reads as under:

33. Effect of declaration of prohibited or regulated

area.--No person other than an archaeological officer

shall undertake any mining operation or any

construction--

(a) in a prohibited area, or

(b) in a regulated area, except under and in accordance

with the terms and conditions of a licence granted by the

Director-General.

13. It is also the petitioner‟s case that grant of the aforesaid

permissions is in direct violation of the law laid down by the

Supreme Court in Archaeological Survey of India v. Narender

Anand and Ors. 2012 2 SCC 562 wherein it was categorically

held that the distance of 100 metres has to be measured from the

outer boundary wall of the concerned centrally protected

monument. Relevant extract of the judgment on which petitioner

seeks to rely on is reproduced as follows:

"The High Court‟s interpretation of prohibition contained in Notification dated 16.6.1992 is correct and the distance of 100 metres has to be counted from the outer boundary wall of Jantar Mantar which has protected area of 5.39 acres and not the physical structures of the observatory."

14. It is further stated that the grant of aforesaid permissions

is also in violation of the rights guaranteed under Article 49 of

the Constitution. Moreover, in terms of the Act and Rules

permission could have been granted by respondent no.1 only for

alterations / repairs / renovation of an existing building as listed

in Rule 6.4.1 of the Delhi Building Byelaws, 1983 and not for

any fresh construction. It is his case that respondent no.5 in

complete contravention and violation of law has been carrying

out fresh construction under the garb of permission for repairs /

renovation. According to him permissions for such activity within

"prohibited" or "regulated" area could only have been granted

under "Heritage Byelaws" framed under Section 20E of the Act.

In light of the fact that no such byelaws have been framed and

approved, such construction activity could not have been

sanctioned in any manner whatsoever.

15. It is the petitioner‟s case that from a conjoint reading of

the bar placed by the Act and Rules it becomes clear that the

intention of the legislature was not to permit any new

construction activity within the "prohibited area" and grant of the

subject permissions by respondent no.1 herein manifestly defeats

the very purpose of the legislation. According to him, respondent

nos. 1 to 4 have failed to perform their statutory duty and

responsibility to take every possible step to ensure that the

ancient monuments and archaeological sites are not destroyed or

depleted by encroachments or construction near such monuments.

16. A counter affidavit has been filed by respondent No.7

(respondent No.6 in terms of amended memo of parties), which is

Director Antiquities, ASI and Competent Authority, NCT of

Delhi wherein it is stated that after the amendment of the Ancient

Monuments and Archaeological Sites and Remains Act, 1958 in

2010, vide Section 20D, all applications for constructions within

the "Regulated Area" of monuments declared to be of national

importance, are to be made to the Competent Authority, in

accordance with Section 20D. In the present case, the application

for construction was made by respondent No.5 in respect of

premises bearing No. D-2, Nizamuddin East, New Delhi. The

said plot falls within the "regulated area" of the monument of

"Tomb of Khan-i-Khanan". The aforesaid monument was

declared to be an ancient monument under the Ancient

Monuments Protection Act, 1904. In terms of the wording of the

Notification, it is evident that it is the physical structure of the

monument in question that was declared as protected, and as

such, the "prohibited area" and "regulated area" would be

measured from the physical structure of the monument. After

consideration of the said application, permission was duly

granted to the respondent No.5 to carry out construction on the

said plot, in accordance with the terms and conditions set out in

the said permission. It is also stated that subsequent to the filing

of this petition, an inspection of the monument, vis-à-vis the plot

in question was carried out on July 19, 2018. The team that

carried out inspection comprised of officials from the office of

the Delhi Circle, Archaeological Survey of India, Competent

Authority and National Monuments Authority. As per the report,

the distance of construction site i.e D-2, Nizamuddin East, New

Delhi has been measured from the monument and it was found

that the construction site falls in the "regulated area" of the

centrally protected monument, which is at a distance of 104

metres It is further stated in the affidavit, that all construction is

being undertaken in accordance with the permission granted on

January 25, 2018.

17. The common petitioner in response to the respective

reports filed by the respondent nos. 6 and 7 jointly and

respondent no. 7 states that in terms of provisions and the

legislative intent behind the Act, the said distance of 100 metres

from a protected monument has to be measured from the

protected monument in all directions, which includes not only the

physical structure of the said monument but also the adjoining

area in and around the physical structure. It is therefore his case

that the said distance of 100 metres has to be measured from the

outer boundary wall of the protected monument or the protected

area as the case may be. He would rely on the various definitions

contained in the Act in this regard. It is his case that from a

conjoint reading of Section 20A, 2(j) and 2(a)(iii), it becomes

clear that a "protected monument" also includes its adjoining land

of the peripheral boundary wall and fencing and therefore

distances have to be necessarily measured from such outer

boundary wall.

18. It is also the petitioners case that the respondent‟s reliance

on Notification of 1915 to conclude that it is only the structure of

the monument that is protected is erroneous and in doing so they

have grossly failed to understand the intent and purport of the

said Notification. It stated that the entire area in and around

Humayun‟s Tomb has similarly been declared to be a protected

monument. It is moreover his case that any conditional

permission for construction could have been granted by the

respondent ASI only if the plot in question was clearly beyond

the "prohibited area" which is admittedly not the case for both the

subject properties. He would rely on judgment of this court in

Emca Constructions v. ASI & Others, MANU/DE/2758/2009 to

state that granting relaxations with regard to constructions within

"prohibited area" is completely barred.

19. Mr. Anil Airi, learned senior counsel appearing for the

petitioner would apart from reiterating the stance as already noted

above would submit that in terms of the Section 20A of the Act,

no construction would be permissible within the "prohibited

area" i.e. within a radius of 100 metres from the monument. He

would submit that the respondent‟s practice of measuring the said

distance from the inner structure of the monument is completely

contrary to the scheme of the Act and therefore needs to be

prohibited. The permissions granted to the respective owners of

the plots in question are therefore according to him completely

illegal and unsustainable in law. He would further point out that

the respondents‟ reliance on the Notification of March, 1915 to

conclude that it is only the structure of the monument that is

protected is completely erroneous and contrary to the letter and

spirit of the Act and Rules framed thereunder. Moreover, such

interpretation is not backed by any substantive language in the

said Notification. He would further draw reference to the

definition of "ancient monument" to reiterate that even the

adjoining area would be covered under the said definition.

20. Mr. Airi would additionally draw reference to Sections

20C and 20D of the Act to submit that the permission could have

been granted by the Competent Authority only for the purposes

of repair and renovation of properties already existing within the

"prohibited area" and permission for construction and

reconstruction could have been granted for plots within the

regulated area only upon recommendation of the National

Monument Authority. In this regard, he would submit that the

respondent ASI has the power to grant a NOC only with regard to

the subject plots for which such permission is sought and not with

regard to the specific construction being undertaken thereon.

Consequently, the direction issue to the respondent owner to

maintain set back on the plot in question is also invalid and not in

accordance with the subject building by-laws.

21. In conclusion, Mr. Airi would submit that in any case no

permission for construction of a basement near a protected

monument could have been granted on the both the subject

properties because for construction of a basement excavation

would have to be taken at a deep level such that resultant soil

erosion and vibrations near the base of the said monument would

have damage the monument irreparably.

22. Mr. Jayant Tripathi, who appeared for ASI would submit

that this monument "Abdul Rahim Khan-i-Khanan‟s Tomb" is a

centrally protected monument and a declaration in that regard

was issued on March 13, 1915 under the provisions of Section

6(3) of the Ancient Monument Preservation Act, 1904 by the then

Chief Commissioner. The said declaration is only with regard to

"Tomb of Khan-i-Khanan". He stated that it is only the structure

of the monument that is protected and he also placed before us

certain other Notifications issued during the same time to draw a

distinction that if the Competent Authority intended to declare the

surrounding areas, as a part of the protected monument, it would

have said so. In this regard, he has placed before us the

Notification of the then Chief Commissioner, Delhi dated January

16, 1914 with regard to Qutab area in Mehrauli, Tomb of

Sikandar Lodi at Khairpur, Old Bridge with its approaches near

Tomb of Sikandar Lodi at Khairpur. In other words, it is his

submission, in the absence of any Notification notifying the

surrounding areas of the monument as part of the protected

monument, the limit of 100 metres must necessarily be measured

from the monument itself.

23. Mr. Uppal, learned Senior Counsel appearing for the

respondent No.5 in W.P.(C) NO. 5052/2018 submitted that the

present petition, under the garb of a public interest litigation, is

totally misconceived and has been filed with ulterior motive. Mr.

Uppal would strongly contend that the structure on the property is

beyond the prohibited area of 100 mtrs and as such the present

petition is liable to be dismissed on this very ground only.

24. Mr. Gaurav Duggal, learned counsel for the private

respondent No.5 in W.P. (C) 7996/2017 would submit that an

application for permission under Section 20D of the Act is to be

made to the Competent Authority under the Act which is in turn

forwarded to the National Monument Authority for approval. It

was vide communication dated 30th August, 2016 that pursuant to

mandatory inspections and verifications, permission was granted

to the said respondent to undertake the construction in question

with the only condition being placed that such construction was

to be restricted to a height of 18 metres. It was his submission

that all construction being undertaken on the said plot is only in

terms of the permission granted and not in violation of any of the

provisions of the Act or the local building by-laws.

25. Having heard the learned counsels for the parties, the

issue which needs to be considered and decided by this Court is

whether the „prohibited area‟ and „regulated area‟ are to be

measured from the physical structure of the monument or from

the outer wall erected around the adjoining area surrounding the

said monument.

26. In these two writ petitions, we are concerned with two

properties i.e A-25, Nizamuddin (West), New Delhi and D-2,

Nizamuddin East, New Delhi. The case of the petitioner in both

the writ petitions is that plot No. A-25, Nizamuddin (West), New

Delhi is situated within 45.12 mtrs from the monument whereas

property bearing No. D-2, Nizamuddin East, New Delhi is

situated at a distance of 68.61 mtrs from the boundary wall and

91.54 mtrs from the monument itself. It is in this background, an

allegation is made that the construction activity is being

undertaken within a radius of 100 metres of the monument, which

is impermissible in view of Section 20A of the Act and Rule 33

made thereunder.

27. Mr. Airi had relied upon the definition of the word

„ancient monument‟ under Section 2(a) of the Act. The same

reads as under:-

2. Definitions.―In this Act, unless the context otherwise requires,―

(a) "ancient monument" means any structure, erection or

monument, or any tumulus or place of interment, or any cave, rock-sculpture, inscription or monolith, which is of historical, archaeological or artistic interest and which has been in existence for not less than one hundred years, and includes―

(i) the remains of an ancient monument,

(ii) the site of an ancient monument,

(iii) such portion of land adjoining the site of an ancient monument as may be required for fencing or covering in or otherwise preserving such monument, and

(iv) the means of access to, and convenient inspection of, an ancient monument;

28. Section 20A has already been reproduced above.

29. According to Mr. Airi, no construction would be

permissible within the prohibited area i.e within a radius of 100

mtrs from the monument. According to him, in terms of Section

20C and 20D of the Act, the Competent Authority could have

only permitted repair and renovation of the properties already

existing within the prohibited area and construction in the

regulated area only upon recommendation of the National

Monument Authority.

30. On the other hand, Mr. Tripathi, who appeared for ASI

submitted that in terms of the declaration issued with regard to

the monument in question i.e. "Abdul Rahim Khan-i-Khanan‟s

Tomb" dated March 13, 1915, is only to the effect of the Tomb.

In other words, it is only the structure of the monument that is

protected. He has drawn distinction between different

Notifications issued declaring different monuments in that regard.

The plea as advanced by Mr. Airi by relying on definition of the

word „Ancient Monument‟ as provided under Section 2(a) of the

Act to contend that by operation of law, all land adjoining the site

of an ancient monument as may be required for fencing or

covering in or otherwise preserving such monument would

constitute ancient monument is appealing on a first blush but on a

deeper consideration, more specifically in terms of Section 3 of

the Act of 1904, under which, the Notification dated March 13,

1915 was issued, contemplates a declaration by the Central

Government of its opinion to declare an ancient monument as a

protected monument and which declaration shall be deemed to be

a declaration for the purposes of the Act of 1958, as per Section

3, which we reproduce as under, it is clear that the declaration is

only to the extent "Tomb of Khan-i-Khanan":-

3. Certain ancient monuments, etc., deemed to be of national importance.―All ancient and historical monuments and all archaeological sites and remains

which have been declared by the Ancient and Historical Monuments and Archaeological Sites and Remains (Declaration of National Importance) Act, 1951 (71 of 1951), or by section 126 of the States Reorganisation Act, 1956 (37 of 1956), to be of national importance shall be deemed to be ancient and historical monuments or archaeological sites and remains declared to be of national importance for the purposes of this Act.

31. Now the question is, whether a portion of the land

adjoining the site of an ancient monument, i.e., the Tomb which

may be required for fencing or covering in or otherwise

preserving such monument shall be part of the ancient monument

i.e "Abdul Rahim Khan-i-Khanan‟s Tomb" (in this case).

32. Before we answer that, we would like to reproduce the

declaration as made on March 13, 1915 as under:-

The 13th March, 1915.

NO. 1660-Education- In exercise of powers, conferred by Section 3(3) of the Ancient Monuments Preservation Act, 1904, (VII of 1904), the Chief Commissioner is pleased to confirm Notification no. 08, dated the 5 th January 1915, which declared the undermentioned monument to be a protected monument within the meaning of the Act.

Name of the Monument                                   Locality.
Tomb of Khan Khanas                              South of Nizam-ud-din village.
                                                             By order,

                                                 G.F. DEMONTMORENOY,


Personal Assistant to the Chief Commissioner, Delhi Province

33. We would also like to reproduce a declaration given in

with respect to certain other monuments by the then Chief

Commissioner, Delhi on January 16, 1914.

16th January, 1914

NO. 387-Education- In exercise of powers, conferred by Section 3(3) of the Ancient Monuments Preservation Act, 1904, (VII of 1904), the Chief Commissioner is pleased to confirm Notification no. 8453 - Education, dated the 12th November 1913, which declared the undermentioned monuments to be a protected monuments within the meaning of the Act.

Monuments Locality

1. Tomb of Mumammad Shah known Khairpur.

as Mubarik Khan Ka Gumbaz.

2. Tomb of Sikandar Lodi, with its Khairpur.

enclosure walls and bastions, gates and compound.

3. Old Lodi Bridge with its Near Tomb of Sikandar Lodi, approaches. Khairpur.

4. Mosque with its dalans and Khairpur.

courtyard and the Bara Gumbaz (the domed entrance to the mosque).

5. Unknown tomb with blue tile Khairpur.

decoration known as Shisha Gumbaz.

6. The Qutub archaeological area as Mehrauli.

now fenced in, including the mosque, iron pillar, Minar of Qutbud Din, un-

finished Minar, all colonnades, screen arches, tomb of Altamash, college buildings of Alaud Din, Tomb of Imam Zamin and all carved stones in the above area with gardens, paths and water channels and all gate ways including the Alai Darwaza; also all graves in the above area.

7. Tomb of Adham Khan (Rest Mehrauli.

House)

8. Tomb of Mumammad Quli Khan. South of Qutb Dak bungalow, Mehrauli.

34. A perusal of both the Notifications would reveal that

wherever the Competent Authority intended to include in the

Notification, the land adjoining the site of an ancient monument,

it had said so. For example, in the Notification dated January 16,

1914 with regard to Tomb of Sikandar Lodi, the Authority has

included enclosure walls and bastions, gates and compound as

part of the declaration. Similarly, for Qutb Archaeological area

has also included mosque, iron pillar, Minar of Qutbud Din, un-

finished Minar, all colonnades etc. Similarly, against Sl. No.4 of

the same Notification, states Mosque with its dalans and

courtyard and the Bara Gumbaz (the domed entrance to the

mosque). Whereas in the case of monument in question i.e.

"Khan-i-Khanan‟s", there is no reference to the land adjoining

the site of the Tomb.

35. We also find that the Supreme Court in the case reported

as (2012) 2 SCC 562, Archaeological Survey of India v.

Narender Anand and Ors, while considering a similar issue with

regard to Jantar Mantar, New Delhi had referred to a Notification

of the year 1956, which reads as under:-

"MINISTRY OF EDUCATION

ARCHAEOLOGY New Delhi, the 4th October 1956 S.R.O. 2306. - In exercise of the powers conferred by sub-section (1) of Section 3 of the Ancient Monuments Preservation Act, 1904 (7 of 1904), the Central Government hereby declares the ancient monument described in the Schedule annexed hereto to be a protected monument within the meaning of the said Act.

Sl. District Locality Name of Area Boundary: East, South, Whether Ownership Remarks No. monument North, West in religious use

Delhi New Jantar Protected South: South India Club, 9, No Maharaja of Delhi Mantar area 5.39 Jantar Mantar Road Jaipur

East: Low land with a modern temple and well

West: Jantar Mantar Road

North-East: Partap Singh Building

North-West: Parliament Street

[No.F-3-76/50-C-1] D. CHAKRAVARTI Under Secretary"

36. The Supreme Court in para 37 has referred to an

observation made by the Division Bench with regard to the

aforesaid Notification wherein the High Court has, by giving

reference to the words "protected area 5.39" under the head

"area" has held that the entire area of 5.39 acres falls under

prohibited area.

37. In fact, the Supreme Court in para 53 of the Judgment has

held as under: -

"53. The appeal of Respondents 1 and 2 is wholly meritless. The High Court, in our view, has rightly held that even though the Notification dated 3-5- 1957 did not become effective because the same was not published in the Official Gazette, the earlier Notification issued on 4-10-1956 remained effective and the same was saved by Section 39(2) of the 1958 Act. We may add that even though the Notification dated 3-5-1957 was issued in supersession of the Notification dated 4-10-1956, the same remained alive because of non compliance of Section 3(2) of the 1904 Act. The High Court's interpretation of the prohibition contained in the Notification dated 16-6- 1992 is correct and the distance of 100 m has to be counted from the outer boundary wall of Jantar Mantar which has protected area of 5.39 acres and not the physical structures of the observatory. The High Court has given detailed reasons for rejecting the plea of Respondents 1 and 2 that the provisions of the DDA Act would prevail over those contained in the 1958 Act and we entirely agree with it."

From the above conclusion of the Supreme Court it is

clear that in terms of the Notification issued with respect to Jantar

Mantar, Delhi the whole area of 5.39 acres is the protected area

and not just the physical structure of the observatory. So, the

Supreme Court has based its observation on the Notification

issued in that case.

38. In view of the aforesaid, we agree with the submission

made by Mr. Tripathi that wherever the Competent Authority

intended that the land adjoining the site of an ancient monument

need to be included in the definition of „ancient monument‟, it

would have said so. In the case in hand, it cannot be construed

that the area adjoining the Tomb is part of the monument. We

also say within 100 metres of the monument in terms of Section

20A of the Act and the judgment of the Supreme Court in the

case of Archaeological Survey of India v. Narender Anand and

Ors. (supra), no construction activity is permissible being

prohibited / protected area.

39. Having said that, in the case in hand, the premise on

which the petitioner has filed the petitions is that the construction

activity is being taken within 100 mtrs from the outer wall of the

monument. In view of our conclusion above, the premise on

which the petitioner has filed the petition is fallacious.

40. Having said that, with regard to the property No. A-25,

Nizamuddin (West), New Delhi, it is the case of the Director

Antiquities, ASI and Competent Authority, NCT of Delhi that

under the Act as depicted from the joint inspection report carried

out on July 19, 2018, the Competent Authority has issued

permission to the respondent No.5 for construction in regulated

area after leaving a clear setback of 12 metres from the South

East corner and 5 metres from the North East corner of the front

side of the proposed site of construction. By this direction, the

Competent Authority had directed the respondent No.5 to make

construction beyond 100 metres of the monument by directing in

the manner stated above. In other words, the intention of the

Competent Authority is to bring the construction in continuity

with the provisions of the Act / law laid down by the Supreme

Court that no construction activity is permissible in the protected

/ prohibited area, i.e., within 100 mtrs from the monument.

41. Insofar as the property bearing No. D-2, Nizamuddin

(East), New Delhi is concerned, it is represented before the Court

that the property is at 104 mtrs i.e. beyond the protected area, i.e.,

the monument. If that be so, the impugned action of the

respondent cannot be faulted. We may state here, that it is not the

case of the petitioner that permission has not been granted by the

Competent Authority under the 1958 Act for construction to the

petitioners.

42. Having said that we find that a stand has been taken by

the SDMC that the construction made in A-25, Nizamuddin

(West), New Delhi is beyond the permissible limit; some part of

the construction is within the compounding limit and the other

being not and the proceeding for sealing has been initiated. We

say nothing except that the SDMC is bound to take action in

accordance with law.

43. In so far as the reliance placed on the Judgment of this

Court in Emca Construction (supra) is concerned, suffice it to

state, a co-ordinate bench of this Court has inter alia, held, that

there is no provision for construction / renovation in a prohibited

area. There is no dispute on the said proposition. The judgment

has no applicability in these facts.

In view of our above discussion, we do not see any merit

in the petitions. The same are dismissed.

CM APPL. 32963/2017 in W.P.(C) 7996/2017 CM APPLs. 19421/2018, 21827-28/2018 in W.P.(C) 5052/2018

Dismissed as infructuous.

V. KAMESWAR RAO, J

CHIEF JUSTICE MARCH 06, 2019/jg

 
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