Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neeta Bhardwaj & Ors. vs Kamlesh Sharma
2022 Latest Caselaw 1150 Del

Citation : 2022 Latest Caselaw 1150 Del
Judgement Date : 25 April, 2022

Delhi High Court
Neeta Bhardwaj & Ors. vs Kamlesh Sharma on 25 April, 2022
                                                            Signature Not Verified
                                                            Digitally Signed
                                                            By:DEVANSHU JOSHI
                                                            Signing Date:29.04.2022
                                                            13:08:26

$~2(SB), 4(SB), 5(SB), 6(SB), 1(SB) & 20 to 45
                                           Date of Decision: 25th April, 2022
*         IN THE HIGH COURT OF DELHI AT NEW DELHI
+      FAO 36/2021 & CM APPLs.2914/2021, 10442/2021, 10444/2021,
       20904/2021, 23819/2021, 25868/2021, 25869/2021, 25870/2021,
       25884/2021, 25885/2021, 26495/2021, 29121/2021, 38063/2021,
       38289/2021, 39643/2021, 43944-46/2021, 3172/2022, 3455/2022,
       5641/2022, 5642/2022, 5803/2022, 5865/2022, 7745/2022,
       13472/2022, 16153/2022
       NEETA BHARDWAJ & ORS.                                 ..... Appellants
                                  versus
       KAMLESH SHARMA                                       ..... Respondent
                                  With
+      CM (M) 323/2021 & CM APPL. 14178/2021, 20945/2021,
       20949/2021, 40269/2021
+      CM (M) 575/2021 & CM APPL.43796/2021
+      CONT.CAS(C) 614/2021
+      RSA 109/2018 & CM APPLs.30168/2018, 70/2019
+      CS (OS) 55/2022
+      CS (OS) 56/2022
+      CS (OS) 57/2022
+      CS (OS) 511/2021
+      CS (OS) 512/2021
+      CS (OS) 518/2021
+      CS (OS) 520/2021
+      CS (OS) 521/2021
+      CS (OS) 526/2021
+      CS (OS) 527/2021 & I.As.1717-18/2022
+      CS (OS) 533/2021 & I.As.1721-22/2022
+      CS (OS) 535/2021
+      CS (OS) 538/2021 & I.As.1725-26/2022
+      CS (OS) 539/2021
+      CS (OS) 540/2021
+      CS (OS) 541/2021 & I.As.1723-24/2022


FAO 36/2021 & connected matters                                        Page 1 of 14
                                                        Signature Not Verified
                                                       Digitally Signed
                                                       By:DEVANSHU JOSHI
                                                       Signing Date:29.04.2022
                                                       13:08:26

+      CS (OS) 542/2021
+      CS (OS) 544/2021 & I.As.1719-20/2022
+      CS (OS) 545/2021
+      CS (OS) 546/2021
+      CS (OS) 547/2021 & I.As.1715-16/2022
+      CS (OS) 552/2021 & I.As. 16148-49/2021
+      CS (OS) 554/2021
+      CS (OS) 579/2021
+      CS (OS) 648/2021
+      CS (OS) 2499/2010
Appearances:-
Mr. R. K. Bhardwaj, Advocate for Appellant in FAO 36/2021.
(M:9312710547)
Mr. Kush Bhardwaj, Advocate. (M:9891074686)
Mr. Vishal Bhardwaj, Advocate.
Mr. Neeraj Bhardwaj, Advocate for Mr. Vipul Gaur. (M:9350271061)
Mr. Sarvesh Bhardwaj, Advocate for Plaintiffs/LRs/Defendants
(M:9350301058).
Mr. Sanjeev Kumar Dubey, Sr. Advocate with Mr. Rajmangal Kumar, Mr.
Rahul Trivedi and Mr. Rishabh Kumar Thakur, Advocates for Applicants in
CM Nos.18207/2022 & 17247/2022. (M:9871211544)
Mr. S. Sasibhushan, Advocate for Applicant in I.A. 17039/2022.
(M:9818203373)
Mr. Kaoliangpoli Kamei, Advocate for Applicants in CM 5803/2022.
(M:9899754667)
Mr. Arun Birbal, Mr. Sanjay Singh, Mr. Sonia Singhani and Ms. Vidhi
Gupta Advocates for DDA. (M:9958118327)
Mr. Siddharth Panda, Standing Counsel along with Mr. Ritank Kumar
Advocate for SDMC. (M:9891488088)
Ms. Sangeeta Bharti, Standing Counsel for DJB with Mr. Malhi Balyan,
Advocate. (M:9811112863)
Ms. Shambhavi and Mr. Kartikeya Sharma, Advocates for Ld. Administrator
(M-9731424935)
Ms. Mini Pushkarna, Standing Counsel, DUSIB with Ms. Latika Malhotra,
Ms. Shikha Baisoya & Ms. Khushboo Nahar, Advocates (M-9810674872)
Mr. Nitin Jain, Ms. Kavita Singh & Mr. Vishal Chauhan Advocates for
Shopkeepers.
Mr. Dipanshu Gaba, Advocate for R-1to 4 &6. (M:9873730191)

FAO 36/2021 & connected matters                                   Page 2 of 14
                                                             Signature Not Verified
                                                            Digitally Signed
                                                            By:DEVANSHU JOSHI
                                                            Signing Date:29.04.2022
                                                            13:08:26

Mr. Vivek Kumar Singh, Advocate for Defendants. (M:8860456420)
Mr. Prabhas Chandra, Advocate for D-2. (M:9871254033)
Mr. R.R. Singh and Ms. Preeti Chaudhary, Advocates for Defendant
(M:9910003491)
Mr. Rahul, Advocate for Mr. Satyam Thareja, Advocate. (M:9711097019)
Ms. K. Kiran, Advocate. (M:9818893995)
Mr. Deepak Dewan, Advocate for 12 shopkeepers. (M:9810127778)
Mr. Karan Jeet Rai Sharma, Advocate for Mr. Sanjay Lao, Standing Counsel
(Criminal) with Inspector Balbir Singh, SHO PS Kalkaji and SI Manu Dev
PS Kalkaji. (M:8800131100)
Mr. Kamal Mehta, Advocate.
Mr. Prashant Manchanda, ASC, GNCTD. (M:9971879203)
Mr. U.M. Tripathi, Advocate. (M:7011071370)
Mr. Arun Panwar, Advocate for Mr. Santosh Kumar Tripathi, Standing
Counsel (Civil)GNCTD. (M:78275458811)
Mr. Jameel Ahemad & Mr. Deepak Kr., Advocates. (M:9810961212)
Mr. Anuroop P.S., Advocate for R-1.
Mr. D.K. Singhal, Advocate.
Mr. Paul Kumar Kalai and Mr. Atul Kumar Srivastav, Advocates.
(M:8376813694)
Mr. K.G. Chhokar, Advocate. (M:9896030124)
Mr. Rajesh Kumar Gupta, Advocate.
Mr. Avinash Chamaria and Mr. P. Roy Chaudhauri, Advocates.
Mr. Goonmeet Singh Chauhan, Architect.
      CORAM:
      JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

2. These matters pertain to the Kalkaji Mandir, which this Court has been hearing from time to time. These are part-heard matters.

3. Today the ld. Administrator's Fifth Report dated 23rd April, 2022 (hereinafter "Report No.5"), has been received. Report No.5 raises various concerns and provides recommendations in respect of the same.

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

Erection of Boundary Wall to Prevent Encroachments

4. Before proceeding further, this Court notices that there are concerns expressed about continuous encroachment into the Kalkaji Mandir premises, as also into the land which is adjacent to the Mandir area, some of which may also be Government land.

5. The entire process of redevelopment of the Kalkaji Mandir would be severely jeopardized if encroachments happen on a daily basis either by vendors or any other unauthorized occupants. Accordingly, it is deemed appropriate to secure the entire land surrounding the Kalkaji Mandir premises, being used for the activities of the Mandir, by erection of a barricade or a boundary wall for safeguarding the entire land.

6. Mr. Chauhan, ld. Architect is present virtually and submits that in some areas there was barbed wire fencing, however the same has been removed by encroachers. Mr. Chauhan recommends that metal sheet fencing can be done of the entire land so as to avoid continuous encroachments. Accordingly, in order to ensure that such occurrences of encroachments do not happen on a daily basis, it is directed as under:

(i) Ld. Architect along with his team shall take immediate steps for erection of metal sheet barricade or any other type of barricades/boundary that he deems appropriate, which is not easily removable, for fencing the entire land around the Kalkaji Mandir, which is being used for activities of the Mandir.

(ii) For the said purpose, the concerned Tehsildar and/or revenue authorities as also the PWD officials and DDA officials shall render all necessary cooperation.

(iii) Once the entire land is barricaded, the revenue authorities and

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

other DDA/SDMC/concerned officials may commence the demarcation process to separate the Government land and other Kalkaji Mandir premises land / the land claimed to be belonging to the Thok Jogians and Thok Brahamins.

7. A sum of Rs.10 lakhs is directed to be released to the ld. Architect from the "Registrar General, Delhi High Court, A/c Kalkaji Mandir Fund" vide A/c No.15530110155950 IFSC Code UCBA0001553] (hereinafter "Kalkaji Mandir Fund"), for the purposes of erecting the boundary wall/barricades in terms of the above order.

8. The Delhi Police through SHO Kalkaji - Sh. Balbir Singh who is present in Court, has assured the Court that the boundary wall erected either through metal sheets or any other form of barricading shall be regularly monitored, so as to ensure that no unauthorized occupation or encroachment takes place into the Kalkaji Mandir premises.

9. During the process of erection of barricading and boundary wall, the SHO, Kalkaji shall also provide requisite police assistance to the ld. Architect and the ld. Administrator, to ensure smooth erection of the same. Shops/Vendors on the periphery of the Kalkaji Mandir premises

10. The ld. Administrator has also mentioned in Report No.5 that several temporary stalls/vendors are operating on the periphery of the Kalkaji Mandir premises. The SDMC to clarify if any vendors have been licensed in this area and if so, what are the numbers and details of such vendors, by filing an affidavit by the next date of hearing.

11. The issue of removal of vendors from the periphery of the Mandir

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

shall be considered once the barricading is completed. In the meantime, it is directed that SDMC and the GNCTD shall not give any further permission to the street vendors for hawking in the periphery of the Kalkaji Mandir.

12. At this stage, ld. counsel for the GNCTD, submits that GNCTD does not give any hawking rights or any tehbazari for hawking to vendors. Allotment of temporary shops

13. Insofar as allotment of temporary shops is concerned, as per the list submitted by the ld. Administrator, in terms of the status report submitted by the ld. Administrator on 13th April, 2022, the credentials of 105 shopkeepers were verified. However, out of this 105, a total of 98 shopkeepers are stated to have made the deposit of Rs.30,000/-. The said 98 shopkeepers would be entitled to allotment of temporary shops on the terms and conditions as would be fixed by this Court.

14. Insofar as the pujaris are concerned, the ld. Administrator has recommended that the pujaris who were operating shops/stalls at the Mandir premises at the time of passing of the order dated 27th September, 2021, may be treated similarly as the other shopkeepers whose request for allotment of temporary shops was accepted by the Court. The said pujaris who made applications for allotment of temporary shops were 24 in number. However, the ld. Administrator has verified and has confirmed that out of the 24 pujaris, only 13 pujaris were those who had shops at the time when the order was passed by this Court. Accordingly, all the said 13 pujaris may also be added to the list for allotment of temporary shops, subject to deposit of Rs.30,000/- and the tehbazari amounts and other terms and conditions as may be fixed by this Court. Insofar as the other pujaris whose applications for temporary shops are being rejected are concerned, they are permitted to

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

move an application before this Court, if they wish to avail of temporary allotment.

Construction of temporary shops for all the shopkeepers and pujaris

15. As directed above, pursuant to the previous orders dated 31st March, 2022 and 13th April, 2022, the ld. Architect has submitted that the construction activity for the temporary shops would commence on 1st May, 2022. The ld. Architect submits that a time period of 8 to 12 weeks would be required for completing the construction of the temporary shops. Accordingly, it is directed that the said erection of the temporary shops and facilities as per the Brief Project Report which was presented to the Court on 31st March, 2022, shall commence on 1st May, 2022.

16. In this regard, all authorities shall render their cooperation to the ld. Administrator and to the Architect. The Architect shall be in continuous consultation with the ld. Administrator and his team, so that the construction takes place and is completed in a timely manner. The Delhi Police shall also render assistance for the said erection of temporary shops.

17. Insofar as the larger shops are concerned, the ld. Administrator has informed the Court that there are only 16 larger shops in number. As recorded in the previous order dated 31st March, 2022, the cost of constructing the shops was estimated to be around Rs. 1 lakh. Today, the cost of construction of these shops is stated to be at the higher side and Rs.1 lakh may not be sufficient, as per Mr. Chauhan.

18. Accordingly, all the applicants who wish to bid for the larger shops are permitted to submit their best bids/offers for the cost of construction as also for the monthly tehbazari amounts. The ld. Administrator shall consider all the applications for the larger shops and shall place the list before this

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

Court as to the bids which are submitted and his recommendations in respect of which of the persons would be entitled for the allotment of the larger shops and on what terms, in his next report. Accordingly, all the applicants who intend to seek allotment of the 16 larger shops are permitted to submit their bids along with their credentials and documents to the ld. Administrator on or before 6th May, 2022.

19. For the allotment of the temporary large shops, the offers of pujaris as also any dharamshala occupants and all the shopkeepers who earlier had shops in the Kalkaji Mandir premises, as on the date of the order of this Court dated 27th September, 2021, would be permitted to submit their offers.

20. Let the recommendations of the ld. Administrator in respect of the above mentioned offers and the highest bid submitted be placed in the next report by the ld. Administrator. On the basis of the bids received for the large shops the ld. Administrator may also recommend the Teh Bazari and terms to be fixed for the small shops as well.

21. Insofar as the small shops are concerned, some of the ld. counsels submit that a similar process ought to be undertaken as to the smaller shops as well. Mr. Jain, ld. counsel representing certain shopkeepers, submits that those allottees who may not be willing to comply with the terms and conditions, as may be fixed by the Court for allotment of the shops, should also be permitted to seek refund of their already paid amounts of Rs.30,000/. These submissions shall be considered at the time when the final list of allottees is finalized by this Court.

Shops set up during Navratras

22. The Court has been informed that the temporary stalls which were erected during Navaratras, pursuant to previous orders dated 22nd March,

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

2022 and 31st March, 2022, have since been removed.

23. It is made clear that if any temporary stalls are being permitted by the ld. Administrator, the same shall be on the basis of payment of at least Rs.5,000/- per day from each of the said shopkeepers, and the entire account of the said temporary stalls shall be submitted to the Court and the deposits shall be made directly into the Kalkaji Mandir Fund, on or before the 10th of every month, by the ld. Administrator.

Concerns relating to baridaars

24. Insofar as the aspect of the report relating to misconduct of baridaars is concerned, copy of this Report No.5 of the ld. Adminsitrator be supplied to Mr. R.K. Bhardwaj, ld. Counsel, who shall share it with all the baridaars. Counsels for the baridaars shall make submissions on the next date of hearing.

Representations received from the Pujaris occupying Dharamshalas in the Kalkaji Mandir premises

25. Insofar as the representations received from Pujaris occupying the Dharamshalas in the Kalkaji Mandir premises is concerned, pursuant to the orders of the Supreme Court in SLP No.9073/2022 titled Nathi Ram Bhardwaj & Ors. v. Neeta Bhardwaj & Ors. and the Division Bench in LPA No.172/2022 titled Vinayak Bhardwaj v. Neeta Bhardwaj, it is informed that the hearings are going on and upon the same being concluded, the Administrator would put up his report thereof. Let the final report in this respect be filed by the ld. Administrator before this Court, by the next date of hearing.

26. Insofar as any other illegal occupants and encroachments are concerned, ld. Administrator to take steps with cooperation of the authorities

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

including the Delhi Police through SHO, Kalkaji, SDMC, DDA, etc. for removal of all other illegal occupants and encroachments in the area. Redevelopment of the Kalkaji Mandir

27. Ld. Administrator has stated in Report No.5 that one M/s Foundtek Consultants (P) Ltd., was engaged by the Architect for demarcation of the Mandir land. It is requested by the ld. Administrator that the SDM, Kalkaji may verify the said Report.

28. Accordingly, the report prepared by M/s Foundtek Consultants may be supplied to Mr. Tripathi, ld. Standing Counsel (Civil), GNCTD, for giving the same to the SDM, Kalkaji, to verify the report and to submit their response in respect thereof. For the said purpose the SDM, Kalkaji may also visit the Mandir premises and also coordinate with the ld. Administrator, Architect and his team.

29. The ld. Administrator has also informed the Court that a Manager and a Part-time Assistant-cum-Stenographer has been appointed, for assisting the Secretary-cum-Treasurer in the administration and management of the Mandir. The said information is taken on record.

30. A total of Rs.25 lakhs is permitted to be released by the worthy Registrar General from the Kalkaji Mandir Fund, to the Architect, under directions from ld. Administrator. For the said purpose, the ld. Administrator may write an email communication to the worthy Registrar General of the Court, after obtaining the requirements for the same, from the ld. Architect. Upon receiving such email, the requisite amounts shall be released - upto a maximum of Rs.25 lakhs - to the ld. Architect.

Deposit of Amounts by Baridaars

31. Vide previous order dated 27th September, 2021, this Court had

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

directed the baridaars to make monthly deposits in the main account opened by the ld. Administrator titled 'Administrator of Sh. Kalkaji Mandir appointed by Court' maintained in State Bank of India [Current account no.:40774972794, IFSC:SBIN0001711] (hereinafter "Administrator's Account"). The relevant portion of the said order reads as under:

"(x) Almost all ld. Counsel representing the baridaars have submitted that they are willing to contribute for the maintenance and cleanliness of the Mandir premises. However, the amounts that have been suggested vary from Rs.5 lakhs to Rs. 20 lakhs. The monthly collections at the Mandir, are, on an average, between Rs.l crore to Rs.2.5 crores, depending on the month. During Navratras, the amounts collected are on the higher side.

Accordingly, for the purpose of maintaining cleanliness, hygiene, and for providing facilities in the Mandir, funds shall be contributed by the baridaars on a monthly basis, to enable the ld. Administrator to take steps. The baridaars shall, at this stage, contribute a sum of Rs. 15 lakhs every month, generally, and Rs.20 lakhs during the bi-annual Shashmahi bari (Navratra period). The said deposits shall be made prior to the distribution or division of offerings/donations amongst the various baridaars."

32. Vide subsequent order dated 15th November, 2021, this was clarified as under:

"36. It is also made clear that the monthly payments to be deposited to the ld. Administrator by the baridaars, as per the order dated 27th September, 2021, of Rs. 15 lakhs or Rs. 20 lakhs as may be applicable, shall be deposited in the ld. Administrator's account, before the distribution of monies amongst the various baridaars."

33. Vide further order dated 1st February, 2022, the said order was

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

modified as under:

"32. The ld. Administrator has recommended that an additional sum of Rs.5 lakhs per month ought to be contributed by the baridars for the redevelopment of the Kalkaji Mandir. For the time being, however, considering the details of various amounts which have been received from the various proceedings in the District Courts and the accounts submitted today, it is directed that the baridars shall deposit a sum of Rs.2 lakhs per month in the Kalkaji Mandir Fund, subject to further orders of this Court."

34. Today, the ld. Administrator has informed the Court that the Baridaars are not depositing the amounts fixed by the Court, within time and specifically, not prior to the distribution of the money among the Baridaars. Considering this position, it is made clear that insofar as the Baridaars are concerned, as per the order dated 15th November, 2021, the distribution among the Baridaars is to take place only after the amount of Rs.17 lakhs or 22 lakhs, as applicable, is deposited with the ld. Administrator. Since the same is not being adhered to scrupulously by the Baridaars, the following directions are issued:

(i) On the commencement of each Baari from Shud Ekadashi, the Baridaars shall deposit a sum of Rs. 17 lakhs for normal months and Rs. 22 lakhs for Navratras period, in the respective bank accounts of the Ld. Administrator and the Kalkaji Mandir Fund, by the 14th day of each month.

(ii) If the said deposit is not made by the 14th day, from the 15th day, the Baridaars shall not be permitted to perform the Puja Seva and the ld. Administrator shall take over the conduct of Puja Seva for that bari.

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

(iii) If there are any previous dues, of any Baridaars for any month, as on the date of this order, the same shall be deposited with the ld. Administrator as directed earlier within a period of one week from now, failing which the baaris of those Baridaars shall for the future, be liable to be cancelled.

35. It is also noticed that the records of CS(OS) 57/2022 (Old M. No. 54/09) titled Prithi Nath & Ors. v. Tula Ram, are not complete. Vide previous order dated 1st February, 2022, the deposits were requisitioned by this Court from Account No. CCD843 PAO VI, SBI, Tis Hazari Courts. However, Mr. R.K. Bhardwaj, ld. Counsel, submits that in this case, where the deposits have been made since 1978, the same have still not been received. The worthy Registrar General is requested to direct the concerned Court to positively give a report in this case, along with the entire record by the next date of hearing, as to the amount deposited and the amount lying in the account in respect of this suit. The Branch Manager, SBI, Tis Hazari Courts Complex, where this amount is stated to have been deposited, shall remain present in the Court on the next date of hearing.

36. List all these matters on 13th May, 2022 at 2:30 P.M.

37. On the next date, ld. Administrator and Architect be present in Court along with the SHO, Kalkaji.

38. By the next date of hearing, the Registry to provide an updated report as to the amounts received to date, into the account in the name of "Registrar General, Delhi High Court, A/c Kalkaji Mandir Fund" vide A/c No.15530110155950 IFSC Code UCBA0001553].

39. Copy of today's order be supplied to Mr. Santosh Kumar Tripathi, Ld. Standing Counsel (Civil), GNCTD, Mr. Arun Birbal, ld. Counsel for DDA

Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:29.04.2022 13:08:26

& SDMC, with a direction to further communicate the same to the concerned officials of the Delhi Police, DDA, and SDMC, who are to comply with the directions given above.

40. The digitally signed copy of this order, duly uploaded on the official website of the Delhi High Court, www.delhihighcourt.nic.in, shall be treated as the certified copy of the order for the purpose of ensuring compliance. No physical copy of orders shall be insisted by any authority/entity or litigant.

PRATHIBA M. SINGH JUDGE APRIL 25, 2022 Aman/Rahul/Ms

(Corrected & released on 28th April, 2022)

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
Latestlaws Newsletter