Citation : 2022 Latest Caselaw 1528 Del
Judgement Date : 11 May, 2022
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P(C) No. 8838/2015
Order reserved on : 03.07.2019
Date of decision : 11.05.2022
AMIT KUMAR TRIPATHI ..... Petitioner
Through: Mr.J.P. Tiwari, Advocate
Versus
DELHI DEVELOPMENT AUTHORITY ..... Respondent
Through: Mr.M.K.Singh,Advocate
CORAM:
HON'BLE MS. JUSTICE ANU MALHOTRA
JUDGMENT
ANU MALHOTRA, J.
1. The petitioner vide the present petition seeks the directions for quashing of the impugned cancellation order dated 23.11.2007 issued by the Delhi Development Authority, i.e., the respondent to the present petition, vide which letter No. F.44(1474)04/LSB(Rohini)/44893 dated 23.11.2007, the allotment of plot No.78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in Rohini Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
Phase-IV Residential Scheme under the MIG category of the petitioner was cancelled as the petitioner's mother Shakuntala Tripathi w/o Sant Ram Tripathi had already been allotted plot No. 228, Pkt-16, BLK-D, Sector-7, Rohini Delhi and thus the petitioner's father Mr.Sant Ram Tripathi was not entitled for allotment of any plot from the Delhi Development Authority. The petitioner has also sought directions to be issued to the respondent to restore plot No.78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in relation to the petitioner also, inter alia apart from seeking the direction for the status of the petitioner's online representation dated 12.3.2013.
2. The petitioner has submitted that pursuant to the scheme launched by the Delhi Development Authority to provide residential plots under the EWS category and MIG residential scheme, the father of the petitioner Sh. Sant Ram Tripathi applied for an MIG Residential Scheme whereas the mother of the petitioner Smt. Shakuntala Tripathi applied for a plot under the EWS Scheme in the Rohini Residential Scheme. The mother of the petitioner was allotted EWS Plot No. 228, Pkt-16, Block No.D, Sector-7, Rohini Delhi measuring 25.9 Sq. mtrs vide letter dated 10.9.1982 of the Delhi Development Authority, Land Sales Branch, Rohini, and completed all the formalities required by the respondent and deposited the amount demanded by the Respondent and the possession of the plot was handed over to the mother of the petitioner on 30.5.1991 vide possession letter No.F.7(2472)/82 LSB(Rohini), of the Junior Engineer, Rohini Project, DDA.
Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
3. The petitioner submits that in as much as the area of the said plot allotted to the petitioner's mother was not sufficient for the accommodation of the whole family members and the married sister of the petitioner Smt. Abha Ojha was in urgent need of accommodation, thus out of love and affection, the petitioner's mother gifted the plot No. 228, Pkt-16, Block-D, Sector-7, Rohini Delhi, vide a notarized gift deed dated 17.9.2003. It is further submitted by the petitioner that vide letter dated 2.8.2004 and 6.8.2004, the father of the petitioner who had also applied under the MIG Scheme was allotted Plot No.78, Pocket B-3, Sector-29, measuring 60 sq.mtr., in Rohini Phase IV Residential Scheme in the computerized draw held on 26.7.2004.
4. The petitioner has submitted further that the allotment of the plot in the name of his father was cancelled on 23.11.2004 due to non- deposit of the first and second instalments in time and on an application having been filed by the father of the petitioner for the delay in making the payment of premium in the year 2005, the same was regularized on the payment deposited as per demand and on an application having been filed by the petitioner for transfer of the registration of the plot from his old and ailing father Sh. Sant Ram Tripathi to the name of the petitioner was accepted by the respondent and the registration of the plot was transferred in the name of the very petitioner vide letter dated 18.6.2007 issued by the respondent's Land Sales Branch vide letter No. F.44(1474)04/LSB (Rohini)/2161 and that vide letter 13.7.2007 duplicate possession letter was issued in the name of the petitioner vide letter No. F.44(1474)/2004/LAB (Rohini)/4865 by the respondent through its Land Sales Branch and on Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
27.8.2007 the possession of plot No. 78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in Rohini Phase-IV Residential Scheme under the MIG category was handed over by the JE, Rohini Project. The copy of the physical possession letter dated 27.8.2007 placed on record is Annexure-P-9.
5. The petitioner has further submitted that however on 26.9.2007, the show cause notice ( copy of which is Annexure P-10) was issued to the petitioner stating therein that plot No. No. 228, Pkt-16, Block-D, Sector-7, Rohini Delhi, was allotted in the name of his mother Smt. Shakuntala Tripathi and thus the father of the petitioner had no right to continue with the registration of the plot in his name and thus the transfer of the plot in the name of the father of the petitioner was liable to be cancelled and that on 23.11.2007, the respondent cancelled the said allotment in favour of the petitioner from the property allotted to the petitioner's father. The petitioner has submitted that the petitioner had given a representation dated 28.11.2007 in relation to that cancellation letter dated 23.11.2007 to the respondent but there was no reply that has been received for the same and on 12.3.2013, the petitioner also moved an online application in relation to the same in as much as there had been no response given by the respondent to the petitioner's application dated 12.3.2013 filed online through the RTI as to what was happening in his representation dated 28.11.2007.
6. The petitioner has submitted that he is still in possession of the plot in question i.e. Plot No.78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in Rohini Phase-IV Residential Scheme under MIG category. Inter alia, the petitioner submits that in as much as the plot that has Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
been allotted to the mother of the petitioner measuring 25.9 sq. mtrs Plot No. 228, Pkt-16, Block-D, Sector-7, Rohini, Delhi, is a very small plot which was not sufficient to adjust the family of the petitioner and had been gifted to the sister of the petitioner and that the bigger Plot of 60 sq. mtrs allotted to the father of the petitioner under the MIG category i.e.plot No.78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in Rohini Phase-IV Residential Scheme is sufficient to adjust the whole family of the petitioner could not have been cancelled on the ground of the 25.9 sq. mtr plot that had been allotted to the mother of the petitioner.
7. Inter alia, the petitioner submits that the cancellation letter dated 23.11.2007 was contrary to the provisions of Rule 17 of the DDA (Disposal of Developed Nazul Land) Rules, 1981, which envisages that an individual may be allowed a plot of Nazul land in accordance with the said rules if the other land owned by or allotted to such individual is less than 67 sq. mtrs. or the house owned by such individual is on a plot of land which measures less than 67 sq. mtrs. The petitioner thus submits that he cannot be deprived of his property in the manner as has been done by the respondent in violation of their own policy and rules of the DDA (Disposal of Developed Nazul Land) Rules, 1981.
8. The respondent DDA through the counter affidavit of its Director (Residential Land), Mr.Ravi Deep Singh Chahar, dated 17.8.2016 has submitted that the petition is not maintainable as it suffers from long delay and laches of nine years from the date of the cancellation of the allotment of the plot and that the petitioner was Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
issued the show cause notice on 26.9.2007 and the allotment of the plot in question was cancelled vide order dated 7.11.2007 of the Competent Authority for concealment of the fact of allotment of Plot No. 228, Pkt. 16, Block-D, Sector-7, Rohini to the mother of the petitioner, i.e., Smt. Shakuntala Tripathi, of which possession had also been handed over to her on 30.5.1991.
9. It has been submitted by the respondent that after cancellation the plot in question had already been re-allotted to the next waiting registrant Mr. Jag Bhushan Chopra/application No.255221/Priority No. 10733 in the draw held on 12.06.2012 through allotment file No. F.16(3719)/2012/RFIN of the Rohini Scheme-1981. The respondent has submitted that though there is no limitation period for filing of a writ petition but it is settled that it cannot be more than the period of limitation provided for filing a suit and filing of representations to the authority would not condone the delay.
10. Inter alia, the respondent has placed reliance on the Eligibility Condition No.1(ii) of the Brochure of the Rohini Residential Scheme- 1981which reads to the effect:
"The individual or his wife/her husband or any of his/her minor children do not own in full or in part on lease-hold or free-hold basis any residential plot of land or a house or have not been allotted on hire-purchase basis a residential flat in Delhi/New Delhi or Delhi Cantonment. If, however, individual share of the applicant in the jointly owned plot or land under the residential house is less than 65 sq.mts., an application for allotment of plot can be entertained. Persons who own a house or a plot allotted by the Delhi Development Authority on an Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
area of even less than 65 sq. mts. shall not, however, be eligible for allotment."
11. The respondent has further submitted that after obtaining the allotment and submitting documents for transfer in favour of his son, the father of the petitioner had filed a wrong affidavit to the effect that neither he nor his wife or dependent children or dependent relation own any residential plot/house/flat in the Union Territory of Delhi other than the plot proposed to be transferred.
12. The respondent has further submitted that by approval dated 15.4.2014 of the Competent Authority there had been a substitution of the eligibility criteria of the Rohini Residential Scheme-1981 with the eligibility criteria as contained in Rule-17 of the DDA (Disposal of Developed Nazul Land) Rules, 1981 which has been notified vide circular dated 9.10.2014 with it however having been submitted by the respondent that the circular for substitution of the Nazul Rules is not applicable to the petitioner and his allotment to the said plot was cancelled by the Competent Authority vide order dated 23.11.2007 as the circular dated 9.10.2014 and the Eligibility Condition No. 1(ii) of the Brochure of Rohini Scheme-1981 was in force.
13. Inter alia, the respondent has submitted that the allotment file of the plot bearing F.44(1474)04/LSB(Rohini) is not traceable despite best efforts and an FIR has been lodged with the SHO Police Station Kotla Mubarak Pur, Sewa Nagar, New Delhi against the erring official of DDA and in view of the file not being traceable nothing can be said about the representation, if any, that had been filed by the petitioner.
Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
14. Through the rejoinder to the counter affidavit of the respondent, the petitioner has denied that there was delay and laches in the filing of the petition and submitted that the petitioner had made a representation in November, 2007 but it was only in March 2013 on the petitioner having filed an RTI through the response thereto the respondent disclosed that the file was not traceable and action will be taken,but as no action was taken, the petitioner was compelled to file the petition.
15. The rejoinder of the petitioner is dated 31.3.2017 vide which the petitioner has urged to the effect that the petitioner is still in possession of the Plot No. 78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in Rohini Phase-IV Residential Scheme which had been allotted to his father in a computerized draw held on 26.7.2004. The said rejoinder of the petitioner is supported with an affidavit of the petitioner dated 31.3.2017.
16. There is nothing on record that has been filed by the respondent DDA to show that the possession of the plot allotted to the father of the petitioner has been handed over to Mr.Jag Bhushan Chopra, to whom the MIG plot in question is stated to have been re-allotted in a draw held on 12.6.2012.
17. Submissions were made on behalf of either side by their learned counsel.
ANALYSIS
18. The DDA (Disposal of Developed Nazul Land) Rules, 1981, came into operation on 26.9.1981 on being published in the Gazette of India vide which in terms thereof wherein Rule 17 of the said rules Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
stipulates that no plot of Nazul land shall be allotted for residential purposes to an individual who or whose wife or husband or any his or her dependent children whether minor or not, or any of his or her dependent parents or dependent minor brothers or sisters, ordinarily residing with such individual, own in full or in part, on lease hold or free-hold basis, any residential land or house or who has been allotted on hire purchase basis any residential land or house in the Union Territory of Delhi. However in terms of the Proviso (c) to Rule 17 of the said enactment where the share of such an individual in any such land or house measures less than 67 square meters, he may be allowed a plot of Nazul Land in accordance with the other provisions of these rules.
19. The Rohini Residential Scheme through its Brochure which puts forth Eligibility Condition 1(ii) to the effect which is dated 9.2.1981:
"1.ELIGIBILITY:
(i).............
(ii) The individual or his wife/her husband or any of his/her minor children do not own in full or in part on lease-hold or free hold basis any residential plot of land or a house or have not been allotted on hire-purchase basis a residential flat in Delhi/New Delhi or Delhi Cantonment. If, however, individual share of the applicant in the jointly owned plot or land under the residential house is less than 65 sq. mts., an application for allotment of plot can be entertained. Persons who own a house or a plot allotted by the Delhi Development Authority on an area of even less than 65 sq. mts. shall not, however, be eligible for allotment.",
Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
has been subject matter of litigation as indicated in the verdict of the Hon'ble Supreme Court in Lal Chand V. Union of India(UOI) and Ors., AIR 2010 SC 170, a verdict dated 12.8.2009 was in existence prior to the date 26.9.1981 when the DDA(Disposal of Developed Nazul Land) Rules, 1981, came into force.
20. The verdict of this Court in Rajesh Khanna V. DDA; W.P.(C) 1817 & 3471/2013 decided on 20.05.2013 is on facts pari materia in spirit to the facts of the instant case wherein the issue which came up for consideration was as to whether ownership of a flat having an area of 15.02 sq. mts disentitled a person from allotment of a plot under the Rohini Residential Scheme or not. Reference was made therein to the verdict of the Hon'ble Division Bench of this Court in Delhi Development Authority V. B.B.Jain ; LPA No.670/2012 decided on 5.3.2013 wherein it was observed to the effect:
"3. One of the terms and conditions stipulated in the Rohini Residential Scheme, 1981 of the appellant reads as under:-
(ii) The individual or his wife/her husband or any of his/her minor children do not own in full or in part on lease-hold or free hold basis any residential plot of land or a house or have not been allotted on hire-purchase basis a residential flat in Delhi/New Delhi or Delhi Cantoment. If, however, individual share of the applicant in the jointly owned plot or land under the residential house is less than 65 sq. mts., an application for allotment of plot can be entertained. Persons who own a house or a plot allotted by the Delhi Development Authority on an area of even less than 65 sq. mts. shall not, however, be eligible for allotment.
4. Section 22 of Delhi Development Act, to the extent it is relevant, provides that the Central Government may, by Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
notification in the Official Gazette, place, at the disposal of DDA, all or any developed or undeveloped land in Delhi vested in the Union known as Nazul Lands for the purpose of development in accordance with the provisions of the said Act. It further provides that after any such Nazul land has been developed by, or under the control of DDA, it shall be dealt with by the said Authority in accordance with the Rules made and directions given by the Central Government in this behalf. Section 56(j) of the said Act empowers the Government to make Rules prescribing the manner in which Nazul land should be dealt with after development. In exercise of the powers conferred upon it by Section 56(j) of the said Act, Central Government framed rules known as the DDA (Disposal of Developed Nazul Land) Rules, 1981. Rule 2(i) of the aforesaid Rules defines "Nazul land" to mean the land placed at the disposal of the Authority and developed by or under the control and supervision of the Authority under Section 22 of the Act. Rule 17 of the aforesaid Rule reads as under:- "17. General restriction to allotment for residential purposes Notwithstanding anything contained in these rules, no plot of Nazul land shall be allotted for residential purposes, to an individual other than an individual referred to in clause (i) of rule 6, who or whose wife or husband or any of his or her dependent children, whether minor or not, or any of his or her dependent parents or dependent minor brothers or sisters, ordinarily residing with such individual, own in full or in part, on lease-hold or free-hold basis, any residential land or, house or who has been allotted on hire-purchase basis any residential land or house in the Union territory of Delhi:
Provided that where, on the date of allotment of Nazul land,-
(a) the other land owned by or allotted to such individual is less than 67 square metres, or
Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
(b) the house owned by such individual is on a plot of land which measures less than 67 square metres, or
(c) the share of such individual in any such other land or house measures less than 67 square metres, he may be allotted a plot of Nazul land in accordance with the provisions of these rules."
5. It is not in dispute that since the flat allotted by DDA to the respondent in these appeals have been constructed on land measuring less than 67 square metres, they would be entitled to allotment of a plot of Nazul land from DDA, if the matter is to be governed by the aforesaid Rules. Since the terms and conditions stipulated in the Rohini Residential Scheme, 1981 debar any allottee from DDA from allotment of a plot under the said scheme, even if the area of the house/plot allotted to them by DDA is an area less than 65 square metres, the question which comes up for consideration in this case is as to whether the allotments made by DDA under the Rohini Residential Scheme, 1981, after coming into force of Nazul Land Rules, would be governed by the terms of the Scheme or by the provisions of the Rules.
6. The contention of the learned counsel for the appellant was that the respondents having applied for allotment of plot, as per the terms and conditions stipulated in its Rohini Residential Scheme, 1981, they are stopped from questioning the terms of the said Scheme and are not entitled to allotment in violation of the provisions of the aforesaid Scheme. The learned counsel for the respondents, on the other hand, contended that the Nazul Land Rules, being statutory in nature would govern, even the allotments made under Rohini Residential Scheme, 1981 and would supersede the terms and conditions of the Scheme, to the extent they are repugnant to the said Rules.
7. The first question to be examined by us in this regard is as to what would be the relevant date to determine the eligibility of the applicant under the Scheme, whether it would be the date on which the application is submitted Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
or it would be the date on which the allotment is made. Indisputably, mere submission of application to DDA for allotment of a plot under its Rohini Residential Scheme, 1981 does not constitute a binding contract between the parties for allotment of a plot to the applicant under the aforesaid Scheme. A binding contact would come into force only when a specific plot is offered and such an offer is accepted by the applicant under the Scheme. If no binding contract between the parties came into force merely on submission of an application under the aforesaid Scheme, it would be difficult for us to say that the date of submitting an application would be the crucial date to determine the eligibility of the applicant for allotment of a plot. In our opinion, the crucial date on which the eligibility of the applicant is to be examined is the date on which the allotment of a plot is made by DDA. Since Nazul Land Rules came into force before allotment of plots under the aforesaid Scheme came to be made to the respondents, it would be difficult for us to say that the eligibility of the applicants for allotment of a plot under the aforesaid Scheme was to be examined de hors the provisions of the statutory Rules. Section 22(3) of Delhi Development Act contains a statutory mandate to the appellant to make allotment of Nazul Land developed by it or under its control and supervision only in accordance with the aforesaid Rules, which could be supplemented only by the directions, if any, given by the Central Government with respect to disposal of such Nazul Land. In our opinion, on coming into force of the Nazul Land Rules, the eligibility of the applicants for allotment of the plots is to be considered in terms of Rule 17 of the aforesaid Rules and the terms and conditions contained in the Scheme, to the extent they are repugnant to the provisions contained in the aforesaid rules, cannot be resorted to.
8. In Delhi Development Authority Etc. v. Ambitious Enterprises &Anr. 67(1997) DLT 774, the argument taken by the respondent before Supreme Court was that Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
the Nazul Land Rules having been came into force only on 26th September, 1981 and the public advertisements for allotment of plots having been issued much earlier, the said Rules would not be applicable. The argument did not find favour with the Supreme Court. Noticing that no plots had been allotted prior to coming into force Nazul Land Rules, the Apex Court held that once these Rules, which are statutory, came into force, no allotment could have been made outside or in contravention of those Rules. In view of the authoritative pronouncement of Supreme Court in the above-referred case, there seems to be no scope for a contention that the allotments of plots under the Rohini Residential Scheme of DDA will not be governed by Rule 17 of Nazul Land Rules.
9. The issue involved in these appeals came to be considered by a learned Single Judge of this Court in M.L. Aggarwal v DDA 2004 Rajdhani Law Reporter 21. In the aforesaid case, the petitioner before this Court applied for allotment of a plot in MIG category on 24.04.1981 and allotment was made to him on 29.11.1983. The allotment having been cancelled by DDA, on the ground that wife was holding a plot about 30 square metres, the said writ petition was filed by him questioning the cancellation of allotment. In reply to the writ petition, DDA relied upon the terms and conditions of allotment and contended that Nazul Land Rules having come into operation in September, 1981 and the Rohini Residential Scheme having been launched in February, 1981, the aforesaid Rules did not apply. Rejecting the contention, the learned Single Judge, inter alia¸ held as under:-
"16. In order to appreciate the issue at hand, it has to be considered as to what would be the relevant dates - is it the date of registration under the scheme relevant or the date of allotment? The Supreme Court in DDA vs. Pushpendra Kumar Jain, JT. 1994 (6) SC 292 has held that the rights of a party come into existence only on the issuance of the allotment letter. There can be no dispute Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
that the registration can take place by both the persons but there would not be entitlement to two allotments. The Nazul Rules came into force prior to the allotment being made.
17. In my considered view, the prospective application of the Nazul Rules cannot imply that the same would not be applicable to the present case in view of the fact that the rules did not exist when the scheme was propounded since these came into force about six months later. The Nazul Rules are statutory and the relevant date is the date of allotment. Thus, the Nazul Rules would be applicable even in the present case." Being aggrieved from the above-referred order passed by the learned Single Judge, DDA filed an appeal being LPA No. 191/2004 which was dismissed by a Division Bench of this Court on 02.02.2006 with the following order:-
"4. The petitioner applied for allotment of a plot in Rohini Residential Scheme and he was issued an allotment letter dated 29.11.1983 against which he deposited the amount of the said plot.
5. The question in this case is that whether the petitioner was disentitled from getting the allotment in view of the fact that his wife had already been allotted a plot.
6. In this connection Rule 17 of the DDA (Disposal of Developed Nazul Land) Rules, 1981 states:
X X X X X Admittedly, the wife of the petitioner has a plot of area 31.28 sq. metres which is less than 67 sq. metres. In our opinion, the proviso to Rule 17 means that if the wife has a plot of more than 67 sq. metres then the husband cannot be allotted a plot. However, if the wife has been allotted a plot which is less than 67 sq. metres, the prohibition contained in the main part of Rule 17 does not apply. In our opinion, this is the simple and plain meaning of Rule 17 and we cannot twist its language." The order passed by the Division Bench was further challenged by DDA before Supreme Court by way of Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
Civil Appeal No. 4362/2007. Dismissing the appeal vide order dated 26.11.2009, the Apex Court, inter alia¸ held as under:-
"We are of the opinion that the finding of the High Court that the allotment would be covered by Rule 17 of the Delhi Development Authority (Disposal Developed Nazul Land) Rules, 1981, appears to be correct as on the date of draw of lots the aforesaid rules had become operative."
10. It would thus be seen that in view of the above- referred decision of this Court, the issue involved in these appeals is no more res integra. The learned counsel for the appellant, however, contended that in none of these cases, the existing allotment was made by DDA, whereas in the case before this Court the existing allotments were made by DDA and if the terms and conditions contained in Rohini Residential Scheme, 1981 are not applied, it would result in a person getting allotment of more than one plot/flat from DDA. In our view, the contention is misconceived in law. The issue involved in this case is as to whether the allotments made under Rohini Residential Scheme, after coming into force of Nazul Land Rules would be governed by the provisions of the Scheme or by the provisions of the statutory Rules and the view taken in the above-referred case was that it is Nazul Land Rules which would govern such allotments. Once it is accepted that the eligibility of the registrants under the Rohini Residential Scheme, would be governed by the provisions of Nazul Land Rules and not the provisions of the Scheme to the extent the provisions of the Scheme are contrary to the statutory provisions contained in the Rules, it would be immaterial whether the existing allotment was made to DDA or by some other agency or it was free hold property purchased by the allottee from the open market. Rule 17 of the Nazul Land Rules admittedly does not debar the allottee from DDA from allotment of land by DDA, in a case where the area of the Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
land/plot already owned by or allotted to him does not exceed 67 square metres."
21. Thus as laid down in Rajesh Khanna V. DDA (supra), the issue involved in the instant case as to whether the allotments made under the Rohini Residential Scheme dated 9.2.1981 after coming into force of the DDA (Disposal of Developed Nazul Land) Rules, 1981, which came into force on 26.9.1981 is no more res integra.
22. It is apparent thus in that in the instant case Rule 17 of the DDA (Disposal of Developed Nazul Land) Rules, 1981, does not debar the allottee from DDA from allotment of land by DDA in a case where the area of the land/plot already owned by or allotted to him does not exceed 67 square metres.
23. The counter affidavit filed on behalf of the DDA in the instant case does not refute the initial submission that the land that had been allotted to the petitioner's mother by the DDA under the EWS Scheme in the Rohini Residential Scheme, i.e., EWS plot No. 228, Pkt. 16, Block-D, Sector-7, Rohini measured only 25.9. sq.mtrs. and was less than 67 sq. mts. and thus in terms of Rule 17 and sub clause (c) to the Proviso thereto there was no bar for allotment of any plot of Nazul land to the father of the petitioner in the instant case.
24. In as much as the DDA (Disposal of Developed Nazul Land) Rules, 1981, are statutory Rules they take precedence over the provisions of the Brochure of the Rohini Residential Scheme of the DDA dated 9.2.1981and the Eligibility Conditions therein as prescribed as 1(ii).
Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
CONCLUSION
25. The cancellation of allotment vide letter dated 23.11.2007 by the DDA of plot No. 78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in Rohini Phase-IV Residential Scheme in favour of the petitioner is thus set aside despite the laches in filing the petition in view of the factum that the petitioner's representation seeking the setting aside of the said cancellation was not determined by the respondent rather the respondent vide its counter affidavit submitted of Sh.Ravi Deep Singh Chahar, Director (Residential Land), submitted that the allotment file of the plot in question is not traceable and that nothing could be said about the filing of the representation, and as submitted by the petitioner that this response was given to the petitioner by the DDA only pursuant to an RTI application dated 12.3.2013 filed by the petitioner to ascertain about the status of his representation when also he was only apprised that the file was not traceable.
26. As has been observed elsewhere hereinabove, the respondent DDA has not disputed that the petitioner is in possession of the plot in question, i.e., plot No. 78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in Rohini Phase-IV Residential Scheme, the petition is thus allowed. However, in view of the submissions made through the counter affidavit of the Director (Residential Land) of the DDA that the plot in question, i.e., plot No. 78, Pocket B-3, Sector-29, measuring 60 sq.mtr. in Rohini Phase-IV Residential Scheme has been re-allotted to Mr.Jag Bhushan Chopra application No.255221/ Priority No. 10733 in the draw held on 12.06.2012 who apparently has not been given possession of a such plot in view of the factum that the Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
respondent does not dispute that the petitioner is in possession of the same, the respondent DDA is directed to allot another plot to the said Jag Bhushan Chopra, the applicant of application No.255221 Priority No. 10733 details of which are averred in para viii of the counter affidavit filed on behalf of the DDA in terms of the DDA, allotment rules if the said Jag Bhushan Chopra seeks the allotment of any such plot in terms of the re-allotment dated 12.6.2012.
27. The petition is disposed of accordingly.
ANU MALHOTRA, J.
MAY 11, 2022 SV
Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:11.05.2022 13:25:30 This file is digitally signed by
PS to HMJ ANU MALHOTRA.
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!