Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shammi Chadha vs Municipal Corporation Of Delhi & Anr.
2024 Latest Caselaw 866 Del

Citation : 2024 Latest Caselaw 866 Del
Judgement Date : 31 January, 2024

Delhi High Court

Shammi Chadha vs Municipal Corporation Of Delhi & Anr. on 31 January, 2024

Author: Manmeet Pritam Singh Arora

Bench: Manmeet Pritam Singh Arora

                              $~34
                              *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                              +      LPA 83/2024 & C.M.No.5680-5681/2024
                                     SHAMMI CHADHA                                                ..... Appellant
                                                        Through:     Mr.Ashish Laroia with Ms.Sheetal Bhati,
                                                                     Advocates.
                                                        versus

                                     MUNICIPAL CORPORATION OF DELHI & ANR.                     ..... Respondents
                                                        Through:     Mr.Chaitanya Singh with Mr.Chetan
                                                                     Sharma, Advocates for MCD.

                              %                                        Date of Decision: 31st January, 2024

                              CORAM:
                              HON'BLE THE ACTING CHIEF JUSTICE
                              HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA

                                                                 JUDGMENT

MANMOHAN, ACJ : (ORAL)

1. Present appeal has been filed challenging the judgment dated 12th January, 2024 passed by the learned Single Judge in W.P.(C) No.470/2024 on the ground that the learned Single Judge has disposed of the writ petition without hearing the appellant and demolition order has been passed in respect of appellant's property at B-153, Gandhi Vihar, Delhi-110009. He prays for stay of the vacation notice dated 18th January, 2024 issued by Respondent no.1-Municipal Corporation of Delhi ('MCD').

2. Learned counsel for the appellant states that the appellant was never served in the W.P.(C) No.470 of 2024 even though he was arrayed in the memo of parties. He submits that in the present case, there has been violation of principle

of natural justice. He further states that the impugned order is based on concealment of facts by the respondent, as the whole Gandhi Vihar has been constructed in the similar manner and the property of the appellant is no different from the other constructed properties of Gandhi Vihar. He claims violation of Article 14 of the Constitution of India.

3. Learned counsel for the appellant states that even the photographs filed by the respondent no.2 in W.P.(C) No. 470 of 2024 are not of the suit property. He states that the suit property is an old constructed property which was bought by the appellant in 2022 and since the purchase, the appellant has not made any structural changes to the suit property.

4. Learned counsel for the respondent-MCD, who appears on advance notice, states that the property in question had been booked on 15th September, 2023 on account of illegal and unauthorised construction and the eviction notice has been passed on 18th January, 2024.

5. During the hearing we have repeatedly asked the learned counsel for the appellant as to whether the appellant has any sanction/permission from any statutory authority. In reply, he candidly states that he has none.

6. Consequently, the admitted position that emerges is that the appellant is an occupant of an illegal and unauthorised construction. The only defence of the appellant is that all in the neighbourhood have carried out illegal and unauthorised construction.

7. This Court is of the view that Article 14 of the Constitution of India does not envisage negative equality but has only a positive aspect. Thus, if some other similarly situated persons have been granted some relief illegally or inadvertently or by mistake, such an order does not confer any legal right on others to get the same relief as well. If a wrong is committed in an earlier case by a statutory

authority, it cannot be perpetuated by the Court. Consequently, the present appeal being bereft of merit is dismissed along with the applications.

ACTING CHIEF JUSTICE

MANMEET PRITAM SINGH ARORA, J JANUARY 31, 2024 KA

 
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