Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hiranandani Palace Gardens Private ... vs The State Of Tamil Nadu
2024 Latest Caselaw 18270 Mad

Citation : 2024 Latest Caselaw 18270 Mad
Judgement Date : 13 September, 2024

Madras High Court

Hiranandani Palace Gardens Private ... vs The State Of Tamil Nadu on 13 September, 2024

Author: G.K.Ilanthiraiyan

Bench: G.K.Ilanthiraiyan

                                                                       W.P.No.22755 of 2009 etc.


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                           RESERVED ON : 23.08.2024

                                          PRONOUNCED ON : 13.09.2024

                                                        CORAM:

                             THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                      W.P.Nos.22755, 22756, 22757, 23663, 24825, 24826, 25997 of 2009,
                       and 26803 of 2010 and 2963, 5602, 5720, 5721, 8278, 10701, 12226,
                       12365, 12834, 13053, 14259, 14364, 19435, 26436, 28642, 30161 of
                     2011 and 2314, 6978, 7128, 8164, 11216, 21892, 30114, 31598, 33711,
                      33750 of 2012 and 551, 1541, 5020, 15054 of 2013 and 10998, 12184,
                                     12185, 19041 of 2014 and 29148 of 2016
                          & M.P.Nos.1 of 2009, 2 of 2009 (2 Nos.), 3 of 2009, 1 of 2010
                            1 of 2011(10 Nos.), 2 of 2011 (9 Nos.), 3 of 2011 (2 Nos.)
                                  1 of 2012 (8 Nos.) 2 of 2012 (5 Nos.) 3 of 2012
                           1 of 2013 (8 Nos.) 2 of 2013 (2 Nos.) and 1 of 2014 (3 Nos.)
                     & W.M.P.Nos. 25192, 25193 of 2016 and 37287 of 2017 and 37577 of
                                     2018 and 29784, 26788 & 26790 of 2024

                     W.P.No.22755 of 2009 :-
                     Hiranandani Palace Gardens Private Limited
                     Rep by its Vice President – Legal and Liaison,
                     Vahid Mirza
                     Sigma, 6th Floor, Technology Street,
                     Hiranandani Garden, Powai,
                     Mumbai – 400 0076.                                    ... Petitioner

                                                         -Vs-
                     1. The State of Tamil Nadu,
                        Rep. by the Chief Secretary,
                        Government of Tamil Nadu,
                        Secretariat, Fort St. George,
                        Chennai – 600 009.

                      2. The Secretary to Government,
https://www.mhc.tn.gov.in/judis
                     Page 1 of 90
                                                                          W.P.No.22755 of 2009 etc.


                         Housing and Urban Development Department,
                         Government of Tamil Nadu,
                         Secretariat, Fort St. George,
                         Chennai – 600 009.

                     3. The Chennai Metropolitan Development Authority,
                        Rep by its Member Secretary,
                        Thalamuthu Natarajan Malligai,
                        No.8, Gandhi Irwin Road,
                        Chennai – 600 008.

                     4. The Director of Town & Country Planning,
                        807, Anna Salai, Chennai – 600 002.

                     5. The Chennai Metropolitan Water
                           Supply and Sewerage Board,
                        Rep. by its Managing Director,
                        No.1, Pumping Station Road,
                        Chennai .

                     6. The Deputy Director,
                        The Director of Town Planning,
                        Chenglepet Region,
                        131, GST Road,
                        Chenglepet.

                     7. The President, Appur Panchayat,
                        Senthamangalam Village,
                        Dist Kanchepuram,
                        Chengalpet Taluk,

                     8. Kundrathur Panchayat,
                        Bathawadi Village,
                        Kanchepuram District,
                        Sriperumbadur Taluk,
                        Tamil Nadu.

                     9. Kundrathur Panchayat,
                        Vadakapattu Village,
https://www.mhc.tn.gov.in/judis
                     Page 2 of 90
                                                                                  W.P.No.22755 of 2009 etc.


                         Kancheepuram District,
                         Sriperumbadur Taluk,
                         Tamil Nadu.

                     10. Oriental Bank of Commerce,
                        Powai Branch,
                        Mumbai – 400 076.                                             ...Respondents

                     Prayer: Writ Petition filed under Article 226 of the Constitution of India
                     for issuance of a Writ of Certiorari, calling for the records of the
                     communication of the fourth respondent bearing ROC.No.1593/2007/
                     BA2 dated 11.07.2007, quash the same.


                                        For Petitioner     : Mr.Jayesh B.Dolia, Senior Counsel
                                                             For M/s.Aiyar & Dolia
                                        For Respondents
                                        For R1, 2, 4 & 6 : Mr.J.Ravindran
                                                           Additional Advocate General
                                                           Assisted by Mr.V.Manoharan
                                                           Additional Government Pleader
                                         For R3 & 5      : Mr.P.Kumaresan
                                                           Additional Advocate General
                                                           Assisted by Ms.P.Veena Suresh
                                                           Standing Counsel for CMDA


                                                    COMMON         ORDER

Some of the writ petitions have been filed challenging the provision

under Rule 1(2) of the Town and Country Planning (Levy of

Infrastructure and Amenity Charges) Rules, 2008 (hereinafter referred to

as 'the Rules'); some of the writ petitions have been filed challenging the

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

demand thereby levying infrastructure and amenity charges; some of the

writ petitions have been filed challenging demand notice thereby directed

the petitioner to pay additional infrastructure and amenity charges as per

Rule 1(2) of the Rules.

2. The issues involved in all these writ petitions are similar in

nature and therefore this Court is inclined to pass a common order.

3. Facts of the case :-

3.1. The petitioners owned their respective lands and submitted

application seeking approval for the proposed development. On receipt of

the applications for approval, the Executive Officer of the respective

municipalities issued no objection and observed that permission for

construction would be granted only after obtaining the approval from the

Directorate of Town and Country Planning. Thereafter, the Executive

Officer of the respective municipalities forwarded the documents

pertaining to the applications submitted by the petitioners for approval

along with no objection resolution to the Directorate of Town and

Country Planning, Chennai. On receipt of the same, the petitioner was

directed to deposit some amount towards centage charges. It is the final https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

step in the process and procedure for granting the approval. While being

so, the Directorate of Town and Country Planning issued notice thereby

demanded the petitioners to pay infrastructure and basic amenities

charges within a period of thirty days.

3.2. The government introduced the levy of Infrastructure and

Basic Amenities Charges (hereinafter referred to as 'I&A charges') for the

first time and issued government order in G.O.Ms.No.191 Housing and

Urban Development Department dated 01.06.2007. Some of the

petitioners had challenged the said government order in W.P.No.22744 of

2007 etc., batch and obtained interim order of stay. However, the said

writ petitions were disposed by an order dated 02.01.2008 by observing

that the said government order in G.O.Ms.No.191 dated 01.06.2007 has

been incorporated in the Tamil Nadu Town and Country Planning Act, by

amendment and nothing survives in those writ petitions.

3.3. In the meanwhile, though the petitioners had already paid

requisite fee, their applications for approval were pending, since the

government order in G.O.Ms.No.191 dated 01.06.2007 was under

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

challenge. Thereafter, the petitioners were granted approval for their

respective proposed development incorporating certain special conditions

subject to out come of the writ petitions challenging the government order

in G.O.Ms.No.191 dated 01.06.2007. In fact, in some of the cases, after

the approval the government passed order in G.O.Ms.No.191 dated

01.06.2007. Thereafter, once again the petitioners were directed to

submit certain documents as per the special conditions. Accordingly, the

petitioners submitted documents and also executed gift deed in favour of

the respective municipalities, in respect of open space reservation land.

Thereafter, the petitioners were given approval with condition regarding

I&A charges as per the government order in G.O.Ms.No.191 dated

01.06.2007, on the out come of the writ petitions along with other

conditions.

3.4. Thereafter, the petitioners were issued demand notice

towards I&A charges, as per the government order in G.O.Ms.No.84

Housing and Urban Development Department dated 08.04.2008 and

directed to remit the said demand amount within a period of fifteen days

failing which the final approval granted would be cancelled. Though the

petitioners submitted explanation explaining the situation that they had https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

applied for approval long back and in fact, after granting of approval, the

government order was passed to levy I&A charges. Without considering

the same, the approval was cancelled and directed to treat the

constructions which were already made as unauthorised one and also to

take further action. Further instructed that the electricity service

connection should be disconnected. By another communication, if the

I&A charges have not been paid, the approval will be cancelled and

consequently proceedings will be initiated as per the provisions under

Sections 56(1)(c) and 57 of the Tamil Nadu Town and Country Planing

Act, 1971.

4. Background of the Case :-

4.1. Initially, I&A charges were levied by the government order

in G.O.Ms.No.191 Housing and Urban Development Department dated

01.06.2007. However, it was challenged before this Court in several writ

petitions and this Court granted interim order. Thereafter, the amendment

was brought to the Tamil Nadu Town and Country Planning Act vide

Amendment Act No. 34 of 2007. In view of the said amendment, all the

writ petitions were closed and granted liberty to seek appropriate remedy

under the new Act.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

4.2. Further though the Amendment Act viz., Act 34 of 2007

came into force with effect from 01.06.2007 and Section 3 of the

Amendment Act validates the levy or collection between 01.06.2007 and

the date of publication of gazettee dated 12.11.2007, the said validation

section will not have the effect of validating the demand of I&A charges.

It stipulates that the rates as determined in accordance with such

procedure as may be prescribed. The rates were not prescribed on the

date of demand for I&A charges. Further Rules framed under Section 122

r/w Section 63B of the Act vide G.O.Ms.No.22 Housing and Urban

Development Department dated 25.01.2008 viz., Tamil Nadu Town and

Country Planning (Levy of Infrastructure and Amenities Charges) Rules,

2008 and the same was published in the official gazette on 26.01.2008.

sub clause 2 of Rule 1 of the Rules states that the Rules are deemed to

have come into force on 12.11.2007. Therefore, the said Rule 1(2) of the

Tamil Nadu Town and Country Planning (Levy of Infrastructure and

Amenities Charges) Rules, 2008, is under challenge in one set of writ

petitions. In other set of writ petitions, the levy of infrastructure and

amenities charges by demand notice is under challenge.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

5. Petitioners' Counsel submission:-

5.1. The respective learned counsel and the learned Senior

Counsel appearing for the petitioners submitted that as per the provision

under Section 123 of the Act, the rules came into force only from the date

of publication in the official gazette i.e., on 26.01.2008 or such other

particular date as expressed which can only be a date in future to the date

of publication. The rules cannot be given retrospective operation unless,

otherwise specifically sanctioned by the provisions of the Act. In the

absence of any procedure being prescribed on the date of coming into

effect of the Act, prescription in Section 3 of the Act for the validation of

action prior to coming in to force of the procedure by making appropriate

rules cannot be done as the same would continue the prescription under

Section 63 B of the Act.

5.2. They further submitted that neither the Act nor the Rules,

confer power to cancel the approval which was already given and it

cannot declare the constructions which were already made as an

unauthorized one and cannot initiate action under Section 56(1)(c) and

57 of the Act. Therefore, the provision under Section 63B of the Act, the

Rules cannot be enforced before it came into effect. Therefore, the levy of https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

infrastructure and basic amenities charges either on the basis of

government orders or on the basis of Section 63B of the Act is illegal,

arbitrary and colourable exercise of power.

5.3. Originally, the petitioners were demanded to pay I&A

charges on the basis of G.O.Ms.No.191 Housing and Urban Development

Department dated 01.06.2007. After Amendment Rules, the government

passed government order in G.O.Ms.No.84 Housing and Urban

Development Department dated 08.04.2008 stating that the

G.O.Ms.No.84 is presently applicable. Finally the government passed

order in G.O.Ms.No.161 Housing and Urban Development Department

dated 09.09.2009 and accordingly made demand to pay the I&A charges.

Therefore, the demand made subsequently, after granting approval that

too on the basis of the subsequent government orders, which are illegal,

unjust and arbitrary. Further the non-payment of I&A charges, the

approval was cancelled and also directed to initiate proceeding under

Section 56(1)(c) and 57 of the Act. Therefore, it cannot be sustained and

liable to be quashed.

6. Respondents' contention :-

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

6.1. Per contra, the respondents filed counter and the learned

Additional Advocate General appearing for the respondents submitted

that in pursuant to the amendment of Section 63B of the Act, the

government passed various government orders prescribing the rates as

well as modalities of payment of I&A charges. Accordingly, revised rates

shall take into effect from the date of order. By another government

order, earlier government order stands cancelled and no modification is

necessary. Finally, the government passed order in G.O.Ms.No.161

Housing and Urban Development Department dated 09.09.2009, thereby

directed that the minimum and maximum rates prescribed in Rule 4 of

the Rules shall be done away with. It prescribes the amended rates

payable per square meter as the I&A charges for different categories of

building in different areas.

6.2. According to Section 63B of the Act, before issuing planning

permission I&A charges should be levied on the building proposal and

the process of planning permission is completed after receiving relevant

charges. Therefore, the demand was made based on the prevailing

government order, which was issued after technical approval. Therefore,

a revised and modified demand was issued for the balance I&A charges https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

with interest, which exists at the time of technical approval. Non-payment

of I&A charges in full may cause cancellation of issued planning

permission and the development deems to be unauthorized one and as per

Sections 56 & 57 of the Act, sealing process may be initiated. Therefore,

the provisions of the Act and the Rules are constitutional and legal.

6.3. Accordingly, the petitioners were issued revised demand for

collection of I&A charges. The Directorate of Town and Country

Planning by its circular dated 14.01.2011, stated that I&A charges will be

collected as per the government orders and circular issued and one in

force at that time. Further it was clarified by the Secretary, Housing and

Urban Development, by its letter dated 22.06.2011 that, the rate of I&A

charges applicable as on the date of issue of technical clearance and it

shall be levied.

6.4. He further submitted that a challenge was made as against

the government order in G.O.Ms.No.191 Housing and Urban

Development Department dated 01.06.2007, by way of several writ

petitions and the same were dismissed by this Court thereby upholding

the government order in G.O.Ms.No.191 Housing and Urban https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Development Department dated 01.06.2007. Thereafter amendment

brought into the Act by giving retrospective effect and it is legally valid

and maintainable. He also produced a statement showing the details

regarding the balance amount of I&A charges to be paid by the

petitioners at the time of granting planning permission for their respective

planning permission.

7. Heard the learned counsel appearing on either side and

perused the materials placed before this Court.

8. These writ petitions can be considered under the following

four categories in lieu of its respective challenge:-

(a) Some of the petitioners challenged the provisions of the Act,

Rules and Government Orders.

(b) Some of the petitioners challenged the demand of I&A charges.

(c) Some of the petitioners have challenged the additional demand

of I&A charges on the subsequent Government Orders.

(d) Some of the writ petitioners disputed the classification of

building and challenged the demand of I&A charges.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

9. On the submission made by the learned counsel appearing

on either side and on perusal of the documents and counters affidavits,

the following points are arose for consideration :-

(i) Whether the demand for I&A charges prior to the date of

gazette publication of the Rules is justifiable?

(ii) Whether the demand of additional I&A charges based on the

subsequent government orders can be sustainable after the cut-off date

for applicable demand of I&A charges?

(iii) Whether the local or planning authority empowers to revise the

final assessment by demanding, higher rate applying earlier government

order?

(iv) Whether the local or planning authority has power to revise the

I&A charges?

10. Point No.(i) :-

10.1. The Government of Tamil Nadu levied I&A charges by

issuing several government orders. While being so, by the Act 34 of 2001

which came into force with effect from 01.06.2007, inserted Section 63B https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

to the Act, thereby empowering local or planning authority to levy and

collect I&A charges while according building permission. Accordingly,

the right to levy and collection of I&A charges are to be in accordance

with such procedure as may be prescribed.

10.2. Thereafter, the government of Tamil Nadu in exercise of

powers conferred under Section 122 (2) Clause (bb) r/w Section 63B of

the Act framed rules under G.O.Ms.No.22 Housing and Urban

Development Department dated 25.01.2008, which was published in

gazette on 26.01.2008 called the Tamil Nadu Town and Country

Planning (Levy of Infrastructure and Amenity Charges) Rules, 2008.

Though the Rule was framed on 25.01.2008 and published in

government gazette on 26.01.2008, as per the Rule 1(2) of the Rules,

stated that the Rules shall be deemed to have come into force on

12.11.2007. Therefore, retrospective application of the Rules with effect

from 12.11.2007 is not justifiable and ultra-vires the Act and power

vested with the government. Though, the provision under Section 63B of

the Act speaks about levy of I&A charges, which was subject to such

procedure, as may be prescribed.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

10.3. Accordingly, the government prescribed by framing rules by

the government order in G.O.Ms.No.22 Housing and Urban Development

Department dated 25.01.2008 and the same was published on

26.01.2008. As per Rule 1(2) of the Rules, the Rules shall be deemed to

have come into force only from the date of publication in the official

gazette i.e., from 26.01.2008. As per Section 123 of the Act, the Rules

can come into force only from the date of publications in the official

gazettee or such other particular date which can only to be a date in

future to the date of publication. That apart, rules cannot be given

retrospective operation unless, otherwise specifically sanctioned by the

Act. In the absence of any procedure being prescribed on the date of

coming into effect of the Act, prescription in Section 3 of the Act, for the

validation of actions prior to coming to force of the procedure by making

appropriate rules cannot be done as the same would continue the

prescription in Section 63B of the Act.

10.4. In this regard the learned counsel appearing for the

petitioners relied upon the judgment of the Hon’ble Supreme Court of

India reported in (1972) 2 SCC 601 in the case of Hukam Chand Etc., https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Vs. Union the India and ors., which held that if there is no provision in

the section which may either expressly or by necessary implication show

that the Central Government has been vested with power to make rules

with retrospective effect. The Central government would be acting in

excess of its power if it gave retrospective effect to any rule. Thus, it is

clear that unlike sovereign legislature which has power to enact laws with

retrospective operation, authority vested with the power of making

subordinate legislation has to act within the limits of its power and cannot

transgress the same. As stated supra, though the respondents were vested

with powers to make Rules, there is no provision which may either

expressly or necessary implication show that the respondents have been

vested power to make Rules with retrospective effect.

10.5. They also relied upon the judgment reported in (2015) 1

SCC 1 in the case of Commissioner of Income Tax (Central)-I, New

Delhi Vs. Vatika Township Private Limited, in which the Hon'ble

Supreme Court of India held as follows :-

“27. A legislation, be it a statutory Act or a statutory Rule or a statutory Notification, may physically consists of words printed on papers.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

However, conceptually it is a great deal more than an ordinary prose. There is a special peculiarity in the mode of verbal communication by a legislation. A legislation is not just a series of statements, such as one finds in a work of fiction/non fiction or even in a judgment of a court of law. There is a technique required to draft a legislation as well as to understand a legislation. Former technique is known as legislative drafting and latter one is to be found in the various principles of ‘Interpretation of Statutes’. Vis-à-vis ordinary prose, a legislation differs in its provenance, lay-out and features as also in the implication as to its meaning that arise by presumptions as to the intent of the maker thereof.

28. Of the various rules guiding how a legislation has to be interpreted, one established rule is that unless a contrary intention appears, a legislation is presumed not to be intended to have a retrospective operation.

The idea behind the rule is that a current law should govern current activities. Law passed today cannot apply to the events of the past. If we do something today, we do it keeping in view the law of today and in force and not tomorrow’s backward adjustment of it. Our belief in the nature of the law is founded on the bed rock that every human being is entitled to arrange

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

his affairs by relying on the existing law and should not find that his plans have been retrospectively upset. This principle of law is known as lex prospicit non respicit :

law looks forward not backward. As was observed in Phillips vs. Eyre[3], a retrospective legislation is contrary to the general principle that legislation by which the conduct of mankind is to be regulated when introduced for the first time to deal with future acts ought not to change the character of past transactions carried on upon the faith of the then existing law.

29. The obvious basis of the principle against retrospectivity is the principle of 'fairness’, which must be the basis of every legal rule as was observed in the decision reported in L’Office Cherifien des Phosphates v. Yamashita-Shinnihon Steamship Co.Ltd[4]. Thus, legislations which modified accrued rights or which impose obligations or impose new duties or attach a new disability have to be treated as prospective unless the legislative intent is clearly to give the enactment a retrospective effect; unless the legislation is for purpose of supplying an obvious omission in a former legislation or to explain a former legislation. We need not note the cornucopia of case law available on the subject because aforesaid legal position clearly emerges from the various decisions and this legal

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

position was conceded by the counsel for the parties. In any case, we shall refer to few judgments containing this dicta, a little later.

30. We would also like to point out, for the sake of completeness, that where a benefit is conferred by a legislation, the rule against a retrospective construction is different. If a legislation confers a benefit on some persons but without inflicting a corresponding detriment on some other person or on the public generally, and where to confer such benefit appears to have been the legislators object, then the presumption would be that such a legislation, giving it a purposive construction, would warrant it to be given a retrospective effect. This exactly is the justification to treat procedural provisions as retrospective. In Government of India & Ors. v. Indian Tobacco Association[5], the doctrine of fairness was held to be relevant factor to construe a statute conferring a benefit, in the context of it to be given a retrospective operation. The same doctrine of fairness, to hold that a statute was retrospective in nature, was applied in the case of Vijay v. State of Maharashtra & Ors.[6] It was held that where a law is enacted for the benefit of community as a whole, even in the absence of a provision the statute may be held to be retrospective

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

in nature. However, we are confronted with any such situation here.”

Thus it is clear that the general principle concerned retrospective rules is

that unless a contrary intention appears, a legislation is presumed not to

be intended to have a retrospective operation. Therefore, the current law

should govern current activities.

10.6. They also relied upon another judgment of the Hon'ble

Supreme Court of India reported in (2017) 16 SCC 186 in the case of

Federation of India Mineral Industries and ors Vs. Union of India

and anr., which held as follows :-

“26. The power to give retrospective effect to subordinate legislation whether in the form of rules or regulations or notifications has been the subject matter of discussion in several decisions rendered by this Court and it is not necessary to deal with all of them – indeed it may not even be possible to do so. It would suffice if the principles laid down by some of these decisions cited before us and relevant to our discussion are culled out. These are obviously relatable to the

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

present set of cases and are not intended to lay down the law for all cases of retrospective operation of statutes or subordinate legislation. The relevant principles are:

(i) The Central Government or the State Government (or any other authority) cannot make a subordinate legislation having retrospective effect unless the parent statute, expressly or by necessary implication, authorizes it to do so. (Hukum Chand v.Union of India4 and Mahabir Vegetable Oils (P) Ltd. v. State of Haryana).

(ii) Delegated legislation is ordinarily prospective in nature and a right or a liability created for the first time cannot be given retrospective effect. (Panchi Devi v. State of Rajasthan).

(iii) As regards a subordinate legislation concerning a fiscal statute, it would not be proper to hold that in the absence of an express provision a delegated authority can impose a tax or a fee. There is no scope or any room for intendment in respect of a compulsory exaction from a citizen. (Ahmedabad Urban Development Authority v. Sharadkumar Jayantikumar Pasawalla and State of Rajashtan v. Basant Agrotech (India) Limited.).

27. A much more erudite, general and broad-

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

based discussion on the subject is to be found in the Constitution Bench decision in Commissioner of Income Tax (Central) –I v. Vatika Township Private Limited and we are obviously bound by the conclusions arrived at therein. It is not at all necessary for us to repeat the discussion and the conclusions arrived at by the Constitution Bench in the view that we have taken except to say that our conclusions do not depart from the conclusions arrived at by the Constitution Bench.

28. On the facts before us, it is clear that Section 15 of the MMDR Act empowers the State Government to make rules for regulating the grant of quarry leases, mining leases or other mineral concessions in respect of minor minerals and for purposes connected therewith. This section does not specifically or by necessary implication empower the State Government to frame any rule with retrospective effect. Also, the MMDR Act does not confer any specific power on the State Government to fictionally create the DMF deeming it to be in existence from a date earlier than the date of the notification establishing the DMF. Therefore, it must follow that under the provisions of the MMDR Act that we are concerned with, no State Government has the power to frame a rule with retrospective effect or to create a deeming fiction, either specifically or by

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

necessary intendment.

29. Similarly, Section 13 of the MMDR Act does not confer any specific power on the Central Government to frame any rule with retrospective effect. Section 9B(5) and (6) read with clause (qqa) inserted in Section 13(2) of the MMDR Act enable the Central Government to make rules to provide for the amount of payment to be made to the DMF established by the State Government under Section 9B(1) of the MMDR Act. None of these provisions confer any power on the Central Government to require the holder of a mining lease or a prospecting licence-cum-mining lease to contribute to the DMF with retrospective effect. Therefore, even the scope and extent of the rule making power of the Central Government is limited.

30. In view of the position in law as explained above and the factual position before us, the notifications issued by the State Governments must be understood to mean (assuming the DMF could not be established with effect from 12th January, 2015 by a notification issued on a later date) that the DMF was established on the date of publication of each notification. This is reflective of the further submission of the learned Attorney General in Musaliar that was not considered by the Constitution Bench. In our

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

opinion this submission can be extrapolated to the facts of the cases before us and if we do so, we find it well taken. To the extent possible, the validity of a rule, regulation or notification should be upheld. It is not obligatory to declare any notification ultra vires the rule making power of the State Government if its validity can be saved without doing violence to the law. In these cases, we are of opinion that it is not obligatory to declare the notifications ultra vires the rule making power of the State Governments to the extent of their establishing the DMF from a retrospective date, since we can save their validity by reading them as operational from the date of their publication. In any event, no prayer was made before us for striking down the establishment of the DMF as such.

31. Therefore our answer to the first question is that the DMFs were not established retrospectively even though the notifications established them from a date anterior to the date of the notifications - but not before the date of the Ordinance. Assuming the DMFs were established with retrospective effect from 12th January, 2015 it is of no consequence since the retrospective establishment does not prejudicially affect the interests of anybody (as will be seen later). In this view of the

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

matter, the notifications do not violate the law laid down in Musaliar and Vatika Township. Even otherwise, their validity can be saved by reading them as operational from the date of publication.” Therefore, no retrospective effect unless parent Act expressly permit the

retrospective effect. The delegated legislation is ordinarily prospective in

nature and no retrospective effect can be given, in the absence of an

express provision. Accordingly, the point No.(i) is answered in favour

of the petitioners.

11. Point No.(ii):-

11.1. The minimum and maximum amount was required to be

stipulated under Section 63B of the Act and the local or planning

authorities were empowered to, on a case to case basis, fix the I&A

charges within the band width that may be stipulated. The Rules when

initially framed stipulated a minimum and a maximum rate which

subsequently has been done away with by the Government by stipulating

a uniform rate of infrastructure and amenity charges presumably to avoid

any favouritism to any particular developer. The purpose for demand of

infrastructure and amenity charges arise out of the stress that may be

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

caused for providing infrastructure facilities in a particular area when

development activities take place.

11.2. Hence, under Rule 7 of the Rules, an application was first

required to be made, receipt of which the local or planning authority is

required to issue notice upon the person, who is liable to make payment

of such infrastructure and amenity charges duly after calling for a report

from the concerned officer of the Planning Authority or the Local

Authority and determine whether or not and if so what infrastructure and

amenity charges was leviable in respect of the building proposed to be

constructed. Hence, the owner or occupier is first required to submit an

application under Forma A. Thereafter, the Assessing Officer under Rule

7 of the Rules is required to

(a) determine whether or not infrastructure and amenity charges are leviable;

(b) on coming to such conclusion, determine the amount so leviable.

He is required to do this after issuing a notice to the owner or occupier

under Form B calling for objections from the owner or occupier.

11.3. On receiving objections from the owner or occupier, the https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Assessing Officer is required under Rule 8 of the Rules to pass a final

assessment order of the infrastructure and amenity charges in Form C.

On receipt of the final assessment order under Rule 9, the owner or

occupier, as the case may be, is liable to make payment of the

infrastructure and amenity charges. In none of the cases, which are

subject matter of challenge before this Hon'ble Court, this procedure has

been followed. Admittedly in all the cases before this court when on an

application for development, a demand in Form C alone demanding the

infrastructure and amenity charges has been made and on payment of the

same, the planning/building permit is granted. In none of the cases, there

has been any application of mind by the Assessing Officer whether or not

the infrastructure and amenity charges are leviable.

11.4. Notwithstanding the fact that the procedure as stipulated

under Rules 7 to 9 of the Rules, have not been followed in any of the

cases, demands were made in the nature of final assessment based on the

applicable Government Order on the date of granting of planning

permit/building permit. In most of the case, the said amount has been

paid. Subsequently the local or planning authority after lapse of over 1½

years and 2 years have sought to revise this earlier assessment/demand by https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

demanding a higher rate of infrastructure and amenity charges applying

an earlier Government Order on the pretext that there was some internal

technical clearance and such technical clearance date is to be reckoned.

11.5. In fact, the Act doesn’t empower the local or planning

authority to revise the I&A charges, once the assessment has been made.

As per the first demand, the same was in accordance with Form C

stipulating an interest of 6% if the amount was not paid in time. The

subsequent demand is without any authority or powers vested with the

local or planning authority with the Rules framed under the Act.

Therefore, the authorities do not have power to revise or review on the

final assessment has been made.

11.6. Without considering the same, appellate authority also

confirmed the revised assessment order. In fact, no person can put up

construction without building permission being granted by the authority.

Though the additional/revised demand have been made based on some

technical clearance at an earlier point of time, which is not in accordance

with the Act. A pragmatic consideration of the provision of Section 63B

of Act with the ground reality is to be reckoned. Without building https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

permission or last of the permits require for putting up construction, no

person can put up construction. Any one is entitled to withdraw his

application at any point of time and hence the applicable time for levy

and assessment of I&A charges should be while granting building permit

or last of permits that are required for putting upon construction and not

any prior point of time.

11.7. That apart, the subsequent government orders have been

superseded the previous government order. While being so, the demand

made by the authority based on the earlier government order, which has

been superseded, is unsustainable. In most of the cases, while demanding

I&A charges at the first instant it was made on the then prevalent

government order. It is not permissible in law. Further neither t he Act

nor the Rules confer power on the respondents to cancel the approval

already granted and the construction which were already made is an

unauthorized construction and to initiate action under Section 56(1)(c)

and 57 of the Act. Therefore, in the absence of any provision in law to

take such action, the communications of the respondents are illegal,

arbitrary and colourable exercise of power.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

11.8. Insofar as the levy of I&A charges, as per the subsequent

government orders, are concerned the learned counsel appearing for the

petitioners relied upon the judgment reported in (2019) 15 SCC 212 in

the case of Chennai Metropolitan Development Authority Vs. Prestige

Estates Project Ltd., in which the Hon'ble Supreme Court of India held

as follows :-

''33. On 27 March 2012, while issuing a demand notice to the respondent, it was made clear by the appellant that the planning permission was still to be issued. The submission of the application for permission and the steps taken by the respondent to comply with the conditions and the deposit of the charges did not confer a vested right in the respondent for the grant of planning permission. The grant of planning permission would only ensue upon the appellant crutinizing the application and determining that the permissions which were sought were in accordance with the development regulations and all other planning requirements holding the field. Before the planning permission was issued, the revised charges for Premium FSI came to be enforced. Once the revised charges came into force with effect from 1 April 2012, the respondent, as the applicant for planning

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

permission, was bound to pay the revised charges. As on 1 April 2012, the respondent had no planning permission in its favour. The submission of the respondent that planning permission was issued in May 2012 evidently will not advance the case of the respondent. The grant of any permission post the revision of the Premium FSI charges would necessarily be subject to the revised charges. Hence, in raising the demand on the basis of the revised charges on 22 August 2012, the appellant was acting in accordance with law.

34. The principle which we have adopted accords with a consistent line of precedent of this Court. In State of Tamil Nadu v Hind Stone11, Justice O Chinnappa Reddy speaking for a Bench of two learned judges of this Court, while interpreting the provisions of Rule 2 (A) of the Mines and Minerals (Regulation and Development) Act 1957 observed :

“13…While it is true that such applications should be dealt with within a reasonable time, it cannot on that account be said that the right to have an application disposed of in a reasonable time clothes an applicant for a lease with a right to have the application disposed of on the basis of the rules in force at the time of the making of the application. No

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

one has a vested right to the grant or renewal of a lease and none can claim a vested right to have an application for the grant or renewal of a lease dealt with in a particular way, by applying particular provisions. In the absence of any vested rights in anyone, an application for a lease has necessarily to be dealt with according to the rules in force on the date of the disposal of the application despite the fact that there is a long delay since the making of the application. We are, therefore, unable to accept the submission of the learned counsel that applications for the grant of renewal of leases made long prior to the date of GOMs No. 1312 should be dealt with as if Rule 8-C did not exist.”

35. The same principle was followed by another two judge Bench of this Court in Howrah Municipal Corporation v Ganges Rope Co. Ltd., Justice D M Dharmadhikari speaking for the court held :

“17…The statutory provisions regulating sanction for construction within the municipal area are intended to ensure proper administration of the area and provide proper civic amenities to it. The paramount considerations of regulatory provisions for construction activities are public interest and convenience. On the subject of seeking sanction for construction, no vested

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

right can be claimed by any citizen divorced from public interest or public convenience.” This Court held that the provisions contained in the Howrah Municipal Corporation Act 1980 contemplate an express sanction before a person can be allowed to construct or erect a building. Hence, in ordinary course, no vested right is created merely by the submission of an application for sanction to construct a building. Adverting to the decision in Usman Gani J. Khatri of Bombay v Cantonment Board13, the Court held thus:

“30. This Court, thus, has taken a view that the Building Rules or Regulations prevailing at the time of sanction would govern the subject of sanction and not the Rules and Regulations existing on the date of application for sanction.”''

11.9. Thus it is clear that the crucial date for determination of

applicable charges is the date on which the planning permission is

granted. Further building rules or regulations prevailing at the time of

sanction would govern the subject of sanction and not the rules and

regulations existing on the date of application for sanction. Further the

law for approval of the building planning would be the date on which the

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

approval is granted and not the date on which the plans are submitted.

11.10. As per the original demand of I&A charges, the petitioners

had paid amount and they were granted approval for their respective

construction on the basis of the prevalent government order.

Subsequently, the demand impugned in these writ petitions were issued

on the basis of the subsequent government order, which is not applicable

to the case of the petitioners. The subsequent government order has not

come into operation and therefore it would no applicability whatsoever

insofar as the approval which were granted before the government order.

Therefore, the subsequent demand of I&A charges is illegal, unjust and

arbitrary. Accordingly, the point No.(ii) is also answered in favour of

the petitioners.

12. Point No.(iii) & (iv):-

12.1. Some of the writ petitions have been filed challenging the

provisions under Section 63 B, C r/w Section 3 of the second amendment

Act and the Rules 4, 5, 7 and 9 of the Rules and subsequent government

orders in G.O.Ms.No.191 Housing and Urban Development Department

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

dated 01.06.2007 and G.O.Ms.No.161 Housing and Urban Development

Department dated 09.09.2009. In order to provide infrastructure like

international standard transport facility, new source of water supply

system, connecting sewerage and drainage to the trunk system, creation

of environment friendly atmosphere and other basic amenities, applying

the concept of “user pays”, the collection of I&A charges from the

developers has been envisaged under Section 63B of the Act. It is relevant

to extract the provision under Section 63B of Act as follows :-

“63-B. Levy of infrastructure and amenities charges .-

(1) Every local authority or the planning authority, as the case may be, while according building permit under the relevant laws or according permission under this Act, as the case may be, shall levy charges on the institution of use or change of use of land or building or development of any land or building in the whole area or any part of the planning area so as to meet the impact of development and for ensuring sustainable development of urban and rural areas by providing adequate infrastructure and basic amenities at the rates as determined in accordance with such procedure as may be prescribed which shall not be less than minimum and not more than the maximum as may

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

be prescribed, and different rates may be prescribed for different parts of the planning area and for different uses.

(2) The infrastructure and amenities charges shall be leviable on any person who undertakes or carries out any such development or institutes any use or changes any such use.

(3) The collection of the infrastructure and amenities charges shall be made in such manner as may be prescribed.”

12.2. In pursuant to the said provisions, various orders have been

passed by the government. The levy of I&A charges is to ensure

sustainable development leading to the formation of well planned urban

areas and growth centers, provision of adequate basic amenities. As

stated supra, it is necessary to provide funds by way of establishing an

Infrastructure and Amenities Fund with adequate source of revenue.

Therefore, the government issued order in G.O.Ms.No.191 Housing and

Urban Development Department dated 01.06.2007 for collection of I&A

charges. The different categories at rates are as follows :-

(i) Commercial and IT Buildings Rs.500/- per Sq.mt.

(ii) Multistoried Building Rs.1000/- per Sq.mt.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

(iii) Institutions Rs. 200/- per Sq.mt.

(iv) Industrial Use Rs. 300/- per Sq.mt.

It will be credited to Infrastructure and Amenities Fund to be operated

and maintained by the Director of Town and Country Planning.

12.3. Subsequently, the government passed order in

G.O.Ms.No.215 Housing and Urban Development Department dated

02.07.2007 and G.O.Ms.No.4 Housing and Urban Development

Department dated 04.01.2008, thereby ordered some modification.

Accordingly, 50% of the I&A charges shall be collected in the first

installment at the time of final decision on the application for grant of

planning permission and the second installment of 25% shall be collected

within the end of six months period from the date of issue of planning

permission and the third and final installment shall be collected within

one year from the date of payment of second installment or before issue

of completion certificate whichever is earlier.

12.4. Thereafter, the Government passed G.O.(Ms).No.22,

Housing and Urban Development Department, dated 25.01.2008,

whereby the Government, in exercise of its powers conferred under clause

(bb) of sub- section (2) of section 122 read with section 63-B of the Act,

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

have framed the Tamil Nadu Town and Country Planning (Levy of

Infrastructure and Amenities charges) Rules, 2008. The Rule 2 (d) of the

Rules defines "infrastructure" as being "the sum of technical installations

and social institutions creating a basis for human activities. Specifically it

is the physical equipment needed to provide services such as transport,

power, water supply, sewerage, drainage, communications and access".

12.5. Under Rule 4 of the Rules, it is stated that the Infrastructure

and Amenities Charges shall be collected for new constructions, additions

to existing constructions and change of use of existing building at the

rates not exceeding the maximum rates and not less than the minimum

rates in respect of different categories of building. It is therefore made

clear under the Rules that the I&A charges are payable only in respect of

multistoried buildings, commercial buildings, information technology

building, Group development, institutional buildings, industrial buildings

and special buildings which have been specifically defined under the

Rules. Any building not falling within the categories of buildings

mentioned under the Rule 4 of the Rules, will not be subject to

assessment of infrastructure and amenities charges.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

12.6. The modalities of payment of I&A charges as laid down in

G.O.(Ms).No.4, Housing and Urban Development Department, dated

04.01.2008 have also been reiterated in Rule 9 of the Rules. Rule 10 of

the Rules embodies the appeal provision stating that any person

aggrieved by the final assessment order of the planning authority or the

local authority under Rule 8 of the Rules may, within a period of 30 days

from the date on which the order was received by him, appeal against

such order to the Chennai Metropolitan Development Authority or to the

Director of Town and Country Planning, as the case may be. The second

proviso to Rule 10 of the Rules specifically states that no appeal shall be

entertained under the said rules, unless it is accompanied by a

satisfactory proof of payment of I&A charges admitted by the appellant

to be due or 50% of the assessed amount, whichever is higher.

12.7. Further by way of another order in G.O.(Ms). No.34,

Housing Urban Development (UD4(1)) Department, dated 08.02.2008,

the Government have directed that the applicants seeking planning

permission have to pay Initial amount at the rate Rs.100/- per Sq.mtr., as

I&A charges along with Indemnity Bond towards the payment of balance

of the charges before the issue of completion certificate as per the time https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

schedule to be prescribed.

12.8. Thereafter by way of another order in G.O.(Ms). No.84,

Housing and Urban Development Department (UD-4) Department, dated

08.04.2008, the Government directed that the maximum and minimum

rates payable as per Rule 4 of the Rules and the modalities of I&A

charges as prescribed under Rule 9 of the Rules therein shall be

continued. The Government order also states that G.O.(Ms). No.34, dated

08.02.2008 stands cancelled and any modification prescribed as per G.O.

(Ms). No.34, dated 08.02.2008 is not necessary.

12.9. Thereafter by way of another order in G.O.(Ms).No.161,

Housing and Urban Development (UD-4) Department, dated 09.09.2009

the Government have directed that the minimum and maximum rates

prescribed In Rule 4 of the Rules shall be done away with. The said

government order further prescribes the amended rates payable per Sq.

mt., as I&A charges for different categories of building in different areas.

The government order specifically states that the revised rates shall take

effect from the date of the Government Order. https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

12.10. That apart, the gap between the supply and demand in

urban infrastructure is increasing every year. To meet this demand, it is

necessary that the users of these services contribute to the creation of

infrastructure assets. Therefore, keeping in view the huge demand for

creation of infrastructure and the requirement of funds, Government

ordered that the Infrastructure and Amenities Charges shall be increased

by 50% of the present prevailing rates in Town and Country Planning

areas and CMDA areas, vide G.O.(Ms).No.86, Housing and Urban

Development Department dated 28.03.2012. The said Government Order

further prescribes the amended rates payable per square meter as the

Infrastructure and Amenities Charges for different categories of building

in different areas as follows :-

Chennai Coimbatore, Metro Building type Chengalpattu Tiruppur and Other area Politian Kurichi authority

building

residential building

multistoried

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Chennai Coimbatore, Metro Building type Chengalpattu Tiruppur and Other area Politian Kurichi authority building

building The Government Order specifically states that the revised rates shall take

effect from the date of the order.

12.11. Further, Sections 59 and 63-A of the Act deal with levy of

development charges, which is an Independent charge not in any way

connected to the levy of Infrastructure and Amenities Charges. The

validity of imposition of development charges is pending adjudication

before this Court, and the same is not in any way connected with giving

effect to the provisions of Section 63-B of the Act empowering the

authorities to impose I&A charges for provision of infrastructure and

basic amenities necessitated by massive development. Also, the

contention of the petitioners that the provisions of the Act do not provide

for cancellation of the planning permission is liable to be rejected for the

reason that Section 54 of the Act provides that the appropriate planning

authority may revoke or modify the planning permission granted under

this Act.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

12.12. The I&A charges levied under Section 63-B of the Act are

credited to a fund called the State Infrastructure and Amenities Fund

constituted by the government under Section 63-C of the Act. It is to meet

the impact of development and for ensuring sustainable development of

urban and rural areas. As per Rule 6 of the Rules, the I&A charges

utilized for the purpose of preparation of infrastructure investment plans,

execution of infrastructure investment plans in full or part and for any

purpose incidental to the preparation or execution of infrastructure

investment plans. Therefore, the provisions under Section 63B of the Act

cannot be said as ultravires of the provisions of the Act. Accordingly the

point Nos.(iii) & (iv) are answered in favour of the respondents.

Object of the Act:-

13. Further the object of the Act is to plan the development and

use of urban and rural areas in the State of Tamil Nadu. The I&A charges

have been introduced in the Act with the object of dealing with the

increased need for infrastructure and basic amenities which necessarily

form part of sustainable development and use of urban and rural with.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

The said charges are utilized for the purposes provided in the Act and the

Rules made thereunder and no other purposes.

14. In fact, the benefit which accrues to the petitioners on

utilization of the said fund cannot be quantified in terms of money as the

object of the fund is creation of better and grater infrastructure and

provision of basic amenities. The developments promoted by the

petitioners relates to the construction of multistoried buildings, office

complexes, residential premises and institutions which do not provide any

amenities or services of infrastructure outside the compound wall of such

developments. The essential and planned development leading to the

formation of well planned urban areas and growth centres.

15. The provision of adequate amenities for their occupants

depend on the infrastructure services provided by the government and its

department. The development requires high order infrastructure like

international standard transport facilities, broad road connectivity, new

source of water supply system, sewerage and drainage to the trunk

system, creation of environment friendly atmosphere in the urban as well

as regional level which require huge capital outlay. Therefore, it is very https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

difficult to meet the needs of the infrastructure facilities, even though

development provides outlets for growth of cities. Therefore, some kind of

institutional arrangement for mobilization of funds to provide higher

order infrastructure at the regional level and in order to improve the

situation, the government has to pump huge investment.

16. In fact, the development charge payable for these

developments are very meager and would not meet part of the cost of

administration of the Act in term of plan preparation, regulation and

enforcement. Therefore, it become inevitable for the government to levy a

separate charge exclusively for augmenting various infrastructure and

basic amenities. Therefore, levy of I&A charges is legal and within the

power of the government. Further the Act came into force in the year

1972. Since more than 35 years, ceiling limit of the development charges

and other provisions prescribed in the Act are not adequate to meet the

expenses and are not commensurate with the cost of land and the

facilities provided by them would be of temporary measure. It would end

in dependence on government sources finally posing a serious financial

crisis to the local bodies. The density of population is becoming high in

all major States in the country. The density of population is becoming https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

high in all the rapidly developing growth centers including rural area.

Therefore, the contribution received from the developers is very meager

and is meant to cover a part of the cost of basic facilities.

17. Further, the development charges being levied under Section

59 of Act by the local authority for use or change of use or building or

development requiring permission under the Act, are not specifically

collected for infrastructure investment but are is levied as charges for

such permission given. Therefore, I&A charges are not to be confused

with development charges, which is altogether different. The purpose of

the Act is to provide for planning, development and use of the rural and

urban land in the State of Tamil Nadu and for the purpose of connected

thereunder. Therefore, the government passed order in G.O.Ms.No.191

Housing and Urban Development Department dated 01.06.2007, to

collect I&A charges for certain types of developments.

18. In fact, the developments cost range from Rs.3000 to

Rs.4000 per sq.ft., whereas the charges proposed in the government order

is only Rs.100/- per sq.ft., at a maximum. Therefore, it is very meager

and hence these charges compared to the cost of construction which https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

range upwards from Rs.1000/- sq.ft., are low enough and can be

affordable by any developer. Therefore, there is no contravention or

violation of Article 265 of the constitution of India. The levy has been

made in accordance with law and as envisaged by law. Further, already

batch of writ petitions were filed challenging the provisions under Section

63 B & C of the Act and all the writ petitions were dismissed by this

Court in W.P.No.21402 of 2010 etc., batch by an order dated

30.06.2011.

Conclusion:-

19. In the light of the above discussions, this Court concludes as

follows :-

(i) Rule 1(2) of the Rules is ultravires to the provisions of the Act.

(ii) The I&A charges shall be levied as per the prevailing government orders based on the date of planning permission.

(iii) Section 63 B, C of the Act and Rules 4,5,7 & 9 of the Rules stand sustained.

Accordingly, this Court is inclined to pass the following orders in the

respective writ petitions.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

20. W.P.No.22755, 22756 & 22757 of 2009 :-

20.1. These writ petitions have been filed for declaration declaring

the provisions under Section 63 B & C of the Act r/w Section 3 of the

Amendment Act and Rules 4, 5 and 7 of the Rules and consequential

government orders in G.O.Ms.No.161 Housing and Urban Development

Department dated 09.09.2009 and G.O.Ms.No.191 Housing and Urban

Development Department dated 01.06.2007 as null and void and also

challenging the demand notice issued by the respondents thereby

demanding I&A charges and also to direct the respondents to refund the

I&A charges already paid by the petitioner.

20.2. The petitioner company was granted planing permission to

build residential apartment on 03.06.2009 on remittance 50% of the I&A

charges. Thereafter, by the impugned notices, the petitioner was directed

to pay remaining I&A charges as per the government order in G.O.No.84

Housing and Urban Development Department dated 08.04.2008.

Therefore, this Court finds no infirmity or illegality in the impugned

demand notices and the petitioner is not entitled for refund of

Rs.27,20,50,000/-.

21. W.P.No.23663 of 2009 :-

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

21.1. This writ petition has been filed for declaration declaring

that Rule 9 of the Rules will not be applicable to the petitioner's property.

21.2. The petitioner was granted sanction and approval to put up

building as early as on 06.09.2007. Even before the commencement of

the Rules, the petitioner was provided with planning permission and

approval and accordingly, he paid the developmental charges. Therefore,

the respondents cannot levy I&A charges and the Rule 9 of the Rules is

not applicable to the petitioner's property.

21.3. In view of the above, this Court declares that Rule 9 of the

Rules is not applicable to the petitioner's property comprised in Survey

No.453/2, Sholinganallur, O.M.R., Chennai. The second respondent is

directed to issue completion certificate for the petition's property, if not

granted already, forthwith.

22. W.P.Nos.24825 & 24826 of 2009:-

22.1. These writ petitions have been filed challenging the demand

notice dated 26.10.2012 issued by the second respondent, thereby

directed the petitioner to pay a sum of Rs.2,38,27,000/- and https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Rs.1,41,20,000/- respectively, towards I&A charges.

22.2. The petitioner was granted planning permission to construct

I T office building on 26.03.2008 & 08.04.2008 respectively. Thereafter,

by the impugned notices, the petitioner was directed to pay remaining

I&A charges as per the government order in G.O.No.84 Housing and

Urban Development Department dated 08.04.2008. Therefore, this Court

finds no infirmity or illegality in the impugned demand notices.

23. W.P.No.25997 of 2009 :-

23.1. This writ petition has been filed challenging the demand

notice dated 24.11.2009 & 03.12.2009 issued by the second respondent,

thereby demanding the petitioner to pay a sum of Rs.1,60,00,000/-

towards I&A charges.

23.2. The petitioner was granted planning permission by an order

dated 05.09.2007 and as such the government order in G.O.Ms.No.191

Housing and Urban Development dated 01.06.2007 is applicable to

collect the I&A charges. According the petitioner was directed to pay the

I&A charges by the demand notice dated 24.11.2009. This Court finds no https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

infirmity or illegality in the impugned order passed by the second

respondent.

24. W.P.No.26803 of 2010 :-

24.1. This writ petition has been filed challenging the demand

notice dated 11.11.2010 issued by the second respondent, thereby

directed the petitioner to pay a sum of Rs.29,20,000/- towards I&A

charges.

24.2. The petitioner Trust intended to build a Polytechnic college at

Thiruvallur district and obtained building permission 14.03.2008 on

payment of Rs.7,30,000/- towards I&A charges. Therefore, the

government order in G.O.Ms.No.191 Housing and Urban Development

Department dated 01.06.2007 is applicable to collect I&A charges.

However, the impugned demand has been made after granting building

permission under the institutional building as per the government order in

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008. Therefore, the impugned demand notice cannot be sustained

and liable to be quashed. Accordingly, the impugned demand notice

dated 11.11.2010 issued by the second respondent, is hereby quashed. https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

25. W.P.No.2963 of 2011 :-

25.1. This writ petition has been filed challenging the demand

notice dated 11.03.2010 issued by the third respondent, thereby directed

the petitioner to pay a sum of Rs.1,17,05,000/- towards I&A charges.

25.2. The petitioner intended to build a factory premises and

obtained building permission 10.11.2009, on payment I&A charges

under industrial building. Therefore, the government order in

G.O.Ms.No.161 Housing and Urban Development Department dated

09.09.2009 is applicable to collect I&A charges. However, the impugned

demand has been made after granting building permission under the

multistoryed building. Therefore, the impugned demand notice cannot be

sustained and liable to be quashed. Accordingly, the impugned demand

notice dated 11.03.2010 issued by the third respondent, is hereby

quashed.

26. W.P.No.5602 of 2011 :-

26.1. This writ petition has been filed challenging the demand

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

notice dated 10.08.2010 & 02.11.2010 issued by the third respondent,

thereby directed the petitioner to pay a sum of Rs.41,60,100/- towards

I&A charges.

26.2. The petitioner was granted permission to construct factory

premises on 12.03.2008 and directed to pay I&A charges as per

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008. Therefore, the government order in G.O.Ms.No.191 Housing

and Urban Development Department dated 01.06.2007 is applicable to

collect I&A charges. Thereafter, the impugned demand of I&A charges as

per the government order in G.O.Ms.No.84 Housing and Urban

Development Department dated 08.04.2008 cannot be sustained and

liable to be quashed.

26.3. Accordingly, the impugned demand notices dated 10.08.2010

& 02.11.2010 issued by the third respondent, are hereby quashed. The

third respondent is directed to make a fresh demand for I&A charge as

per the government order in G.O.Ms.No.191 Housing and Urban

Development Department dated 01.06.2007 forthwith. If the petitioner

failed to pay the said amount, the respondents are directed to proceed as https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

against the petitioner in accordance with law to recover the said amount.

27. W.P.No.5720 of 2011 :-

27.1. This writ petition has been filed challenging the demand

notices dated 08.11.2010, 26.11,2010, 03.01.2011, 05.02.2011 and

05.01.2011 issued by the respondents 4 & 3 respectively, thereby

demanding I&A charges as per the government order in G.O.Ms.No.84

Housing and Urban Development Department dated 08.04.2008.

27.2. The petitioner was granted planning permission on

19.09.2007 for construction of multisoried building for residential

apartments and directed to deposit a sum of Rs.48,300/- towards Centage

charges Accordingly the petitioner paid the said amount. Thereafter, by

the impugned demand notice the petitioner was directed to pay a sum of

Rs.9,39,99,650/- towards I&A charges as per the government order in

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008.

27.3. As stated supra, the petitioner was granted building

permission on 19.09.2007 and therefore the government order in https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

G.O.Ms.No.191 Housing and Urban Development Department dated

01.06.2007 is applicable to collect the I&A charges. Thereafter, the

impugned demand of I&A charges as per the government order in

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008 cannot be sustained and liable to be quashed.

27.4. Accordingly, the impugned demand notices dated

08.11.2010, 26.11,2010, 03.01.2011, 05.01.2011 and 05.02.2011 issued

by the respondents 3 & 4 , are hereby quashed. The third respondent is

directed to make a fresh demand for I&A charge as per the government

order in G.O.Ms.No.191 Housing and Urban Development Department

dated 01.06.2007 forthwith. If the petitioner failed to pay the said

amount, the respondents are directed to proceed as against the petitioner

in accordance with law to recover the said amount.

28. W.P.No.5721 of 2011 :-

28.1. This writ petition has been filed for declaration declaring that

Section 1(2) of the Rules, is ultravires of the provision of the Act.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

28.2. As stated supra, no retrospective effect unless parent Act

expressly permit the retrospective effect. The delegated legislation is

ordinarily prospective in nature and no retrospective effect can be given,

in the absence of an express provision. Accordingly, Section 1(2) of the

Rules, is declared as ultravires and the Writ Petition stands allowed.

29. W.P.No.8278 of 2011 :-

29.1. This writ petition has been filed challenging the demand

notice dated 18.02.2011 issued by the second respondent thereby

demanded a sum of Rs.10,31,07,750/- within a period of fifteen days.

29.2. The petitioner was granted planning permission 22.11.2010

to construct residential apartments. Therefore, the government order in

G.O.Ms.No.161 Housing and Urban Development dated 09.09.2009 is

applicable to charge the I&A charges. Accordingly, the petitioner paid the

entire amount and completed the construction. Thereafter, by the

impugned demand notice, the second respondent directed the petitioner to

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

pay I&A charges as per the government order in G.O.Ms.No.84 Housing

and Urban Development Department dated 08.04.2008, which is not

applicable to the petitioner's case. Therefore, the impugned demand

notice cannot be sustained and liable to be quashed. Accordingly, the

impugned demand notices dated 18.02.2011, issued by the second

respondent, is hereby quashed.

30. W.P.No.10701 of 2011 :-

30.1. This writ petition has been filed challenging the demand

notice dated 21.03.2011 issued by the second respondent thereby

directed the petitioner to pay arrears of I&A charges to the tune of

Rs.6,06,74,160/-.

30.2. The petitioner was granted planning permission 29.10.2009

to construct residential apartments. Therefore, the government order in

G.O.Ms.No.161 Housing and Urban Development dated 09.09.2009 is

applicable to charge the I&A charges. Accordingly, the petitioner paid the

entire amount and completed the construction. Thereafter, by the

impugned demand notice, the second respondent directed the petitioner to https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

pay I&A charges as per the government order in G.O.Ms.No.84 Housing

and Urban Development Department dated 08.04.2008, which is not

applicable to the petitioner's case. Therefore, the impugned demand

notice cannot be sustained and liable to be quashed. Accordingly, the

impugned demand notice dated 21.03.2011 issued by the second

respondent, is hereby quashed.

31. W.P.No.12226 of 2011 :-

31.1. This writ petition has been filed challenging the demand

notice dated 02.05.2011, issued by the second respondent thereby

directed the petitioner to pay arrears of I&A charges to the tune of

Rs.8,45,68,635/-.

31.2. The petitioner was granted planning permission 22.04.2010

to construct residential apartments. Therefore, the government order in

G.O.Ms.No.161 Housing and Urban Development dated 09.09.2009 is

applicable to charge the I&A charges. Accordingly, the petitioner paid the

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

entire amount and completed the construction. Thereafter, by the

impugned demand notice, the second respondent directed the petitioner to

pay I&A charges as per the government order in G.O.Ms.No.84 Housing

and Urban Development Department dated 08.04.2008, which is not

applicable to the petitioner's case. Therefore, the impugned demand

notice cannot be sustained and liable to be quashed. Accordingly, the

impugned demand notice dated 02.05.2011 issued by the second

respondent, is hereby quashed.

32. W.P.No.12365 of 2011 :-

32.1. This writ petition has been filed challenging the demand

notice dated 25.04.2011, issued by the third respondent thereby directed

the petitioner to pay arrears of I&A charges to the tune of Rs.17,08,900/-.

32.2. The petitioner was granted planning permission 09.10.2009

to construct residential apartments. Therefore, the government order in

G.O.Ms.No.161 Housing and Urban Development dated 09.09.2009 is

applicable to charge the I&A charges. Accordingly, the petitioner paid the

entire amount and completed the construction. Thereafter, by the

impugned demand notice, the third respondent directed the petitioner to https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

pay I&A charges as per the government order in G.O.Ms.No.84 Housing

and Urban Development Department dated 08.04.2008, which is not

applicable to the petitioner's case. Therefore, the impugned demand

notice cannot be sustained and liable to be quashed. Accordingly, the

impugned demand notice dated 25.04.2011 issued by the third

respondent, is hereby quashed.

33. W.P.No.12834 of 2011 :-

33.1. This writ petition has been filed challenging the demand

notice dated 19.05.2011, issued by the third respondent thereby directed

the petitioner to pay arrears of I&A charges to the tune of

Rs.1,69,98,850/-.

33.2. The petitioner was granted planning permission 15.02.2010

to construct Township consisting 43 villas and 448 apartments.

Therefore, the government order in G.O.Ms.No.161 Housing and Urban

Development dated 09.09.2009 is applicable to charge the I&A charges.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Accordingly, the petitioner paid the entire amount and completed the

construction. Thereafter, by the impugned demand notice, the third

respondent directed the petitioner to pay I&A charges as per the

government order in G.O.Ms.No.84 Housing and Urban Development

Department dated 08.04.2008, which is not applicable to the petitioner's

case. Therefore, the impugned demand notice cannot be sustained and

liable to be quashed. Accordingly, the impugned demand notice dated

19.05.2011 issued by the third respondent, is hereby quashed.

34. W.P.No.13053 of 2011 :-

34.1. This writ petition has been filed challenging the demand

notice dated 06.05.2020 issued by the first respondent thereby directing

the petitioner to pay a sum of Rs.7,50,000/- towards I & A charges and

consequential order dated 20.04.2011, passed by the first respondent

thereby declared the construction put up by the petitioner as unauthorized

construction for nonpayment of I&A charges to the tune of Rs.7,50,000/-.

34.2. The petitioner was granted planning permission to construct

rice mill on 17.12.2007. Therefore, the government order in G.O.No.191 https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Housing and Urban Development Department dated 01.06.2007 is

applicable to collect I&A charges. Accordingly, the petitioner paid a sum

of Rs.4,50,000/- towards I&A charges and completed the construction.

Thereafter, by the impugned order, the petitioner was directed to pay I&A

charges as per the government order in G.O.Ms.No.84 Housing and

Urban Development Department dated 08.04.2008. Therefore, the

impugned demand notice cannot be sustained and liable to be quashed.

Accordingly, the impugned demand notice dated 06.05.2020 issued by

the first respondent and the consequential order dated 20.04.2011 passed

by the first respondent issued by the third respondent, are hereby

quashed.

35. W.P.No.14259 of 2011 :-

35.1. This writ petition has been filed challenging the impugned

demand notice dated 02.05.2011, thereby directed the petitioner to pay

I&A charges to the tune of Rs.11,13,000/- and Security deposit of

Rs.59,40,000/- and other amounts under various heads.

35.2. The petitioner applied for planning permission for the

purpose of additional construction of canteen at fifth floor part and https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

seventh floor part over the existing building at Plot Nos.16,17,18,19,20A

(South phase) Thiru.Vi.Ka Industrial Estate, Guindy, Jawaharlal Nehru

Road, Chennai T.SNos.97/3, 98/2, 98/3, 99, 100, 101/2, Block No.5 of

Mambalam Guindy Taluk, T.S.No.3/2b, 2C, 4C, 4B, 5A2 of Alandur

Village, S.Nos.391/1, 391/2, Block No.7 of St. Thomas Mount Village.

So far, the petitioner did not make any payment. Therefore, the second

respondent rightly issued impugned demand notice to pay security deport

and I&A charges and other charges under various heads. This Court finds

no infirmity or illegality in the impugned demand notice.

36. W.P.No.14364 of 2011 :-

36.1. This writ petition has been filed challenging the demand

notice dated 29.06.2010 issued by the second respondent, thereby

demanding the petitioner to pay a sum of Rs.20,00,000/- towards I&A

charges.

36.2. The petitioner was granted planning permission to construct

industrial building on 01.11.2007. Therefore, the government order in

G.O.No.191 Housing and Urban Development Department dated

01.06.2007 is applicable to collect I&A charges. Accordingly, the

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

petitioner paid a sum of Rs.12,00,000/- towards I&A charges and

completed the construction. Thereafter, by the impugned order, the

petitioner was directed to pay I&A charges as per the government order

in G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008. Therefore, the impugned demand notice cannot be sustained

and liable to be quashed. Accordingly, the impugned demand notice

dated 29.06.2010, issued by the second respondent, is hereby quashed.

37. W.P.No.19435 of 2011 :-

37.1. This writ petition has been filed challenging the demand

notice dated 21.03.2011, issued by the third respondent as ultravirus of

Section 63 B of the Act and Articles 14 & 19(1)(g) of the Constitution of

India.

37.2. The petitioner company was granted planing permission to

build residential apartment on 01.02.2010 and directed to pay the I&A

charges. Thereafter, by the impugned notice, the petitioner was directed

to pay remaining I&A charges as per the government order in G.O.No.84

Housing and Urban Development Department dated 08.04.2008.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

37.3. As stated supra, the petitioner was granted building

permission on 01.02.2010 and they paid I&A charges as per the

government order in G.O.Ms.No.161 Housing and Urban Development

Department dated 09.09.2009. Therefore, the impugned demand made as

per the previous government order in G.O.Ms.No.84 Housing and Urban

Development Department dated 08.04.2008 cannot be sustained and

liable to be quashed. Accordingly, the impugned order dated 21.03.2011

passed by the third respondent, is hereby quashed.

38. W.P.No.26436 of 2011 :-

38.1. The writ petition has been filed for direction directing the

second respondent not to make any demand with the petitioner for any

fee towards infrastructure and amenities charges without following the

procedure prescribed under Rules 7 & 8 of the Rules.

38.2. The petitioner company was granted planning permission to

build a factory premises on 17.10.2007, on condition that the plan

sanction was subject to payment of I&A charges, after the outcome of

W.P.No. 20587 of 2007. After disposal of the said writ petition, the

impugned notice has been rightly issued, thereby demanding the https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

petitioner to pay I&A charges as per the government order in

G.O.Ms.No.191 Housing and Urban Development Department dated

01.06.2007. This Court finds no infirmity or illegality in impugned

demand notice and the prayer sought for in this writ petition cannot be

granted and the writ petition is liable to be dismissed.

39. W.P.No.28642 of 2011 :-

39.1. This writ petition has been filed as against the order dated

Nil.04.2011, passed by the third respondent thereby demanding the

petitioner to pay a sum of Rs.1,22,89,200/- towards I&A charges.

39.2. The petitioner was granted planning permission on

28.08.2009 and as per the government order in G.O.Ms.No.161 Housing

and Urban Development Department dated 09.09.2009, the demand was

made on 05.10.2009, in respect of I&A charges to the tune of

Rs.1,26,30,000/-. Accordingly, the petitioner paid the said amount.

Thereafter, the impugned demand was made thereby directed to pay

further sum of Rs.1,22,89,200/- as per the government order in

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008. Therefore, the impugned demand notice cannot be sustained

and liable to be quashed. Accordingly, the impugned order passed by the

third respondent during April, 2011, is hereby quashed.

40. W.P.No.30161 of 2011 :-

40.1. This writ petition has been filed challenging the demand

notice dated 17.08.2011 issued by the respondent, thereby demanding

the petitioner to pay a sum of Rs.18,95,370/- towards I&A charges.

40.2. The petitioner company was granted planning approval on

06.01.2010 to construct residential houses. Therefore, the government

order in G.O.Ms.No.161 Housing and Urban Development Department

dated 09.09.2009 is applicable to collect I&A charges. Accordingly, the

petitioner paid a sum of Rs.18,95,370/- towards I&A charges. Thereafter,

the present fresh demand was made thereby demanding further sum of

Rs.18,95,370/- as per the government order in G.O.Ms.No.84 Housing

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

and Urban Development Department dated 08.04.2008. Aggrieved by the

same, the petitioner also preferred an appeal and the same was also

dismissed. Hence, the impugned demand notice dated 17.08.2011 issued

by the respondent, is hereby quashed.

41. W.P.No.2314 of 2012 :-

41.1. This writ petition has been filed challenging the demand

notices dated 01.12.2011 & 27.12.2011 issued by the respondents 2 & 3,

respectively, thereby demanding I&A charges to the tune of

Rs.66,74,850/-.

41.2. The petitioner intended to set up industrial unit in Salem and

submitted an application for planning permission before the respondents.

On the said application, the first respondent directed the petitioner to pay

the I&A charges as per G.O.Ms.No.191 Housing and Urban

Development Department dated 01.06.2007. However, the said

government order is under challenge before this Court and hence the

petitioner had given an undertaking that if this Court decides the matter

against the petitioner, he would pay the amount within fifteen days on

receipt of demand notice from the respondents. On such undertaking, the https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

petitioner was granted building approval on 28.09.2007. Thereafter, by

the impugned demand the petitioner was directed to pay the I&A charges

as per the government order in G.O.Ms.No.84 Housing and Urban

Development Department dated 08.04.2008.

41.3. As stated supra, the petitioner was granted building

permission on 28.09.2007 and therefore the government order in

G.O.Ms.No.191 Housing and Urban Development Department dated

01.06.2007 is applicable to collect I&A charges. Thereafter, the

impugned demand of I&A charges as per the government order in

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008 cannot be sustained and liable to be quashed.

41.4. Accordingly, the impugned demand notices dated 01.12.2011

& 27.12.2011 issued by the respondents 2 & 3, are hereby quashed. The

third respondent is directed to make a fresh demand for I&A charge as

per the government order in G.O.Ms.No.191 Housing and Urban

Development Department dated 01.06.2007 forthwith. If the petitioner

failed to pay the said amount, the respondents are directed to proceed as

against the petitioner in accordance with law to recover the said amount. https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

42. W.P.No.6978 of 2012 :-

42.1. This writ petition has been filed challenging the demand

notice dated 29.02.2012, issued by the second respondent thereby

directed the petitioner to pay a sum of Rs.70,59,246/- towards I&A

charges.

42.2. The petitioner was granted planning permission to build an

IT office building on 08.04.2008. At the time of granting planning

permission the petitioner paid a sum of Rs.100/- only as I&A charges and

undertook to pay the remaining amount after disposal of the writ petition

challenging the government order in G.O.Ms.No.84 Housing and Urban

Development Department dated 08.04.2008. Accordingly, the present

demand was made to pay the I&A charges and this Court finds no

infirmity or illegality in the demand notice issued by the second

respondent.

43. W.P.No.7128 of 2012 :-

43.1. This writ petition has been filed challenging the demand

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

notices dated 21.04.2011 & 17.02.2012 issued by the second respondent,

thereby demanding the petitioner to pay a sum of Rs.25,09,100/- towards

I&A charges.

43.2. The petitioner was granted planning permission by the

proceedings dated 14.09.2009 for the construction of multistoried

residential apartments on receipt of centage charges. Thereafter, by the

communication dated 25.09.2009, the petitioner was directed to pay I&A

charges as per the government order in G.O.Ms.No.161 Housing and

Urban Development Department, dated 09.09.2009. Accordingly, the

petitioner paid the entire amount. Subsequently, the impugned demand

notice was made by applying the government order in G.O.Ms.No.84

Housing and Urban Development Department, dated 08.04.2008.

Therefore, the impugned demand notice cannot be sustained and liable to

be quashed. Accordingly, the impugned demand notices dated

21.04.2011 & 17.02.2012 issued by the second respondent, are hereby

quashed.

44. W.P.No.8164 of 2012 :-

44.1. This writ petition has been filed challenging the demand https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

notice dated 15.03.2012 issued by the second respondent, thereby

directed the petitioner to pay a sum of Rs. 25,09,100/- towards I&A

charges.

44.2. The petitioner was granted planning permission by the

proceedings dated 14.07.2009 for the construction of multistoried

residential apartments on receipt of centage charges. Further as directed

by the second respondent by the communication dated 25.09.2009, the

petitioner paid I&A charges as per the government order in

G.O.Ms.No.161 Housing and Urban Development Department, dated

09.09.2009. Thereafter, the impugned demand notice was made as per

the government order in G.O.Ms.No.84 Housing and Urban Development

Department, dated 08.04.2008. Therefore, the impugned demand notice

cannot be sustained and liable to be quashed. Accordingly, the impugned

demand notices dated 15.03.2012 issued by the second respondent, is

hereby quashed.

45. W.P.No.11216 of 2012:-

45.1. This writ petition has been filed challenging the demand

notices dated 21.04.2011, 08.02.2012, 01.03.2012, 07.03.2012 & https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

03.04.2012 issued by the second respondent, thereby demanding the

petitioner to pay a sum of Rs.3,19,05,124/- towards I&A charges.

45.2. The petitioner company was granted planning permission on

27.08.2009 to build up residential apartment. Therefore, the government

order in G.O.Ms.No.161 Housing and Urban Development dated

09.09.2009 is applicable to collect I&A charges. Accordingly the

petitioner paid the I&A charges and the planning permission was also

issued. Thereafter, the present demand notices have been issued by

applying the government order in G.O.Ms.No.84 Housing and Urban

Development Department dated 08.04.2008. Therefore, the subsequent

demand cannot sustained and liable to be quashed. Accordingly, the

impugned demand notices dated 21.04.2011, 08.02.2012, 01.03.2012,

07.03.2012 & 03.04.2012 issued by the second respondent, are hereby

quashed.

46. W.P.No.21892 of 2012 :-

46.1. This writ petition has been filed challenging the order dated

26.06.2012, passed by the second respondent thereby rejected the request

made by the petitioner seeking refund of I&A charges, by applying the https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

government order in G.O.Ms.No.161 Housing and Urban Development

dated 09.09.2009.

46.2. The petitioner was granted planning permission on

17.04.2008 for the construction of IT building. Further, the petitioner was

directed to pay I&A charges as per the government order in

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008. Accordingly. the petitioner paid the entire amount.

Subsequently, the government issued another order in G.O.Ms.No.161

Housing and Urban Development dated 09.09.2009, thereby reducing the

I&A charges. Therefore, the petitioner made request to refund the excess

amount after deducting the I&A charges as per the government order in

G.O.Ms.No.161 Housing and Urban Development dated 09.09.2009.

46.3. As stated supra, the petitioner was granted planning

permission on 17.04.2008, and therefore the government order in

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008 is applicable to the petitioner's case. Therefore, the request

made by the petitioner rightly rejected by the second respondent and this https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Court finds no infirmity or illegality in the impugned order.

47. W.P.No.30114 of 2012 :-

47.1. This writ petition has been filed challenging the demand

notices dated 25.04.2011 & 28.12.2011 issued by the third respondent,

thereby demanding the petitioner to pay a sum of Rs.37,42,300/- towards

I&A charges.

47.2. The petitioner was granted planning permission 15.10.2009

to construct residential apartments. Therefore, the government order in

G.O.Ms.No.161 Housing and Urban Development dated 09.09.2009 is

applicable to charge the I&A charges. Accordingly, the petitioner paid the

entire amount and completed the construction. Thereafter, by the

impugned demand notice, the third respondent directed the petitioner to

pay I&A charges as per the government order in G.O.Ms.No.84 Housing

and Urban Development Department dated 08.04.2008, which is not

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

applicable to the petitioner's case. Therefore, the impugned demand

notices cannot be sustained and liable to be quashed. Accordingly, the

impugned demand notices dated 25.04.2011 & 28.12.2011, issued by the

third respondent, are hereby quashed.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

48. W.P.No.31598 of 2012:-

48.1. This writ petitions has been filed challenging the demand

notices dated 21.03.2011 & 06.09.2012 issued by the second respondent

and the clarification letter dated 07.11.2012 issued by the first

respondent, thereby directing the petitioner to pay a sum of

Rs.74,60,000/- towards I&A charges.

48.2. The petitioner was granted cite approval and planning by an

order dated 29.10.2009 for the construction of multistoried residential

building. Therefore, the government order in G.O.Ms.No.161 Housing

and Urban Development Department dated 09.09.2009, is applicable to

collect the I&A charges. However, the impugned demand has been made

by applying the government order in G.O.Ms.No.84 Housing and Urban

Development Department, dated 08.04.2008. Therefore, the impugned

demand notices cannot be sustained and liable to be quashed.

Accordingly, the impugned demand notices dated 21.03.2011 &

06.09.2012 issued by the second respondent, are hereby quashed.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

49. W.P.No.33711 of 2012:-

49.1. This writ petition has been filed challenging the demand

notices dated 05.04.2011 and 20.11.2012 issued by the third respondent,

thereby directing the petitioner to pay a sum of Rs.43,19,930/-. The

petitioner company also prayed to refund the I&A charges already paid

by them.

49.2. The petitioner company was granted building permission to

construct IT building on 27.10.2009. Therefore, the government order in

G.O.Ms.No.161 Housing and Urban Development Department dated

09.09.2009, is applicable to collect the I&A charges. Accordingly, the

petitioner company paid the I&A charges and completed the construction.

Thereafter, the present demand notice has been issued thereby directed

the petitioner to pay I&A charges as per the G.O.Ms.No.84 Housing and

Urban Development Department dated 08.04.2008. Therefore, the

impugned demand notices cannot be sustained and liable to be quashed.

Accordingly, the impugned demand notices dated 05.04.2011 and

20.11.2012 issued by the third respondent, are hereby quashed. However,

the petitioner is not entitled for any refund.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

50. W.P.No.33750 of 2012 :-

50.1. This writ petition has been filed challenging the demand

notice dated 30.11.2012, issued by the second respondent, thereby

directed the petitioner to pay a sum of Rs.19,42,000/- towards I&A

charges. The petitioner also sought for refund of excess amount as per the

government order in G.O.Ms.No.161 Housing and Urban Development

Department, dated 09.09.2009.

50.2. The petitioner was granted planning permission to build a

multistoried hotel building on 18.12.2007. Therefore, the government

order in G.O.Ms.No.191 Housing and Urban Development Department

dated 01.06.2007 is applicable to collect I&A charges and the same was

paid by the petitioner. However, in the impugned demand notice, the

second respondent directed the petitioner to pay I&A charges as per the

government order in G.O.Ms.No.84 Housing and Urban Development

Department, dated 08.04.2008. Therefore, the impugned demand notice

cannot be sustained and liable to be quashed. Accordingly, the impugned

demand notice dated 30.11.2012 issued by the second respondent, are

hereby quashed. However, the petitioner is not entitled for refund of any

amount.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

51. W.P.No.551 of 2013 :-

51.1. This writ petition has been filed challenging the demand

notice dated 22.11.2012 issued by the second respondent, thereby

directing the petitioner to pay a sum of Rs.1,75,000/- towards I&A

charges.

51.2. The petitioner is running a business of manufacturing of

flyash brick, hollow blocks and paver block, which comes under the

small scale industry. For that purpose, he was granted planning

permission on the sworn affidavit dated 23.10.2007, made by the

petitioner. Therefore, the government order in G.O.Ms.No.191 Housing

and Urban Development Department dated 01.06.2007 is applicable to

collect the I&A charges and accordingly the demand was made.

Therefore, this Court finds no infirmity or illegality in the impugned

demand made by the second respondent and the writ petition is devoid of

merits and liable to be dismissed.

52. W.P.Nos.1541 of 2013 & 29148 of 2016 :-

52.1. The writ petition in W.P.No.1541 of 2013 has been filed

challenging the demand notices dated 24.03.2011, 03.12.2012, https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

20.12.2012 issued by the respondents thereby directed the petitioner to

pay a sum of Rs.3,28,200/- towards I&A charges. The writ petition in

W.P.No.29148 of 2016 has been filed challenging the order dated

20.06.2016 passed by the second respondent and consequential order

dated 26.07.2016 passed by the first respondent, thereby directing the

petitioner to pay a sum of Rs.3,28,200/- towards I&A charges and apply

for additional proposed construction.

52.2. The petitioner was granted planning permission on

06.06.2007 to build a school. Thereafter, the petitioner was directed to

pay the I&A charges to the tune of Rs.3,28,200/-. Aggrieved by the same

the petitioner filed a writ petition in W.P.No.1541 of 2013 and obtained

an interim order of say. Thereafter, the petitioner was intended to put up

separate construction in the school premises. When the petitioner

approached the respondents for planning permission for new proposal,

the same was also rejected and directed the petitioner to pay the earlier

due of Rs.3,28,200/- and the same was under challenged in

W.P.No.29148 of 2016.

52.3. As stated supra, the petitioner was granted planning https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

permission on 06.06.2007 and therefore the government order in

G.O.Ms.No.191 Housing and Urban Development Department dated

01.06.2007 is applicable to collect I&A charges from the petitioner.

Accordingly, the petitioner rightly demanded to pay the I&A charges to

the tune of Rs.3,28,200/-. This Court finds no infirmity or illegality in the

demand notices issued by the respondent in both petitions.

53. W.P.No.5020 of 2013 :-

53.1. This writ petition has been filed challenging the demand

notices dated 21.04.2011 & 26.10.2012 issued by the third respondent,

thereby directed the petitioner to pay a sum of Rs. 3,18,72,750/- towards

I&A charges.

53.2. The petitioner was granted planning permission to build

multistoried residential apartment on 06.10.2009. Therefore, the

government order in G.O.Ms.No.161 Housing and Urban Development

Department dated 09.09.2009, is applicable to collect the I&A charges.

However, the impugned demand has been made by applying the

government order in G.O.Ms.No.84 Housing and Urban Development

Department, dated 08.04.2008. Therefore, the impugned demand notices https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

cannot be sustained and liable to be quashed. Accordingly, the impugned

demand notices dated 21.04.2011 & 26.10.2012 issued by the third

respondent, are hereby quashed.

54. W.P.No.15054 of 2013 :-

54.1. This writ petition has been filed as against the order dated

10.05.2013, passed by the second respondent viz., Director of Town and

Country Planning, thereby dismissing the appeal filed by the petitioner

dated 06.02.2012 and confirmed the demand of I&A charges as per

G.O.Ms.No.84 Housing and Urban Development dated 08.04.2008.

54.2. The petitioner intended to set up industrial unit in

Coimbatore and submitted an application for planning permission on

17.08.2006 before the first respondent viz., Kuruchi New Town

Development Authority. Accordingly, the first respondent granted

building approval and directed the petitioner to pay a sum of

Rs.55,97,400/- towards I&A charges based on the government order in

G.O.Ms.No.161 Housing and Urban Development Department dated

09.09.2009. As per the said demand, the petitioner had paid the said

amount on 07.10.2009. Subsequent to the said demand, the petitioner https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

was granted planning permission on 08.10.2009.

54.3. While being so, the government passed an order in

G.O.Ms.No.84 Housing and Urban Development Department dated

08.04.2008, wherein I&A charges in respect of the first respondent was

75% of the maximum rates stipulated from industrial units which

amounted to Rs.225/- per square metre. However as per the government

order in G.O.Ms.No.161 Housing and Urban Development Department

dated 09.09.2009, the I&A charges in respect of the first respondent for

industrial buildings is Rs.112.50 per square metre. After lapse of 1-½

years on 07.04.2011, the first respondent raised demand of additional

I&A charges of Rs.54,50,100/-. It was challenged before the second

respondent under Section 76(1) of the Act and the same was dismissed

and confirmed the demand raised by the first respondent by the

impugned order dated 10.05.2013. Hence, the present writ petition.

54.4. As stated supra, the petitioner was granted building

permission on 06.11.2009 and he paid I&A charges as per the

government order in G.O.Ms.No.161 Housing and Urban Development https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

Department dated 09.09.2009. Thereafter, the impugned demand has

been made as per the previous government order in G.O.Ms.No.84

Housing and Urban Development Department dated 08.04.2008. Hence,

the impugned demand cannot be sustained and liable to be quashed.

Accordingly, the impugned order dated 10.05.2013 passed by the second

respondent, is hereby quashed.

55. W.P.No.10998 of 2014 :-

55.1. This writ petition has been filed challenging the demand

notice dated 26.03.2014 issued by the second respondent, thereby

directed the petitioner to pay a sum of Rs.36,16,250/- towards I&A

charges.

55.2. The petitioner was granted planning permission to put up

construction for the purpose of Die Casting unit and directed to pay the

I&A charges as per the government order in G.O.Ms.No.84 Housing and

Urban Development Department dated 08.04.2008. This Court finds no

infirmity or illegality in the demand made by the second respondent.

56. W.P.Nos.12184 & 12185 of 2014 :-

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

56.1. These writ petitions have been filed challenging the demand

notices dated 11.03.2014 issued by the third respondent thereby

demanding the petitioner to pay a sum of Rs.12,28,750/- & Rs.5,05,000/-

respectively, towards I&A charges.

56.2. The petitioners are running spinning mills and they were

granted planning permission for construction of their factory building.

Thereafter, the petitioner was directed to pay the I&A charges as per the

government order in G.O.Ms.No.161 Housing and Urban Development

Department dated 09.09.2009. This Court finds no infirmity or illegality

in the demand made by the third respondent.

57. W.P.No.19041 of 2014 :-

57.1. This writ petition has been filed challenging the demand

notices dated 04.02.2014 & 23.06.2014 issued by the second respondent,

thereby directing the petitioner to pay a sum of Rs. 61,70,000/- towards

I&A charges.

57.2. The petitioner company was granted planning permission to https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

construct a factory on 02.01.2007. Therefore, the government order in

G.O.Ms.No.191 Housing and Urban Development Department dated

01.06.2007 is applicable to collect the I&A charges. Accordingly, the

petitioner was demanded to pay the I&A charges and this Court finds no

infirmity or illegality in the demand made by the second respondent.

58. Accordingly, the Writ Petitions in W.P.Nos.23663 of 2009

and 26803 of 2010 and 2963, 5721, 8278, 10701, 12226, 12365, 12834,

13053, 14364, 19435, 28642 & 30161 of 2011 and 7128, 8164, 11216,

30114 & 31598 of 2012 and 5020 & 15054 of 2013 are allowed.

The Writ Petitions in W.P.Nos.33711 & 33750 of 2012 are partly

allowed.

The Writ Petitions in W.P.Nos.5602 & 5720 of 2011 and 2314 of

2012 are disposed of.

The Writ Petitions in W.P.Nos.22755, 22756, 22757, 24825,

24826 & 25997 of 2009 and 14259 & 26436 of 2011 and 6978 & 21892

of 2012 and 551 & 1541 of 2013 and 10998, 12184, 12185 & 19041 of

2014 and 29148 of 2016 are dismissed. Consequently, connected

miscellaneous petitions are closed. There shall be no order as to costs.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

13.09.2024 Index : Yes/No Speaking/Non Speaking order Neutral Citation : Yes/No

rts

To

1. The Chief Secretary, State of Tamil Nadu, Government of Tamil Nadu, Secretariat, Fort St. George, Chennai – 600 009.

2. The Secretary to Government, Housing and Urban Development Department, Government of Tamil Nadu, Secretariat, Fort St. George, Chennai – 600 009.

3. The Chennai Metropolitan Development Authority, Rep by its Member Secretary, Thalamuthu Natarajan Malligai, No.8, Gandhi Irwin Road, Chennai – 600 008.

4. The Director of Town & Country Planning, 807, Anna Salai, Chennai – 600 002.

https://www.mhc.tn.gov.in/judis

W.P.No.22755 of 2009 etc.

G.K.ILANTHIRAIYAN. J, rts

5. The Managing Director, Chennai Metropolitan Water Supply and Sewerage Board, No.1, Pumping Station Road, Chennai .

6. The Deputy Director, The Director of Town Planning, Chenglepet Region, 131, GST Road, Chenglepet.

7. The President, Appur Panchayat, Senthamangalam Village, Dist Kanchepuram, Chengalpet Taluk.

8. Kundrathur Panchayat, Bathawadi Village, Kanchepuram District, Sriperumbadur Taluk, Tamil Nadu.

9. Kundrathur Panchayat, Vadakapattu Village, Kancheepuram District, Sriperumbadur Taluk, Tamil Nadu.

10. Oriental Bank of Commerce, Powai Branch, Mumbai – 400 076.

COMMON ORDER IN W.P.Nos.22755, 22756, 22757, 23663, 24825, 24826, 25997 of 2009, and 26803 of 2010 and 2963, 5602, 5720, 5721, 8278, 10701, 12226, 12365, 12834, 13053, 14259, 14364, 19435, 26436, 28642, 30161 of 2011 and 2314, 6978, 7128, 8164, 11216, 21892, 30114, 31598, 33711, 33750 of 2012 and 551, 1541, 5020, 15054 of 2013 and 10998, 12184, 12185, 19041 of 2014 and 29148 of 2016

13.09.2024

https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter