Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Union Of India vs The State Of Telangana
2025 Latest Caselaw 418 Tel

Citation : 2025 Latest Caselaw 418 Tel
Judgement Date : 4 June, 2025

Telangana High Court

The Union Of India vs The State Of Telangana on 4 June, 2025

Author: T. Vinod Kumar
Bench: T. Vinod Kumar
              THE HON'BLE SRI JUSTICE T. VINOD KUMAR
Writ Petition Nos.5357, 16252, 16875, 18780, 18781 and 20587 of 2023 and
                  4175, 4222, 4230, 4277, 4326, 4342, 6801, 6841, 6967,
                  7014, 7065, 7070, 7083, 7090, 7099, 7101, 7107, 7111,
                  7121, 7122, 7126, 7148 & 7581 of 2024

COMMON ORDER:

Since the issue involved in all these Writ Petitions is one and the

same, they are being disposed of by this common order.

2. Heard learned Deputy Solicitor General of India appearing for the

petitioners in all these Writ Petitions; learned Government Pleader for

Municipal Administration and Urban Development; learned Standing

Counsel appearing for Hyderabad Metropolitan Development Authority;

learned Standing Counsel for Greater Hyderabad Municipal Corporation;

Sri Abhay Kumar Sagar, learned Standing Counsel for Municipality;

Sri K.Raghuveer Reddy, learned counsel appearing on behalf of

respondent No.5 in W.P.Nos.5357 and 20587 of 2023; Sri Koda

Satyanarayana Rao learned counsel appearing for respondent No.4 and

Sri M.Dhananjay Reddy, learned counsel appearing for on behalf of

respondent No.5 in W.P.No.4222 of 2024; and Sri K.Ramchandra, learned

counsel appearing on behalf of the unofficial respondent in W.P.Nos.6967

and 7070 of 2024 and perused the record.

2A. Though notice is ordered to the unofficial respondents in this batch

of Writ Petitions some of the notices are returned unserved. However, in

view of the manner of disposal and the nature of lis involved, this Court is

of the view that the matters can be disposed of without having the

audience of the said respondents.

3. For ease of reference, the facts as stated in W.P.No.4222 of 2024

are taken as basis for disposal of all these Writ Petitions.

4. This batch of Writ Petitions are filed by the Union of India assailing

the action of the respondents-Municipal Corporation in not initiating

appropriate action against the constructions being made by the unofficial

respondents without obtaining No Objection Certificate (NOC) from the

defence authorities in the land adjacent to such defence establishments.

5. It is the contention of the petitioners that originally G.O.Ms.No.168

Municipal Administration and Urban Development (M) Department

dt.07.04.2012 provided for obtaining NOC from the concerned defence

authorities mandatory, while applying and obtaining building permission

from the concerned municipal authorities; that the said condition has been

deleted/amended by the respondent-authorities under G.O.Ms.No.7

Municipal Administration and Urban Development (M1) Department

dt.05.01.2016 without the consent or concurrence of the concerned

defence authorities; that removal of condition of requirement of obtaining

NOC from the concerned defence authorities is contrary to the Guidelines

dt.18.05.2011 issued by the Ministry of Defence, Government of India,

New Delhi; and that allowing such constructions immediately adjacent to

the defence establishments, is contrary to the provisions of the Works of

Defence Act, 1903 (for short, 'the WODA').

6. It is the further case of the petitioners that on account of the

respondent-municipal authorities granting building permission without

insisting on obtaining NOC from the concerned Local Military Authority

(LMA)/defence authorities, and the unofficial respondents are undertaking

constructions on the basis of such permissions granted by the respondent-

authorities in the vicinity of defence establishments without maintaining

the minimum distance from the boundary of defence establishments as

prescribed Guidelines dt.18.05.2011, call for initiation of action against the

said constructions by the respondent-authorities, as the same is contrary

to the prescription of requirement to maintain the distance of 100 meters

from the boundary wall of defence establishment, thus, in contravention

of WODA.

7. It is also contended on behalf of the petitioners that as per

Guidelines dt.18.05.2011, NOC is required to be obtained, if any

construction is coming up within 100 meters radius of defence

establishment (for multistoried building of more than four storeys, the

distance shall be 500 meters) and only upon issuance of such NOC by the

LMA/defence authorities, the respondent-authorities are required to grant

permissions/building approvals.

8. Petitioners further contend that though Guidelines dt.18.05.2011

were superseded/amended by proceedings dt.21.10.2016, as the same

are not in accordance with the provisions of the WODA, the same were

not given effect to. Therefore, the authorities were directed to follow the

Guidelines dt.18.05.2011 only.

9. Petitioners further contend that, on the LMA noticing the

respondent - authorities have deleted/omitted the condition of requiring

to obtain NOC for grant of building permission by amending G.O.Ms.No.168

dt.07.04.2012, vide G.O.Ms.No.7 dt.05.01.2016, the petitioners have

addressed letters to the respondent-authorities by bringing to their notice

regarding the security threat to military establishments/installations and

requested to make necessary amendments to G.O.Ms.No.7 dt.05.01.2016 by

ensuring that the condition of obtaining prior NOC for grant of building

permission is restored. It is contended that in spite of numerous

communications addressed by the LMA to respondent-authorities to issue

necessary instructions to the municipal authorities directing them to not

approve the building plans for four floors and above, which are within 500

meters distance from the defence boundary wall without obtaining

NOC/security clearance from the LMA as per the guidelines dt.18.05.2011

as amended from time to time, no action has been taken thereon and on

the other hand, permissions are being granted thereby exposing the

defence establishment to security threat.

10. On behalf of the petitioners, it is also contended that the Guidelines

dt.18.05.2011, which prescribe the requirement of maintaining minimum

100/500 meters distance from the defence establishment boundary wall at

any point of time were not under challenge and therefore, the unofficial

respondents also cannot claim that either their fundamental right is being

affected on account of such restriction or that the same is in violation of

Article 300-A of the Constitution of India as the guidelines only require the

owner of the land to obtain NOC from the LMA before approaching the

respondent-authorities to obtain a building permission, whereupon the

LMA could assess the security threat/perception by causing inspection of

the site for issuing NOC.

11. It is also contended on behalf of the petitioners that the unofficial

respondents are undertaking development/construction immediately within

the vicinity of defence establishment and if such constructions are

permitted by the respondent-authorities, the same would expose the

activities of defence personnel to security risk; and that since, the

guidelines dt.18.05.2011 are issued in exercise of powers conferred under

Section 44 of the WODA, the same are binding on the respondent -

authorities for granting permissions.

12. On behalf of the petitioners, it is also contended that the guidelines

issued by the Ministry of Defence would have to be given importance and

are required to be enforced as they are directly proportional to the

Nation's security, as held by the the Hon'ble Supreme Court in the case of

Gorakhnath Shankar Nakhw a v/ s. the M unicipal Com m issioner of

M unicipal Corporation of Greater M um bai and others 1 and the

Bombay High Court in the case of Vikram Delite Co-operative

Housing Society Ltd., a Co-operative Housing Society, through its

Special Leave to Appal (C) Nos.3112/2023 dt.20.02.2023

Treasurer Vithal D. P atel and Ors. v/ s. Union of I ndia, through its

Secretary to the M inistry of Defence and others 2 .

13. Per contra, learned Government Pleader for MA&UD appearing on

behalf of the respective respondents in the Writ Petitions would submit

that, in the meeting held by the representatives of CREDAI with official of

State Government, Chaired by Chief Secretary on 28.08.2015, a request

was made to relax the condition of insisting of obtaining NOC from the

defence authorities for granting of building permission for ease of doing

business in the State; and that based on the aforesaid request received

from the CREDAI representatives, the State Government prepared a note

proposing to dispense with the condition of requiring to obtain NOC from

the defence authorities for applying to building permission, vide Note File

dt.18.12.2015 and had circulated the same for approval of the Cabinet of

the State Government and on being approval by the Cabinet on

02.01.2016, G.O.Ms.No.7 was issued on 05.01.2016 amending the

condition in G.O.Ms.No.168 dt.18.04.2012.

14. Learned Government Pleader would further submit that the

condition to obtain NOC for applying for building permission was

incorporated under G.O.Ms.No.168 by the said authorities themselves, and

in view of the request received from the representatives of CREDAI, the

said condition was deleted. Learned Government Pleader, however, would

2022 SCC Online Bombay 6700

submit that though the condition of obtaining NOC from LMA was omitted

in the Building Rules, it has been made clear while granting

permissions/approvals that it would be the responsibility of the applicant

to follow the applicable rules as prescribed by the defence authorities in

their rules.

15. Learned Government Pleader further submits that insofar as grant

of building permission is concerned, the petitioners cannot insist that the

condition to insist for obtaining NOC from LMA is required to be

incorporated in the Building Rules of the State and it is for the petitioners

to take steps to enforce the provisions of WODA by themselves.

16. Learned Government Pleader further submits that if only there is

inconsistency between the provisions of the Central Act with that of the

State Act, the Central Act would prevail, and inasmuch the provisions of

the GHMC/Municipalities Act are not inconsistent with the WODA and the

power to enact laws with regard to the municipalities being State subject,

the petitioners cannot insist that the respondent - State is required to

make/enact laws in accordance with the requirement of the petitioners.

17. Learned Government Pleader further submits that either as per

WODA or the Rules and Guidelines issued thereunder, if any restriction is

imposed for allowing or not allowing construction in sites abutting to

defence establishments, it is for the said authority to take steps for

enforcing the same and it is for the said reason, the respondents-

authorities, while granting building permission, have amply made it clear

that the building permission is being granted subject to the applicant

taking up the responsibility to follow the applicable rules as prescribed by

the defence authorities in their rules, and the petitioners cannot seek for

implementation/enforcement of rules framed by the petitioners through

the respondents-authorities.

18. Learned Government Pleader would further submit that the

respondents-authorities by the Building Rules notified by it, vide

G.O.Ms.No.168 dt.07.04.2012, had prescribed the distance from boundary

of Defence Area/Military establishment as 500 meters for seeking

clearance of Defence Authority, notwithstanding that the Guidelines

dt.18.05.2011 issued by the petitioners prescribe, 100 meters from the

radius of defence establishment (for multistoried building of more than

four storeys the distance shall be 500 meters) which guidelines were

amended by the petitioners themselves by guidelines dt.21.10.2016,

whereby the requirement of maintaining distance of 100 meters (500

meters for multistoried of more than four storeys) of the boundary of

defence establishments has been reduced to 10 meter in respect of

defence establishments mentioned in Annexures A and 100 meters for

defence establishment mentioned in Annexure B of the said guidelines.

19. Learned Government Pleader would further submit that merely on

account of amendment issued to Building Rules, 2012, in particular to Rule

3 vide G.O.Ms.No.7 MA&UD dt.05.01.2016 for not insisting to obtain NOC

from the defence authorities for grant of building permission would not

obliviate the responsibility of the person obtaining building permission to

comply with the rules prescribed by the defence authorities for

undertaking construction in any site abutting to defence establishments.

20. Learned Government Pleader thus submits that the petitioners are

required to take action on their own for implementation/enforcement of

the WODA and the Rules made thereunder and as such, the action of the

respondents-State in amending its building Rules cannot be said as either

being inconsistent with the provisions of the Central Act, for the said Act

to prevail over the State Act or the petitioners to feel aggrieved to

approach this Court by filing the present Writ Petition.

21. Sri K.Siddharth Rao, learned Standing Counsel for GHMC, appearing

on behalf of the respective respondents in all these Writ Petitions states

that the cases of the petitioners can be divided into two categories viz.,

pre-2016 and post-2016; that prior to issuance of G.O.Ms.No.7

dt.05.01.2016, since, the building permissions that were to be granted

were governed by the building rules issued vide G.O.Ms.No.168

dt.07.04.2012, which contained condition relating to the requirement of

obtaining prior clearance of defence authority in case of sites within 500

meter distance from the boundary of the defence area/military

establishment the respondents-authorities were duly insisting for obtaining

such NOC.

22. Learned Standing Counsel would further submit that subsequent to

the amendment of Building Rules notified vide G.O.Ms.No.7 dt.05.01.2016,

building permissions were granted without insisting for obtaining of NOC

from defence authorities. However, the responsibility was fastened on the

applicants to follow the applicable rules as prescribed by the defence

authorities in their rules, for undertaking construction in sites abutting to

defence establishments, and granting of permission by the municipal

authorities would not automatically entitle the applicant to undertake

construction without complying with the conditions stipulated under the

other laws, be it State or Central.

23. Learned Standing Counsel further submits that in most of the cases

being complained by the petitioners of not taking any action by the

respondent corporation, the constructions are made by private individuals

without obtaining any permission or sanction from the respondent

corporation; that in respect of such constructions made unauthorizedly on

being brought to their notice, the respondents-authorities have initiated

action by issuing show cause notice dt.29.11.2021 and also passing

Speaking Order thereafter, holding the said constructions to be

unauthorized and illegal constructions; and that the authorities would take

steps for enforcing the said Speaking Order.

24. Learned Standing Counsel would further submit that amendment

made to the building rules is only in relation to obtaining building

permission from the respondent - corporation as per the building rules in

force to ensure that the construction complies with the conditions/rules as

prescribed thereunder; and that in some of the cases being complained of

by the petitioners, the identification of such constructions is pending and

once such unauthorized constructions are identified by the respondents-

authorities, the authorities would take further action in terms of the

provisions of the GHMC Act.

25. It is also contended by the learned Standing Counsel appearing for

the respective respondents that the term 'defence establishment' has not

been defined, and the respondents-authorities were granting permissions

by considering the distance from the location of the defence establishment

within the defence area, as vast extent of land abutting to the defence

establishment is under occupation of defence authorities.

26. Learned Standing Counsel further submits that post-2016, the

guidelines issued by the petitioners themselves mention the required

distance to be only 10 meters from the outer wall of such defence

establishment/ installation for the restriction of requiring to obtain NOC,

the petitioners cannot claim of the respondents granting building

permission in violation of guidelines dt.18.05.2011; and that the guidelines

issued by the petitioners do not have any binding effect on the respondent

corporation of the State, much less the same having been issued under

any statutory provision for it to be implemented by the respondent -

corporation.

27. Sri M.Dhananjay Reddy, learned counsel appearing on behalf of

respondent No.5 in W.P.No.4222 of 2024 would contend that it had

obtained layout sanction in respect of land admeasuring Acs.63.39 guntas

in Sy.No.346 from HMDA authorities on 18.03.2020 and is only selling

open plots in the layout to intending buyers and is not undertaking any

construction therein.

28. Learned counsel would further submit that while the 5th respondent

is taking development activities in respect of the layout permission

granted to it, (putting on hold the permission granted to it), it has

received notice dt.15.12.2021 from the petitioners addressed to the HMDA

and municipal authorities with a copy marked to the 5th respondent

herein pursuant to which, the HMDA authorities have issued letter

dt.21.02.2022 informing the petitioners that the layout permission granted

to it, vide proceedings dt.08.03.2020 is kept on hold and directed the

respondents to obtain NOC from the defence authorities.

29. Learned counsel further submits that upon the 5th respondent

submitting its explanation, the HMDA authorities had revoked the letter

dt.21.02.2022; and that the aforesaid proceeding issued by the HMDA

authorities revoking the withhold letter dt.21.02.2022 and restoring the

layout permission dt.08.03.2020 granted in its favour, was not challenged

by the petitioners even though a copy of the same was marked to the

learned counsel, who had initially issued the notice to HMDA authority

with a copy of the same being marked to the petitioners.

30. Learned counsel further submits that the petitioners by suppressing

the proceedings dt.04.04.2022 and the guidelines issued vide circular

dt.21.10.2016 have filed the Writ Petition in the year 2024; that the

provisions of WODA on the basis of which petitioners are claiming that the

respondent-authority is required to insist for obtaining NOC from the

defence authorities/LMA while granting permission is similar to Land

Acquisition Act and the petitioners without initiating proceeding by issuing

notification under Section 3 of the WODA cannot claim that no

development/construction can be made in lands adjacent to the boundary

of the defence establishment/installation and such claim is in violation of

Article 300-A of the Constitution of India.

31. On behalf of the 5th respondent, it is further contended that the

guidelines dt.18.05.2011, or for that matter, guidelines dt.21.10.2016, do

not specify that NOC is required in respect of all properties adjoining the

boundaries of the defence area and since, the defence area includes vast

extent of land within which such defence establishment is situated, the

petitioners cannot insist that no development/construction can be

undertaken adjacent to the boundary of the defence lands.

32. It is further contended on behalf of the 5th respondent that as per

the guidelines dt.21.10.2016 issued by the Government of India, Ministry

of Defence for issuing NOC for building constructions in the vicinity of

defence establishments/installations, such establishments/installations

have been divided into two parts, namely Part A and Part B; that as per

Part A of Annexure to the aforesaid guidelines, in respect of 193 stations

as listed therein, security restrictions shall apply up to 10 meters from the

outer wall of such defence establishments/installations in order to

maintain clear line of sight for effective surveillance and any construction

or repair activity within such restricted zone of 10 meters will only require

prior NOC from LMA/defence authority; that insofar as 149 stations as

listed in Part B of Annexure to the aforesaid guidelines, security

restrictions in respect of defence establishments/installations shall apply

up to 100 meters from the outer wall of such defence

establishments/installations to maintain clear line of sight for effective

surveillance and no construction or repair activity shall be permitted within

50 meters and height restriction of 03 meters (one storey) shall be

applicable for the distance from 50 meters to 100 meters and any

constructions or repair activity within such restricted zone between 50 to

100 meters will require prior NOC from the LMA/defence authorities.

33. Learned counsel further submits that the petitioners' property does

not fall/located under any of the station/establishment mentioned at serial

No.32 of Annexure A of the guidelines issued under the said circular and

as such, the petitioners cannot insist for approaching the defence

authorities for obtaining NOC to undertake development activity, having

obtained layout permission for making plots from the concerned

authorities; that the guidelines be it dt.18.05.2011 or dt.21.10.2016,

cannot be given the status of a statute or Rules having been framed in

accordance with Section 44 of the WODA for them to have any binding

effect.

34. In support of the aforesaid submissions, reliance has been placed

on the decision of the Delhi High Court dt.11.01.2019, Bombay High

Court, Madras High Court dt.02.09.2023 and that of the Apex Court in

Babaji K ondaji Garad and others v/ s. Nasik M erchants

Cooperative Bank Lim ited, Nasik and others 3 .

35. Sri K.Raghuveer Reddy, learned counsel appearing on behalf of

respondent No.5 in W.P.No.5357 of 2023 would contend that the

respondent had made construction of the building consisting of cellar +

stilt + five upper floors in Plot No.75 Northern Part and 76 in Sy.No.24

situated at Peerancheruvu by obtaining permission from the concerned

municipal authorities on 19.06.2021; that the aforesaid construction

undertaken by the 5th respondent is 150 meters away from the military

establishment; that the aforesaid construction made by the 5th respondent

is governed by 2016 guidelines, which prescribes, security restrictions of

10 meters from outer wall of such defence establishment/installation; that

it has not been issued with any notice mentioning violation, for the

petitioners to file the Writ Petition against it nor any notice is received

from the concerned municipality which had granted building permission in

AIR 1984 SC 192

his/its favour alleging any violation while proceeding with the construction

for the petitioners to approach this Court.

36. Learned counsel would further submit that since the WODA being a

special enactment, the said Act is required to be implemented in terms of

provisions contained thereunder and the petitioners cannot seek the

assistance of the respondents-authorities for alleged violation, if any under

the said Act; that if there is any alleged violation under the Act, the

petitioners are required to take action in terms of Section 37 of the Act

and for the said reason also, the Writ Petition as filed by the petitioners is

liable to be dismissed.

37. Insofar as W.P.No.20587 of 2023 is concerned, learned counsel

would contend that the unofficial respondent therein had obtained building

permission dt.16.05.2022 for construction of cellar + stilt + four upper

floors in Plot No.152 and had made construction in accordance with the

sanction plan and that the distance between the construction and the

defence establishment is 250 meters and as such, the petitioners cannot

maintain the present Writ Petition on the basis of the notice dt.29.08.2022

and thus, seeks for dismissal of the same.

38. Sri K.Ramchandra, learned counsel appearing on behalf of the

unofficial respondents in W.P.No.6967 and 7070 of 2024 would submit

that the unofficial respondents' houses in both the Writ Petitions were in

existence since long, while unofficial respondent in W.P.No.6967 of 2024

had constructed house consisting of four floors in the year 2010, the

house of the unofficial respondent in W.P.No.7074 of 2024 is only

consisting of ground floor and in both the cases, no defence land is

involved and as such, the petitioners cannot maintain the present Writ

Petitions against unofficial respondent in both the Writ Petitions.

39. I have taken note of the respective contentions urged.

40. Before proceeding to consider as to whether the petitioners can

raise an objection to the respondent - State amending its building rules

notified vide G.O.Ms.No.168 dt.07.04.2012 under G.O.Ms.No.7

dt.21.10.2016 taking away the requirement of obtaining NOC from the

defence authorities/LMA for grant of building permission is concerned, it is

pertinent to examine the effect of guidelines issued by the petitioners.

41. Ministry of Defence, Government of India, has issued guidelines for

issuance of NOC for building construction vide communication

dt.18.05.2011 addressed to Chief of Army Staff, Chief of Air Staff and

Chief of Naval Staff. In the said communication, it is noted that WODA

imposes restrictions upon use and enjoyment of land in the vicinity of

defence establishments and in view of two recent cases viz., Sukna and

Adarsh, the same needs to be comprehensively amended, for which it is

noted that process is put in motion and in the meantime, the guidelines

are to be followed while issuing NOC for construction.

42. Though by the aforesaid communication, it is stated as amendment

to WODA is put in motion to address security concern, admittedly, no

amendment has been notified. In the meantime, Government of India,

MoD has issued another circular/communication specifying the guidelines

for issue of NOC for building constructions.

43. Both the guidelines issued vide circular dt.18.05.2011 and

21.10.2016, were subject matter of consideration before Division Bench of

Delhi High Court in the case of Union of India v/ s. Governm ent of

NCT Delhi 4 , wherein the Division Bench of Delhi High Court had noted

that the "guidelines dt.21.10.2016 mentions that large number of

representations have been received from elected representatives to review

the guidelines issued in 2011 as difficulties are being faced by public in

constructing buildings on their own lands, review of the guidelines

dt.18.05.2011 was undertaken and the Government has decided to amend

the guidelines issued vide guidelines dt.18.05.2011, 18.03.2015 and

17.11.2015." (underlining supplied by this Court)

44. The Delhi High Court by noting as above, considered clause 2(a) of

the guidelines dt.21.10.2016, as under:

"2(a) Security restrictions in respect of Defence establishments/ installations located at 193 stations as listed in Part A of Annexure to this circular shall apply upto 10 meters from the outer wall of such Defence establishments/ installations to maintain clear line of sight

MANU/DE/3308/2022

for effective surveillance. Any construction or repair activity within such restricted zone of 10 meters will require prior No Objection Certificate (NoC) from the Local Military Authority (LMA)/Defence establishments."

45. Since, the Division Bench of Delhi High Court had held that

Guidelines issued, vide circular dt.21.10.2016 to be an amendment to

Guidelines dt.18.05.2011, the submission made on behalf of the

petitioners that the same were not given effect to and the authorities were

directed to follow the guidelines dt.18.05.2011 in absence of any further

circular to the said effect, does not merit consideration.

46. Further, the issue of permission for construction within the vicinity

of defence establishment has been subject matter of consideration before

the Kerala High Court in W.C.No.9799 dt.08.02.2018; Madhya Pradesh

High Court in M unna @ R am esh Yadav v/ s. Union of I ndia 5 ; Bombay

High Court in Vikram Delite Cooperating Housing Society Lim ited 's

case (1 supra); and High Court of Calcutta in the case of Com m andant,

Ordnance Depot v/ s. the K olkata M unicipal Corporation 6.

47. In the above decisions rendered, the respective High Courts have

analyzed the guidelines issued by the Ministry of Defence dt.18.05.2011

and guidelines dt.21.10.2016. The Calcutta High Court in the case of

Com m andant, Ordnance Depot (6 supra), had an occasion to consider

W.P.No.16946 of 2016 dt.02.09.2023

MANU/WB/1005/2022

the effect of guidelines issued on 21.10.2016, over the guidelines

dt.18.05.2011 which decision of the learned Single Judge of the Calcutta

High Court was also affirmed by a Division Bench of the said High Court.

48. Without burdening this order with the findings recorded in the

aforesaid decisions by the respective High Courts, it would suffice it to

state that in all the aforesaid decisions, it has been consistently held that

the guidelines issued vide circular dt.18.05.2011 specifying the restricted

area from the defence establishment/installation stood amended, by

guidelines issued vide circular dt.21.10.2016 and the said guidelines would

apply in respect of building permissions obtained subsequent thereto.

49. The only case wherein a different view was taken is by the High

Court of Jharkhand at Ranchi in the case of Union of I ndia v/ s. R anchi

M unicipal Corporation and others 7 wherein the Division Bench, by

applying the principle of purposive construction of the statute and also

taking into consideration the militant attacks in Sukna and Adarsh, had

held that the guidelines dt.18.05.2011 need to be given emphasis over the

guidelines dt.21.10.2016.

50. The aforesaid divergent views expressed by High Courts in some

cases, are subject matter of consideration before the Hon'ble Apex Court

in S.L.P.(C) appeals.

MANU/JH/0404/2024

51. At this stage, it is pertinent to note that in a recent judgment, the

Hon'ble Apex Court in the case of M / s.Goya R esorts P rivate Lim ited

v/ s. Union of I ndia 8 , had an occasion to consider the scope of the

WODA.

52. The Hon'ble Supreme Court in the aforesaid decision by considering

the provisions of the WODA, had held that:

"14.... the 1903 Act is in the interest of the national security and defence but at the same time, under its guise the citizens cannot be deprived of or denied the use of their property illegally and in violation of the statutory provisions. There has to be a balance between the purpose and object of the 1903 Act and the legal right of the citizens to use and enjoy their property. The 1903 Act in its scheme does provide that balancing factor to be carried out by the authorities to take appropriate steps by giving show cause notice considering the claims, making an enquiry, making an award, and determining the compensation for the loss suffered." (underlining supplied by this Court)

53. The Apex Court by observing as above, while quashing the

declaration and the notices impugned in the aforesaid civil appeals issued

under Section 3 of the Act, however kept the aforesaid proceedings in

abeyance till 31.05.2025 by granting liberty to the Central Government to

publish a fresh declaration under Section 3 of the Act within the above

time as stipulated.

54. Having regard to the aforesaid decision of the Hon'ble Supreme

Court, it is to be noted that in the facts of the present case, though on

behalf of the petitioners it is contended that the Guidelines dt.18.05.2011,

continue to operate requiring to obtain NOC in respect of constructions in

sites adjacent to defence establishments, notwithstanding the issuance

guidelines dt.21.10.2016, as noted hereinabove, since, both the aforesaid

guidelines, were subject matter of consideration before various High

Courts and in particular before the Delhi High Court and Division Bench of

Calcutta High Court, this Court is in agreement with the view taken therein

and holds that by Guidelines issued vide Circular dt.21.10.2016, the

guidelines issued earlier on 18.05.2011 stood amended.

55. Another aspect of the guidelines issued is that the same are issued

in the form of circulars addressed to the Chiefs of Army, Air and Naval

Staff. It is not notified for general public to be aware or bound by the

same. The effect of the said circulars issued is that, in case any

construction is made within the vicinity or adjacent to defence

establishment/installation, the authorities are required to take action as

per WODA by acquiring the land/site or paying compensation to the owner

for not allowing him to enjoy his property absolutely. Further, it is settled

position of law that circulars issued do not have any statutory force and

binds only authorities.

56. Though on behalf of the petitioners, it is vehemently contended

that the respondent - State by doing away with the condition of requiring

to obtain NOC from defence authorities/LMA while obtaining building

permission in respect of areas in the vicinity of defence establishments, is

exposing the defence establishment to security risk and in spite of the

petitioners raising objection for such omission, the same has not been

considered by the respondents, it is to be noted that the building rules are

framed by the respondent - State in exercise of powers conferred under

the respective State enactments, namely Municipalities Act or GHMC Act,

1955, referable to Entry 5 of List II of 7th Schedule to Constitution of

India. It is settled position of law that only when there is a conflict

between an enactment made by the Union and the State, the law made by

the Union would prevail and not otherwise (see R am avilas Tobacco

Com pany v/ s. The Secretary 9 and Hoechst P harm aceuticals Ltd.

v/ s. State of Bihar 10).

57. Since, the State in order to give impetus to infrastructural growth

under its policy of ease of doing business, having amended the building

rules, doing away with the requirement of obtaining NOC from defence

authorities/LMA, for obtaining building permission in sites adjacent or in

the vicinity of defence establishment/installation and on the other hand,

imposing responsibility on the applicant seeking building permission to

comply with the rules of the defence authorities, this Court is of the

considered view that the petitioners can neither plead as not having a

1985 Suppl. SCC 476

1983 (4) SCC 45

restriction in the building rules of the respondents is contrary to the

provision of WODA nor the respondent authorities granting building

permission is contrary to WODA.

58. Further, WODA having been enacted in the year 1903, by the

Parliament and being a Central Legislation, it is for the petitioners who are

the authorities under the said Act to take action for its implementation on

its own by initiating action thereunder rather than seeking for its

enforcement through the respondents.

59. In the facts of the present case, though on behalf of the

petitioners, it is contended that if guidelines dt.18.05.2011 were adhered

to by the respondent authorities while granting building permissions, the

same would result in the unofficial respondents requiring to obtain NOC

from the LMA/defence authority, the respondents on the other hand

contend that the State having taken a decision not to insist for obtaining

NOC from the defence authorities for grant of building permission by

them, however, having imposed condition in the building permission

granted by them, that the person obtaining building permission is required

to comply with the Rules of the defence authorities, if the site of

construction is adjacent to defence establishment, it is for the petitioners

to initiate action, if there is any violation.

60. As noted herein, since, both the Acts, viz., WODA and Municipalities

Act are separate, if there is any violation of the respective enactment or

Rules made thereunder, it is only the authorities under the said Act can

initiate action and it is not for the authority under other enactment to take

any action for alleged violation.

61. Though on behalf of the petitioners, it is contended of building

permission being granted in the vicinity of defence

establishments/installations and construction made being contrary to the

provisions of WODA, it is not shown to this Court of petitioners initiating

any action against such constructions, by exercising powers under WODA

or having taken steps by issuing notification/declaration under Section 3

and further action culminating in passing of Award under Section 12 by

paying compensation.

62. Though on behalf of unofficial respondents who have undertaken

construction/development, it is contended that since guidelines issued vide

circular dt.21.10.2016 have categorized the defence establishments into

Part A and Part B specifying that in respect of the establishments listed in

Part A, the security restriction being only 10 meters and since all their

constructions are beyond 10 meters, neither the petitioners nor the

respondents can insist for obtaining NOC by approaching the LMA/defence

authorities; and that at Serial No.32 in Part A of the guidelines

dt.21.10.2016 issued by the Union of India wherein it mentions the

defence establishment of Secunderabad in Ranga Reddy District of

Telangana State consists of areas of Maredpalli, Lal Bazaar, Alwal,

Amuguda, Mehdipatnam, Langar House, Kanchan Bagh, Golconda,

Ibrahim Bagh and Makaidarwaja, the security restriction up to 10 meters

from outer wall can only be made applicable to those establishments

mentioned therein and not other establishments, it cannot be said that

defence establishment/installations mentioned therein Part A numbering to

193 stations and Part B are 149 stations only defence establishments/

installations, and there exists no other establishment, to which these

security restrictions would apply and there is no other defence

establishment/installation to which no restrictions are applicable.

63. On the other hand, if there is any other defence establishment/

installation which does not find mention either in Part A or Part B of

Annexure to the guidelines to which the restriction of 10 meter or up to

100 meter, as the case may be applicable, in such cases, the restriction as

may be notified by a specific notification or as specified in Section 7 of

WODA would continue to apply.

64. Though On behalf of the unofficial respondents in W.P.No.4222 of

2024, it is further contended that since, the distance from the wall of the

defence establishment is more or that the development being undertaken

does not include construction and is only making a layout, firstly, it is to

be seen as per the provisions of WODA, the same is applicable to any land

adjacent or in the vicinity of defence establishment/installation from being

put to use by the owner, the authorities are required to take action by

issuing declaration/notification preventing such use by paying

compensation. Thus, the claim of the unofficial respondents that it is only

making a layout of plots and selling them to intending purchasers would

mean the unofficial respondent using the land, which the authorities under

the WODA can restrict by following the procedure prescribed thereunder.

Thus, the claim of the unofficial respondents in this regard does not merit

consideration.

65. Even though on behalf of the petitioners and respondents, it is not

shown to this Court of the areas covered by the present Writ Petitions

being covered either by air force or under the army establishment at

Secunderabad, however, judicial notice can be taken of the fact that there

have been notifications issued from time to time concerning the Air Force

Station, Hakimpet, Air Force Station Dindigal, in the State of Telangana,

vide SRO No.12 dt.14.02.2007 which notification has been renewed on

13.01.2010.

66. Similarly, this Court has also come across notifications vide SRO

Nos.136, 137 dt.19.05.1976 in respect of area in the vicinity of DRDL,

Chandrayanagutta, and DMRL, Kanchanbagh, SRO No.49 dt.07.04.2006,

in respect of the area in the vicinity of RCI, Vignyana Kancha Post Office,

Hyderabad, SRO No.74 dt.22.10.2007 in respect of Advance system,

laboratory, Kanchanbagh, Hyderabad, and SRO No.58 dt.04.06.2008, in

respect of area in the vicinity of DLRL security restrictions have been

notified. Thus, the claim of the unofficial respondents that it is only the

193 stations of defence establishments/installations which are required to

have security restrictions and not other, does not appeal to this Court for

being accepted.

67. On the other hand, if any station is not mentioned either in Part A

or Part B of Annexure to guidelines dt.21.10.2016, in respect of such

stations, the restriction as specified in Section 7 of WODA would continue

to apply subject to publication of notice under Section 3 of the WODA.

Further, in respect of the stations which find mention in Part A of the

Annexures to the guidelines dt.21.10.2016 are concerned, though the

same mentions the army establishment as 'Secunderabad' under which

various stations are mentioned, the area of coverage of the respective

stations would be as per the operation jurisdictional activities of the

defence authorities and is not based on local municipal jurisdiction.

68. The same can be explained by way of illustration - Ibrahimbagh

Station of Secunderabad defence establishment is spread over the areas

of Ibrahimbagh and also in the neighbourhood like the area of Bandlaguda

Jagir and other areas, under the administrative control of the said station,

would have to be considered as unit of the said station. Similar, such

situation may also exist in case of Maredpalli/Alwal stations, if there exist

separate unit in such locations under the respective stations. Thus, the

contention of the unofficial respondents that the places whereat the

constructions/developments have been undertaken by them are not

mentioned in Serial No.32 of Part A of annexure to the guidelines

dt.21.10.2016, the authorities cannot enforce guidelines of even security

restriction of 10 meter, in the considered view of this Court cannot be

accepted as valid claim.

69. Further, it is to be noted that though various notifications have

been issued by the Ministry of Defence, Government of India, notifying the

areas within the vicinity of defence establishments for which the security

restrictions would apply, no material is placed before this Court to show

that the authorities having issued a declaration under Section 3 of the Act,

and having taken further action, as contemplated thereunder, in order to

claim that they being entitled to enforce restrictions imposed in terms of

notification issued.

70. The Hon'ble Supreme Court in M / s.Goya R esorts P rivate

Lim ited 's case (8 supra) had held that post issuance of notification under

Section 3 of the Act, further steps in terms of the Act including causing

enquiry and passing of award in terms of Section 12 being required to be

undertaken within the time prescribed under the Act, failing which, the

notification issued would stand lapsed, the Union cannot claim to continue

with the declaration under Section 3 of the Act perpetually which not only

is impermissible in law but arbitrary, unjust and unreasonable.

71. In the facts of the present case, the petitioners as well as the

unofficial respondents having not placed any material before this Court as

to the areas of the defence establishment of Secunderabad and its units

mentioned therein, the Court cannot pass an order in vacuum accepting

either the claim of the petitioners or that of the unofficial respondents

herein, as to the said area being covered or not covered by Annexure A

attracting or not attracting the security restrictions.

72. Further, if any, notification is issued and the said notification being

in force, the petitioners are required to take further steps in terms of the

Act as held by the Apex Court in M / s.Goya R esorts P rivate Lim ited 's

case (8 supra) in order to claim the restrictions in terms of Section 7 of

the WODA or as specified under the specific notification are applicable.

However, taking note of the fact that even before the Hon'ble Supreme

Court since, it was pleaded that no further steps having been taken after

issuing declaration/notification under Section 3 of the WODA, and the

Hon'ble Supreme Court having granted the Union of India six months time

to issue fresh declaration/notification under Section 3 of the WODA, by

setting aside the declaration issued earlier, and taking note that security

interest of the nation are of paramount importance, particularly the recent

Pahalgam incident, this Court is of the view that personal interest should

pave way for public interest. As noted herein above since, it is not shown

to this Court of any notification having been issued under Section 3 of

WODA and further, steps having been taken as specified thereunder

within the time period prescribed thereunder, even in the present cases

this Court is of the view that the following directions are to be given:

i) The petitioners are given time till 31.12.2025 to publish

notification/declaration under Section 3 of the WODA, if not already issued

and implemented, after which, the notification/declaration shall come into

force from the date of its publication.

ii) The petitioners shall not take any action on the basis of

guidelines dt.18.05.2011 in respect of building permissions that have been

obtained post 21.10.2016, whereby the security restrictions in respect of

defence establishment and its stations notified in Part A of Annexure have

been notified as 10 meters from the boundary wall of the defence

establishment.

iii) The unofficial respondents herein are also restrained from

undertaking any construction in the meantime till fresh

notification/declaration are issued.

iv) The petitioners are directed to proceed strictly in accordance

with the WODA after issuing fresh declaration/notification under Section 3

of the WODA.

73. Insofar as constructions made without obtaining any building

permission from the respondent - municipal authorities, notwithstanding

as to whether such construction is within the security restriction area or

not, the concerned municipal authorities shall take action is accordingly

with the provisions of the respective enactments expeditiously, as

continuance of such poses threat to internal security of the Nation.

74. Subject to above observations and directions, the Writ Petitions are

disposed of. No order as to costs.

75. Miscellaneous petitions, if any, pending in these writ petitions shall

stand closed.

___________________ T. VINOD KUMAR, J Date: 04.06.2025

GJ

THE HON'BLE SRI JUSTICE T. VINOD KUMAR

Writ Petition Nos.5357, 16252, 16875, 18780, 18781 and 20587 of 2023 and 4175, 4222, 4230, 4277, 4326, 4342, 6801, 6841, 6967, 7014, 7065, 7070, 7083, 7090, 7099, 7101, 7107, 7111, 7121, 7122, 7126, 7148 and 7581 of 2024

04.06.2025

GJ

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter