Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.L. Manchanda & Ors Vs. Union Territory Chandigarh & Ors [1977] INSC 88 (17 March 1977)
1977 Latest Caselaw 88 SC

Citation : 1977 Latest Caselaw 88 SC
Judgement Date : 17 Mar 1977

    
Headnote :
The appellants and respondents Nos. 3 to 37 were recipients of houses in Chandigarh, built by the State Government for low-income industrial workers under the Industrial Housing Scheme, which was subsidized by the Central Government. The Labour Inspector of the Union Territory of Chandigarh issued notices to them under the proviso to rule 4(3) of the Punjab Industrial Housing Rules, 1956, as amended by the Notification dated November 7, 1972, requiring them to explain why their allotments should not be revoked. Each of their incomes exceeded Rs. 350 per month, which disqualified them from keeping their allotments. The appellants and the aforementioned respondents jointly petitioned the High Court for a writ to annul the amendment to rule 4 and to prevent the Government from canceling their allotments and evicting them. The writ petition was dismissed. The appellants argued that rule 4(3) was ultra vires the Punjab Industrial Housing Act, 1956 because it excluded industrial workers with incomes over Rs. 350 per month from the definition of industrial workers in section 2(e) of the Act. They also contended that the authority responsible for making rules under section 24 of the Act could not create rules with retrospective effect, and since the amended rule 4(3) had such an effect, it was invalid. Upon dismissing the appeal by special leave, the Court HELD:

(1) The allocation of housing to an industrial worker is conditional and can be unilaterally modified by the Government through rule changes, as permitted by section 24 of the Act. This section explicitly allows the State Government to establish rules regarding the allocation of housing and the conditions of its use. The contested amendment falls within the scope of section 24 and was therefore valid and not ultra vires. [331 G-H, 331 (a)-C]

(2) Section 7 of the Act includes a provision that mandates treating a person as an unauthorized occupant if they no longer qualify as an industrial worker under the Act or if they fail to meet any of the current conditions, including income limits, thus making them subject to action under section 9(2) of the Act. [331(a)-A-B]

(3) The proviso to rule 4(3) indicates that the allotment for an industrial worker whose income exceeds Rs. 350 per month will be canceled not from the moment their income surpasses this threshold, but after one month’s written notice of cancellation. The rule is not designed to apply retroactively to industrial workers who were allotted and occupied industrial houses just before the amendment of the Punjab Industrial Housing (Chandigarh First Amendment) Rules, 1972. [331(a) E-F] The Court noted that since the scheme aims to assist low-paid industrial workers and the number of houses available is limited, the Government could justifiably implement a method to disqualify industrial workers with relatively high monthly incomes from retaining these houses. [331 (a) -C-D]
 

M.L. Manchanda & Ors Vs. Union Territory of Chandigarh & Ors [1977] INSC 88 (17 March 1977)

SINGH, JASWANT SINGH, JASWANT KRISHNAIYER, V.R.

CITATION: 1977 AIR 1353 1977 SCR (3) 327 1977 SCC (2) 640

ACT:

Punjab Industrial Housing Rules, 1972, R.4(3), whether ultra vires the Punjab Industrial Housing Act, 1956--Whether operates retrospectively.

HEADNOTE:

The appellants and respondents Nos. 3 to 37 herein, were allottees of houses in Chandigarh constructed by the State Government for low paid industrial workers under the Industrial Housing Scheme subsidised by the Central Government. The Labour Inspector, Union Territory, Chandigarh gave them notices in terms of the proviso to, rule 4(3) of the Punjab Industrial Housing Rules, 1956, as amended vide Notification dated November 7, 1972, to. Show cause why their allotments should not be cancelled. The income of each of them exceeded Rs. 350/per mensem, which disentitled them to retain their allotments. The appellants and the said respondents filed a joint petition in the High Court for a writ to quash the amendment to rule 4, and to restrain the Government from cancelling their allotments and evicting them. The writ petition was dismissed. The appellants contended firstly, that rule 4(3) was ultra vires the Punjab Industrial Housing Act, 1956 as it took out industrial workers with income exceeding Rs. 350/p.m. from the scope of section 2(e) of the Act which defines industrial workers; and secondly, that the authority competent to make rules u/s 24 of the Act cannot frame rules having retrospective effect, and as the amended rule 4(3) operates retrospectively it is invalid Dismissing the appeal by special leave, the Court, HELD:

(1) The allotment of accommodation to an industrial worker is not unconditional but is subject to conditions which can be changed unilaterally by the Government from time to time by altering the rules in exercise of the powers conferred on it under section 24 of the Act. Section 24 specifically empowers the State Government to make rules to provide inter alia for the manner of allotment of accommodation and conditions relating to its occupation. The impugned amendment which squarely falls within the purview of the aforesaid provisions of section 24, was validly made, and was not ultra vires. [331 G-H, 331 (a)-C] (2) Section 7 of the Act embodies a deeming provision and gives a mandate to treat a person as an unauthorised occupant not only if he ceases to be an industrial worker under the Act, but also if being an allottee, he ceases to fulfill any of the prescribed conditions then in force, including the one relating to the limit of his income, and thereby becomes amenable to action under section 9(2) of the Act. [331(a)-A-B] (3) The proviso to rule 4(3) clearly shows that the allotment of an industrial worker whose income exceeds Rs.

350/per mensem is to stand cancelled not from the date when his income started exceeding Rs. 350/per mensem but on the expiry of one month's notice in writing of the cancellation. The rule is not intended to operate retrospectively on industrial workers who had been allotted and were in occupation of industrial houses immediately before, 328 the amendment of the Punjab Industrial Housing (Chandigarh First Amendment) Rules, 1972. [331(a) E-F] The Court observed The scheme being meant for the benefit of the low paid industrial workers and the number of the houses constructed there under being very limited, the Government could legitimately evolve the method which it did, to disentitle industrial workers whose monthly income was relatively large, to retain the houses. [331 (a) -C-D]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1744 of 1976.

(Appeal by Special Leave from the Judgment and Order dated 28.4.1975 of the Punjab & Haryana High Court in Civil Writ Petition No. 1819/75) M.K. Ramamurthi and J. Ramamurthi, for the appellants.

Madan Mohan, for the respondents 4-8, 10-25, 27-30 & 32-36.

B.D. Sharma & R.N. Sachthey, for respondents 1-2.

The Judgment of the Court was delivered by JASWANT SINGH, J.--This appeal by special leave which is directed against the judgment and order dated April 28, 1975, of the High Court of Punjab and Haryana at Chandigarh, dismissing Civil Writ Petition No. 1819 of 1975 filed by the appellants and respondents 3 to 37 herein, who are industrial workers employed in Factories situate in the industrial area in Chandigarh.

The facts leading to this appeal are: In 1956, the Legislature of the then State of Punjab enacted what is called the Punjab Industrial Housing Act, 1956 (Punjab Act 16 of 1956) (hereinafter referred to as 'the Act') to provide for allotment, recovery of rent, eviction and other ancillary matters in respect of houses constructed under the subsidised Industrial Housing Scheme for industrial workers in the State of Punjab. In exercise of the powers conferred on it under section 24 of the Act, the State Government made rules called the Punjab Industrial Housing Rules, 1956 (hereinafter referred to as the Rules'). Rule 4 of the Rules as originally made ran as under:--"4. Eligibility for allotment--(1) Two roomed tenements shall be allotted to industrial workers whose income exceeds Rs. 100 per mensem.

(2) One-roomed tenements shall be allotted to workers with an income not exceeding Rs,100 per mensem." 329 This rule was amended vide Notification No. 4119-2HG-6C 29333 dated October 5, 1960.

The rule, after its aforesaid amendment, read as under:-"4. Eligibility for allotment--(1) Two roomed tenements shah be allotted to industrial workers whose income does not exceed Rs.

350.00 per mensem.

(2) One roomed/small two roomed tenements shall be allotted to workers with an income not exceeding Rs. 250.00 per mensem; provided that where sufficient number of industrial workers with income exceeding Rs. 250.00 per mensem is not forthcoming for allotment, the Labour Commissioner may, with the approval of the State Government, allot two roomed tenements to industrial workers with an incOme not exceeding Rs. 250.00 per mensem.

Notes: In towns, where only roomed/small two roomed tenements have been built, applications should first be invited from such workers only, whose monthly income does not exceed Rs. 250.00. It is only after the demand from these workers has been met that unallotted tenements should be made available for allotment to workers, whose income exceeds Rs. 250.00 per mensem. Where these tenements are given to higher paid workers the normal subsidised rent should be charged from them till such time as the regular two roomed tenements do not become available for them. When the two-roomed tenements become available the higher paid workers must be removed from the smaller tenements, failing which they should be charged the full economic rent.

(ii) In cases where after allotment of one roomed/small two roomed tenements a worker crosses the wage limit of Rs. 250.00 per mensem, he may be allowed to continue in occupation of the house allotted to him on payment of subsidised rent, till such time as the regular two roomed house does not become available, in other respects the procedure as prescribed in note (i) should be followed.

(iii) Two-roomed tenements should in the first instance, be offered from allotment to workers whose income is between Rs. 251.00 and Rs.

350.00 per mensem." Vide Notification No. 7480-4H(8)-72/21542 dated November 7, 1972, the Chief Commissioner, Union Territory, Chandigarh, made in exercise of the powers conferred by section 24 of the Act what are called the Punjab Industrial Housing, Chandigarh (First Amendment) Rules, 1972 adding the following, ,after sub rule (2) in Rule 4 of the Rules:-330 "(3) An industrial worker shall become ineligible to retain the industrial house allotted to him from the date his income exceeds Rs. 350/per mensem and his allotment of it shall stand cancelled with effect from that date.

Provided that in case such an industrial worker has been allotted and is in occupation, of an industrial house immediately before the commencement of the Punjab Industrial Housing (Chandigarh First Amendment) Rules, 1972, his allotment shall be cancelled by the Labour Commissioner after giving him one month'S notice in writing of such cancellation.

Chief Commissioner also ordained that the following shall be added in form 'C' of the Rules after condition (24) :-"(25) The allottee shall become ineligible to retain the industrial house, allotted to him from the date his income exceeds rupees 350 per mensem and his allotment shall be deemed to have been cancelled from that date." The appellants and the aforesaid respondents, who were allottees of houses in Sector 30, Chandigarh constructed by the State Government for occupation of industrial workers under the Industrial Housing Scheme subsidised by the Central Government and declared under section 3 (2) of the Act to be houses covered by the provisions of the Act were given notices. by the Labour Inspector, Union Territory, Chandigarh, in terms of the proviso to sub-rule (3) of rule 4 of the Rules, as amended by the aforesaid Notification No.. 74804H(8)-72/21542 dated November 7, 1972, calling upon them to show cause as to why the allotment of houses made to them should not be cancelled as the income of each one of them exceeded Rs. 350/per mensem which disentitled them to retain their respective allotments. The appellants and the aforesaid respondents thereupon filed a joint writ petition, being writ petition No. 1819 of 1975 under Articles 226 and 227 of the Constitution in .the High Court of Punjab and Haryana for issue of an appropriate writ, order or direction quashing the said notices and notification No.

7480-4H(8)-72/21542 dated November 7, 1972 amending Rule 4 of the Rules and restraining respondents 1 and 2 from proceeding with the cancellation of their respective allotments and evicting them from the houses. They contended that the aforesaid rule 4 as amended was ultra vires the Act in so far as it carved out an exception to the statutory definition of "industrial worker' as contained in section 2(e) of the Act within the scope of which they admittedly fell. The High Court repelled their contention and dismissed their writ petition by its judgment dated April 28, 1975. Aggrieved by this judgment and order, the appellants and the said respondents made an application to the High Court for issue of a certificate of fitness under Article 133 of the Constitution which was refused by the High Court by its order dated May 9, 1975. Thereupon they moved this Court for special leave under Article 136 of the Constitution which was granted.

331 Appearing in support of the appeal, Mr. Ramamurthy hasreiterated before us that since the appellants and respondents 3 to 37 are admittedly industrial workers as defined in clause (e) of section 2 of the Act, the impugned rule 4 which is designed to cancel their allotment, on the ground that their salary exceeded Rs. 350/per mensem is clearly repugnant to that clause and as such utra vires and invalid as it takes out industrial workers with income exceeding Rs. 350/per mensem from the scope of the definition. He has further contended that since the authority competent to make rules under section 24 of the Act cannot frame any rule having a retrospective effect and the impugned rule--rule 4(3) as amended operates retrospectively, the same is invalid. He has lastly urged that the impugned notification is also invalid as if makes hostile and arbitrary discrimination against industrial workers whose income exceeds Rs. 350/per mensem, and thereby violates the guarantee enshrined in Article 14 of the Constitution.

We shall deal seriatim with all the three contentions raised by Mr. Ramamurthy. Before embarking on that task, we consider it appropriate to scan the scheme of the Act.

Section 3 of the Act clearly states that the Act shall be applicable to houses constructed by the State Government for the occupation of industrial workers under the Industrial Housing Scheme subsidised by the Central Government. The scheme, as evident from the affidavit of the Home Secretary, Chandigarh Government, is meant for the benefit of the low aid industrial workers and economically weaker sections of the community. Section 9(1) of the Act provides that the occupation by any person of a house shall at all times be subject to such conditions relating to its occupation as may be prescribed, or as may be intimated from time to time by the Labour Commissioner. Section 7 of the Act sets out the circumstances in which a person shall be treated to be in unauthorised occupation of any house. Clause (b) of the section explicity states that a person shall be deemed to be in unauthorised occupation "Where being an allottee he has by reason of cancellation of an allotment under sub-section (2) of section 9 ceased to be entitled to occupy the house". Sub-section (2) of section 9, which is necessary to be referred to at this stage and which because of the non-obstante clause contained in its opening part overrides all other laws for the time being in force, authorises the Labour Commissioner after giving notice to the allottee and considering the explanation tendered by him to cancel the allotment under which a house is held or occupied by him.

Section 24 of the Act not only empowers the State Government generally to make rules to effectuate the purposes of the Act but also specifically confers on it the power to make rules to provide inter alia for the manner of allotment of accommodation and conditions relating to its occupation [see section 24(2)(ii)] as also for the matters which are to be or may be prescribed [see section 24(2)(x)]. A conspectus of the aforesaid provisions of the Act leaves no room for doubt that the allotment of accommodation to an industrial worker is not unconditional but is subject to conditions which can be changed unilaterally by the Government from time to time by altering the rules in exercise of the powers conferred on it 331(a) under section 24 of the Act. Section 7 of the Act which embodies a deeming provision gives a mandate to treat a person as an unauthorised occupant not only if he ceases to be an industrial worker under the Act but also if being an allottee, he ceases to be entitled to occupy the accommodation by reason of cancellation of the allotment under subsection (2) of section 9 of the Act. A combined reading of sections 7 and 9 of the Act goes to show that if at any time a person becomes an unauthorised occupant of the house by reason of his ceasing to be an industrial worker or by otherwise ceasing to fulfil any of the prescribed conditions then in force including the one relating to the limit of his income, he becomes amenable to action under section 9(2) of the Act. The result is that even though the allottee may continue to be an industrial worker, still the allotment under which he holds a house can be cancelled if his occupation becomes un-authorised on any one of the grounds laid down in section 7 of the Act. We are, therefore, satisfied that the impugned amendment which squarely falls within the purview of the aforesaid provisions of section 24 of the Act was validly made and the contention urged by Mr. Ramamurthy that it is ultra vires is misconceived and untenable.

We may state here in passing that the aforesaid scheme being meant for the benefit of the low paid industrial workers and the number of the houses constructed there under being very limited, the Government could legitimately evolve the method which it did to disentitle industrial workers like the appellants whose monthly salaries appear to range between Rs. 974.71 and Rs. 1861.27 and the aforesaid respondents whose monthly income is also relatively large to retain the houses in question.

The contention of Mr. Ramamurthi that the impugned rule is retroactive in operation is also devoid of merit. A careful study of the proviso to rule 4(3) of the Rules which appears to have been inserted to allay fears and remove misapprehensions would show that the rule is not intended to operate retrospectively on industrial workers who had been allotted and were in occupation of industrial houses immediately before the amendment of the Punjab Industrial Housing (Chandigarh First Amendment) Rules, 1972. It unequivocally states that allotment of an industrial worker who is in occupation of an industrial house in pursuance thereof immediately before the amendment of the Punjab Industrial Housing (Chandigarh First Amendment) Rules, 1972 shall not be cancelled without one month's notice in writing. The proviso therefore clearly shows that the allotment of an industrial worker whose income exceeds Rs. 350/per mensem is to stand cancelled not from the date when his income started exceeding Rs. 350/per mensem but on the expiry of one month's notice in writing of the cancellation. The second contention raised by Mr. Ramamurthi is also, therefore, repelled.

The third contention advanced by the learned counsel on behalf of the appellants not having been raised before the High Court cannot be permitted to be raised at this stage.

The contention can also not be allowed to be raised in view of the Presidential Order dated June 27, 331(b) 1975 promulgated under clause (1) of Art. 359 of the Constitution suspending inter alia Article 14 of the Constitution for the period during which the proclamation of emergency made under clause (I ) of Article 352 of the Constitution on December 3, 1971 and on June 25, 1975 are both in force.

For the foregoing reasons, we do not find any merit in this appeal which is dismissed but in the circumstances of the case without any order as to costs. Counsel for the appellants submits that he may be given time for vacating the premises. We grant time till 31st August 1977 on the undertaking given by the council that vacant possession will be given on or before that date.

M.R. Appeal dismissed.

 

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