Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Scheduled Caste and Weaker Section Welfare Association Vs. State of Karnataka & Ors [1991] INSC 86 (2 April 1991)
1991 Latest Caselaw 86 SC

Citation : 1991 Latest Caselaw 86 SC
Judgement Date : Apr/1991

    
Headnote :
According to Section 3 of the Karnataka Slum Areas (Improvement and Clearance) Act, 1973, the State Government issued Notification No. HMA 59 MCS 76 on January 17, 1977, designating an area of one acre in Bangalore as a \'slum area\'. After reviewing objections, a subsequent notification was released on December 30, 1977, under Section 11(1) of the Act, declaring the entire land as a \'slum clearance area\'. However, on January 20, 1981, the Government issued a notification under Section 3(1) that revoked the earlier notification from December 3, 1977, and redefined the slum area to only 14 1/2 guntas. The appellants, representing the interests of slum residents and a local resident, contested the January 20, 1981 notification, arguing that it violated the principles of natural justice and Article 14 of the Constitution, as the affected slum dwellers were not given a chance to be heard and were treated unequally, with a significant portion of the slum area excluded from the scheme.

A Single Judge of the High Court determined that the appellants lacked the standing to challenge the notification and found no merit in the case. The Division Bench concurred on the issue of standing but did not address the merits of the case.

The appellants subsequently appealed to this Court, asserting that the High Court mistakenly ruled that they had no standing. They argued that given the intent of the legislation and the associated scheme, any changes affecting slum dwellers after a larger area had been designated as a \'slum clearance area\' should not occur without providing those affected an opportunity to be heard, thus constituting a violation of natural justice. They also contended that the statute did not explicitly allow the Government to rescind the notification, and even if such power existed, it was not exercised properly.

In response, Respondent No. 3 argued that there was no requirement to hear the owners or occupiers when issuing the notification under Section 3(1) of the Act, and that Section 11 did not grant any statutory rights to the occupiers. They claimed that under Section 21 of the General Clauses Act, the authority to withdraw or rescind the notification was inherent, and the entity authorized to issue the notification had the right to rescind it. The State supported the arguments presented by Respondent No. 3.
 

Scheduled Caste and Weaker Section Welfare Association Vs. State of Karnataka & Ors [1991] INSC 86 (2 April 1991)

Fathima Beevi, M. (J) Fathima Beevi, M. (J) Ahmadi, A.M. (J)

CITATION: 1991 AIR 1117 1991 SCR (1) 974 1991 SCC (2) 604 JT 1991 (2) 184 1991 SCALE (1)581

ACT:

Karnataka Slum Areas (Improvement and Clearance) Act, 1973: Sections 3(1) and 11(l)-Slum clearance area- Declaration of larger area-Subsequently changed-Smaller area re-declared-Whether opportunity of hearing to be given to affected parties-Denial of hearing-Whether violative of principles of natural justice-Whether Association representing slum dwellers' interests and a resident of slum area have locus standi to challenge the notification rescinding earlier notifications and redeclaring smaller area-Power of rescinding- Whether properly exercised.

Constitution of India, 1950: Article 226-General Clauses Act, 1897: Sections 21/Karnataka (Mysore) General Clauses Act, 1899; Section 10:

HEAD NOTE:

Under Section 3 of the Karnataka Slum Areas (Improvement and Clearance) Act, 1973 Notification No. HMA 59 MCS 76 dated 17.1.1977 was issued by the State Government declaring an extent of one acre in the city of Bangalore, as 'slum area'. After considering the objections, another notification dated 30.12.1977 was issued under Section 11(1) of the Act declaring the entire land as 'slum clearance area'. However, on January 20, 1981, the Government issued notification under Section 3(1) cancelling the earlier notification dated 3.12.1977 and re-declaring an extent of 14 1/2 guntas only as 'slum area'. The appellants, an Association representing the interest of slum dwellers and a resident of the area challenged notification dated 20.1.1981 on the ground that it was in violation of the principle of natural justice and Article 14 of the Constitution inasmuch as the slum dwellers affected by the Government's action were not given an opportunity of being heard and were denied equality, since a major part of the slum area has been excluded from the operation of the scheme.

A Single Judge of the High Court held that the appellants had no locus standi to challenge the notification and that even on merits there was no case. The Division Bench agreed on the question of locus standi but did not go into the merits.

975 The appellants filed an appeal by special leave before this Court, contending that the High Court had erred in holding that the petitioners had no locus standi, that in view of the purpose of the legislation and the scheme contemplated thereunder, once action had been taken declaring a larger area as 'slum clearance area', any change thereafter which directly affected the slum dwellers could not be taken without giving the affected persons an opportunity of being heard and, there was, therefore, clear violation of the principle of natural justice, and that there was no specific provision under the statute enabling the Government to rescind the notification, and even assuming that it existed there was no proper exercise of the power.

On behalf of Respondent No. 3 it was submitted that there was no need to hear the owners or occupiers at the stage of issuing notification under Section 3(1) of the Act and Section 11 did not confer any statutory right on the occupiers, and that under Section 21 of the General Clauses Act, the power to withdraw or rescind the notification was inherent and the authority who was empowered to issue the notification was entitled to rescind the same. The State adopted the contentions of Respondents No. 3.

Allowing the appeal, this Court,

HELD: 1. 1. Where a member of the public acting bona fide moves the Court for enforcement of a fundamental right on behalf of a person or class of persons who, on account of poverty or disability or socially or economically disadvantaged position cannot approach the Court for relief, such member of the public may move the Court even by just writing a letter. [979E] Bandhua Mukti Morcha v. Union of India & Ors., [1984] 2 SCR 67, relied on.

S. P. Gupta v. Union of India, [19821 2 SCR 365; Olga Tellis v. Bombay Municipal Corporation, [1985] Suppl. 2 SCR 51, referred to.

1.2. The first appellant-Association represents the interests of the slum dwellers and the second appellant himself is one of the residents in the area. The action of the Government affects a class of persons and if that group of persons is represented by the Association, they have a right to be heard in the matter. Even a public interest litigation would lie in such a situation. Therefore, the High Court was wrong in concluding that appellants were incompetent to invoke the jurisdiction of the Court.[979D, F] 976

2.1. What particular rule of natural justice should apply to a given case must depend to an extent on the facts and circumstances of that case, the framework of the law under which the enquiry is held and the body of persons appointed for that purpose. It is only where there is nothing in the statute to actually prohibit the giving of an opportunity to be heard but, on the other hand, the nature of the statutory duty imposed itself necessarily implied an obligation to hear before deciding, that the audi alteram partem rule could be imported. 1982F]

2.2. It is one of the fundamental rules of our constitutional set-up that every citizen is protected against exercise of arbitrary authority by the State or its officers. If there is power to decide and determine to the prejudice of a person, duty to act judicially is implicit in the exercise of such power and the rule of natural justice operates in areas not covered by any law validly made. [982E]

2.3. When a declaration is made under Section 3 and a further declaration is made under Section 11, the inhabitants of the areas are affected and any further action in relation to the area which is declared to be 'slum clearance area' without affording such persons an opportunity of being heard would prejudicially affect their rights. The right to be heard in the matter has been acquired by the earlier action of the authority in considering the area for the purpose of the scheme. This is clear from the proviso to sub-section (1) of Section 11 of the Act. When any alteration is sought to be made in the original scheme, it becomes incumbent upon the authorities to give an opportunity to the persons who had been affected by the earlier order and required to adopt a certain course of action. [983D-E]

2.4. It is true that under Section 21 of the General Clauses Act, the power to issue a notification includes the power to rescind it, and it is always open to the Government to rescind the notification. [980B] State of Kerala v. K. G. Madhavan Pillai, [1988] 4 SCC 669; State of M.P. v. V.P. Sharma, [1966]3 SCR557; Lt. Governor of H.P. v. Sri Avinash Sharma, [ 1970] 2 SCC 149; Lachmi Narain v. Union of India,[ 1976] 2 SCR 785; State of Bihar v. D. N. Ganguly & Ors., [ 1959] SCR 1191 and Kamia Prasad Khetan v. Union of India, [1957] SCR 1052, referred to.

But when a notification is made rescinding the earlier notifications without hearing the affected parties, it is clear violation of the principles of natural justice. Such action in exercise of the implied 977 power to rescind cannot then be said to have been exercised subject to the like conditions within the scope of Section 21 of the General Clauses Act. [983F] In the circumstances, the notification dated 20.1.1981 is liable to be quashed. It shall be open to the Government to proceed after affording the slum dwellers an opportunity of being heard on the basis of the earlier notifications that were in force. [983F-G]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1401 of 1991.

From the Judgment and Order dated 26.10.1987 of the Karnataka High Court in W.A. No. 607 of 1982.

S.R. Bhat and Prabir Chaudhury (NP) for the Appellants.

A.B. Rohtagi, M. Veerappa, R.L. Bhardwaj and Vishnu Mathur for the Respondents.

The Judgment of the Court was delivered by FATHIMA BEEVI, J. The Karnataka Slum Areas (Improvement and Clearance) Act, 1973, which received the assent of the President on 1st October, 1974, is an Act to provide for improvement and clearance of slums in the State of Karnataka. Section 3 of the Act empowers the Government to declare certain areas as slum areas. If the Government is satisfied that any area which is likely to be a source of danger to health, safety or convenience of the public of that area or of its neighbourhood by reason of the area being low-lying, unsanitary, squalid, over-crowded or otherwise, the Government may by notification declare the areas as 'slum area'. Under Section 11, when the Government is satisfied on a report from the competent authority that the most satisfactory method of dealing with the conditions in the area is the clearance of such area and demolition of the buildings in the area, it may, by notification, declare the area to be the 'slum clearance area'.

The Notification No. HMA 59 MCS 76 dated 17.1.1977 was issued by the Karnataka Government declaring an extent of one acre in Timber Yard slum by the side of Main Road, Cottonpet, Bangalore, as 'slum area'. After considering the objections, another notification dated 30.12.1977 was issued under Section I(1) of the Act declaring 978 the entire land as 'slum clearance area'. However, on January 20, 1981, the Government issued notification under Section 3(1) cancelling the earlier notification dated 30.12.1977 and re-declaring an extent of 14 1/2 guntas only as 'slum area'. The notification dated 20.1.1981 had been challenged by the appellants mainly on the grounds that it is in violation of the principle of natural justice and Article 14 of the Constitution has been violated. It was contended that slum dwellers who are affected by the Government's action have not been given an opportunity of being heard and they have been denied equality by denying basic human needs since a major part of the slum area has been excluded from the operation of the scheme.

The single Judge of the High Court took the view that the appellants had no locus standi to challenge the impugned notification and even on merits there was no case. The Division Bench of the High Court agreed on the question of locus standi and without going into the merits confirmed the judgment.

The appellants have approached this Court under Article 136 of the Constitution of India. We have granted special leave to appeal.

The learned counsel for the appellants relying on the decisions of this Court in S. P. Gupta v. Union of India, [1982] 2 SCR 365 and Olga Tellis v. Bombay Municipal Corporation, [ 1985] Suppl. 2 SCR 51 vehemently contended that the High Court has erred in holding that the petitioners have no locus standi. He also submitted that in view of the purpose of the legislation and the scheme contemplated thereunder once action has been taken declaring a larger area as 'slum clearance area', any change thereafter which would directly affect the slum dwellers could not be taken without giving the affected persons an opportunity of being heard and, there is, therefore, the clear violation of the principle of natural justice. It was also urged that there is no specific provision under the statute enabling the Government to rescind the notification and assuming that it exists, there was no proper exercise of the power.

Mr. Rohtagi, counsel appearing on behalf of the 3rd respondent, submitted that the first notification dated 17.1.1977 was challenged by the owners of the land in a writ petition as they were not heard as required and the fresh notification have been issued on the assurance given before the Court that they would be heard. It was pointed out that there was no need to hear the owners or occupiers at the stage of issuing the notification under Section 3(1) of the Act and Section 11 979 does not confer any Statutory right to the occupiers.

Relying on Section 21 of the General Clauses Act, it was maintained that the power to withdraw or rescind the notification was inherent and the authority who is empowered to issue the notification is entilitled to rescind the same.

It was also pointed out that there had been dispute over the title of the land in question that civil litigation was in progress and that the earlier declaration was made without proper basis. Action has been taken by the owners against the tenants for eviction and orders have been obtained in their favour and the petitioners have no case and are not entitled to any relief. The counsel for the State adopted these arguments.

The first question that falls for consideration is whether the appellants can challenge the action of the Government. This question need not detain us when the law is now settled that in such situation even a public interest litigation would lie. The first appellant- Association represents the interests of the slum dwellers and the second appellant himself is one of the residents in the area. The action of the Government on the averments made affects a class of persons and if that group of persons is represented by the Association, they have a right to be heard in the matter. Where a member of the public acting bona fide moves the Court for enforcement of a fundamental right on behalf of a person or class of persons who on account of poverty or disability or socially or economically disadvantaged position cannot approach the Court for relief, such member of the public may move the Court even by just writing a letter as held by this Court in Bandhua Mukti Morcha v. Union of India & Ors., [1984] 2 SCR 67. We are, therefore, of the view that the High Court was wrong in concluding that appellants were incompetent to invoke the jurisdiction of the Court.

We shall now consider the argument that the State Government had no power to rescind the notification issued under Sections 3 and 11 in the absence of any specific provision in the Act. Section 21 of the General Clauses Act is in pari materia with Section 10 of the Karnataka General Clauses Act. This Section reads:

"21. POWER TO ISSUE TO INCLUDE, POWER TO ADD TO, AMEND, VARY OR RESCIND NOTIFICATIONS,ORDERS, RULES OR BYE-LAWS.-Where, by any Central Act or Regulation, a power to issue notifications, orders, rules, or bye-laws is conferred, then that power includes a power, exercisable in the like manner and subject to the like sanction and conditions (if any) to add 980 to, amend, vary or rescind any notifications, orders, rule or bye-laws so issued." Under Section 21 of the General Clauses Act, the power to issue a notification includes the power to rescind it. It is always open to the Government to rescind the notification. We shall refer to the decisions of this Court in State of Kerala v. K. G. Madhavan Pillai, [1988] 4 SCC 669; State of M. P. v., V. P. Sharma, [ 1966] 3 SCR 557 and Lt. Governor of H. P. v. Sri Avinash Sharma,[1970] 2 SCC 149. In these cases arising under the Land Acquisition Act, the issue before the Court was whether the Government could exercise powers only under Section 48 of the Land Acquisition Act to withdraw a notification for acquisition made under Section 4(1) of the Act. When the Government issued successive notifications under Section 6 covering different portions of the land notified for acquisition under Section 4(1), the validity of the last of the notification was challenged on the ground that a notification under Section 4(1) could be followed only by one notification under Section 6. In repelling the contention, this Court incidentally observed at page 693 thus:

"That the only way in which the notification under Section 4(1) can come to an end is by withdrawal under Section 48(1)" is not correct because "under Section 21 of the General Clauses Act, the power to issue a notification includes the power to rescind it and therefore it is always open to the Government to rescind a notification under Section 4 or under Section 6 and a withdrawal under Section 48(1) is not the only way in which a notification under Section 4 or Section 6 can be brought to an end." In Lt. Governor of H.P. v. Sri Avinash Sharma, (supra) the Court observed at page 151 thus:

"Power to cancel a notification for compulsory acquisition is, it is true, not affected by Section 48 of the Act; by a notification under Section 21 of the General Clauses Act, the Government may cancel or rescind the notification issued under Sections 4 and 6 of the Land Acquisition Act. But the power under Section 21 of the General Clauses Act cannot be exercised after the land statutorily vests in the State Government." In Lachmi Narain v. Union of India, [1976] 2 SCR 785, this 981 Court observed at page 808 thus:

"Section 21, as pointed out by this Court in Gopichand v. Delhi Admn., [1959] Suppl. 2 SCR 87, embodies only a rule of constructions and the nature and extent of its application must be governed by the relevant statute which confers the power to issue the notification." In State of Bihar v. D.N. Ganguly & Ors., [1959] SCR 1191, it was held that it is well-settled that the rule of construction embodied in S.21 of the General Clauses Act can apply to the provisions of a statute only where the subject- matter, context or effect of such provisions are in no way inconsistent with such application. In that case, the question was where an industrial dispute has been referred to a tribunal for adjudication by the appropriate government under Section 10(1)(d) of the Industrial Disputes Act, can the said government supersede the said reference pending adjudication before the tribunal constituted for that purpose? The Court held the notification to be invalid and ultra vires pointing our that is would be necessary to examine carefully the scheme of the ACt, its object and all its relevant and material provisions before deciding the application of the rule of construction enunciate by Section 21. After examining the relevant provisions of the Act, the Court said that once an order in writing is made by the appropriate government under Section 10(1)(d), the proceedings before the tribunal are deemed to have commenced and if the appropriate government has by implication the power to cancel its order passed under Section 10(1), the proceedings before the tribunal would be rendered wholly ineffective by the exercise of such power and Section 21 cannot be invoked.

In Kamla Prasad Khetan v. Union of India, [1957] SCR 1052, this Court considred the scope of Section 21 of the General Clause Act. At page 1068, the Court observed thus:

"The power to issue an order under any Central Act includes a power to amend the order; but this power is subject to a very important qualification and the qualification is contained in the words `exercisable in the like manner and subject to the like sanction and conditions (if any)'..................................The true scope and effect of the expression `subject to the like conditions (if any)' occurring in Section 21 of the General Clauses Act has been explained." 982 Relying on these decisions, the learned counsel for the appellants contended that even if source of power could be traced under Section 21, the exercised of that power could only be in the same manner as provided and when a notification under Section 3(1) had been issued declaring certain areas as `slum area', the power to rescind the notification and limit the extent could be exercised only after hearing the affected parties, for the Government to satisfy itself that what has already been declared does not come within the scope of the proposed scheme. The object of the statute and the relief that was sought to be conferred are matters to be taken into consideration in such action.

It has been brought to our notice that about 100 persons had been living in the area under conditions which require the implementation of the scheme under the Act for their redressal and once steps have been taken in that direction any variation that could affect the occupants in the areas was required to be made only after giving them an opportunity of being heard. It is thus maintained that there had been no proper exercise of the power assuming that the power is vested on the Government and there is clear violation of the principle of natural justice.

It is one of the fundamental rules of our constitutional set-up that every citizen is protected against exercise of arbitrary authority by the State or its officers. If there is power to decide and determine to the prejudice of a person, duty to act judicially is implicit in the exercise of such power and the rule of natural justice operates in areas not covered by any law validly made. What particular rule of natural justice should apply to a given case must depend to an extent on the facts and circumstances of that case, the frame work of the law under which the enquiry is held and the body of persons appointed for the purpose. It is only where there is nothing in the statue to actually prohibit the giving of an opportunity to be heard, but on the other hand, the nature of the statutory duty imposed itself necessarily implied an obligation to hear before deciding, that the audi alteram partem rule could be imported. The Mysore Slum Areas (Improvement and Clearnance) ACt, 1958, this Court held in Government of Mysore & Ors. v. J.V. Bhat etc., [1975] 2 SCR 407 thus:

There can be no two opinions about the need to hear the affected persons before declaring an area to be a slum area under section 3 or an area as a clearance area under section 9 or before taking action under section 10. All these difficulties will be removed if the affected persons are given 983 an opportunity to be heard in respect of the action proposed." The Preamble to the present Act itself states that the Act is to provide for the improvement and clearance of slums in the State. Under the existing law, it has not been possible effectively to check the increase and to eliminate congestion and to provide for basic needs such as streets, water-supply, and drainage and to clear the slums which are unfit for human habitation. To obviate this difficulty, it is considered expedient to provide for the removal of unhygenic and insanitary conditions prevailing in the slums for better accommodation and improved living conditions for slum dwellers for the promotion of public health generally.

These are the objectives sought to be achieved by the enactment which has been made in implementation of the Directive Principles of State Policy to improve public health. It is, therefore, obvious that when a declaration has been made in implementation of the Directive Principles of State Policy to improve public health. It is, therefore, obvious that when a declaration is made under section 3 and a further declaration is made under section 11, the inhabitants of the areas are affected and any further action in relation to the area which areas are affected and any further action in relation to the area which is declared to the `slum clearance area' without affording such persons an opportunity of being heard would prejudicially affect their rights. The right to be heard in the matter has been acquired by the earlier action of the authority in considering the area for the purpose of the scheme. This is clear from the proviso to sub-sec. (1) of Section 11 of scheme. This is clear from the proviso to sub-sec. (1) of Section 11 of the Act. When any alternation is sought to be made in the original scheme, it becomes incumbent upon the authorities to give an opportunity to the persons who had been affected by the earlier order and required to adopt a certain course of action. In this view of the matter it is to be held that when a notification is made rescinding the earlier notifications without hearing the affected parties, it is clear violation of the principle of natural justice.

Such action is exercise of the implied power to rescind cannot then be said to have been exercised implied power to rescind cannot then be said to have been exercised implied power to rescind cannot then be said to have been exercised subject to be quashed on this ground. It shall be open to the Government to proceed after affording the slum dwellers an opportunity of being heard on the basis of the earlier notifications that were in force.

In the result, the appeal is allowed and the order of the High Court is set-aside. The impugned notification is quashed subject to the observations made. We make no order as to costs.

Appeal allowed.

 

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