Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Estate Officer, U.T. Chandigarh and Others Vs. Rajan Soi and Others [March 02, 2016]
2016 Latest Caselaw 208 SC

Citation : 2016 Latest Caselaw 208 SC
Judgement Date : Mar/2016

    

Estate Officer, U.T. Chandigarh and Others Vs. Rajan Soi and Others

[Civil Appeal No.423 of 2008]

KURIAN, J.

1. We have heard learned counsel for the parties.

2. Respondent Nos. 1 to 3 in Civil Writ Petition No. 20326 of 2004 are before this Court, aggrieved by the judgment dated 21.4.2006. The writ petitioners had approached the High Court, aggrieved by the various orders passed with regard to cancellation of a plot allotted to one Milkhi Ram, S/o Madho Ram.

3. The first prayer made by the writ petitioners before the High Court was to issue a writ in the nature of Certiorari quashing the impugned orders Annexures P/2, P/3, P/5, P/6, P/8, P/8A, P/9, P/11 and P/13 as well as quashing the entire proceedings initiated and undertaken by the respondents for cancellation of the premises i.e. plot bearing No.192, Sector 40, Chandigarh especially in view of the fact that petitioners were ready to make the entire payment due till date.

4. It appears that when the writ petition came for hearing before the High Court, learned counsel appearing for the writ petitioners made a submission for an offer that it was not necessary for the High Court to go into the merits of the case, since the writ petitioners proposed to file an application under Rule 21-A of the Chandigarh Lease-hold of Sites and Buildings Rules, 1973 (in short, 'the Rules'). It was also submitted that in case such an application is filed, the same could be directed to be considered in the light of judgment of this Court in Jasbir Singh Bakshi versus Union Territory, Chandigarh and others, reported in (2004) 10 SCC 440. In terms of the request thus made, the writ petition was disposed of by the impugned order.

5. Thus aggrieved, the Union Territory, Chandigarh is before this Court in civil appeal.

6. The main contention of the appellant is that Jasbir Singh Bakshi (supra) does not apply in the case of the writ petitioners. That was a case where this Court considered the deposit made by the defaulter and virtually gave some more time to pay the balance. Additionally, it is pointed out that it was a case of resumption and not a case for re-transfer under Rule 21-A of the Rules. As far as the writ petitioners are concerned, it is pointed out that the stage where the writ petitioners could seek for some more time to make the defaulted instalments had already been over before this Court by virtue of order dated 12.12.1991 in Special Leave Petition(C) No. 75920 of 1991. Therefore, the High Court went wrong in disposing of the writ petition with a direction to the appellant to re- consider the case of the writ petitioners in the light of Jasbir Singh Bakshi's case, it is submitted.

7. Be that as it may, in view of the background of the litigation wherein the writ petitioners had challenged the successive orders with regard to cancellation and rejection of request made by them for time for re-payment, without considering the merits of the matter, a direction could not have been issued to consider the case of the writ petitioners in the light of Jasbir Singh Bakshi's case, which we have already noted above, in our view, does not apply to the case of the writ petitioners.

8. We, therefore, allow this appeal, set aside the impugned judgment and remit the writ petition to the High Court for fresh consideration in accordance with law.

9. No order as to costs.

........................J. (KURIAN JOSEPH)

........................J. (ROHINTON FALI NARIMAN)

New Delhi,

March 02, 2016

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter