2018 INSC 0573 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(s).8590­8591 OF 2018 (arising out of SLP (C) No(s). 14871­14872 of 2015) BHARMAL MEDICAL STORE  CIVIL HOSPITAL BADNAGAR ETC. ….APPELLANT(S) VERSUS  STATE OF MADHYA PRADESH  AND OTHERS      ….RESPONDENT(S) with CIVIL APPEAL NO(s).8592 OF 2018 (arising out of SLP(C) No.21414 of 2015 APNA MEDICAZE ….APPELLANT(S) VERSUS  STATE OF MADHYA PRADESH  AND OTHERS       ….RESPONDENT(S) JUDGMENT NAVIN SINHA, J. Leave granted. 2. The questions involved in these appeals being common, there being  a minor  variation  in  facts, they  have been heard 1 together and are being disposed by a common order.   Suffice to   observe,   that   in   the   limited   nature   of   the   controversy,   we propose   to   take   notice   of   the   facts   only   to   the   extent necessary for purposes of the present order. 3. Both the appellants are lessees of the State Government for   the   shop   premises   situated   within   the   compound   of   the District   Hospital,   Ujjain,   Civil   Hospital,   Nagda,   Khachrod, Mahidpur,   Badnagar   etc.     They   have   been   asked   in   2013   to vacate   the   shop   premises   and   shift   from   the   Civil   Hospital compound.     The   justification   is   the   formulation   of   a Government   Scheme   i.e.   Sardar   Vallabh   Bhai   Patel   Nishulka Aushadhi   Vitaran   Yojna   for   supply   of   free   essential   drugs   to all classes of patients by the Government.  It is not in dispute that   the   shop   premises   was   constructed   by   the   authorities and   does   not   fall   in   the   category   of   an   unauthorized construction.   It was settled with the appellants by open bid in   2000/2001.     The   lease   period   has   long  since   expired  and the lease has not been renewed. 2 4. Learned   counsel   for   the   appellants   submits   that   the notice   to   vacate   the   shops   in   the   hospital   premises   is arbitrary.     No   show   cause   notice   with   an   opportunity   to convince   the   authorities   not   to   order   removal   was   provided. Closure of the shop will infringe the fundamental rights of the appellants   under   Article   19(1)(g)   of   the   Constitution.     The supply of generic medicines by the State Government will not be   disturbed   by   the   medicine   shops   being   operated   by   the appellants.   The   presence   of   the   shops   would   only   aid availability of medicines to the patients.  5. Learned   counsel   for   the   State   submitted   that   the medicine   shops   were  permitted   at   a   time   when   patients   had to   procure   medicines   on   their   own.     With   the   advent   of   the new   scheme   for   supplies   of   medicines   by   the   Government, there   exists   no   need   for   medicine   shops   within   the   hospital premises.  In fact, the shop premises can be better utilized to facilitate supply of free medicines by the Government itself to the   patients.     The   lease   has   long   expired   and   no   steps   have been taken for renewal by the appellants. 3 6. We   have   considered   the   submissions.     The   laudable objective   of   the   Government   to   ensure   availability   of   free medicines   to   the   patients   in   the   civil   hospital   premises   will have   to   be   balanced   with   the   competing   interests   of   the appellants to earn their livelihood.   If peaceful coexistence is possible, there is no reason why the shop premises should be shut   down   and   the   appellants   be   asked   to   vacate.   The respondents in their counter affidavit have acknowledged the existence   of   a   large   number   of   medicine   shops   immediately outside   the   premises   of  the   government   hospital,   to   contend that it was sufficient to take care of the needs of patients.   It is   but   a   tacit   admission   by   the   respondents,   for   the   need   to have private medical shops in the vicinity for the convenience of   the   patients.       Without   further   speculation,   it   would naturally   be   so   for   myriad   reasons   such   as   availability   of timely   supplies,   logistics,   nature   of   medicines   required,   etc. There   can   also   be   times   when   availability   of   a   particular brand   medicine   may   be   a   compelling   necessity   without awaiting   government   supply   to   be   replenished.     If   for   such eventualities   a   private   medical   shop   is   countenanced   by   the respondents   at   the   gate   of   the   hospital   it   is   difficult   to 4 appreciate their insistence for removal of the appellants.   We are,   therefore,   unable   to   sustain   the   notice   directing   the appellants   to   vacate,   and   which   in   any   event,   has   been ordered   without   an   opportunity   to   the   appellants   for presenting   their   case   and   convincing   the   authorities   not   to remove them. 7. The   shop   premises,   as   observed   above,   are   not unauthorized structures, but leases have long expired and no steps  have been taken  by  the  appellants for  renewal  of their leases.     The   rent   was   Rs.300­400/­.     At   the   time   of   initial settlement also, it was done with the appellants on the basis of  open  bid.   Considering   the  long  passage  of  time  since  the lease   has   expired,   and   the   appellants   cannot   claim   an indefeasible   right   to   continue   irrespective   of   such considerations, we deem  it proper  to observe that it shall be open for the respondents to hold an open bid for the shops in question   inside   the   hospital   premises.     The   appellants   can also   participate   in   the   same.     Needless   to   say   that   the settlement will have to be made with the highest bidder.  The present order cannot be construed as a complete embargo on 5 the   respondents   with   regard   to   the   shop   premises   for   all times to come.  Any future eventuality, for justifiable reasons, will always leave the authority a discretion for closure of the shops for valid and germane reasons.   8. Till such fresh bids are held, the appellants shall not be disturbed but shall continue to pay the enhanced rate of rent in the manner provided for in the agreement with effect from the date of the present order.  If there are any arrears of rent, it shall also be deposited at the agreed rate within a period of four   weeks.    The  impugned  orders  of  the  High   Court  are  set aside.  The appeals are allowed. …………...................J. [RANJAN GOGOI] …………...................J. [NAVIN SINHA] …………...................J. [K.M. JOSEPH] NEW DELHI AUGUST 27, 2018 6