2019 INSC 0163 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL Nos.1727­1732   OF 2019 (Arising out of S.L.P.(C) Nos.24971­24976 of 2018) Municipal Corporation of Greater Mumbai & Ors.     ….Appellant(s) VERSUS Rafiqunnisa M. Khalifa(Deceased) Through His Legal Heir  Mr. Mohd.Muqueen Qureshi & Anr.       ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. Leave granted. 2. These   appeals   are   directed   against   the   final judgment   and   order   dated   12.06.2018   of   the   High Court   of   Judicature   at   Bombay   in   Writ   Petition(c) 1 Nos.2639,   2184,   2642,   2641,   2644   and   2746   of 2016   whereby   the   High   Court   allowed   the   writ petitions filed by the respondents herein. 3. A f ew   facts   need   mention   hereinbelow   to appreciate   the   short   controversy   involved   in   these appeals. 4.   Respondent   No.1   in   all   the   appeals   (total   6) were the writ petitioners and the appellants (1 to 6) herein were the respondents in the six writ petitions out of which these appeals arise. 5. The   six   respondents   individually   filed   six separate   writ   petitions   against   the   Municipal Corporation   of   Greater   Mumbai   (appellant   No.1 herein)   and   their   officials   including   the   Collector (Respondent Nos.2 to 6) and sought common reliefs in   their   individual   writ   petitions   against   the appellants   on   identical,   factual   and   legal pleadings/grounds. 2 6. According   to   six   writ   petitioners   (respondent No.   1   in   all   the   appeals),   one   was   running   his restaurant   in   a   stall   under   the   name   “Yadgar Restaurant” at Bandra Station Road. The other writ petitioner   was   running   a   "Pan   Shop"   in   a   stall   in front of Yadgar Restaurant. The third writ petitioner was   running   a   food   stall   under   the   name   "Lucky Kabab   Corner"   at   Bandra   Station   Road.   The   fourth writ   petitioner   was   running   a   food   stall   under   the name   "Danish   Kabab   Corner"   at   Bandra   Station Road.   The   fifth   writ   petitioner   was   running   a   food stall under the name "Gulsik­Kabab and sweetmeat shop"   at   Bandra   Station   Road   and   sixth   writ petitioner was running a food stall under the name "A­1 Seak Kabab" at Bandra Station Road. 7.    All   the   six   writ   petitioners   sought   the   relief   of mandamus   on   the   identical   allegations   against   the appellants   inter   alia   contending   that   the   officials   of 3 the   Municipal   Corporation   illegally   removed   their stalls/structures   on   26.05.2016   without   any   prior notice   to   any   of   them.   The   writ   petitioners   alleged that   the   action   on   the   part   of   the   Municipal Corporation   and   their   officials   (appellants   herein) while   undertaking   the   removal   of     the   writ petitioners'   food/pan   stalls   situated   at   Bandra Station   Road   was   wholly   arbitrary,   illegal   and against   the   relevant   provisions   of   the   Mumbai Municipal   Corporation   Act,   1888   (hereinafter referred to as "The Act").  8. It   was   alleged   that   each   writ   petitioner   was holding   the   health   license   issued   by   the   Municipal Corporation   (appellant   No.1   herein)   for   running their   respective   stalls   on   the   site   in   question   and, therefore, the appellant No.1­Municipal Corporation was   not   justified   and   nor   had   any   right   under   the 4 Act   to   initiate   any   action   for   the   removal   of   their stalls much less without any prior notice.   9. It   was   alleged   that   the   action   to   remove   the structures/stalls   was   not   in   conformity   with   any provision of the Act inasmuch as it also violated the principle of natural justice.  It was equally in breach of Article 14 of the Constitution.  10. The   writ   petitioners,   on   the   aforementioned allegations,   claimed   the   reliefs   that   the   appellant No.1­Municipal   Corporation   be   directed   to   put   the writ petitioners in possession of the site in question or in the alternative to provide them with any other suitable site in the city where they could start their business afresh and further direct the appellants to pay   to   each   writ   petitioner   a   reasonable compensation for the loss of their business and the inconvenience   caused   to   them   on   account   of 5 impugned   removal   done   by     appellant   No.1­ Municipal Corporation on 26.05.2018. 11. The   appellants   opposed   the   writ   petitions   by filing   reply   in   some   of   the   writ   petitions.   The appellants   inter   alia   contended   that   they   were compelled   to   take   the   action   under   Section   314   of the   Act   because   these   stalls/structures   were   found erected   on   the   public   sewer.   It   was   contended   that since   these   stalls/structures   were   causing hindrance   in   cleaning   the   public   sewer   lines   and were   found   to   have   been   erected   without   any sanctioned   plan,   they   had   to   be   removed   in   public interest.   It   was   also   contended   that   these stalls/structures   were   also   causing   traffic congestion   on   Bandra   Station   Road.   It   was   lastly contended   that  before   taking   the   action,   the   health licenses   granted   to   the   writ   petitioners   were 6 cancelled   and   a   circular   was   issued   on   05.10.2015 for removal of these unauthorized stalls/structures. 12. By   impugned   order,   the   High   Court   allowed the   writ   petitions.   It   was   held   that   the   appellant (Municipal   Corporation)   was   not   able   to   prove   that the   case   in   question   falls   under   Section   314   of   the Act.   The   High   Court,   therefore,   struck   down   the action   taken   by   the   Municipal   Corporation   and issued   9   directions   in   the   nature   of   mandamus against   the   appellants.   These   9   directions   read   as under:  (i) We   direct   the   Mumbai   Municipal Corporation   to   allot   to   the   Petitioners stalls/shops   of   the   same   size   which were   demolished   on   26 th   May,   2016   in the same locality or in nearby locality; (ii) The   locality   shall   be   such   that   the petitioners are in a position to carry on the   same   business   which   they   were carrying   on   in   the   demolished structures; (iii) The   Allotment   shall   be   made   to   the Petitioners   as   expeditiously   as   possible 7 and in any event, within a period of two months   from   the   date   on   which   this judgment and order is uploaded; (iv) The Petitioners will be liable to pay the fee/charges, if any, which were payable in respect of the demolished structures; (v) On   the   failure   of   the   Municipal Corporation   to   erect/allot   the stalls/shops   as   directed   above   within the period of two months from the date on   which   this   judgment   and   order   is uploaded,   it   will   be   open   to   the Petitioners   to   re­construct   their structures/stalls   at   the   places   where the same were situated; (vi) However,   the   re­construction   shall   be made   by   using   the   same   construction material   and   that   also   with   advance notice   at   least   of   48   hours   to   the Designated   Officer   of   the   concerned Ward   who   or   his   nominee   shall   be entitled   to   remain   present   at   the   time of re­construction; (vii) We   make   it   clear   that   in   respect   of   re­ constructed   shops,   the   Petitioners   will not   be   entitled   to   claim   any   equity.     If the   original   stalls   which   were demolished   were   illegal,   it   will   be always   open   for   the   Municipal Corporation   to   initiate   an   action   of demolition   of   the   re­constructed   stalls in accordance with law; 8 (viii) As far as the prayer for compensation is concerned,   it   will   be   always   open   for the   Petitioners   to   make   appropriate representation   to   the   Municipal Corporation   along   with   all   the particulars   and   documents.     If   such representations   are   made,   the Municipal   Corporation   shall   decide   the same   within   a   period   of   three   months from   the   date   of   filing   of   the representations; (ix) The   Petitions   are   made   absolute   in   the above terms with no order as to costs.” 13. The   Municipal   Corporation   felt   aggrieved   by the   impugned   order   and   has   filed   the   present appeals by way of special leave in this Court.    14. So,   the   short   question,   which   arises   for consideration in these appeals, is whether the High Court was justified in allowing the respondents’ writ petitions and issuing 9 directions quoted above. 15.  Heard Mr. Shyam Divan and Mr. Atul Chitale, learned   senior   counsel   for   the   appellants   and   Mr. 9 Sunil   Fernandes   and   Ms.   Deepa   M.   Kulkarni, learned counsel for the respondents. 16. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case, we are   inclined   to   allow   the   appeals,   set   aside   the impugned order and dismiss the writ petitions. 17. Sections   312   and   314   of   the   Act,   which   are relevant   for   disposal   of   these   appeals,   read   as under: “ 312.     Prohibition   of   structures   or   fixtures which cause obstruction in streets. (1) No   person   shall,   except   with   the permission   of   the   Commissioner   under section   310 or  317,   erect or  set  up  any  wall, fence,   rail,   post,   step,   booth   or   other structure   or   fixture   in   or   upon   any   street   or upon or over any open channel, drain, well or tank   in   any   street   so   as   to   form   an obstruction   to,   or   an   encroachment   upon,   or a   projection   over,   or   to   occupy,   any   portion of such street, channel, drain, well or tank. (2) Nothing   in   this   section   shall   be deemed   to   apply   to   any   erection   or   thing   to which clause(c) of section 322 applies. 10 “ 314.     Power   to   remove   without   notice anything   erected,   deposited   or   hawked   in contravention of Section 312, 313 or 313A. The   Commissioner   may,   without   notice, cause to be removed­ (a) any   wall,   fence,   rail,   post,   step,   booth or   other   structure   or   fixture   which   shall   be erected   or   set   up   in   or   upon   any   street,   or upon or over any open channel, drain, well or tank   contrary   to   the   provisions   of   sub­ section(1)   of   section   312,   after   the   same comes   into   force   in   the   city   or   in   the suburbs,   after   the   date   of   the   coming   into force   of   the   Bombay   Municipal   (Extension   of Limits) Act, 1950 or in the extended suburbs after the date of the coming into force of the Bombay   Municipal   Further   Extension   of Limits   and   Schedule   BBA   (Amendment)   Act, 1956; (b) any   stall,   chair,   bench,   box,   ladder,   bale, board   or   shelf,   or   any   other   thing   whatever placed,   deposited,   projected,   attached,   or suspended   in,   upon   from   or   to   any   place   in contravention   of   sub­section(1)   of   section 313; (c) any  article   whatsoever hawked   or exposed for   sale   in   any   public   place   or   in   any   public street   in   contravention   of   the   provisions   of Section   313A   and   any   vehicle,   package,   box, board, shelf or any other thing in or on which such article is placed or kept for the purpose of sale. 11 (d) any   person,   unauthorisedly   occupying   or wrongfully   in   possession   of   any   public   land from   such   land   together   with   all   the   things and   material   unauthorisedly   placed, projected   or   deposited   on   such   land   by   such person Provided   that,   the   Commissioner   shall, while   executing   such   removal,   allow   such person   to   take   away   his   personal   belongings and   household   articles,   such   as   cooking vessels, bed and beddings of the family, etc.” 18. Section 312 of the Act prohibits erecting of any structure   or   fixture   of   any   nature   such   as   ­   wall, fence, rail, post, step, booth upon any street or over any  open  channel,  drain, well or  tank in  any  street which   causes   obstruction   or   encroachment   or projection   or   to   occupy   portion   of   such   street, channel,   drain,   well   or   tank   as   the   case   may   be. Only   those   structures/fixtures   are   saved   from Section   312   of   the   Act   which   are   erected   with   the permission   of   the   Commissioner   granted   under Sections   310   and   317   of   the   Act.   In   other   words, 12 Section   312   has   no   application   to   those structures/fixtures which are erected by the person with   the   permission   of   the   Commissioner   under Sections 310 and 317 of the Act.    19. Section 314(1)  with which we are concerned in this   case   confers   power   on   the   Commissioner   to remove   any   wall,   fence,   rail,   post,   step,   booth   or other structure or fixture which is found erected or set   up   on   any   street,   open   channel,   drain,   well   or tank contrary to the provisions of sub­Section (1) of Section   312   of   the   Act   after   coming   into   force   the provisions   of   Bombay   Municipal   (Extension   of limits)   Act,   1950   or   in   the   extended   suburbs   after coming   into   force   Further   Extension   of   Limits   and Schedule BBA (Amendment) Act, 1956.  20. In   other  words,   in   order   to   exercise   the   power under   Section   314   (1)   of   the   Act,   two   conditions must   be   present.     First,   the   disputed   wall,   fence, 13 rail, post, step, booth or any other type of structure or   fixture,   as   the   case  may   be,   is   erected   or   set   up on   any   public   street   or   open   channel   or   drain   or well   or   tank;   and   Second,   any   such   structure   or fixture,   as   the   case   may   be,   is   erected   or   set   up   in the   city   or   suburbs   contrary   to   the   provisions   of Section 312(1) of the Act after coming into force the two Acts specified in sub­section (1).  21.  Coming   now   to   the   facts   of   the   case,   it   is apposite   to   mention   here   that   the   appellants   filed certain additional documents in these appeals such as map and the photographs of the site in question in support of their case. These documents were not filed   before   the   High   Court   as   is   clear   from   the perusal   of   the   impugned   order.   These   documents were   allowed   to   be   taken   on   record   being   relevant and material for deciding the issue involved in these appeals. The respondents, however, did not dispute 14 the   veracity   of   these   documents   and,   therefore, these documents remained indisputable. 22. Perusal   of   the   counter   affidavit,   map   and   the photographs   of   the   site   in   question   clearly   show that,   first,   the   stalls/structures   of   the   respondents were   found   erected   on   the   sewer   line/chamber; Second, these structures/stalls were not erected by the   respondents   with   the   permission   of   the Commissioner   as  required  under   Section   312   (1)  of the   Act;   Third,   no   sanctioned   map   was   filed   by   the respondents to prove that the structures were legal; and   fourth,   the   stalls/structures   were   causing obstruction   to   public   at   large   and   were   causing encroachment   on   the   street   (Bandra   Station   Road), which is very narrow. 23. In   the  light  of  the   aforementioned   four   factors being present, we are of the considered opinion that the   appellant   (Commissioner)   was   justified   in 15 invoking   the   powers   under   Section   314   of   the   Act against  the  respondents   on  26.05.2018 for  removal of   their   stalls/structures.     Since   the   action   to remove   the   stalls/structures   was   taken   under Section 314 of the Act, it was not necessary to give any   prior   notice   to   the   respondents   though   a circular   was   issued   on   05.10.2015   requesting   the respondents   to   remove   their   stalls/structures   from the site in question. 24.   We are, therefore, unable to find any illegality or   arbitrariness   or   unreasonableness   in   the   action taken   by   the   Commissioner   under   Section   314   of the   Act,   which   resulted   in   removal   of   the respondents’ stalls/structures. 25.   Learned   counsel   for   the   respondents, however,   argued   that   since   the   respondents   were granted   health   licenses   under   the   Act   for   selling 16 their   foodstuff   in   these   stalls/structures,   their removal from the site in question was illegal. 26. We   find   no   merit   in   this   submission.   In   our opinion,   grant   of   health   license   has   nothing   to   do with   erection   of   stall/structure   and   its   removal.   In order to exercise the power under Section 314 of the Act,   the   conditions   specified   therein   need   to   be satisfied. Section 314 nowhere says that if a person is   carrying   on   any   activity   in   such   stall/structure on   the   strength   of   health   license   on   the   street,   or open   channel,   drain,   well   or   tank,   no   action   to remove   such   stall/structure   can   be   taken   against such   person.   The   action   under   Section   314   can   be attacked   successfully   only   by   showing   that   the person   had   erected   his   stall/structure   with   the permission   of   the   Commissioner   granted   under Section 312(1) of the Act. Such is, however, not the case here. 17 27. In our  opinion, the  High  Court was, therefore, not   justified   in   striking   down   the   action   of   the appellant   (Commissioner)   taken   under   Section   314 of   the   Act   for   removal   of   their   stalls/structures   on 26.05.2018.     The   High   Court   was   also   not   justified in   issuing   a   mandamus   directing   the   appellant­ Municipal   Corporation   to   provide   to   each respondent   some   suitable   land   either   in   the   same area or in adjacent area. 28. It   is   a   settled   principle   of   law   that   a   writ   of mandamus under Article 226 of the Constitution is issued,   when   there   is   a   right   and   correspondingly there is a legal duty to perform. In this case, neither there   was   any   right   (contractual   or   legal)   in   writ petitioners’ favour and nor there is any provision in the   Act   which   casts   an   obligation   to   provide   any alternate land to the respondents.  18 29. We   also   do   not   find   any   scheme/policy   made in this behalf by the appellants or  the State, which could   be   enforced   by   the   respondents.   Moreover, once   this   Court   holds   that   the   action   taken   under Section   314   of   the   Act   against   the   respondents   is legal   and   proper,   there   is   no   occasion   to   issue   any mandamus much less the mandamus of the nature issued by the High Court. 30. In view of the foregoing discussion, the appeals succeed and are accordingly allowed. The impugned order   is   set   aside.   As   a   consequence,   the   writ petitions   out   of   which   these   appeals   arise   are dismissed.         ………...................................J. [ABHAY MANOHAR SAPRE]                                     ....……..................................J.         [DINESH MAHESHWARI] New Delhi; February 18, 2019. 19