2021 INSC 0682 REPORTABLE                     IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S).    6471      OF 2021 (Arising out of SLP (Civil) No(s).30780 OF 2015) ANANT RAJ LTD.  (FORMERLY M/S. ANANT RAJ  INDUSTRIES LTD.)    ... APPELLANT(S)     VERSUS STATE OF HARYANA & ORS.                  … RESPONDENT(S) WITH CIVIL APPEAL NO(S).  6472     OF 2021 (Arising out of SLP(Civil) No(s).32798 OF 2015) CIVIL APPEAL NO(S).  6473    OF 2021 (Arising out of SLP(Civil) No(s). 11082 OF 2016) J U D G M E N T Rastogi, J. 1. Leave granted.  2. The   question   that   arises   for   consideration   in   this   batch   of appeals   is   whether   the   methodology   adopted   by   the   Respondent 1 State of Haryana for grant of licence of its own land on the principle of First Come First Serve basis for development of a group housing colony   under   the   Final   Development   Plan   of   Gurgaon­Manesar Urban Complex for 2025 can be said to be just, proper and legally tenable in law.   3. The   High   Court   under   the   impugned   judgment   dated   26 th August,   2015   taking   note   of   the   Scheme   of   Haryana   Development and Regulation of Urban Areas Act, 1975  (hereinafter referred to as the “1975 Act”) read with   Haryana Development and Regulation of Urban   Areas   Rules,   1976     (hereinafter   referred   to   as   the   “1976 Rules”) held that the policy adopted by the State authorities for the grant   of   licence   on   the   principle   of   First   Come   First   Serve   basis cannot be held to be fair, reasonable and transparent method and it led to an unholy race amongst the applicants in achieving their goal of   obtaining   grant   of   licence   held   it   against   public   policy   and   in sequel   thereof   cancelled   the   grant   of   licence   to   the   impleaded respondents   4   to   7   (Appellant   herein)   with   a   direction   to   the   State Government   to   consider   the   grant   of   licence   after   framing   a transparent and fair policy to grant privilege of licence.   2 4.             The   appellants   before   this   Court   are   the   impleaded respondents whose grant of licence has been cancelled by the High Court   under   the   impugned   judgment.   At   the   same   time,   since   the original   petitioners   were   also   deprived   from   grant   of   licence,   they too   are   in   appeal   before   this   Court   assailing   the   self­same impugned judgment in the connected appeal.    5.       The   impleaded   Respondent   Nos.7   to   9   are   the   original petitioners   at   whose   instance   writ   petition   came   to   be   filed   before the High Court of Punjab and Haryana at Chandigarh under Article 226/227 of the Constitution against the rejection of their claim for grant of licence by  an order dated 20 th   September, 2013 and while questioning   the   rejection   of   their   claim   for   grant   of   licence,   it   was also   prayed   that   enquiry   be   held   into   the   functioning   of   the Department of Town and Country Planning, Haryana and the tailor­ made   mechanism   which   was   adopted   for   grant   of   licence   to   the privileged builders/developers at the cost of the owners of the land and appropriate action may be taken against the mal­functioning of the   Department   and   further   prayed   for   grant   of   licence   in   High Potential Zone on their land situated in Sector 63A, Gurgaon for the project of group housing in terms of Section 3 of the 1975 Act.    3 6.   The   facts   in   brief   culled   out   and   relevant   for   the   purpose   are that   earlier   the   Final   Development   Plan   was   published   on   5 th February,   2007   under   Section   5   of   the   Punjab   Scheduled   Roads and   Controlled   Areas   Restriction   of   Unregulated   Development   Act, 1963   (hereinafter   referred   to   as   the   “1963   Act”.     That   the Respondent   no.2   issued   a   public   notice   dated   1 st   October,   2010 published   on   4 th   October,   2010   stating,   inter   alia,   that   the prospective   Draft   Development   Plan     (DDP)   of   Gurgaon­Manesar Urban   Complex   (GNUC)   2025   is   published   for     inviting   objections and   suggestions.     At   the   same   time,   interested   persons   may   apply on the basis of Draft Development Plan 2025 after its publication in the   Official   Gazette   with   a   further   rider   that   the   applicant   may apply   at   his/her   own   risk   knowing   the   afore­stated   position   and any application received on the basis of Draft Development Plan for 2025 before its publication in the Official Gazette will be rejected.    7.         It   may   be   relevant   to   note   that   neither   in   the   public   notice inviting application for grant of licence nor under the Scheme of the 1975 Act and the 1976 Rules thereunder, it is nowhere mentioned that   the   licence   shall   be   granted   on   the   basis   of   the   alleged   policy adopted  by  the  Government  of  First  Come First  Serve  basis,  but  it 4 appears that all the stakeholders and interested parties are having access   and   a   knowledge   about   the   principle   of   First   Come   First Serve   basis,   start   rushing   to   the   office   of   the   Respondent authorities for submitting their applications. 8. Respondent   nos.7   to   9   (original   writ   petitioners)   submitted application   under   Section   3  of   the   1975   Act   for   grant   of   licence   to set   up   a   group   housing   colony   on   its   land   admeasuring   13.618 acres in Sector 60, Gurgaon on 10 th   September, 2010, much before the   public   notice   dated   1 st   October,   2010   being   published   in   the Official   Gazette   on   4 th   October,   2010,   and   in   furtherance   an application   was   submitted   on   6 th   October,   2010   to   the   second respondent   for   treating   their   original   application   dated   10 th September, 2010 in reference to Sector 63A.  9.           The   present   appellants   also   submitted   their   application seeking   licence   under   Section   3   of   the   1975   Act   for   setting   up   a group   housing   colony   on   its   self­owned   land   in   Sector   63A, Gurgaon   on   4 th   October,   2010.   It   appears   that   at   the   time   of publication   of   public   notice   dated   4 th   October,   2010,   the   subject land of the Respondent nos.7 to 9 (writ petitioners) became part of Sector 63A, which obviously came to be rejected by the authority by 5 an order dated 9 th   November, 2010 on the premise that application was   submitted   for   development   of   land   in   Sector   60   and   was submitted   prior   to   the   publication   of   DDP   dated   4 th   October,   2010 with liberty to apply for licence in Sector 63A.  10.       The   order   of   rejection   dated   9 th   November,   2010   came   to   be challenged   by   Respondent   nos.7   to   9   in   Writ   Petition   (Civil) Nos.18838 of  2010 and 21236 of 2010 which came to  be disposed of   by   the   High   Court   by   order   dated   9 th   August,   2011   with   a direction to decide the application of Respondent nos.7 to 9 afresh irrespective of sector in which their land fell in accordance with law. To   their   misfortune,   in   compliance   to   the   order   of   the   High   Court, their   application   again   came   to   be   rejected   by   a   reasoned   order passed by the second respondent dated 16 th  September, 2011.   11.   Prior   thereto,   Respondent   nos.1   and   2   notified/published   the Final Development Plan 2025 on 24 th  May. 2011 and in furtherance thereof,   Respondent   no.1   came   out   with   the   clarificatory instructions   dated   5 th   July,   2012   indicating   that   henceforth   areas falling   in   high   potential   zone   (GNUC)   to   which   we   are   concerned, the   date   of   Final   Development   Plan   shall   be   the   effective   date   for acceptance and consideration of licence applications.   6 12.   The   public   notice   dated   1 st   October,   2010   which   came   to   be published  on  4 th   October, 2010  and the  instructions issued by  the Respondent   no.2   in   exercise   of   its   powers   under   Section   9A   of   the 1975 Act dated 5 th  July, 2012 laying down the policy parameters for allotment of licence on its own land are reproduced hereunder: “PUBLIC NOTICE It   is   informed   to   the   General   Public   that   amendment   in   ‘Final Development  Plan’  Gurgaon  Manesar  Urban Complex published vide Haryana   Government   Gazette   (Extra   Ordinary)   Notification No.CCP9NCR/FDP(G)   2007/359,   dated   05.02.2007   is   being   carried out for which the state level Committee meeting was held 27.09.2010. It   has   been   observed   that   applications   are   being   received   in   the Department for granting Change of Land Use permission and licence applications   on   the   basis   of   such   proposed   amendment.   The   draft Development   Plan   of   said   Gurgaon­Manesar   Urban   Complex   for perspective   year   2025   will   be   published   as   per   Section   5(4)   of   the Punjab   Schedule   Roads   and   Controlled   Areas   Restriction   of Unregulated   Development   Act,   1963   for   inviting   the   objections   and suggestions.   Though   a   person   can   apply   on   the   basis   of   the   Draft Development   Plan­2025   after   publication   in   the   Official   Gazette,   it does   not   confer   any   right   in   favour   of   the   applicant   with   respect   of grant   of   change   of   Land   Use   Permission   and   Licence   which   will   not granted   till   the   publications   of   Final   Development   Plan   Gurgaon­ Manesar   Urban   Complex­2025   under   Section   5(7)   of   the   ibid   act   in the   Official   Gazette.   It   is   informed   that   the   General   Public   that   the applicant   may   apply   at   his/her   own   risk   fully   knowing   the   above stated   position.   Any   application   received   on   the   basis   of   proposed proposals   in   Draft   Development   Plan,   Gurgaon­Manesar   Urban Complex­2025   before   its   publication   in   Official   Gazette   will   be rejected.  Sd/­ (T.C. Gupta, IAS) Director, Town & Country Planning Haryana Chandigarh Email :  tcphry@gmail.com Dated : 01.10.2010” “Memo No. PF­25/7/18/2005­2TCP; Date : 5    th     of July 2012 7 SUBJECT:   INSTRUCTIONS   REGARDING   RECEIPT   &   VALIDITY   OF APPLICATIONS FOR GRANT OF LICENSE. ……………. Accordingly,   in   accordance   with   the   powers   conferred   under   Section 9­A   of   the   Haryana   Development   and   Regulation   of   Urban   Area   Act, 1975, the Governor of Haryana is pleased to pronounce the following policy parameters in this regard: (i) In   the   towns/urban   areas   falling   in   Hyper   &   High   Potential Zone,   the   date   of   publication   of   Final   Development   Plan   shall   be effective   date   for   acceptance   and   consideration   of   licence applications. (ii) In towns/urban areas falling in Medium & Low Potential Zones, the   date   of   publication   of   Draft   Development   Plan   shall   be   the effective date for acceptance and consideration of licence applications provided (a) No   further   change   is   envisaged   in   any   subsequent Development Plan of that area for which ‘in­principle’ approval of the Government has been obtained; (b) There   is   no   recommendation   of   DPC/SLC   to   effect amendments   in   the   Development   Plan   proposals   already   in   vogue   of the applied area. (iii) In   case   of   any   Development   Plan   falling   in   more   than   one Potential   Zone,   the   policy   prescribed   for   the   higher   category   zone shall be considered to be applicable. (iv) On account of availability of information regarding Development Plan   proposals   in   the   public   domain,   demand   drafts   of   scrutiny   fee and   license   fee   of   any   date   prior   to   publication   of   Draft/Final Development   Plan,   as   the   case   may   be,   shall   also   be   accepted provided   the   same   is   valid   for   at   least   one   month   from   the   date   of submission   of   the   application.   However,   the   effective   date   for acceptance and consideration of licence applications shall continue to remain as prescribed under Sr No.(i) and (ii) above. (v) Any   application   submitted   prior   to   the   prescribed   effective   date shall   be   considered   as   premature   and   shall   be   returned   for re­submission after publication of the respective Development Plan. These instructions shall come into force with immediate effect.” 13.     M/s   Anant   Raj   Ltd.   (Appellant   in   Civil   Appeal   arising   out   of SLP(C) No.30780 of 2015) was granted licence No.54 of 2013 dated 6 th   July, 2013 for setting  up of a group housing  colony on its land 8 admeasuring   26.065   acres   in   Sector   63A,   Gurgaon   and   M/s Mahamaya Exports Pvt. Ltd. (Appellant in Civil Appeal arising out of SLP(C)   No.32798   of   2015)   was   granted   licence   bearing   no.77   of 2014 dated 6 th   August, 2014 for setting up a group housing colony on an area of 14.025 acres in Sector 63A, Gurgaon.       At the same time,   so   far   as   Respondent   nos.7   to   9   are   concerned,   their application for  grant of licence being  earlier  rejected by  the second respondent   by   order   dated   16 th   September,   2011,   the   appeal preferred at their instance came to be dismissed by an order dated 20 th  September, 2013.    14. The impugned decision rejecting application for grant of licence of   Respondent   nos.7   to   9   by   the   second   respondent   became   the subject matter of challenge by filing a writ petition before the High Court of Punjab and Haryana at Chandigarh under Article 226 and 227 of the Constitution. It is not disputed that Respondent nos.7 to 9   did   not   challenge   the   grant   of   liecence   to     the   appellants   by   an order   dated   6 th   July,   2013   and   6 th   August,   2014   in   unequivocal terms but the fact is that they were impleaded as party respondent in   the   writ   petition   and   a   prayer   was   made   that   the   procedure which   was   being   adopted   by   the   State   authorities   for   grant   of 9 licence   on   the   principle   of   First   Come   First   Serve   basis   is unsustainable   in   law,   not   in   public   interest   and   such   arbitrary action   of   the   respondent   authorities   requires   to   be   interfered   with by the Court.   15. The   present   Appellants   filed   their   counter   affidavit   before   the High   Court   and   contested   the   matter   knowing   fully   well   the consequence/outcome   of   the   pending   litigation   and   during   the course   of   proceedings   by   an   order   dated   13 th   August,   2015,   two questions   were   framed   by   the   High   Court   for   its   consideration   as under: “1.   How   the   licence   for   development   of   a   colony   can   be   granted   on publication of draft development  plans published in terms of Punjab Scheduled   Roads   and   Controlled   Areas   Restriction   of   Unregulated Development Act, 1963? 2.  As  to  how  the   policy   for   grant   of  licence   on  first   come  First   Serve basis   is   fair   and   reasonable,   in   view   of   the   Hon’ble   Supreme   Court judgment   titled  as   Centre  for   Public  Interest   Litigation  and  others   v. Union of India and others, 2012 (3) SCC page 1?” 16. In pursuance to the order of the High Court dated 13 th   August, 2015,  additional   affidavit  dated  19 th   August, 2015  was  filed  by  the second respondent relying upon the practice followed after 5 th   July, 2012, of which reference has been made earlier.   It was, inter alia, stated   that   as   per   the   practice   followed   after   5 th   July,   2012, applications have been considered for grant of licence in a high and 10 hyper   potential   zones   only   on   the   basis   of   the   Final   Development Plan   published   under   Section   5   of   the   1963   Act   and   there   was   no prescribed   policy   before   5 th   July,   2012   pertaining   to   considering licence   applications   on   the   basis   of   Draft/Final   Development   Plan, though neither the 1963 Act or 1975 Act made any restrictions for grant of licence based on Draft Development Plan.   17. It was further stated that in the town or urban areas falling in high and hyper potential zones, the date of publication of the Final Development   Plan   shall   be   the   effective   date   for   acceptance   and consideration   of   licence   applications   and   so   far   as   the   second question   raised   by   the   High   Court   is   concerned,   it   was   nowhere indicated   how   the   policy   of   grant   of   licence   on   First   Come   First Serve   basis   has   been   introduced.     However,   a   justification   was tendered that it is fair and reasonable and it will be appropriate to quote   the   extract   of   justification   tendered   by   the   Respondent   in reference to its policy for grant of licence on First Come First Serve basis as under: “5. That  regarding   second observation  as to how  the policy  for  grant of licence on first come first serve basis is fair and reasonable in view of   the   Hon’ble   Supreme   Court   Judgment   titled   as   Centre   for   Public Interest   Litigation   and   Others   Vs.   Union   of   India   and   Others.   It   is clarified that the said policy of first come first serve has been adopted as   a   ‘Principle   of   Natural   Justice’.   It   is   further   added   that   since   no natural   resource   in   the   ownership   of   Government   is   being   offered 11 through a licence under Act No.8 of 1975, the Hon’ble Supreme Court judgment in Centre for Public Interest Litigation and others Vs Union of  India  and  others does  not appear  to be applicable in such  licence cases. The applications for grant of licence are accordingly considered on   merits   of   the   case   and   as   per   provisions   laid   down   in   the   Act   of 1975 and Rules made thereunder. However, the Government is seized of   the   matter   and   devising   an   alternate   transparent   system   for   the purpose is under active consideration.  In   view   of   the   submissions   made   in   forgoing   paras,   it   is   respectfully prayed   that   the   above   said   petition   may   kindly   be   dismissed   being without any merit.” 18. The   High   Court   after   examining   the   Scheme   of   the   1975   Act and  1976  Rules  and  taking  note   of  the  rival  submissions  made  by the parties under its judgment impugned held that grant of licence on   First   Come   First   Serve   basis   is   not   a   fair,   reasonable   and transparent   method   and   in   consequence   thereof,   cancelled   the liecence granted to the Appellants, who were Respondent nos.4 to 7 before   the   High   Court   and   directed   the   State   Government   to consider   the   grant   of   licences   after   framing   a   transparent   and   fair policy   to   grant   privilege   of   licences   thereafter   in   accordance   with law.  19. It is informed to this Court that in supersession of earlier policy of 2006, the State Government has come out with its self­contained policy dated 10 th  November, 2017 for grant of licence and change of land   use,   permissions   under   Section   9   of   the   1975   Act   and   Rules thereof   and   under   Section   11   of   the   1963   Act   to   consider   all 12 pending  and future applications in terms of its policy  of  2017 in a fair   and   transparent   manner,   taking   note   of   the   judgment impugned of the High Court dated 26 th  August, 2015.   20. Mr.   Ranjit   Kumar,   learned   senior   counsel   for   the   Appellants, submits   that   their   application   for   grant   of   licence   was   duly considered   by   the   authority   and   the   same   being   in   order,   fulfilling the   guidelines  and   instructions   dated   5 th   July,   2012   issued   by   the State Government in terms of its policy of 2006, licence was granted to   the   appellant   and   it   was   not   the   subject   matter   of   challenge before the High Court in the writ petition preferred at the instance of   Respondent   nos.7   to   9.       In   the   absence   thereof,   the   finding recorded by the High Court in setting aside their grant of licence is not sustainable.    21.     Learned   senior   counsel   further   submits   that   the   policy   for grant of licence on First Come First Serve basis was a long standing practice followed by the respondent authorities and the licence was to   be   granted   to   the   incumbent   of   its   own   land   in   terms   of   the parameters   which   have   been   laid   down   under   the   policy   and submits   that   the   judgment   on   which   the   High   Court   has   placed reliance   to   non­suit   the   claim   of   the   Appellants   in   Centre   for 13 Public Litigation & Ors. v. Union of India & Ors.   (2012) 3 SCC 1 has no application.   22.     Learned   senior   counsel   further   submits   that   there   was   no prescribed   policy   before   5 th   July,   2012   regarding   consideration   of licence applications on the basis of Draft/Final Plan.   Though there is no restriction in the 1975 Act for grant of licence based on Draft Plan,   and   submits   that   although   the   policy­instructions   dated   5 th July, 2012 sought to bring a change, but as per the practice of the State   authorities,     Government   was   accepting   applications   on   the basis   of   Draft   Plans   throughout   and   in   the   instant   case   the Appellants and other contenders submitted their applications on 4 th October,   2010   when   the   Draft   Development   Plan   was   published, however,   the   Final   Development   Plan   was   published   on   24 th   May, 2011,   still   the   licences   were   granted   to   the   Appellants   on   6 th   July, 2013/6 th   August,   2014,   much   after   publication   of   the   Final Development   Plan   and   submits   that   there   was   no   error   in   the process   which   was   adopted   by   the   Respondents   and   their applications   being   in   conformity   with   the   policy   which   was   widely circulated   by   the   State   authorities,   cancellation   of   their   grant   of 14 licence   by   the   High   Court   under   the   impugned   judgment   in   the facts and circumstances is unsustainable in law.   23.     Learned   senior   counsel   further   submits   that   the   judgment   in Centre   for   Public   Litigation    (supra)  of  this  Court  relied  upon   by the   High   Court   has   no   application   in   the   facts   of   the   instant   case for the reason that the case relied upon was related to a case where spectrum was recognised as a natural resource owned by the State and it was held by  this Court that distribution of natural resource has   to  be  in   a   fair   and  transparent   manner   and   it  is   possible   that policy   of   First   Come   First   Serve   basis   may   likely   to   be   misused   in case of alienation of public property.  But in the instance case, it is a   land   of   the   owners/Appellants   which   they   seek   to   develop.     The grant   of   licence   is   not   akin   to   distribution   of   natural   resources   of the   State   and   further   submitsthat   in   the   given   circumstances   the interference which has been made by the High Court in cancellation of their grant of licence deserves to be set aside.    24. Per   contra,   counsel   for   M/s   Mahamaya   Exports   Pvt.   Ltd. supports   the   submissions   made   by   Mr.   Ranjit   Kumar,   Senior Advocate.   15 25.     Mr.   Anil   Grover,   learned   Senior   Additional   Advocate   General appearing   for   the   State   submits   that   the   process   was   initiated   for grant   of   licence   on   the   principle   of   First   Come   First   Serve   basis. Learned   Sr.   A.A.G.   further   submits   that   after   the   public   notice dated  1 st  October, 2010 came to be published on 4 th  October, 2010, process   was   initiated   for   grant   of   licence   on   the   principle   of   First Come   First   Serve   basis   and   this   is   the   practice   which   was   being followed   for   quite   a   long   time   and   since   the   application   of Respondent   nos.7   to   9   (original   writ   petitioners)   was   rejected   for valid reasons and the Division Bench has not interfered in the order of rejection  passed by  the  authority  and further  submits that  after passing   of   the   judgment   impugned   in   the   instant   proceedings,   the Government   in   supersession   of   its   earlier   policy   of   2006   has introduced   the   self­contained   policy   of   2017   and   he   has instructions   to   inform   that   all   pending   applications   or   fresh applications are to be considered in terms of the policy of 2017.    26. Learned   counsel   further   submits   that   so   far   as   allotment   of licence   in   Sector   63­A   Gurgaon   is   concerned,   which   is   the   subject matter  of challenge in  the  instant  proceedings, although  the policy of   2017   has   now   come   into   force,   but   in   the   peculiar   facts   and 16 circumstances,   the   allotment   was   made   within   the   cap   of   20%   in Sector 63­A for development of group housing society, as indicated in   the   public   notice   dated   4 th   October,   2010,   and   if   this   Court considers appropriate, the application of Respondent nos.7 to 9 can be considered under the same policy in vogue to give quietus to the litigation.  27. Learned   counsel   appearing   for   the   Respondent   nos.7   to   9 submits   that   after   the   impugned   judgment   passed   by   the   High Court, the  State Government has accepted the verdict of the Court and   has   come   out   with   its   policy   of   2017,   which   has   been   duly notified   and   all   pending/fresh   applications   will   be   considered   for grant  of  licence  in terms  of the  existing   policy   of 2017 and  further submits   that   at   least   his   application   for   grant   of   licence   may   be considered   as   a   special   case   under   the   old   policy   of   2006   in   the interest of justice. 28.  Learned counsel for Respondent nos.7 to 9 further submits that their application for grant of licence has been arbitrarily rejected by the   State   authorities   and   the   factual   matrix   has   not   been appreciated by the High Court and their application at least may be 17 revisited   in   terms   of   the   policy   in   vogue   for   the   grant   of   licence earlier rejected by the State authority.   29. We   have   heard   the   learned   counsel   for   the   parties   and   with their assistance have perused the materials available on record.   30.  The undisputed facts which have emerged from the record are that   neither   in   the   public   notice   dated   1 st   October,   2010   which came   to   be   published   on   4 th   October,   2010,   nor   in   the   Final Development Plan dated 24 th  May, 2011, nor in policy instructions which came to be circulated by the Respondents at a later stage on 5 th  July, 2012, regarding receipt and validity of the applications for grant   of   licence,   of   which   a   detailed   reference   has   been   made, nowhere prescribes that the method of allotment of licence shall be made on First Come First Serve basis and from where this practice had   been   borrowed/adopted   by   the   Respondent/State   authorities is   alien   to   the   Scheme   of   the   1975   Act   or   the   1976   Rules   framed thereunder,   nor   any   material   in   support   thereof   has   been   placed on record.  31.  Even  at the time of conclusion of submissions, we posed this question to the counsel for the State of Haryana as to from where this   principle   of   First   Come   First   Serve   basis   for   allotment   of 18 licence   has   been   borrowed   and   what   is   the   basis/foundation   to hold   it   as   a   practice   in   inviting   applications   from   the   prospective applicants   on   the   principle   of   First   Come   First   Serve   basis,   but nothing   has   been   placed   on   record   despite   opportunity   being afforded to substantiate and to support it further, we find that the policy   of  the   State  Government   for   grant   of   licence   and  change  of land   use   cases   dated   19 th   December,   2006   which   was   made effective retrospectively from 7 th  February, 2005, is also completely silent   and   there   is   no   material   on   record   that   after   the   policy   of 2006   came   to   be   introduced,   at   any   given   point   of   time   in   the interregnum   the   process   was   ever   initiated   by   the   Respondent nos.1 and 2 for grant of licence and change of land use before the publication of public notice dated 4 th  October, 2010.    32.   This   Court   can   validly   proceed   on   the   basis   that   some impression   has   been   thrown   to   examine   the   applications submitted   by   the   interested   parties/applicants   pursuant   to   a public   notice   dated   4 th   October,   2010   for   grant   of   licence   and change of land use on the principle of First Come First Serve basis, but   it   is   neither   codified   nor   on   record   from   where   this   practice has been developed and adopted by the Respondents in examining the applications for grant of licence.   The entire Scheme placed on 19 record is completely   silent on  the subject issue which came to  be examined by the High Court under the impugned judgment.   33.           When   we   call   the   term   “established   practice”,   it   always refers   to   a   regular,   consistent,   predictable   and   certain   conduct, process or activity of the decision­making authority and being the State   functionary,   its   character   is   supposed   to   be   based   on   the requirement of higher degree of fairness in administrative action to be tested on the anvil of Article 14 of the Constitution.    34.       The   very   foundation   on   which   the   process   was   initiated, inviting   applications   pursuant   to   the   public   notice   dated   4 th October,  2010, on  the  principle  of First  Come  First Serve basis is completely   silent/missing   from   records  and   how   that  becomes  an established   practice   in   entertaining   applications   for   grant   of allotment   of   licence   under   the   policy   of   the   State   Government dated   19 th   December,   2006,   pursuant   to   which   the   public   notice came   to   be   published   on   4 th   October,   2010   with   a   clarification being made of the policy of the Government dated 5 th  July, 2012 is alien to the records and it was never made known to the public as to   the   mechanism   the   Government   intended   to   adopt   for   grant   of licence to the prospective applicants.   20 35.       Although this factor cannot be ruled out that those who are interested   parties,   they   were   aware   of   this   so­called   alleged practice of First Come First Serve adopted in the office of the State Respondent   and   that   was   the   reason   for   which   even   before   the public notice dated 1 st   October, 2010 came to be published on 4 th October,   2010,   people   start   running   for   submitting   their applications   as   if   they   are   participating   in   the   mad   race,   without being   known   to   the   people   at   large   about   the   policy   according   to which   the   applications   are   invited   for   grant   of   licence   to   the prospective   applicants   which   is   a   sine   qua   non   for   good governance.    36.     That   apart,   there   is   a   fundamental   flaw   in   the   policy   of   the State   of   First   Come   First   Serve   basis   as   it   involves   an   element   of pure   chance   or   accident   and   it   indeed   has   inherent   in­built implications  and   this   factor   cannot   be  ruled   out   as  we  have  gone through   the   record,   any   person   who   has   an   access   to   the   power corridors   will   be   made   available   with   an   information   from   the Government   records   and   before   there   could   be   a   public   notice accessible to the people at large, the interested person may submit his   application,   as   happened   in   the   instant   case,   and   become entitled to stand first included in queue to have a better claim, at 21 the   same  time  it   is  the   solemn   duty   of   the  State   to  ensure  that   a non­discriminatory   method   is   adopted,   whether   it   is   for distribution  or  allotment  of   licence  on   his  own   land,  or   alienation of   property   and   it   is   imperative   and   of   paramount   consideration that every action of the State should always be in public interest.   37.     In the matter of grant of licence even on its own land to set up   a   group   housing   society,   the   policy   of   allotment   must   be   fair and   transparent   and   as   there   is   a   cap   of   20%   for   group   housing society   in   the   sector   area   and   if   the   demand   exceeds   more   than available   density   of   20%   area   reserved   for   group   housing   in   the sector   alike   Sector   63A,   Gurgaon   under   the   Final   Development Plans as published in the instant case, the method of selection has to be such so that all the eligible applicants get a fair opportunity of   competition   and   it   is   the   bounden   duty   of   the   State   and   its instrumentalities of their action to be conformed with Article 14 of the   Constitution   of   which   non­arbitrariness   is   a   significant   facet. A   public   authority   possesses   powers   only   to   use   them   for   public good.     This imposes a solemn duty on the State to act impartially and to adopt a procedure of allotment of licence which is fair play in action.   22 38.  We find no difficulty in holding that in the first instance there is no such consistent practice as alleged of First Come First Serve basis   for   allotment   of   licence   available   under   the   entire   Scheme placed on record and secondly, from where this principle has been borrowed   is   alien   to   the   statute   and   also   the   policy   pursuant   to which   the   process   was   initiated   for   allotment   of   licences   to   the prospective applicants.       39.       Curiously,   we   find   that   before   this   Court   counter   affidavits came   to   be   filed   by   the   Respondent   State   though   its   Chief   Town Planner,   Department   of   Town   and   Country   Planning,   Haryana, Chandigarh   coming   out   with   the   justification   and   the   procedure which has been followed based on the principle of First Come First Serve   basis   while   granting   licence   to   the   Appellants   stating   inter alia   that   if   there   are   more   than   one   application   of   the   same   day and time, what will be the mechanism to be followed has also been referred   to,   but   from   where   it   has   been   originated   and   about   its factual   foundation   has   not   been   placed   on   record,   despite   the directions   of   this   Court   at   the   time   of   conclusion   of   submissions made.     The   extract   of   the   explanation   tendered   is   reproduced hereunder :­ 23 “A.   That   in   reply   to   sub   para   (A),   it   is   submitted   that   though   land applied   for   licence   for   setting   up   of   a   Group   Housing   Colony   by   the present petitioner and respondent no.1 to 3 was different, but as per the   Final   Development   Plan   of   GMUC­2025   AD   published   vide notification   dated   24.05.2011,   the  same   was  falling  within  the   same sector   i.e.   Sector   63A,   Gurugram.   The   licence   was   granted   to   the present   petitioner   on   the   basis   of   ‘first   come   First   Serve’   basis. However, licence application of respondent no.1 to 3 was rejected by respondent   no.5   vide   order   dated   16.09.2011   mainly   on   the   ground that   some   land   applied   for   licence   was   not   partitioned   and   that   the land has not been mutated in favour of the applicant. Another ground for   rejection   was   that   the   same   was   falling   beyond   the   limits   of   the Development Plan of Gurugram Manesar Urban Complex­2021 AD. B. That in reply to sub para (B), it is submitted that the interim order dated  21.12.2013  passed by  the  Hon’ble High Court  was only  to the extent that the area measuring 13.61875 acres for which respondent no.1   to   3   had   applied   for   grant   of   licence   for   setting   up   of   a   Group Housing   Colony   will   be   reserved   till   the   final   conclusion   of   the   legal proceedings.   However,   the   licence   of   private   respondents   in   CWP No.21942   of   2013   was   cancelled   by   the   Hon’ble   High   Court   vide impugned   order   by   observing   that   the   doctrine   of   ‘first   come   First Serve’ basis was not fair and transparent. H.   That   in   reply   to   the   averments   made   in   sub   para   (H),   it   is submitted   that   in   the   policy   dated   19.12.2006,   it   was   specifically mentioned   that   the   area   under   Group   Housing   should   not   exceed 20% of the sector area. Though, it is not specifically stated in the said policy   that   the   applications   would   be   considered   on  ‘first   come   First Serve’, but the applications were considered on the basis of policy of ‘first come First Serve’ basis. The seniority of the applicants for grant of   licence   for   Group   Housing   Colony/Commercial   Colony  etc.   (where there is cap for grant of licence) was fixed from the date of receipt of application. If the date of receipt was the same, then from the receipt number of the same date. Hence, it cannot be said that the time and date   when   the   application   for   grant   of   licence   was   filed   was   not relevant.   However,   if   the   applicant   whose   application   for   grant   of licence  was  received  earlier,  but  was not   eligible  for   grant  of  licence, the   application   received   after   the   date   of   the   receipt   of   the   earlier application was considered for grant of licence. Hence, the averments made by the petitioner in this sub para cannot be accepted as such.” 40.  In our considered view, the principle of First Come First Serve basis   which   has   been   adopted   by   the   State   Respondents   in   the 24 facts of the instant case is neither held to be rational nor in public interest and is in violation of Article 14 of the Constitution of India. 41.   The submission made by counsel for the Appellant that their grant of licence was not the subject matter of challenge in the writ petition   before   the   High   Court   is   of   no   substance   for   the   reason that   firstly   they   were   impleaded   as   party   respondents   and   the subject issue under consideration was much known to them as to whether   the   so­called   alleged   practice   of   First   Come   First   Serve basis which has been adopted by the State authorities for grant of licence,   how   far   it   was   rational   and   is   in   conformity   with   the Scheme of the statute and secondly, the High Court after framing substantive   question   under   its   order   dated   13 th   August,   2015 afforded   opportunity   of   hearing   to   the   Appellants   who   have   filed their  counter­affidavits  and thereafter  has  arrived to  a conclusion that the principle of First Come First Serve basis adopted in grant of   licences   is   not   a   valid   consideration,   the   only   consequence available   was   to   cancel   such   licence   which   have   been   granted based   on   the   so­called   alleged   practice   which   is   unsustainable   in law and in our considered view no error was committed in passing the order of cancellation of grant of licence to the Appellants under the judgment impugned.   25 42.   A further submission made by counsel for the Appellant that it   is   a   consistent   practice   which   was   followed   throughout   and almost 248 licences had been granted under the policy in vogue at that time, in our considered view does not hold good for the reason that   those   who   are   not   party   to   the   proceedings   before   the   High Court   obviously   no   adverse   action   could   have   been   taken   against them   pursuant   to   the   view   expressed   by   the   High   Court   in   the impugned   judgment,   at   the   same   time   the  principle   may   apply   to the   present   Appellants   who   are   indeed   parties   to   the   proceedings and   have   contested   their   claim   and   have   been   non­suited   after   a fair opportunity of hearing being afforded, may not be in a position to defend their grant of licence on the principle of First Come First Serve   basis   which   has   been   held   to   be   unfair   and   in   violation   of Article 14 of the Constitution.   43.       With   regard   to  the  further   submission  made  by   the   counsel for    Respondent  nos.7 to 9 about  rejection of  their  application for grant   of   licence,   suffice   it   to   say   that   once   this  Court   has  upheld the   view   expressed   by   the   High   Court   regarding   the   procedure   of allotment   of   licence   based   on   the   principle   of   First   Come   First Serve basis, as held against the Public Policy, at least Respondent 26 nos.7 to 9 would not be in a position to plead for consideration of their applications for grant of licence under the impugned policy.  44.     We   make   it   clear   that   once   the   policy   of   2017   has   been introduced   by   the   State   Respondents,   it   is   open   to   consider   all pending applications and the application of the present Appellants for   grant   of   licence   under   the   policy   of   2017   in   accordance   with law. 45.   Consequently, we find no substance in the appeals which are accordingly dismissed. 46.    All pending applications, if any, stand disposed of. …………………………J. (Ajay Rastogi) …………………………J. (Abhay S. Oka) New Delhi October 27, 2021. 27