/2023 INSC 0019/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO.         OF 2023 (Arising out of SLP(C) No. 4950 of 2022) RESIDENT’S WELFARE ASSOCIATION AND ANOTHER           ...APPELLANT(S) VERSUS THE UNION TERRITORY OF CHANDIGARH AND OTHERS ...RESPONDENT(S) WITH CIVIL APPEAL NO.         OF 2023 (Arising out of SLP(C) No. 5489 of 2022) INDEX I. BACKGROUND…………………………………...... Paras 3 to 12 II. PROCEEDINGS   BEFORE   THE   HIGH COURT………………………………………………… Paras 13 to 19 III. SUBMISSIONS OF APPELLANTS……………….. Paras 20 to 29 IV. SUBMISSIONS OF RESPONDENTS……………. Paras 30 to 40 V. STATUTORY PROVISIONS……………………….. Paras 41 to 51 VI. FINDINGS OF THE HIGH COURT Paras 52 to 56 VII. REPORT   OF   THE   BOARD   OF   ‘INQUIRY   AND HEARING’…………………………………………….. Paras 57 to 63 VIII . CHANDIGARH MASTER PLAN­2031…………… Paras 64 to 77 IX. CONSIDERATION OF CITED CASES…………… Paras 78 to 91 X. CONSIDERATION OF ISSUES…………………… Paras 92 to 144 XI. ENVIRONMENTAL ISSUES………………………. Paras 145 to 152 XII. CONCLUSION……………………………………….. Paras 153 to 171 1 J U D G M E N T B.R. GAVAI, J. 1. Leave granted. 2. “ Let this be a new town, symbolic of freedom of India unfettered by the traditions of the past…an expressions of the nation’s faith in the future ”.  These   were   the   words   of   Pandit   Jawaharlal   Nehru, India’s   First   Prime  Minister,   while   laying   down   the   founding principles of a new city for Capital of the State of Punjab.   I. BACKGROUND: 3. After   India   attained   independence   in   the  year  1947, the   Government   of   Punjab   in   consultation   with   the Government of India approved the site for the new Capital of the   State   in   March   1948.     The   new   city   was   designed   by French   Architect   Le   Corbusier   in   association   with   other architects,   namely,   Pierre   Jeanneret,   Jane   B.   Drew   and Maxwell   Fry.     The   city   was   planned   as   a   living   example   of urban design, landscaping and architecture.   It was a city to be   created   with   the   use   of   ordinary   construction   materials 2 and   embellished   with   integral   works   of   art.   Chandigarh’s monumental   architecture   as   enunciated   by   Le   Corbusier   is based   on   the   principles   of   town   planning   concept   of   Sun, Space, and Verdure.   Le Corbusier incorporated principles of light,   space   and   greenery   in   the   plan   and   used   the   human body   as   a   metaphor   –   the   ‘head’   contained   the   Capital Complex,   the   ‘heart’   being   the   Commercial   Centre,   i.e., Sector 17, lungs (the leisure valley, innumerable open spaces and sector greens), the intellect (the cultural and educational institutions), the viscera (the industrial area), and the ‘arms’ having   academic   and   leisure   facilities   like   open   courtyards etc.     The   circulation   system   was   conceived   as   having   seven types of roads known as 7Vs. 4. Chandigarh has been envisaged as an administrative city   with   hierarchical   distribution   of   population   being   such, that   the   population   density   in   the   northern   sectors   is   low, which   increases   towards   the   southern   sectors.     Chandigarh has   been   planned   as   a   low­rise   city,   and   has   been   so developed   that   even   after   sixty   years   of   its   inception,   it 3 retains the original concept to a large extent.  This is how the concept of this “beautiful city” was born. 5. On   division   of   the   State   of   Punjab   into   States   of Punjab   and   Haryana,   the   city   was   made   a   Union   Territory (UT), and became the Capital for both the States.  The city of Chandigarh   was   developed   into   two   phases,   Phase­I   having Sectors 1 to 30 and Phase­II having Sectors 31 to 47.  Phase­ I   was   designed   for   low­rise   plotted   development   for   a   total population of 1,50,000. Phase­II Sectors were to have a much higher density as compared to Phase­I Sectors. 6. In   the   year   1952,   the   Union   of   India,   in   order   to regulate   development   in   the  city   of   Chandigarh,  enacted   the Capital   of   Punjab   (Development   and   Regulations)   Act,   1952 (hereinafter referred to as “the 1952 Act”).   In the year 1960, the   Government   of   Punjab,   in   exercise   of   the   powers conferred   by   Sections   5   and   22   of   the   1952   Act,   made   the Chandigarh   (Sale   of   Sites   and   Building)   Rules,   1960 (hereinafter referred to as “the 1960 Rules”).   Rule 14 of the 1960   Rules   prohibits   fragmentation   or   amalgamation   of   any site   or   building.     The   validity   of   Rule   14   of   the   1960   Rules 4 was   challenged   before   the   High   Court   of   Punjab   &   Haryana (for   short,   “High   Court”)   in   the   case   of   Chander   Parkash Malhotra v. Ved Parkash Malhotra and Others 1 .   Vide its judgment in the said case, the High Court held the said Rule 14   to   be   ultra   vires   to   the   Constitution   of   India.     However, this   Court,   in   the   case   of   Chandigarh   Administration   v. Chander Parkash Malhotra and Others 2 , reversed the said judgment of the High Court to the extent it declared Rule 14 of the 1960 Rules to be  ultra vires .  7. In   the   year   2001,   the   Administrator,   UT   of Chandigarh, in exercise of powers conferred under Sections 5 and   22   of   the   1952   Act,   framed   the   Chandigarh   Apartment Rules, 2001 (hereinafter referred to as “the 2001 Rules”).  By virtue   of   the   2001   Rules,   even   in   case   of   single   residential units, it was permissible to sub­divide it into more than one apartment.   The   citizens   of   UT   of   Chandigarh   vehemently opposed  the  construction  of   apartments,  which   according  to them,   had   the   effect   of   destroying   the   character   of   the   city. In view of the public outcry, the 2001 Rules were repealed by 1 1991 SCC OnLine P&H 245 2 Civil Appeal No. 4974 of 1992 dated 24 th  November 1992 5 notification   dated   1 st   October   2007.     In   the   same   year,   i.e., 2007, the 1960 Rules were also repealed.  The Administrator, UT   of   Chandigarh,   in   exercise   of   powers   conferred   under Section   22   of   the   1952   Act,   framed   the   Chandigarh   Estate Rules,   2007   (hereinafter   referred   to   as   “the   2007   Rules”)   on 7 th   November   2007.     Rule   16   of   the   2007   Rules   again prohibited   fragmentation/amalgamation   of   any   site   or building. 8. In   the   year   2009,   a   Committee   for   Chandigarh Master   Plan,   2031   (for   short,   “CMP­2031”)   came   to   be constituted.     In   the   year   2010,   a   Committee   of   Experts   (for short, “Expert Committee”) came to be constituted to look at both the original concept of the city of Chandigarh as well as the maintenance of important heritage buildings in the UT of Chandigarh. 9. In   the   Draft   CMP­2031,   the   2001   Rules   were   re­ introduced.   Prior   to   the   finalization   of   the   CMP­2031, objections   were   invited.   A   Board   of   “Inquiry   and   Hearing” (hereinafter referred to as, “the said Board”) was constituted to   look   at   the   grievances   of   the   public   at   large.     One   of   the 6 major   objections   raised   to   the   draft   CMP­2031   was   with regard to re­introduction of the 2001 Rules.  The said Board, after   considering   objections,   recommended   that   the   re­ introduction   of   the   2001   Rules   should   be   deleted,   and   re­ densification   of   any   government   residential/institutional pocket in Phase­I sectors should only be done with the prior approval of the Chandigarh Heritage Conservation Committee (for short, “Heritage Committee”). 10. The   aforesaid   recommendations   were   accepted   by the Central Government and all references to the apartments in   the   Draft   CMP­2031   were   deleted   from   the   Final   CMP­ 2031,   which   was   notified   under   Section   4(1)(f)   of   the   1952 Act   and   Sections   3,   4,   5   and   11   of   the   Punjab   New   Capital (Periphery)   Control   Act,   1952   and   under   Article   239   of   the Constitution of India. 11. Noticing that in spite of the repeal of the 2001 Rules and   the   fact   that   further   fragmentation   of   the   property   was prohibited as per Rule 16 of the 2007 Rules, a large number of   single   dwelling   units   were   being   surreptitiously   converted into   apartments,   the   appellants­Association   filed   a   Public 7 Interest   Litigation   being   CWP   No.   18559   of   2016   before   the High   Court.     It   was   the   grievance   of   the   appellants   that certain   developers   were   purchasing   the   plots,   constructing three apartments thereon and thereafter selling them to three different persons. It was sought to be contended that though the   2001   Rules   were   repealed,   thereby   prohibiting   the construction   of   apartments   on   plots   meant   for   single dwelling,   and   though   the   1960   Rules   and   the   2007   Rules prohibited   the   fragmentation/amalgamation,   some unscrupulous elements were attempting to construct and sell the   apartments   by   indulging   into   illegal   practices.     The prayer   sought   in   the   petition   before   the   High   Court   was   for restraining the respondents from permitting residential plots in   the   UT   of   Chandigarh   which   were   allotted   as   single dwelling units to be constructed or utilized as apartments.  A prayer was also sought directing the respondent­Chandigarh Administration   to   take   appropriate   action   against   the offending owners for violation of the undertakings submitted by them while applying for occupation certificate. 8 12. The   High   Court,   vide   order   dated   15 th   September 2016,   issued   notice   in   the   said   writ   petition.     In   the   said proceedings, an application bearing No. 16263 of 2016 came to   be   filed   praying   for   stay   of   conversion   of   single   dwelling units   into   apartments.     A   reply   came   to   be   filed   in   the   said writ   petition   by   the   UT   of   Chandigarh,   stating   therein   that the Chandigarh Administration does not permit a residential house   to   be   converted   into   an   apartment   on   account   of   the fact that the 2001 Rules now stand repealed. II. PROCEEDINGS BEFORE THE HIGH COURT: 13. Since,   in   spite   of   its   specific   stand,   Chandigarh Administration   was   not   taking   any   steps   to   prevent fragmentation/apartmentalisation   of   single   dwelling   units,   a Special Leave Petition (Civil) being No. 15789 of 2017 came to be filed before  this  Court.   This Court, vide order  dated 24 th May 2017, allowed to withdraw the said petition. 14. The   appellants­Association   thereafter   filed   another application   being  C.M.  No.   1580   of   2018  in   CWP  No.   18559 of   2016   seeking   appropriate   directions   to   be   issued   to   the Chandigarh   Administration   to   restrain   percentage   sale   or 9 part of share sale of freehold residential houses.   In the said application,   notice   came   to   be   issued   by   the   High   Court   on 5 th   February 2018.   Since no orders were passed in the said application,   another   application   being   C.M.   No.19649   of 2019   came   to   be   filed   on   16 th   December   2019,   praying   for interim   directions   to   the   Chandigarh   Administration   to identify   the   residential   plots   which   were   fragmented   into apartments.     On   18 th   February   2020,   notice   came   to   be issued   in   the   said   application.     The   appellants­Association again   filed   SLP(Civil)   No.   6642   of   2021   before   this   Court. This   Court,   vide   order   dated   7 th   May   2021,   disposed   of   the said SLP by requesting the High Court to decide the said writ petition within a period of four months. 15. In   the   meantime,   the   High   Court   had   appointed   an amicus   curiae   to   assist   the   court.     On   27 th   July   2021,   the High Court passed an interim order directing the Chandigarh Administration   to   carry   out   an   exercise   whereby   the properties/buildings were to be identified wherein, shares be it   to   the   extent   of   50%,   30%   or   20%   has   been sold/transferred to a person outside the family of the original 10 owner/shareholder.   This was to be done on the basis of the record   maintained   in   the   office   of   the   Estate   Officer.     The second   step   was   to   carry   out   a   physical   inspection   of   such identified buildings/dwelling units, to find out as to whether the   sale   of   shares   has   actually   translated   into   the   buyer occupying   an   independent   floor   in   the   otherwise   composite dwelling unit, or to find out as to whether independent floors are in the process of being constructed. 16. The   said   order   came   to   be   challenged   before   this Court   in   SLP(Civil)   Nos.   13120   and   12562   of   2021.     The survey which was directed to be conducted by the High Court vide its order dated 27 th  July 2021, came to be stayed by this Court vide order dated 9 th  August 2021.  This Court, on being informed   that   the   survey   had   already   been   completed,   vide order dated 6 th  September 2021, clarified that the High Court can   proceed   with   the   hearing   of   the   writ   petition   pending before it after taking into consideration the report. 17. At   the   stage   of   hearing,   the   High   Court   considered the following issues raised by the learned amicus: 11 “ Issue No.1  ­ What is the meaning to be assigned to the   term   "Fragmentation"   under   the   1952   Act   and the Rules framed thereunder?  Issue No.2  ­ Is sale of share(s) by owner or co­owner of   a   residential   building   prohibited   under   the   1952 Act or Rules made thereunder?  Issue   No.3   ­   Does   sale   of   share(s)   by   owner   or   co­ owner   in   a   residential   building   amount   to 'fragmentation'?  Issue   No.4   ­   What   is   the   status   of   a   co­owner   by virtue   of   purchase   of   share(s)   in   a   residential building?  Issue   No.5   ­   Can   occupation/possession   of   a specific   portion   of   the   joint   property   be   termed   as apartmentalization?  Issue   No.6   ­   Whether   the   residential   building constructed  on  a residential plot  in  UT Chandigarh meant   for   single   family   use   and   to   be   treated   as   a Single Dwelling Unit?” 12 18. Vide   the   impugned   judgment   dated   23 rd   November 2021,  the  High  Court dismissed the  writ petition.    The  High Court held that there was no provision under the 1952 Act or the Rules framed thereunder governing transfer of shares in relation   to  a  site  or   building  whether   owned  singly  or  under joint ownership.   However, the High Court held that the sale of   share(s)   out   of   a   building/site   by   the allottee(s)/transferee(s)   was   not   barred,   and   rather   was permissible   under   the   general  civil   law.     It  further   held   that the status of such building/site, however, even after the sale of share(s) continues to be under joint ownership.   It further held that for constituting a fragmentation, there has to be an element of permanent severance.  Mere construction of three floors   on   a   private   plot   and   utilization   of   the   same   as independent   units   would   not   amount   to   fragmentation.     It held that unless there has been a sub­division of the building duly   recognized   by   the   Estate   Officer   along   with proportionate share in common areas and common facilities, the same would not amount to apartmentalization.  13 19. The High Court, however, found that  the real estate agent/developer/seller,   in   order   to   extract   maximum premium,   would   tend   to   paint   a   picture   to   the   prospective buyer   that   by   virtue   of   purchase   of   a   share   in   the   building, he   would   not   only   be   entitled   to   have   exclusive   possession but also ownership rights.  The High Court observed that the same was not permissible and the purchaser, by purchase of share(s),   only   became   a   co­owner/co­sharer   in   the   entire building   to   the   extent   of   shareholding.   In   the   eventuality   of the   dispute   arising   between   the   co­sharers/co­owners,   the only remedy would be to put the property to auction and they would   be   only   entitled   to   the   sale   proceeds   as   per   the share(s).     It   therefore   issued   certain   directions   to   the   UT   of Chandigarh in order to protect the interests of such innocent purchasers.  Being aggrieved by the impugned judgment, the appellants­original writ petitioners are before this Court. III. SUBMISSIONS OF APPELLANTS: 20. We   have   heard   Shri   P.S.   Patwalia,   learned   Senior Counsel   appearing   on   behalf   of   the   appellants   in   the   main matter, Shri Ranjit Kumar, learned Senior Counsel appearing 14 on behalf of the appellants in appeal arising out of SLP(C) No. 5489   of   2022,   Shri   K.M.   Natraj,   learned   Additional   Solicitor General   (ASG)   appearing   on   behalf   of   respondent   No.1   in both   the   appeals,   Shri   Kapil   Sibal,   learned   Senior   Counsel appearing   on   behalf   of   respondent   No.6   in   the   main   matter and   for   respondent   Nos.   7,   8   and   9   in   appeal   arising   out   of SLP(C)   No.   5489   of   2022   and   Shri   Gaurav   Chopra   and   Shri Ajay   Tewari,   learned   Senior   Counsel   appearing   on   behalf   of the applicant(s)/caveator(s) in both the appeals.  21. Shri Patwalia submitted that, Phase­I Sectors, which constitute   “Corbusian   Chandigarh”,   have   now   derived   a modern heritage value.   He submitted that, if any apartment is permitted to be constructed on single dwelling unit, it will jeopardize   the   original   character   of   the   city.   He   further submitted that a perusal of the report of the said Board itself would   reveal   that,   though   the   Draft   CMP­2031   provided   for the   re­introduction   of   the   apartments,   the   said   Board   had recommended   against   it,   and   the   said   recommendation   was accepted. 15 22. Shri Patwalia submitted that, though the 2001 Rules permitted   apartmentalization,   on   account   of   hue   and   cry   of public at large, the same were repealed in the year 2007.  He further   submitted   that   the   1960   Rules   as   well   as   the   2007 Rules   specifically   prohibited   fragmentation   or   amalgamation of   any   site   or   building.     However,   through   a   certain   modus operandi ,   the   builders/developers   were   constructing   three apartments   on   three   floors,   thereafter   selling   the   said apartments   to   three   persons,   who   would   enter   into   a Memorandum of Understanding (MoU).   Under the MoU, the person   occupying   the   ground   floor   and   basement   would   get 50%   share   in   the   plot,   the   person   occupying   the   first   floor would get 30%, and the person occupying the second or third floor   would   get   20%.     He   submitted   that   therefore,   what   is directly   prohibited   by   law,   is   being   indirectly   done   by   the builders/developers.     He   submitted   that,   though   a   specific undertaking   is   given   not   to   convert   the   site/building   into apartments,   the   builders/developers   were   violating   the   said undertaking   openly.   He   further   submitted   that   though   the Chandigarh   Administration   has   clearly   admitted   that   it   was not permitting the construction of such apartments, and that 16 under   the   law,   such   apartments   were   prohibited,   it   was sanctioning   the   building   plans   which   ex­facie   showed   that they   were   for   the   construction   of   three   apartments.   He submitted   that   the   High   Court   itself   has   observed   that   the Chandigarh   Administration   has   not   been   alive   to   such illegalities   being   committed   by   the   unscrupulous builders/developers. 23. Shri   Patwalia   submitted   that   through   such   modus operandi  of the developers/builders, and inaction on the part of   Chandigarh   Administration,   what   is   prohibited   in   law,   is being permitted indirectly. 24. Shri   Patwalia   further   submitted   that   the   CMP­2031 prohibits   construction   of   apartments.     He   submits   that though   CMP­2031   is   binding   on   the   respondents   under which apartmentalization is not permissible, the apartments are   being   indirectly   permitted   to   be   constructed   and   sold, giving rise to illegal transactions.  It is submitted that on one hand,   the   Chandigarh   Administration   in   its   affidavit   states that   it   does   not   permit   construction   of   apartments,   on   the other hand, it is permitting the same indirectly. 17 25. Shri   Patwalia   submitted   that   when   Chandigarh   was conceptualized,   it   was   decided   that   Phase­I   will   have bungalows in the residential areas having a green area in the frontyard and backyard of the houses.   However, on account of   apartmentalisation,   the   green   areas   now   have   been converted into concrete areas, and the very concept of having a green city is being defeated. 26. Shri   Ranjit   Kumar   also   submitted   that   the   learned Judges of the Division Bench of the High Court have erred in holding   that   mere   construction   of   three   floors   on   a   private plot   and   utilization   of  the   same  as  independent   units   would not amount to fragmentation.  He submitted that, the finding of   the   High   Court   that   fragmentation   will   take   place   only   if there is a division of the site or division of the building with an element of exclusive ownership, is patently erroneous. He submitted   that   the   Chandigarh   Administration   is   taking   a totally contradictory stand. It is submitted that, on one hand it is admitted by the Chandigarh Administration that it is not permissible to build apartments on a plot allotted to a single dwelling   unit   and   on   the   other   hand,   it   is   admitting 18 documents   for   registration   which,   in   effect,   permit   a   single plot to be fragmented into three apartments. 27. Shri   Ranjit   Kumar   submitted   that   Chandigarh   has been   included   in   the   Tentative   United   Nations   Educational, Scientific   and   Cultural   Organization   (UNESCO)   World Heritage List due to its outstanding universal value, and the same   needs   to   be   maintained   by   prohibiting   haphazard developments which will take away its distinct character. 28. Shri   Kapil   Sibal   also   supported   the   contention   as raised   on   behalf   of   the   appellants.     He   submitted   that rampant   developments   are   being   permitted   while   expanding urban   areas   without   taking   into  consideration   its  impact   on environment.     He   submitted   that   when   such   developments are   permitted,   no   studies   are   conducted   to   find   out   as   to whether   the   necessary   infrastructure   like   water,   sewage, roads etc. exists.    He submitted that even in the   CMP­2031 , it   has   been   recommended   that   an   Effective   Environment Management   Plan   has   to   be   devised   for   the   entire   region including   Chandigarh,   which   includes   the   environmental strategy,   monitoring   regulation,   institutional   capacity 19 building   and   economic   incentives.   It   is   submitted   that though   such   a   recommendation   is   made   in   the   CMP­2031 , the  Chandigarh  Administration  is  permitting  construction  of single   dwelling   units   into   apartments.     He   submitted   that this   is   a   fit   case   wherein   this   Court   should   exercise   its powers   under   Article   142   of   the   Constitution   of   India,   and direct   that   Environmental   Impact   Assessment   (for   short, “EIA”)   is   to   be   mandatorily   carried   out   before   permitting expansion of urban areas. 29. All the  learned counsel  therefore submitted that  the impugned  judgment  of the  High Court  needs  to  be  set  aside and   a   mandamus   needs   to   be   issued   to   the   respondents restraining them from permitting construction of apartments on   single   dwelling   units.   They   further   submitted   that   a direction   also   needs   to   be   issued   to   the   Chandigarh Administration   to   take   action   against   the   persons,   who,   in contravention   of   the   Rules,   are   constructing   apartments   on single dwelling units. IV. SUBMISSIONS OF RESPONDENTS: 20 30. Shri Ajay Tewari, on the contrary, submitted that the apprehension   as   raised   by   the   appellants   are   totally unwarranted.   It is submitted that the   CMP­2031   duly takes care   of   the   environmental   aspects   so   as   to   ensure   that   the present   character   of   the   city   on   its   greenness   is   not compromised.     He   submitted   that   the   CMP­2031   would reveal that the growth of population in Chandigarh as per the 2011   Census   is   less   than   the   predicted   growth.     He submitted   that   the   growth   rate   of   merely   17.10%   from   the years   2001   to   2011   is   the   slowest   since   its   inception.     It   is submitted that the population in the year 2011 is 10,54,686 with   an   addition   of   1,54,051   during   the   last   decade.     He further   submitted   that,   as   a   matter   of   fact,   the   forest coverage in Chandigarh has doubled in the last 20 years.   31. Shri   Tewari   submitted   that   a   ‘transferee’   has   been defined   in   the   1952   Act   to   mean   “ a   person   (including   a   firm or,   other   body   of   individuals,   whether   incorporated   or   not)   to whom   a   site   or   building   is   transferred   in   any   manner whatsoever,   under   this   Act   and   includes   his   successors   and assigns ”.   He   therefore   submitted   that   the   1952   Act   itself 21 permits   a   transfer   to   be   made   to   more   than   one   individual and as such, the contention that, there cannot be more than one   apartment   in   a   single   dwelling   unit,   is   without substance.   32. Shri   Tewari   further   submitted   that   Rule   4   of   the Chandigarh   Lease­Hold   of   Sites   and   Building   Rules,   1973 (hereinafter referred to as “the 1973 Rules”) provides that the Chandigarh   Administration   may   demise   sites   and   buildings at Chandigarh on lease for 99 years.  It further provides that the   lease   may   be   given   by   allotment   or   by   auction   in accordance  with  these Rules.   He submitted that Rule  17  of the 1973 Rules permits the lease to be taken jointly by more than one person.  It is submitted that when the lease itself is permitted to be taken jointly by more than one person, then there   is   no   merit   in   the   stand   that   a   building   cannot   be constructed on a site having more than one apartment. Shri Tewari further submitted that Rule 13 of the  2007  Rules also permits   an   allotment   to   be   taken   jointly   by   more   than   one person.     The   only   requirement   in   such   a   case   is   that   the 22 liability   to   pay   premium   as   well   as   the   rent   or   any   penalty under these Rules shall be joint and several. 33. Shri   Tewari   further   submitted   that   a   perusal   of Chandigarh   Building   Rules   (Urban),   2017   (for   short,   “the 2017   Rules”)   which   were   enacted   in   exercise   of   the   powers conferred   by   the  1952  Act,  would  also   show   that  more  than one   apartment   is   permitted   to   be   constructed   on   A   single dwelling   unit.     He   submitted   that   under   sub­clause   (a)   of Clause   (22)   of   Rule   3   of   the   2017   Rules,   a   ‘residential building’   is   defined   to   be   “ a   building   used   or   constructed   or adapted to be used wholly or principally for human habitation and   includes   all   garages,   or   other   out­buildings   appurtenant thereto ”.   Under Clause (32) thereof, ‘dwelling unit’ has been defined to be “ a building or a part thereof which is used or is intended   to   be   used   by   a   person   or   family   for   habitation comprising   of   kitchen,   toilet   and   room ”.   Clause   (82)   thereof defines   ‘storey’   as   “ any   horizontal   division   of   a   building   so constructed   as   to   be   capable   of   use   as   a   living   apartment, although   such   horizontal   division   may   not   extend   over   the whole   depth   or   width   of   the   building   but   shall   not   include 23 mezzanine   floor ”.     He   submitted   that   Rule   4   thereof   talks about   ‘residential   use’,   which   exhaustively   deals   with   the entire   details   with   regard   to   the   maximum   height   of   the building, maximum area, minimum area and the courtyards. 34. Shri   Tewari   submitted   that   the   High   Court   has rightly   held  that   an   apartment   can   be   construed  to   be  such only if it was an apartment as per the meaning of apartment given in the  2001  Rules.  He submitted that the provisions of the   2001   Rules   are   similar   to  the   provisions   of   the   Haryana Apartment   Ownership   Act,   1983.     He   submitted   that   under the   2001   Rules ,   each   apartment   owner   is   entitled   to   the exclusive   ownership   and   possession   of   the   apartment   in accordance with  the declaration.   However, when  more than one person jointly construct a building on a plot and occupy one floor each, they are not entitled to exclusive ownership of the   apartment   but   have   shares   in   the   joint   property.     The learned  Senior  Counsel  relies  on  the  judgment   of  this  Court in   the   case   of   Kochkunju   Nair   v.   Koshy   Alexander   and Others 3  in support of the proposition that all co­owners have equal   rights   and   coordinate   interest   in   the   property,   though 3 (1999) 3 SCC 482 24 their   shares   may   be   either   fixed   or   indeterminate.   He submitted  that   this   Court  has   held  that   each  co­owner   has, in   theory,   an   interest   in   every   infinitesimal   portion   of   the subject   matter,   and   each   has   the   right,   irrespective   of   the quantity of his interest, to be in possession of every part and parcel   of   the   property,   jointly   with   others.     It   is   submitted that   as   such,   the   modus   operandi   adopted   is   wholly permissible,   whereby,   each   of   the   co­sharers   would   be entitled   to   be   in   possession   of   the   part   assigned   to   them jointly   with   others.   He   relies   on   the   judgment   of   the   Privy Council   in   the   case   of   Hardit   Singh   and   Others   v. Gurmukh Singh and Others 4   in support of the proposition. 35. Shri   Tewari   relies   on   the   judgment   of   the   Division Bench   of   the   High   Court   in   the   case   of   Sant   Ram   v.   Daya Ram and Others 5   in support of the proposition that though the Mitakshara School of Hindu Law recognized ownership of each   co­parcener   over   the   whole   of   joint   property   and   over each   part   thereof,   which   bears   some   similarity   to   joint tenancy of English law; the Dayabhaga School adhered to the 4 1918 SCC OnLine PC 2 5 AIR 1961 P&H 528 25 doctrine   of   ownership   in   specified   shares   in   the   undivided property having similar features as in tenancy in common.  It is   therefore   submitted   that   the   co­sharers   are   entitled   to jointly   construct   a   building   as   per   their   own   shares.     It   is submitted   that   this   Court   in   the   case   of   Jai   Singh   and Others   v.   Gurmej   Singh 6   has   approved   this   legal   position. Shri   Tewari   further   relies   on   the   judgment   of   this   Court   in the   case   of   Tilak   Raj   Bakshi   v.   Avinash   Chand   Sharma (Dead)   Through   Legal   Representatives   and   Others 7   in support   of   the   proposition   that   assignment   in   favour   of   a party would not amount to fragmentation. 36. Shri   Tewari,   in   a   nutshell,   submitted   that   the dwelling   units   cannot   be   construed   to   be   the   same   as apartments   under   the   2001   Rules,   and   therefore   it   is permissible for more than one person to construct a building jointly   and   occupy   the   shares   of   building   as   per   their respective shares.   It is submitted that, when the Rules and Provisions   permitting   three   storeys   are   not   challenged,   it would   not   be   permissible   for   the   appellants   to   contend   that 6 (2009) 15 SCC 747 7 (2020) 15 SCC 605 26 the   construction   of   three   storeys,   wherein   three   different persons reside, is not permissible in law.  It is submitted that the   CMP­2031   has   considered   everything   and   further   that the said  CMP­2031  has also not been challenged. 37. Shri   Tewari   submitted   that   if   the   contention   as raised   on   behalf   of   the   appellants   is   accepted,   then   an anomalous   situation   would   arise   inasmuch   as   co­owners who   are   part   of   one   family   would   be   entitled   to   construct three apartments whereas others could not. This would   lead to a situation where some co­owners are superior to others. 38. Shri Gaurav Chopra submitted that there is nothing in   law   which   prohibits   three   strangers   to   purchase   a   plot from   one   person   and   then   develop   the   said   plot   by constructing   a   building   having   three   different   floors   and occupy the said floors.  He submitted that there is no bar for the same either under Rule 14 of the   1960   Rules or Rule 16 of the  2007  Rules.  He submitted that if the contention of the appellants   is   accepted,   it   would   lead   to   an   anomalous situation   wherein   a   person,   who   has   in   a   bona   fide   manner purchased a share of a building and consequently occupied a 27 floor   of   such   a   building,   would   be   deprived   of   selling   the same.   He   submitted   that   such   an   inference   would   put unreasonable restrictions on the rights of the person to deal with   the   property.   Shri   Chopra   submitted   that   a   perusal   of the   CMP­2031   itself   would   reveal   that   the   original   concept itself   included   re­densification   of   Phase­I   in   order   to accommodate   the   growing   population   of   the   city.     The learned Senior Counsel submitted that the Expert Committee constituted   for   preparation   of   CMP­2031   has   considered   all these aspects.  He submitted that the  CMP­2031  itself would show that Phase­I (Sectors 1 to 30) had a holding capacity of 34   persons   per   acre   whereas   the   present   density   is   only   26 persons   per   acre.     It   is   therefore   submitted   that   the   CMP­ 2031  itself would reveal that there was a scope for additional units   in   Phase­I.     He   submitted   that   when   the   CMP­2031 , which   is   a   result   of   an   elaborate   exercise   by   the   experts   in the field, permits such a development, there is nothing which would prohibit such development. 39. Shri Chopra further submitted that Section 5 of the Transfer   of   Property   Act,   1882   (for   short,   “the   TP  Act”)  itself 28 permits   transfer   of   property   to   one   or   more   living   persons. He submitted that Section  7 of  the TP Act  further   permits a person to transfer such property either  wholly or in part.   It is contended that Section 10 of the TP Act provides that any condition   or   limitation   absolutely   restraining   the   transferee or any other person claiming under him from parting with or disposing of his interest in the property is void.   It is further submitted   that   Section   44   of   the   TP   Act   also   permits   one   of two or more co­owners of immoveable property to transfer his share   of   such   property   or   any   interest   therein.     It   is submitted that if the contention of the appellants is accepted, it would be contrary to the provisions of the TP Act. 40. Shri   K.M.   Natraj   submitted   that   ownership   of   a building  is   different   from   ownership   of  a   land.     He  therefore submitted that it is not necessary that a person who owns a building, would also own the land.   He submitted that there is   nothing   in   law   which   prohibits   a   building   to   be constructed and owned by three different persons.   He relies on   the   judgments   of   this   Court   in   the   cases   of   Dr.   K.A. Dhairyawan and Others v. J.R. Thakur and Others 8   and 8 [1959] SCR 799 29 Rev. FR. K.C. Alexander v. State of Kerala 9 .   He also relies on the judgment of the Karnataka High Court, Bombay High Court   and   Rajasthan   High   Court   in   the   cases   of   R.G. Hiremath   and   Another   v.   T.   Krishnappa 10 ,   Laxmipat Singhania   v.   Larsen   and   Toubro,   Ltd. 11   and     Saiffuddin v.   The   Commissioner   of   Income   Tax   (129) 12 .     The   learned ASG   also   submitted   that   when   the   building   regulations permit construction of three floors, the relief as sought by the appellants cannot be granted. V. STATUTORY PROVISIONS: 41. For   appreciating   the   rival   contentions,   it   will   be necessary to refer to certain statutory provisions. 42. The 1952 Act came to be enacted for  facilitating  the construction   of   the   New   Capital   of   Punjab   at   Chandigarh. The Statement of Objects and Reasons of the 1952 Act would reveal   that   the   said   Act   was   enacted   for   vesting   legal authority   with   the   State   Government   to   regulate   the   sale   of building   sites   and   to   promulgate   building   rules   on   the   lines 9 (1973) 2 SCC 737 10 1977 SCC OnLine Kar 96 11 1949 SCC OnLine Bom 11 12 1985 SCC OnLine Raj 97 30 of Municipal Bye­laws so long as a properly constituted local body   does   not   take   over   the   administration   of   the   city. Clause   (k)   of   Section   2   of   the   1952   Act   defines   ‘transferee’, which reads thus: “ 2. Definitions.­   ………….. (k)  “transferee” means a person (including a firm or other   body   of   individuals,   whether   incorporated   or not) to whom a site or building is transferred in any manner whatsoever, under this Act and includes his successors and assigns.” 43. It is sought to be urged on behalf of the respondents that   ‘transferee’   as   defined   under   the   1952   Act   means   a person including a firm or other body of individuals, whether incorporated or not, to whom a site or building is transferred in   any   manner   whatsoever,   under   this   Act   and   includes   his successors   and   assigns.   It   is   also   submitted   that   under   the 1973 Rules, a lease could be jointly granted to more than one person.     It   is   therefore   submitted   that   there   could   be   no impediment in the construction of three apartments on three floors   which   could   be   occupied   by   three   different   persons. On   the   contrary,   it   is   sought   to   be   urged   on   behalf   of   the 31 appellants that the term ‘person’ has to be used applying the principle of   ejusdem generis .    It is submitted  that  the  words “other   body   of   individuals,   whether   incorporated   or   not”   are preceded by a word ‘firm’ and as such, it should be construed that   the   said   term   would   be   applicable   only   to   a   company, corporation, society etc. 44. Section   3   of   the   1952   Act   empowers   the   Central Government   to   sell,   lease   or   otherwise   transfer,   whether   by auction,   allotment   or   otherwise,   any   land   or   building belonging   to   the   Government   of   Chandigarh   on   such   terms and   conditions   as   it   may   subject   to   any   rules   that   may   be made under this Act, think fit to impose.   45. Section   4   of   the   1952   Act   empowers   the   Central Government   or   the   Chief   Administrator   to   issue   such directions for the purpose of proper planning or development of Chandigarh as may be considered necessary with regard to matters mentioned  in  Clauses  (a)  to   (f) thereto.    Sub­section (2) of Section 4 thereof provides that every transferee is liable to comply with the said directions. 32 46. Section   5   of   the   1952   Act   provides   that   no   person can   erect   or   occupy   any   building   at   Chandigarh   in contravention   of   any   building   rules   made   under   sub­section (2)   thereof.     Under   sub­section   (2)   of   Section   5   thereof,   the Central Government is empowered to make rules to regulate the   erection   of   buildings   for   the   purpose   of   matters mentioned in Clauses (a) to (i) thereto.   47. Section   22   of   the   1952   Act   also  enables   the  Central Government   to   make   rules   for   carrying   out   the   purposes   of the said Act. 48. The   1960   Rules   came   to   be   notified   on   8 th   March 1960.  Rule 14 of the  1960  Rules reads thus: “ 14.  Fragmentation  ­ [Section 3 and 22 (2)(a)] ­ No fragmentation   or   amalgamation   of   any   site   or building shall be permitted: Provided   that   amalgamation   of   two   or   more adjoining sites shall be permissible only in the case of   commercial   or   industrial   sites   subject   to   the condition that the revised plans are approved by the competent authority, prior thereto. Provided further that fragmentation of sites shall be permitted only in case of the persons applying for conversion   under   the   “Chandigarh   Conversion   of Land   Use   of   Industrial   Sites   into   Commercial Activity/Services   in   Industrial   Area,   Phase­I   and   II, Chandigarh   Scheme,   2005,   notified   vide 33 No.28/8/51­UTFI(3)­2005/6658­6662,   dated 19.09.2005.” 49. Subsequently, the  2001  Rules came to be notified on 20 th   December   2001.   It   will   be   relevant   to   refer   to   certain provisions of the said Rules, which read thus:  “ 2. Definitions:  (a)  "Apartment"   means   each   sub­division   of   a building   dully   recognized   by   the   Estate   Officer, alongwith the proportionate share in common areas and common facilities, as well as any other property rights   appurtenant   thereto,   shall   constitute   an Apartment.  (b)  "Building"   means   any   construction   or   part   of construction   or   proposed   construction   in Chandigarh as defined in Clause (x) of Rule 2 of the Punjab   Capital   (Development   and   Regulation) Building Rules, 1952. 3. Sub­division of Building:  (1)  Every   building   subject   to   the   provisions   of   the Capital of Punjab (Development and Regulation) Act, 1952   and   the   separate   and   independent   units   in accordance   with   these   rules.   Each   such   sub­ division   of   a   building   shall   be   recognized   as   a distinct,   identifiable   property   to   which   the   owner lessee   shall   have   title   along   with   proportionate rights   in   the   declared   common   areas   and   common facilities.   Each   sub­division   along   with   common areas, common facilities, rights of access easements and other ownership rights shall constitute a single, distinct   identified,   property   which   may   be   used transferred   or   disposed   by   the   owner/lessees   in accordance with the applicable law and rules.  34 (2)  A   building   may   be   sub­divided   through   a declaration   made   by   the   owners/lessees   to   the Estate Officer in the prescribed form (Form­ D). The Estate   Officer   shall,   if   he   is   satisfied   with   the completeness   and   correctness   of   information provided   with   the   declaration   and   after,   having   the building   inspected,   if   necessary,  recognize   the   sub­ divisions   of   the   building   and   the   owners/lessees thereof,   upon   payment   of   such   fee   as   may   be notified by the Administration from time to time. The   recognition   of   each   sub­division   as   an apartment   by   the   Estate   Officer   under   these   rules shall   be   accorded   by   way   of   a   fresh   letter   of allotment   or   a   fresh   conveyance   deed,   as   the   case may   be,   in   suppression   of   the   previous   letter   of allotment   or   conveyance   deed.   Such   letter   of   deed shall recognize the owners/lessees of the apartment as the owners/lessees thereof, who shall be liable to comply   with   all   the   provisions   of   the   Capital   of Punjab   (Development   and   Regulation)   Act,   1952, and   rules   and   regulations   and   orders   framed thereunder.   All   the   covenant   and   liabilities contained in the original allotment letter and in the conveyance   deed   pertaining   to   the   building   or   site, shall   be   construed   to   be   contained   in   the subsequent letter or deed, as the ease may be, even though   no   specific   mention   may   have   been   made therein.  (3)  Each   sub­division,   after   it   has   been   recognized as   an   apartment   by   the   Estate   Officer,   consequent upon   the   filing   of   prescribed   declaration,   shall   be the   sole   and   exclusive   property   of   the   declared owners/lessees.   Such   owners/lessees's   shall   be fully   and   exclusively   responsible   and   liable   for complying   with   all   provisions   of   the   Capital   of Punjab   (Development   and   Regulation)   Act,   1952, rules and orders framed thereunder, and covenants of   the   allotment   letter   and   conveyance   deed pertaining   to   the   site   or   the   building.   All   these provisions   of   rules,   orders   and   covenants   shall 35 apply,   pari   passu,   to   the   apartment   and   to   the owners/lessees thereof, as they did and would have, to   the   site   or   building   and   the   owners/lessees thereof.  (4)  Each   apartment   shall   be   entitled   to   separate utility   connections   such   as   water   supply,   sewerage and electricity, subject to building regulations.  (5)  Where   sub­divisions   of   a   building   with   more than one storey have been allotted, sold or leased by the   Estate   Officer,   the   Estate   Officer   may   after giving   notice   to   the   owners/lessees   of   such   sub­ divisions, declare such sub­divisions as apartments, to which the provisions of these rules shall apply.  4.  Sub­Division of Residential Buildings:  (1)  Any residential building situated on a plot size of less   than   1400   square   yards   may   be   sub­divided into separate dwelling units with not more than one dwelling   unit   on   each   floor   of   the   building.   Each such dwelling unit shall constitute a sub­division.  (2)  The   basement,   if   any,   allowed   in   a   residential building   shall   not   constitute   a   separate   sub­ division. The basement shall form a part of the sub­ divisions on the ground floor. In case more than one sub­division   is   allowed   on   the   ground,   each   such sub­division   may   have   a   separate   basement   if building   regulations   so   permit.   Except   in   the   case where   the   basement   provides   for   facilities   such   as parking   area   at   the   end   or   other   plant   and equipment   required   for   apartments   in  the   building, the   basement   or   portions   therein   may   constitute   a part   of   the   sub­division   on   floors,   other,   ground floor.  (3)  The   garage,   servant   quarters,   outhouse,   mali hut, store, open spaces etc. not forming  part of the main   residential   building   shall   not   form   a   separate sub­   division(s)   and   shall   form   part   of   one   or   more of the apartments of the main building.  36 (4)  A   residential   building   on   a   plot   of   1400   square yard   or   more   may   be   sub­divided   into   two   dwelling units   on   each   floor   provided   that   building regulations so permit.” 50. However, the   2001   Rules came to be repealed on 1 st October 2007.   Immediately thereafter, the   2007   Rules came to   be   notified   on   7 th   November   2007.     Rule   16   of   the   said Rules reads thus: “ 16.  Fragmentation/Amalgamation. No fragmentation or amalgamation of any site or building shall be permitted. Provided   that   amalgamation   or   two   or   more adjoining   sites   with   the   same   ownership   shall   be permissible   only   in   the   case   of   commercial   or industrial   sites   subject   to   the   condition   that   the revised   plans   are   approved   by   the   competent authority, prior thereto. Provided   further   that   fragmentation   of   any   site shall   be   allowed   if   such   fragmentation   is   permitted under any scheme notified by the Administration.” 51. It could thus be seen that Rule 16 of the  2007  Rules also does not permit fragmentation/amalgamation of any site or   building.     Insofar   as   commercial   or   industrial   sites   are concerned,   amalgamation   is   permitted   subject   to   the condition   that   the   revised   plans   are   approved   by   the competent   authority,   prior   thereto.   However,   the   second 37 proviso   also   permits   fragmentation   of   any   site   if   such fragmentation is permitted under any scheme notified by the Administration. VI. FINDINGS OF THE HIGH COURT: 52. In   the   impugned   judgment,   what   has   been   held   by the High Court is that, though in view of Rule 16 of the  2007 Rules,   no   floor­wise   sale   of   property   is   permissible   and though, it does not permit a residential house to be converted into apartments, and that though no sale of a defined portion or   part   of   the   building   is   permissible,   however,   mere construction of three floors on a private plot and utilization of the   same   as   independent   units   would   not   amount   to fragmentation.    The  High  Court  has  held  that   fragmentation will take place only if there is a division of the site or division of   the   building   with   an   element   of   exclusive   ownership,   i.e., partition   by   metes   and   bounds,   which   is   prohibited   by   Rule 16 of the  2007  Rules. 53. The   High   Court   has   held   that   for   holding   that apartmentalization   is   being   carried   out,   certain   requisites have   to   be   met.     In   view   of   the   High   Court,   the   following 38 factors   would   be   necessary   for   holding   that   it   amounts   to apartmentalization: (i) “There has to be a sub­division of a building duly recognized   by   the   Estate   Officer   along   with proportionate   share   in   common   areas   and common facilities; (ii) Each   sub­division   of   a   building   to   be   a   distinct, identifiable   property   to   which   the   owner/lessee shall have title; (iii) The   recognition   of   each   sub­division   as   an apartment   by   the   Estate   Officer   would   be accorded by way of a fresh letter of allotment or a fresh conveyance deed; and  (iv) Pursuant   to   such   recognition,   such   sub­ division/apartment   to   be   the   sole   and   exclusive property of the declared owner/lessee.” 54. The   High   Court   held   that,   in   the   present   case,   the pre­requisites   noticed   hereinabove   were   missing.     The   High Court   held   that,   by   virtue   of   sale   of   share(s)   by   a   co­owner and   thereafter,   the   purchaser/vendee   occupying   a   specific portion   of   the   building   on   the   basis   of   an   internal arrangement/understanding,   sub­division   of   the   building   as provided  under  the   2001   Rules  does  not  take  place.    It held that the specific portion under the occupation of a co­owner is   not   accorded   any   recognition   by   the   Estate   Officer   in   any 39 manner.  It also held that the co­owner also does not become the   sole   and   exclusive   owner   of   such   specific   portion   under his occupation. 55. As such, the High Court though holds that what was permissible   under   the   2001   Rules,   became   impermissible after its repeal and notification of the  2007  Rules, it held that construction   of   three   different   floors   in   a   building   or   a   site and occupation of the same by three different persons would not   amount   to   apartmentalization   inasmuch   as   the   same does not have recognition of the Estate Office.   56. The   2001   Rules,  in  effect,  permitted  the  apartments to   be   constructed   on   a   site   and   permitted   sub­division   of   a building   as   a   distinct,   identifiable   property   to   which   the owner/lessee would have title along with proportionate share in   the   declared   common   areas   and   common   facilities. However,   on   account   of   the   objections   of   the   residents   of Chandigarh,   the   2001   Rules   were   repealed   so   as   to   prevent further   apartmentalization.     However,   it   is   clear   from   the modus   operandi   as   could   be   seen   from   the   various documents   placed   on   record   that   the   builders/developers 40 are,   in   fact,   continuing   to   do   the   same   thing   which   was permissible under the  2001  Rules and became impermissible after   repeal   thereof.     The   result   of   the   judgment   of   the   High Court   is   that,   though   the   construction   of   apartments   is prohibited, still the construction of a building and converting it   into   apartments   would   not   be   impermissible   since   the same   would   not   be   apartments   within   the   meaning   of   the 2001  Rules.  VII. REPORT   OF   THE   BOARD   OF   “INQUIRY   AND HEARING”: 57. It   will   further   be   relevant   to   note   that   Chandigarh Administration has notified the  CMP­2031 .  It will be relevant to note that in the draft  CMP­2031 , there was a provision for apartments.   For considering the objections to the provisions made   in   the   draft   CMP­2031 ,   the   said   Board,   consisting   of Senior   Officers   of   the   Chandigarh   Administration,   was constituted   on   10 th   November   2013.     The   report   of   the   said Board   would   reveal   that   Chandigarh   was   conceived   as “Garden   City”   and   in   view   of   the   socio­economic   conditions and   living   habits   of   the   people,   vertical   and   high­rise buildings   were   ruled   out.     It   would   further   reveal   that   Le 41 Corbusier   incorporated   principles   of   light,   space   and greenery in the plan and used human body as the metaphor. It would also  reveal that  Chandigarh  has  been  planned as a low­rise city and has been so developed that even after sixty years   of   its   inception,   its  original  concept   has   been   retained to a large extent.  The said Board, while submitting its report, has laid down certain guiding principles, which are thus:  “ GUIDING PRINCIPLES The   objections   received   by   the   Administration   have been considered by the Board of Inquiry keeping in view the following guiding principles: 1. Chandigarh   being   the   capital   of   Punjab   and Haryana   is   an   administrative   city   and   has   to be   retained  as   such.     Industrial   growth   in   the city needs to be limited to ensure its economic sustainability. 2. Chandigarh   has   heritage   value   and   it   is important   to   preserve   and   maintain   the integrity of the original concepts and planning postulates of sun, space and verdure. 3. The   northern   sectors   of   Chandigarh (Corbusian   in   Chandigarh)   should   be preserved   in   their   present   form   as   far   as possible.     As   far   as   re­development   of   some specific pockets is concerned, that can be done keeping   proper   perspective   in   mind.   Any redevelopment   in   northern   sectors   (Phase­1) should   only   be   done   keeping   the recommendations   of   the   Expert   Committee   on Heritage in mind. 42 4. The   Architectural   Controls   should   be holistically   reviewed,   if   at   all.     Any   policy   in this   regard   should   be   universal   and   for   all times   to   come   (till   is   reviewed)   to   avoid   any arbitrariness & discrimination. 5. Chandigarh   being   a   landlocked   city   and   land being scarce, available land pockets be utilized for govt. use/public purpose on priority. 6. The same practice as followed while developing the   New   Delhi   Municipal   area   (Lutyen’s   Delhi) be   followed   in   respect   of   the   city   of Chandigarh.  The efforts should be to keep the character of the city intact. 7. The   architecture   of   the   city   needs   to   be preserved   and   retained   in   sync   with   Le Corbusier’s vision.   8. The   low­rise   character   of   the   city   needs   to   be maintained.   9. The   focus   needs   to   be   on   building   an  efficient public   transport   system   and   augmenting parking spaces in the city. 10. Chandigarh   has   limited   land   and   to   preserve the   integrity   of   the   original   concepts,   it   needs to   be   ensured   that   the   city   is   not   pressurized beyond its holding capacity. 11. The   peripheral   area   and   the   Tri­City   are intrinsically   linked.     One   cannot   be successfully   planned   or   implemented   without also   looking   at   the   other.     Specific   plans   for every   village   in   this   area   are   a   necessity   and the   overall   plan   must   accommodate   the growing   requirements   along   with   the requirement   for   ecological   conservation   of   the natural resources in the vicinity. 12. State   of   the   art   best  international   practices   in all   aspects   of   planning   &   infrastructure development need to be adopted. 43 13. Chandigarh   is   today   known   throughout   the world for being  one of the best planned urban environment. In large part, it is due to the high proportion of open space, social facilities, civic amenities   and   infrastructure   per   living   unit. The   introduction   of   apartment   rules,   by   itself does   not   have   any   provision   to   add   these essential   services   and   facilities   within   the existing built­up environment.   It will only add residential   density   while   ignoring   other   urban infrastructure thereby being detrimental to the city environment and will only lead to the long term decline of the city.” 58. It   can   thus   clearly   be   seen   that   the   said   Board   has considered   that   Chandigarh   has   a   heritage   value   and   it   is important   to   preserve   and   maintain   the   integrity   of   the original concepts and planning postulates of Sun, Space and Verdure.     It   also   emphasized   that   the   northern   sectors   of Chandigarh   (Corbusian   Chandigarh)   should   be   preserved   in their present form as far as possible.   It also states that any redevelopment   in   the   northern   sectors   (Phase­I)   should   only be   done   keeping   the   recommendations   of   the   Heritage Committee   in   mind.     It   further   provides   that   the   same practice   as   followed   while   developing   the   New   Delhi Municipal   area   (Lutyen’s  Delhi)   be   followed   in  respect   of  the city   of   Chandigarh.     The   efforts   should   be   to   keep   the 44 character   of   the   city   intact.     It   further   emphasizes   that   the architecture of the city needs to be preserved and retained in sync   with   Le   Corbusier’s   vision.     It   states   that   the   low­rise character   of   the   city   needs   to   be   maintained.     It   states   that Chandigarh   is   today   known   throughout   the   world   for   being one   of   the   best   planned   urban   environment.     It   states   that the   introduction   of   2001   Rules   by   itself   does   not   have   any provision to add these essential services and facilities within the   existing   built­up   environment.     It   states   that   it   will   only add   residential   density   while   ignoring   other   urban infrastructure   thereby   being   detrimental   to   the   city environment and will only lead to the long­term decline of the city. 59. Chapter   III  of  the   said  Report  elaborately  deals  with the   objections   opposing   redensification   in   Phase­I   Sectors and   reintroduction   of   the   2001   Rules   in   Chandigarh.   It   will be   relevant   to   refer   to   the   recommendations   of   the   said Board, which read thus:  “ CHAPTER­III:   RECOMMENDATIONS   OF   THE BOARD 3.1. RESIDENTIAL 45 All   objections   pertaining   to   the   residential areas   in   the   sectoral   grid   were   taken   together.   The representationists were given oral hearing also. The main   objection   which   has   been   raised   is   regarding redensification   of   Phase   1   sectors   and reintroduction   of   Apartment   Rules   in   Chandigarh. The proposal in this regard in the draft Master Plan is reproduced below: "The   Chandigarh   Apartment   Rules   to   be reintroduced:   Sub   division   of   residential plots   of   1,000   sq.   yards   and   above   into two   dwelling   units   on   each   floor   shall   be permitted.   The   residential   buildings   on plots   of   less   than   1000   sq.   yards   will   be permitted   floor­wise   sub­division   into separate   dwelling   units   with   not   more than   one   dwelling   unit   on   each   floor   of the   building.  The  above   provisions  are  to be allowed within the prevailing  FAR and Ground   Coverage   norms."   P­78   of   CMP­ 2031 The   representationists   have   vehemently objected   to   the   proposals   contained   in   the   Draft Master   Plan   regarding   redensification   and introduction   of   Apartment   Rules.   This   Board   had detailed   deliberations   on   this   issue   and   the   views are as following. Rapid growth of urban population is predicted by   census   and   planning   authorities:   Chandigarh being   the   headquarters   of   Punjab   and   Haryana along   with   being   a   major   gateway   of   Himachal Pradesh   is   uniquely   positioned   for   exponential growth   as   it   is   an   extremely   attractive   destination for   all   segn1ents   of   the   population.   With   rapidly growing   population   that   lives   in   slums   and 46 unauthorised   residential   developments   within   the periphery area along with increasingly  unaffordable housing for lower and middle class families, we feel that there is necessity to increase the housing stock for the success of the city.  Perhaps   with   this   objective   in   mind,   the   draft master plan makes a series of recommendations for increasing   the   housing   stock   of   the   city.   One   of these   is   the   redensification   of   Phase   I   sectors   and the   introduction   of   the   Apartment   Rules.   A   more careful   examination   of   the   facts   will   reveal   that there   exist   several   reasons   why   the   introduction   of Apartment   Rules   is   not   an   appropriate   solution   to the   city's   requirements   of   affordable   housing.   To enumerate a few: i) Chandigarh city has a distinct heritage value from the point of view of city architecture and the basic concepts of sun, space and verdure in planning. An expert committee on heritage was   constituted   by   GoI,   whose recommendations   have   already   been approved   by   the   Government   of   India.   The Expert   Heritage   Committee   has recommended   that   the   northern   sectors   of Chandigarh   (Corbusian   in   Chandigarh) should be preserved  in their   present  form  as far   as   possible.   Specifically   it   has   been recommended   that   no   further   enhancement should   be   given   in   FAR.   Therefore   the concept   of   redensification   in   general   will   go against  the   heritage   of   the  city.   As   for   as   re­ development   of   some   specific   pockets   is concerned,   that   can   be   done   keeping   proper perspective   in   mind.   General   redensification is   not   recommended.   The   expert   committee has taken a serious note of the relaxations in 47 FARs   and   building   controls   already   given earlier   and   has   recommended   that   they should be revoked. ii) An accurate audit of existing residential plots will   reveal   that   many   plots   are   inhabited   by joint families, multi­generation families, have been   internally   divided   and   rented   out   and have legal disputes of ownership etc. Further there   is   a   vast   majority   of   residents   who chose   to   live   in   Chandigarh   due   to   the   sub­ urban   character   of   the   city   and   want   to   live in   the   present   sort   of   system   without   the arrangement   of   group   housing   or   apartment configurations.   The   present representationists   typically   belong   to   this class.   All   these   properties   will   not   be available   for   redevelopment   into   apartment configurations   irrespective   of   what   is proposed in the master plan. iii) Increasing   density   and   especially   housing density   is   an   extremely   important   task   and challenge for the planners and administrators of   the   city.   It   is   something   which   cannot   be left to the vagaries of market to determine the impact   of   density   on   the   city   and   its infrastructure.   Individual   developments   of apartments  in  plots  will  result   in  increase  in density in the areas of the city that are most profitable to the developers rather than where these housing units are required. iv) The introduction of apartment rules will most essentially   create   apartments   in   the   higher cost bracket of saleable units and is unlikely to   create   any   low   income   or   mid   income housing.   The   demand   in  the   city   is   for  lower income   and   middle   income   housing   rather than   housing   for   the   rich   and   affluent.   A 48 situation   like   this   will   predictably   lead   to proliferation   of   slums   required   to   service   the higher   density   of   highest   income   group people. v) Location of the redevelopment will also be an adhoc   situation   depending   on   individual owners'  prerogative rather  than a  formulated or predictable distribution of apartment units in the city. City planners, therefore, will have no   advance   knowledge   where   and   in   what number   the   population   density   will   increase. The   planning   for   support   and   supply infrastructure, therefore, will also not be able to   anticipate   growth.   This   is,   therefore,   the least desirable and surely the most inefficient and   expensive   way   to   add   infrastructure   to the city. vi) There   is   a   strong   possibility   that   the introduction   of   the   apartment   rules   will   lead to   a   further   increase   in   real   estate   prices. This   will   be   in   stark   contradiction   to   the original   aspect   of   creating   more   affordable housing,   whereby   the   character   of   the   city will   be   lost   and   gains   will   also   not   be significant. vii) Chandigarh   is   today   known   throughout   the world for being one of the best planned urban environment.   In   large   part,   it   is   due   to   the high   proportion   of   open   space,   social facilities,   civic   amenities   and   infrastructure per living unit. The introduction of apartment rules, by itself does not have any provision to add   these   essential   services   and   facilities within   the   existing   built   up   environment.   It will   only   add   residential   density   while ignoring   other   urban   infrastructure   thereby being detrimental to the city environment and 49 will   only   lead   to   the   long   term   decline   of   the city. Keeping   in   mind   these   elements,   it   will   be prudent   to   annul   and   negate   any   efforts   to   revive the   Chandigarh   Apartment   Rules   in   its   current form. This will not serve to create a large stock of available  housing   will  not   increase  affordability.  It will   not   serve   MIG   and   LIG   and   will   add   to unplanned   and   unregulated   growth   of   population density   without   any   matching   increase   in   social and physical infrastructure or amenities. The only beneficiary   to   this   scheme   will   be   a   handful   of developers   which   would   be   detrimental   to   the existing   and   future   residents   of   the   city.   In conclusion,   while   there   is   an   urgent   requirement for   increase   of   affordable   housing   stock   in Chandigarh,   the   Apartment   Rules   is   a   poor   and wholly inadequate instrument for this purpose. The Board, therefore, recommends that all references   in   the   draft   Master   Plan   in   respect of   the   reintroduction   of   'Apartment   Rules' should   be   deleted   and   redensification   of   any government   residential/institutional   pocket   in Phase­I   sectors   should   only   be   done   with   the prior   approval   of   the   Chandigarh   Heritage Conservation Committee. ” 60. It is thus clear that though an attempt was made in the   draft   CMP­2031   to   permit   apartments   on   residential plots,   the   same   was   vehemently   opposed.     The   Report 50 considered   the   recommendations   of   the   Heritage   Committee recommending   that   the   northern   sectors   of   Chandigarh should be preserved in their present form as far as possible. It   has   been   recommended   that   no   further   enhancement should be given in FAR.   It also considered that the concept of redensification in general will go against the heritage of the city.  It has further taken into consideration that the Heritage Committee   has   taken   a   serious   note   of   the   relaxations   in FARs   and   building   controls   already   given   earlier   and   has recommended   that   no   further   relaxation   be   given   and   has also   recommended   that   the   relaxations   already   granted should be revoked.  61. The   said   Board   further   considered   that   individual development of apartments in plots will result in increase in density in the areas of the city that are most profitable to the developers   rather   than   where   these   housing   units   are required.     It   further   considered   that   the   introduction   of   the 2001   Rules   will   most   essentially   create   apartments   in   the higher cost bracket of saleable units and is unlikely to create any low income or middle income housing.  It considered that 51 the   demand   in   the   city   is   for   lower   income   and   middle­ income   housing   rather   than   housing   for   the   rich   and affluent.   It   further   considered   that   a   situation   like   this   will predictably   lead   to   proliferation   of   slums   required   to   service the higher density of highest income group people.  It further considered   that   the   planning   for   support   and   supply   of infrastructure   would   not   be   sufficient   to   meet   the   growth   in population density on account of apartmentalization.    62. The said Board also  considered that the introduction of   the   2001   Rules   would   lead   to   further   increase   in   real estate   prices.     It   considered   that   this   will   be   in   stark contradiction   to   the   original   aspect   of   creating   more affordable  housing,  whereby  the  character  of  the  city   will  be lost, and the gains will also not be significant.   It considered that   Chandigarh   is   today   known   throughout   the   world   for being one of the best planned urban environment, due to the high proportion of open space, social facilities, civic amenities and   infrastructure   per   living   unit.     It   considered   that   the introduction   of   the   2001   Rules   by   itself   does   not   have   any provision to add these essential services and facilities within 52 the   existing   built­up   environment.     It   stated   that   this   will only   add   residential   density   while   ignoring   other   urban infrastructure   thereby   being   detrimental   to   the   city environment,   and   will   only   lead   to   the   long­term   decline   of the city.   63. It could thus be seen that the Report clearly opposed reintroduction of the   2001   Rules.   The Report has been duly accepted   and   all   references   regarding   re­introduction   of   the 2001   Rules have been deleted in the Final   CMP­2031 , which was notified on 23 rd  April 2015. VIII. CHANDIGARH MASTER PLAN­2031: 64. Clause   1.2   of   the   CMP­2031   would   reveal   that   the original   plan   of   Phase­I   divided   the   city   into   a   grid   of   30 sectors with the Capitol Complex as well as the Civic Centre. Sector   17   was   designed   as   the   Central   Business   District.   It provided   that,   the   greenbelt   at   the   centre   ran   north   east   to south   east.     Wide   roads   were   planned   in   a   systematic hierarchy   providing   structure   to   the   city   which   has   well planned facilities.  Landscaped green avenues give it amenity value.     It   states   that   the   First   Phase   which   is   considered   as 53 city’s   Historic   Core   was   designed   for   population   of   1,50,000 in low rise plotted development.   Phase­II from Sectors 31 to 47   for   the   remaining   targeted   3,50,000   was   with   4­storeyed apartments for government employees with an increase in the ratio   of   smaller   plots/lesser   open   areas/nearly   four   times increase   in   density.     Though   there   is   a   reference   that   the original concept  itself included redensification  of Phase­I, no details with regard to the same were available.   65. A   perusal   of   the   CMP­2031   would   reveal   that   while finalizing   the   CMP­2031 ,   the   Expert   Committee   took   into consideration the preservation of original concept of the plan, maintaining   the   basic   character   of   the   town,   preserving ecology   and   environment,   heritage   status   of   the   city, promoting   sustainable   urban   development   etc.     The   Expert Committee   also   took   into   consideration   the   Report   of   the Heritage   Committee   constituted   by   the   Government   of   India under the chairmanship of His Excellency, the Administrator, UT Chandigarh and the approved letter of the Government of India dated 23 rd  December 2011. 54 66. Clause   1.9   of   the   CMP­2031   provides   the   guiding principles   for   comprehensive   CMP­2031.     Clause   (v)   thereof states   that   Chandigarh’s   architecture   shall   preserve   the vitality   of   all   public   and   private   buildings.     Public   open spaces   shall   be   created   as   vibrant   community   spaces,   and the   left­out   monuments   envisaged   by   Le   Corbusier   shall   be completed.     Urban   design   shall   be   the   guiding   principle   for improving   the   quality   of   inner   and   outer   spaces.     It   also considers that one of the challenges for Chandigarh was the high degree of traffic congestion.  67. Clause   1.12   of   the   CMP­2031   would   reveal   that Chandigarh   has   a   universally   acclaimed   rich   ‘Heritage’   and ‘Green City’ character. 68. Clause   4.5   of   the   CMP­2031   states   the   salient features  of   the  Chandigarh   Plan.     It  states  that  the  function of Living occupies primary place and has been organized into a   cellular   system   of   sectors   based   on   the   concept   of   a neighbourhood unit.  Each sector, with the exception of some sectors, has  a size of  800m  ×  1200m  which  was  determined on   the   parameter   of   providing   all   amenities,   i.e.,   shops, 55 schools, health centres and places of recreation and worship within   a   10­minute   walking   distance   of   the   residents.     The originally planned population of a sector varied between 3000 and 20,000 depending upon the size of plots, the topography of   the   area,   and   the   urban   design   considerations.     Each sector   is   introvert   in   character   and   permits   only   four vehicular   entries   into   its   interior   to   provide   a   tranquil   and serene   environment   conducive   to   the   enrichment   of   life.     It also   emphasized   on   family   life   and   community   living.     It states   that   Chandigarh   is   planned   as   a   green   city   with abundance   of   open   spaces.     It   ensures   that   every   dwelling has   its   adequate   share   of   the   three   elements   of   Sun,   Space and   Verdure.     The   location   of   green   belt   was   in   the   north­ south   direction   to   link   all   sectors   with   the   Shivalik   range   of hills/mountains.  The city was planned as a low­rise city and even   after   sixty   years   of   its   inception,   it   still   retains   the original concept to a large extent. 69. Clause   5.3   of   the   CMP­2031   deals   with   density.     It states   that   the   population   density   during   the   last   five decades has increased 9 fold, from 1051 to 9252 persons per 56 sq.   km.     It   states   that   Chandigarh   shall   continue   to   record higher densities with further population growth, which poses a   challenge   for   maintaining   the   quality   of   life   and   providing basic   and   essential   services   even   to   its   poorest   residents   as visioned by the city’s planners. 70. Clause   5.3.2   of   the   CMP­2031   states   that   though Phase­I   was   planned   to   be   low   density   development   with 9000   acres   of   land   housing   1,50,000   population,   i.e.,   the density of 16 persons per acre, as per 2001 Census, it was 26 persons per acre.  It states that by the year 2001, the density of   Phase­I   had   already   exceeded   the   designed   density whereas   that   of   Phase­II   sectors   was   the   same   as   was designed.   It states that the city still has reasonable capacity to accommodate additional population.   It further states that the   density   pattern   is   likely   to   undergo   considerable   change in   the   years   to   come   with   the   city   recording   higher   growth and   development.     As   per   the   existing   trends,   the   sectors falling   in   Phase­I   shall   continue   to   have   lower   density   as compared to the sectors falling in Phase­II.   57 71. Clause 5.7.4 of the  CMP­2031  deals with the holding capacity   of   UT   Chandigarh   based   on   Master   Plan recommendations.     It   specifically   states   that   in   order   to maintain the basic character of the city as an administrative city,   unnecessary   increase   in   the   population   should   be avoided.     It   states   that   with   the   coming   up   of   new   towns   in the periphery  of Punjab and Haryana, the excess population can   be   easily   accommodated   in   those   towns.     It   states   that since   the   land   stock   in   Chandigarh   is   limited,   the   uses related to  governance and  administration  should  get priority in the allocation of land.   It states that additional population will   have   to   be   diverted   to   the   adjoining   settlements   by viewing   the   entire   context   of   planning   in   the   regional framework.     However,   the   table   in   the   said   clause,   dealing with   private   plots,   shows   the   total   units   to   be   22,788   and number of dwelling units as triple this number, at 68,364.   72. Clause   6.3   of   the   CMP­2031   deals   with   private housing.   It states that nearly 1/3 rd   of the private plots have an area of one kanal or above.   It states that the first phase of the city had low density with residential plots ranging from 58 5   marlas   to   8   kanals.     The   second   Phase   has   much   higher density with a switch mostly to three to four storey flats with the largest plot size being 2 kanals.   73. It   will   be   pertinent   to   refer   to   the   relevant   parts   of Clause 6.12 of the  CMP­2031, which read thus :  “ 6. HOUSING IN CHANDIGARH ……….. 6.12 MASTER PLAN PROPOSALS ……….. Approval   of   the   Chandigarh   Heritage Conservation Committee  Since   Phase   I   sectors   have   been   recommended   for Heritage   status,   the   re­utilization   of   the   identified housing   /institutional   pockets   in   the   first   phase shall   be   undertaken   with   the   prior   approval   of   the Chandigarh Heritage Conservation Committee. ……….. ADDITIONAL   FAR   AND   GROUND   COVERAGE   TO PRIVATE HOUSING  The   Chandigarh   Administration   vide   notification dated 16/10/2008 has already  permitted increased ground   coverage   and   FAR   for   all   sizes   of   private residential   plots   and   introduced   the   concept   of zoning   in   place   of   frame   control.   Under   these regulations, all private plots can build upto 3 floors with   each   floor   having   potential   of   having   an independent   unit.   There   are   approximately   23000 private plots of all categories within the sectoral grid of the Chandigarh Master Plan. Assuming that each plot will eventually be built upto 3 storeys with one unit per  floor, the total dwelling units available will 59 be 69000  which  can  house  approximately   3,00,000 population.” 74. Clause   19.1   of   the   CMP­2031   considered   the   major recommendations, some of which include thus: “ 19 CHANDIGARHS HERITAGE  ……… 19.1   THE   MAJOR   RECOMMENDATIONS INCLUDE 1. The city’s monumental architecture, principles of town planning of  Sun, Space, and Verdure , as   enunciated   by   Le   Corbusier,   along   with urban design, landscaping, honesty in the use of   construction   materials,   like   shuttered concrete   and   exposed   brick­work,   ought   to   be preserved   as   Modern   Heritage   of   Universal Value   for   which   Chandigarh   has   become known throughout the world.  2. A   holistic   approach   towards   protection, preservation,   and   maintenance   of   heritage buildings and unique characteristic of the city should be adopted.  3. The   philosophy,   plans   and   approach envisioned   by   Pandit   Jawahar   Lal   Nehru   with regard to the new city should not be lost sight of and kept in mind while taking the steps for the above purposes.  4. The   philosophy,   plans   and   designs propounded   and   used   by   Le   Corbusier,   while building   the   city,   should   not   be   allowed   to   be affected   and   should   be   kept   in   mind   while protecting   preserving,   maintaining   and expanding heritage structures.  60 5. Efforts should be directed to retain the essence of the original Plan of the city and as such the following is recommended:  ₋   Chandigarh   shall   remain   an Administrative  City.  ₋   Chandigarh   shall   retain   the   essential planning   postulates   of   Sun,   Space,   and Verdure.  ₋   Chandigarh shall be a Low­Rise City.  ₋   Chandigarh shall be a Green City.  6. Corbusian Chandigarh title   to the first phase of   the   city   which   is  the   most   representative  of Le Corbusier's thought and philosophy is truly worthy  of   recognition  for   its   Modern   Heritage Value .   The   sectors   1   to   30   planned   and detailed out by the original team in fulfillment of the CIAM principles of Living, Working, Care of Body and Spirit and Circulation.    7. Heritage   status   to   Sector   22,   built   as   the   first typical   sector   on   the   concept   of   the neighbourhood   and   Heritage   status   to   Sectors 7   and   8   as   a   tribute   to   the   architect   planner, Albert Mayer.         No development  must  be  allowed  that  may jeopardize their original concept. 8. Preservation of the concept of a neighbourhood unit,   no   further   enhancement   in   FAR, supplementing the V7s with an efficient public transport   system,   execution   of   the   pedestrian footpaths   and   cycle   tracks,   augmenting parking   spaces   in   the   city,   development   of villages   and   slum   rehabilitation,   regular upkeep. 9. The   Committee   has   also   made recommendations   for   a   Master   Plan   for Chandigarh   to   ensure   regulated   development of   the   city’s   Inter   State   Regional   Plan   and 61 mechanism   for   its   implementation,   City Development   Plan,   Solar   City,   restoring   the city’s   strong   imageability,   Urban   Design, restoration   of   Architectural   Control/Frame Control, Design, Advertisement Control Order. 10. Revitalization   of   the   City   Centre,   construction of the Eleven Storied Tower. 11. Holistic   planning   of   Capitol   Complex   to address   immediate   and   future   requirements, no   scope   for   additional   buildings   within campus   completion   of   the   incomplete   projects of the Capitol Complex, including the Museum of   Knowledge,   the   Martyrs’   Memorial, revitalization of the plaza, campus lighting and illumination   to   highlight   building   edifices, addressing   the   security   issues   to   enable comfortable   visitor   access   to   the   Capitol Complex .   The concern of development on the North   of   Chandigarh   and   the   peripheral   areas around the Capitol Complex. 12. Redensification   of   pockets   of   Government Housing   The   concept   of   Redensification   has not   been   recommended   in   the   Master   Plan. Instead   pockets   identified   by   the   Expert Heritage   Committee   have   been   recommended for   Reutilisation   if   required.     (see   Chapter   on Housing). 13. Prior   Concept   Approval   for   identified   private and   Government   buildings   with   the   principal objective   to   maintain   a   harmonious   urban form   of   Chandigarh   and   in   keeping   with   its original   concept,   Prior   Concept   Approval   of new   buildings   and/or   additions­and­ alterations   in   old   ones   of   identified   private and   government   properties   has   been recommended.     F ollowing  are the  parameters for   imposing   the   regulation   of   prior   concept approval:­ 62  Since   many   private   buildings   fall   along important arteries, namely, V3s and V4s, constituting   major   part   of   Chandigarh’s urban   imageability,   there   is   an   urgent need   to   regulate individualistic/idiosyncratic   use   of   weird forms, senseless geometry, garish colours and unaesthetic materials to preserve the original   character   of   the   city   besides retaining   sanity   in   architectural   and urban designs.  The   second   criterion   is   the   building’s architectural   importance   and   the individual   professional   standing   of   the architects   who   constituted   the   foreign team of architects.  The third parameter is the location of the building,   which   is   crucial   because   an   ill­ designed   structure   can   become   an eyesore   whereas   a   sensitive   design   that respects its architectural legacy would be a landmark asset in many ways.  Similarly, the development/additions and alteration   of   green   belts   should   be   done sensitively and in the same spirit as that of the original plant.  Location   of   Mobile   Towers   is   very important from the urban design point of view   and   as   such,   this   too   has   been recommended for prior concept approval. 14. Constitution   of   the   Chandigarh   Heritage Conservation Committee. 15. Restoration   and   preservation   of   building materials – Concrete & Brick buildings.” 63 75. Clause   19.11   of   the   CMP­2031   talks   about   the inclusion of Chandigarh in the UNESCO World Heritage List due to its outstanding universal value.   It will be relevant to refer to the said recommendations, which are thus:  “ 19.11   INCLUSION   OF   CHANDIGARH   IN   THE UNESCO   WORLD   HERITAGE   LIST   DUE   TO   ITS OUTSTANDING UNIVERSAL VALUE RECOMMENDATION   OF   THE   MASTER   PLAN COMMITTEE   It has  been perceived that Chandigarh’s  inscription on World heritage list would bring many benefits as the   city   would   join   a   select   list   of   other   modern movement cities/urban areas currently inscribed on the UNESCO’s heritage list.  A   UNESCO   heritage   status   shall   bring   about   a boost to domestic and international tourism   and related   benefits   to   the   city’s   economy   and   build public   awareness   about   the   values   of   Chandigarh’s unique modern heritage.  It   will   not   only   ensure   protection   of   significant heritage   buildings   and   areas   from   neglect,   willful destruction,   defacement,   inappropriate   alterations but   will   also   provide   for   preparation   of   a comprehensive   urban   development   plan   which respects international heritage conservation criteria, is environmentally sustainable and also handles the future   developmental   needs   of   the   city.   The   move was intended to train our officials for technologically appropriate   repair   and   conservation   of   heritage buildings.  CHANDIGARH   SHOULD   MAKE   CONCERTED EFFORTS   FOR   WORLD   HERITAGE   STATUS   IN CONSULTATION  WITH THE MINISTRY OF HOME 64 AFFAIRS   AND   THE   ARCHEOLOGICAL   SURVEY OF INDIA.” 76. It   will   also   be   relevant   refer   to   Clause   20.3   of   the CMP­2031 , which reads thus:   “ 20.3   AN   EFFECTIVE   ENVIRONMENTAL MANAGEMENT   PLAN   FOR   CHANDIGARH   AND FOR THE REGION It   is   recommended   that   an   Effective   Environmental Management   Plan   be   devised   for   the   region including   Chandigarh   which   includes environmental   strategy,   monitoring   regulation, institutional   capacity   building   and   economic incentives.   The   proposal   needs   a   legal   framework and a monitoring committee to examine the regional level proposals/ big developments by Constitution of an   Inter   State   high   powered   “ Regional Environmental   Management   Board ”   as   per   the proposal   of   Ministry   of   Environment   and   Forests, Government of India.” 77. A   perusal   of   various   clauses   in   the   CMP­2031   itself would reveal that the CMP­2031 emphasizes on maintaining monumental   architecture   and   principles   of   town   planning concept   of   Sun,   Space,   and   Verdure,   as   enunciated   by   Le Corbusier.     It   also   emphasizes   that   Corbusier’s   Chandigarh, i.e., Phase­I of the city, which is the most representative of Le Corbusier’s   thought,   is   truly   worthy   of   its   modern   heritage 65 value.     In   spite   of   observing   this,   it   states   that   eventually three   storeys   with   one   dwelling   unit   per   floor   would   be constructed on these plots. IX. CONSIDERATION OF CITED CASES:­ 78. The   provisions  of   Rule  14  of   the   1960   Rules  as  well as   Rule   16   of   the   2007   Rules   fell   for   consideration   in   some matters before this Court as well as before the High Court.   79. The   learned   Single   Judge   of   the   High   Court   in   the case   of   Chander   Parkash   Malhotra   (supra)   considered   a dispute   with   regard   to   House   No.   50,   Sector   10­A, Chandigarh,   which,   on   the   death   of   the   original   owner,   was inherited by his sons and daughters. Some of the legal heirs, i.e., brothers  and  sisters  of  Chander  Parkash   filed  a  suit  for partition of the property in which a preliminary decree came to   be   passed   by   the   trial   court   on   30 th   September   1983.     In appeal,   the   learned   District   Judge   modified   some   of   the findings   recorded   by   the   trial   court.   Thereafter,   the proceedings for passing of the final decree were taken up by the   trial   court.     A   Local   Commissioner   was   appointed   to suggest   the   mode   of   partition,   who   submitted   his   report   on 66 7 th  February 1989.  The petitioner therein, Chander Prakash, raised his objections  to the said report.   The  said objections were   rejected   by   the   trial   court.     The   report   of   the   Local Commissioner   was   to   the   effect   that   the   property   in   dispute cannot be partitioned by metes and bounds.  The order of the trial   court   came   to   be   challenged   before   the   High   Court   by way of revision.  In the revision, the validity of Rule 14 of the 1960   Rules   was   also   challenged.    The  learned   Single   Judge, vide its judgment dated 22 nd   February 1991, held Rule 14 of the   1960   Rules being   ultra vires   to  the Constitution of  India and also beyond the powers of the rule­making authority. 80. The said judgment of the learned Single Judge came to   be   challenged   by   the   Chandigarh   Administration   before this   Court   in   the   case   of   Chandigarh   Administration (supra).   It will be relevant to refer to Ground ‘G’ of the said appeal, which reads thus: “G.     That   the   Punjab   Capital   (Development   and Regulation)   Rules   are   framed   under   Section   22   of the Punjab (Development and Regulation) Act, 1952. The  provisions  of  Section  22  are  constitutional  and do   not   suffer   from   any   excessive   delegation   of legislative   power.     It   specifically   provides   that   the rules shall be made for carrying out the purposes of the   Act   and   further   lays   down   the   subject   matter 67 which   the   rules   have   to   provide.     The   aims   and objects   with   which   the   Act   is   enacted   is   to   vest   in the State Government the legal authority to regulate the sale of building sites and to frame building rules on   the   pattern   of   Municipal   Bye­laws   and   for   the planned   development   of   the   town.     The   entire   Act was   purposefully   directed   to   provide   a   reasonable social   control   of   the   urbanization   visualized   by   the creation   of   an   altogether   new   capital   city   for   the State   from   scratch.   The   pre­eminent   ideas underlying the same were:­ (i) The need and incentive to create an altogether new places where non existed. (ii) That too within the shortest possible time, and (iii) Further to ensure that it conformed to an ideal concept   of   a   planned   city   as   against   the haphazard   urbanization   of   the   mushroom growth of slums which in the ultimate analysis can   even   strangulate   an   existing   town   to extinction.   It was to effectuate these purposes that   the   rules   have   provided   a   ban   on fragmentation   of   sites   and   hence   is   a reasonable restriction on the right of property. Keeping in view the object and the preamble of the   Act   and   the   Rules   framed   thereunder,   the same   have   to   be   viewed   din   a   broader prospective.     The   fundamental   right   under Articles  14  and  19  of  the  Constitution   are  not absolute   rights.     The   Constitution   itself   has imposed reasonable restrictions on its exercise in   the   interest   of   general   public. Consequently, the  restriction  imposed by  Rule 14   in   furtherance   of   the   object   of   the   Act   has to be judged as a reasonable restriction.” 68 81. This   Court,   vide   order   dated   24 th   November   1992 passed   in   the   case   of   Chandigarh   Administration   (supra), observed thus: “Leave granted. In   the   present   case,   the   respondents   did   not want   the   partitioning   of   the   plot   by   metes   and bounds.     All   that   they   wanted   was   the   partitioning of the building and additions and alterations therein to  make separate living  units in  the same building. Even   this   partition   as   well   as   addition   was   to   be done   by   them   with   the   approval   of   the   Chandigarh Administration   according   to   its   building   bye­laws. Since   no   fragmentation   of   any   site   including   the building was involved, there was no question of the violation   of   rule   14   of   the   Chandigarh Administration   (Sale   of   Sites   and   Buildings)   Rules, 1960. In   the   circumstances,   it   was   not   necessary   to declare rule 14 invalid as the High Court has done. To   that   extent,   we   set   aside   the   order   of   the   High Court. It   is   made   clear   that   the   respondents   before partitioning   the   building   or   making   additions   and renovations in the same will take permission of the Chandigarh   Administration   according   to   law.     The appeal is disposed of accordingly.  There shall be no order as to costs.” 82. This   Court   specifically   set   aside   that   part   of   the judgment   of   the   High   Court   which   had   held   Rule   14   of   the 1960   Rules   to   be   unconstitutional.     It   could   also   be   seen 69 that,   in   the   said   case,   the   dispute   was   amongst   the   legal heirs of the original allottee. 83. It   appears   that,   frustrated   by   the   litigation,   the brothers and sisters of Chander Parkash sold the property to R.B.   Chahal   and   Mrs.   Sukhraj   Chahal.   The   final   decree proceedings  reached up  to   the  High  Court  by   way   of  second appeal   in   the   case   of   Sh.   Chander   Parkash   Malhotra   v. Sh.   R.B.S.   Chahal 13 .     An   application   was   made   by   R.B. Chahal and Mrs. Sukhraj Chahal for their impleadment since they had purchased shares of co­owners.  The learned Single Judge,   while   disposing   of   second   appeal   vide   its   judgment dated 1 st  December 1993, observed thus: “6.     As   already   noticed   above,   property   cannot   be partitioned   according   to   bye­laws.     The   only alternative left is that the parties be permitted to bid among   themselves and  whosoever   gives the  highest bid,   be   allowed   to   purchase   the   property.     In   case this   mode   is   not   acceptable,   the   trial   court   should determine the market value and given option to the appellant   to   purchase   the   share   of   the   added respondents.     In   case   he   fails   to   do   so   within   the time that the trial court may allow for the purpose, the   added   respondents   be   allowed   to   pay   the   price of the share of Chander Prakash­appellant.” 13 1993 SCC OnLine P&H 1179 70 84. In   the   case   of   Tilak   Raj   Bakshi   (supra),   the property   situated   in   Chandigarh   was   owned   by   one   Kripa Ram   Bakshi.     He   had   executed   a   registered   will   on   4 th September 1974 in favour of the plaintiff, the first defendant and another son who was the 3 rd   defendant in the suit.   The disputed   house   was   transferred   in   favour   of   the   aforesaid three persons by the Estate Officer.   The plaintiff had filed a suit claiming that in view of an agreement between the three brothers namely himself, the first defendant and the younger brother, the third defendant, without the concurrence of the plaintiff,   the   first   defendant   could   not   have   sold   the   suit scheduled   property   to   the   second   defendant.     The   second defendant, who was not a part of the family, contended that the   plaintiff   did   not   have   any   preferential   right   and   that   he was   a   bona   fide   purchaser.     The   trial   court   found   that   the plaintiff   was   entitled   to   specific   relief   and   declared   the   sale unit   as   null   and   void.     The   second   defendant   appealed against the said judgment of the trial court. The appeal of the second defendant was dismissed by the Appellate Court. The Appellate   Court   also   allowed   the   cross­appeal   filed   by   the plaintiff   and   directed   the   second   defendant   to   handover 71 possession to the plaintiff.   However, the High Court allowed the second appeal, and the civil suit filed by the plaintiff was dismissed.  The matter thereafter reached this Court. 85. This   Court   considered   the   arguments   advanced   on behalf   of   the   plaintiff   that   the   same   would   result   in contravention   of   the   1960   Rules   made   under   the   1952   Act. This Court, further considering certain provisions of the 1952 Act, observed thus: “ 59.   From   a   perusal   of   the   aforesaid   provisions,   it becomes   clear   that   the   word   “site”   means   any   land which   is   transferred   under   Section   3   of   the   1952 Act.   When   it   comes   to   the   terms   of   Section   3,   it contemplates power with the Central Government to transfer by auction, allotment or otherwise any land or   building   belonging   to   the   Government   in Chandigarh   on   such   terms   and   conditions   as   may subject   to   any   Rules   that   can   be   made   under   the Act,   the   Government   thinks   fit   to   impose.   Thus, though   it   is   open   to   the   Central   Government   to transfer   either   land   or   building   belonging   to   the Government   in   Chandigarh   under   Section   3   of   the 1952   Act,   the   word   “site”   is   confined   to   only   the land   which   is   transferred   by   the   Central Government   under   Section   3.   In   fact,   the   word “building”,   as   defined   in   the   Act,   points   to   any construction   or   part   of   construction   which   is transferred   under   Section   3.   It   includes   outhouse, stable, cattle shed and garage and also includes any building   erected   on   any   land   transferred   by   the Central   Government.   The   construction   must   be intended   to   be   used   for   residential,   commercial, industrial or any other purposes. A clear distinction is   maintained   between   “site”   and   “building”.   The 72 Chandigarh   (Sale   of   Sites   and   Buildings)   Rules, 1960 came  to  be  made. Section  22  of the  1952  Act confers   power   upon   the   Central   Government   to make   the   rules   for   various   purposes,   which   are mentioned   in   sub­section   (2).   It   includes   Sections 2( a ), 2( d ), 2( e ) and 2( h ) of the 1952 Act, which read as follows: “ 22.   (2)( a )   the   terms   and   conditions   on   which   any land   or   building   may   be   transferred   by   the   Central Government under this Act; *** ( d )   the   terms   and   conditions   under   which   the transfer of any right in any  site or building may  be permitted; ( e )   erection of any building or the use of any site; *** ( h )   the conditions with regard to the buildings to be erected on sites transferred under this Act;”” 86. After   reproducing   Rule   16   of   the   2007   Rules,   this Court observed thus: “ 61.   It is on the strength of the provisions contained in   Rule   14   of   the   1960   Rules   and   Rule   16   of   the 2007 Rules that the appellant would argue that the assignment   of   the   share   of   the   first   defendant occasioned   a   breach   of   the   law.   The   second defendant, on the other hand, would point out that there   was   no   issue   of   fragmentation   ever   raised before  the   courts   and   the   same   was   not   decided   in the courts. 62.   It   is   contended   by   the   second   defendant   that the sale deed in favour of Respondent 1 specifically says that the sale is in respect of one­third share in the   residential   House   No.   13   of   Sector   19­A, 73 Chandigarh.   After   the   sale   deed,   it   is   contended, one­third   share   of   the   party   was   duly   transferred and   mutated   in   the   name   of   Respondent   1­second defendant   by   the   Chandigarh   Administration.   The High  Court,  in fact,  tides  over   this objection  by  the appellant   by   pointing   out   that   once   the   second defendant   steps   into   the   shoes   of   the   first defendant, he became a co­owner and his remedy is to   sue   for   partition   and   while   fragmentation   of property,   is   not   “admissible”,   the   market   value   of the   property   can   be   determined,   and   buying   each other's share, as per the provisions of Sections 2, 3 and 4 of the Partition Act, 1893. 63.   While   it   may   not   be   true   that   the   issue   of fragmentation   was   not   raised   in   the   courts,   we would   think   that   the   appellant   is   not   able   to persuade   us   to   hold   that   the   assignment   in   favour of   the   second   defendant   is   vulnerable   on   the   basis that   it   involves   fragmentation.   We   have   noticed   the deposition   of   the   plaintiff   about   partition   of   the house   into   three   portions.   We   have   noted   the   fact that one­third share has been duly  transferred and mutated in the name of the first respondent­second defendant by the Chandigarh Administration.” 64.   The   second   defendant   has   produced   the communication   dated   19­12­1997   which   indicates the   transfer   of   rights   of  site   in   Sector  19­A   held   by Vishnu   Dutt   Mehta   (first   defendant)   is   noted   in favour   of   the   second   defendant   subject   to   certain conditions.   This  is  obviously   before  the  2007  Rules came into force. 65.   In   the   light   of   the   aforesaid   facts,   we   cannot permit   the   appellant   to   impugn   the   transaction   on the said ground.” 74 87. It   could   thus   clearly   be   seen   that,   in   the   said   case also,   the   property   was   bequeathed   to   plaintiff,   the   first defendant and another brother who was the third defendant. The   second   defendant   had   purchased   the   property   from   the first   defendant   and   as   such,   he   became   a   co­owner.     The Court   found   that   the   assignment   in   favour   of   the   second defendant   was   not   vulnerable   on   the   basis   that   it   involved fragmentation.     However,   it   also   noted   the   deposition   of   the plaintiff   about   partition   of   the   house   into   three   portions.     It also   noted   that   the   1/3 rd   share   had   been   duly   transferred and   mutated   in   the   name   of   the   first   respondent/second defendant   by   the   Chandigarh   Administration.     It   also   noted that   the   transfer   of   rights   of   site   in   Sector   19A   held   by   the first   defendant   was   duly   noted   in   favour   of   the   second defendant   subject   to   certain   conditions   on   19 th   December 1997.  It noted that this was obviously before the  2007  Rules came into force.   88. In   another   second   appeal   before   the   High   Court   in the   case   of   Arvind   Kapoor   v.   Kumud   Kapoor   and Another 14 ,   again there was a dispute between three siblings 14 Regular Second Appeal No. 1562 of 2012 dated 28.05.2019 75 – a brother and two sisters.   The dispute was with regard to House   No.   2174,   Sector   44­C,   Chandigarh.     The   sisters   had relied on the family settlement dated 13 th  June 2000.  Arvind Kumar   filed   a   suit   seeking   a   declaration   that   the   family settlement dated 13 th   June  2000 was obtained by fraud and as   such,   not   binding   on   him.     One   of   the   sisters   namely Sangeeta   Chopra   sought   a   declaration   that   she   was   the owner   of   the   first   floor   of   the   said   house   and   that   she   be given   possession   of   the   said   property   along   with   mesne profits/damages,   as   the   brother   Arvind   Kapoor   had   illegally occupied the same.  The other sister also supported the claim of  Sangeeta Chopra.   With regard to scope of Rule 14 of the 1960  Rules, the learned Single Judge vide its judgment dated 28 th  May 2019, observed thus: “ 29.   ….   Yet,   even   if   it   were   to   be   presumed   that   a purely   legal   question   can   be   raised   even   at   this stage,   with   this   Court   itself   to   decide   on   it   as   a substantial   question   of   law,   I   would   hold   that   as   a matter of fact legal partition of the suit property has not   been   sought   by   respondent   Sangeeta   Chopra once   she   withdrew   her   claim   to   ownership   of   the first   floor   thereof   because   of   the   statutory   bar   on such   partition.     Seeking   possession   of   a   particular floor   of   the   property,   in   terms   of   the   family settlement   reached   voluntarily   between   the   parties, would   not   legally   amount   to   partial   partition, 76 especially in the face of the fact that such partition in   any   case   is   statutorily   barred   by   the aforementioned rule, i.e., Rule 14 of the Chandigarh (Sales of Sites and Buildings) Rules, 1960. It   is   to   be   specifically   noticed   that   the applicability of the said rule or the enactment under which   the   rules   have   been   promulgated,   is   not denied by either party. Further,   as   noticed   above,   there   is   no   statutory bar   on   possession/occupation   of   individual   floors, as long as joint ownership is not partitioned.” 89. It   thus   appears   that   Sangeeta   Chopra   withdrew   her claim to ownership of the first floor of the property because of the   statutory   bar   on   such   partition   and   restricted   her   claim for seeking possession of a particular floor of the property in terms of the family settlement.  The High Court therefore held that the same would not legally amount to partial partition. It held that there is no statutory bar on possession/occupation on   individual   floors,   as   long   as   joint   ownership   is   not partitioned. 90. It is thus clear that all the aforesaid cases arose out of the dispute between the legal heirs of the original allottee, who   became   co­owner   of   the   property   on   the   demise   of original allottee.  Whenever any share of co­owner was sold to 77 an   outsider,   it   was   held   that   such   a   purchaser   stepped   into the shoes of one of the co­owners and as a co­owner, he was entitled to the share of the property.  91. Insofar   as   the   case   of   Tilak   Raj   Bakshi   (supra)   is concerned,   this   Court   has   specifically   observed   that   the rights   of   the   first   defendant   were   already   transferred   in favour   of   the   second   defendant   prior   to   the   2007   Rules coming into force. X. CONSIDERATION OF ISSUES: 92. Permitting co­owners of a building and site to occupy a   particular   part   of   the   building   as   per   the   family arrangement/settlement,   is   a   matter   totally   different   than permitting   construction   of   a   building,   which   would   have three apartments, and then selling the same to three different persons. 93. It   is   relevant   to   note   that   the   2001   Rules   had introduced   the   concept   of   apartments   in   the   city   of Chandigarh.     The   said   Rules   permitted   sub­division   of   a building   duly   recognized   by   the   Estate   Officer.     Each   sub­ division   of   a   building   was   recognized   as   a   distinct, 78 identifiable   property   to   which   the   owner/lessee   had   title along   with   the   proportionate   right   in   the   declared   common areas and common facilities.   The   2001   Rules also permitted any   residential   building   situated   on   a   residential   plot   to   be sub­divided into separate dwelling units, with not more than one dwelling unit on each floor.  94. Since   the   citizens   of   Chandigarh   opposed apartmentalization,   the   2001   Rules   came   to   be   repealed   on 1 st   October   2007.     Immediately   thereafter   on   7 th   November 2007,   the   2007   Rules   came   to   be   notified.     Rule   16   of   the 2007   Rules   specifically   prohibited   fragmentation   of   a   site   or building.     Although   fragmentation   of   any   site   could   be allowed,   if   such   fragmentation   was   permitted   under   any scheme   notified   by   the   Administration;   admittedly,   no   such scheme   is   notified.     As   such,   the   effect   is   that   though   a building   was   permitted   to   be   converted   into   apartments between the year 2001 and 2007, the same is not permitted after the year 2007. 95. When   the   draft   CMP­2031   was   published,   it   was proposed to re­introduce the  2001  Rules, through which sub­ 79 division of residential plots of 1000 sq. yards and above into two   dwelling   units   on   each   floor   was   to   be   permitted.     The residential   buildings   on   plots   of   less   than   1000   sq.   yards were   to   be   permitted   with   floor­wise   sub­division   into separate dwelling units with not more than one dwelling unit on each floor of the building.  The said Board was constituted to   consider   the   objections/suggestions   to   the   draft   CMP­ 2031.     The   said   Board   considered   various   aspects   such   as recommendations   of   the   Heritage   Committee,   which   were accepted   by   the   Government   of   India.     It   also   considered recommendations   of   the   Heritage   Committee   that   the northern   sectors   of   Chandigarh   (Corbusian   Chandigarh) should be preserved in their present form as far as possible, that   no   further   enhancement   should   be   given   in   FAR.   The said   Board   considered   that   the   concept   of   redensification   in general would go against the heritage of the city.   96. The   said   Board   also   considered   that   individual developments of apartments in plots will result in increase in density in the areas of the city that are most profitable to the developers,   rather   than   where   these   housing   units   are 80 actually required.  It considered that introduction of the  2001 Rules   will   most   essentially   create   apartments   in   the   higher cost   bracket   of   saleable   units,   and   is   unlikely   to   create   any low   income   or   mid   income   housing.     It   also   considered   that the   demand   in   the   city   was   for   lower   income   and   middle­ income   housing   rather   than   housing   for   the   rich   and affluent.   It   also   considered   that   if   the   re­introduction   of   the 2001   Rules is permitted, it will lead to proliferation of slums required   to   service   the   higher   density   of   highest   income group people.   97. It is to be noted that one of the salient features of Le Corbusier’s   design   was   that   the   population   density   in   the northern sectors was to be low, which increases towards the southern   sectors.     Chandigarh   city   has   been   planned   as   a low­rise city and has been so developed that even after sixty years of its inception, it retains its original concept to a large extent. 98. One   of   the   guiding   principles   that   weighed   with   the said   Board   was   that   Chandigarh   had   Heritage   Value,   and   it was   important   to   preserve   and   maintain   the   integrity   of   the 81 original concepts and planning postulates of Sun, Space and Verdure.  Another principle that weighed with the said Board was   that   any   redevelopment   in   northern   sectors   (Phase­I) should   only   be   done   keeping   the   recommendations   of   the Heritage   Committee   in   mind.     Another   guiding   factor   was that the same practices as followed while developing the New Delhi Municipal area (Lutyen’s Delhi) be followed in respect of the city of Chandigarh.  The architecture of the city was to be preserved   and   retained   in   sync   with   Le   Corbusier’s   vision. The   low­rise   character   of   the   city   needs   to   be   maintained. The   recommendations   of   the   said   Board   had   been   accepted while notifying the  CMP­2031 . 99. It   is   important   to   note   that   the   CMP­2031   itself states   that   Phase­I   Sectors   have   been   recommended   for Heritage   status,   and   that   the   re­utilization   of   the   identified housing/institutional   pockets   in   the   first   phase   has   to   be undertaken   with   the   prior   approval   of   the   Heritage Committee. Having observed this at one place, it is difficult to apprehend as to how, though the  CMP­2031  observed that by the   year   2001   itself,   the   planned   density   of   16   per   acre   in 82 Phase­I has been exceeded, it estimated the holding capacity to  be 34 per   acre.    It  also  records  that  as per  2001  Census, the density in Phase­I was 26 per acre. 100. The   CMP­2031   thereafter   observes   that   under   the regulations, all private plots can build up to three floors with each   floor   having   the   potential   of   having   an   independent unit. It further  observes  that  there are approximately   23000 private   plots   of   all   categories   within   the   sectoral   grid   of   the Chandigarh   Master   Plan.   It   assumes   that   each   plot   will eventually   be   built   upto   3   storeys   with   one   unit   per   floor, taking the number of dwelling units to 69000 approximately. 101. It   also   recognized   that   the   “Corbusian   Chandigarh” title   given   to   Phase­I   of   the   city,   which   is   the   most representative   of   Le   Corbusier's   thought   and   philosophy,   is truly   worthy   of   recognition   for   its   Modern   Heritage   Value.   It further records that Sectors 1 to 30 are planned and detailed out by the original team in fulfillment of the CIAM principles of Living, Working, Care of Body and Spirit and Circulation.    102. The   CMP­2031   also   recommends   that   concerted efforts   should   be   made   for   getting   the   world   heritage   status 83 for   Chandigarh   in   consultation   with   the   Ministry   of   Home Affairs and the Archeological Survey of India.   It also records that   it   has   been   perceived   that   Chandigarh’s   inscription   on the World heritage list would bring many benefits as the city would   join   a   select   list   of   other   modern   movement cities/urban   areas   currently   inscribed   on   the   UNESCO’s heritage list. 103. It   will   be   pertinent   to   note   that   in   the   appeal   filed before   this   Court   in   the   case   of   Chandigarh Administration   (supra),   which   was  filed  by   the   Chandigarh Administration   challenging   the   judgment   of   the   High   Court holding  Rule 14 of  the   1960   Rules to  be unconstitutional,  it was   specifically   submitted   that   Rule   14   of   the   1960   Rules was   enacted   in   order   to   restrict   the   further   growth   of Chandigarh city.  It had been submitted that the   1960   Rules provide   a   ban   on   fragmentation   of   sites   and   as   such,   was   a reasonable restriction on the right of property.  It is further to be   noted   that   even   in   the   reply   filed   on   behalf   of   the Chandigarh Administration in the present proceedings before the High Court, it had been averred thus:  84 “10. That the contents of paragraph 10 as stated are wrong   and   denied.   The   Chandigarh   Administration does not permit a residential house to be converted into   an   apartment   on   account   of   the   fact   that   "The Chandigarh   Apartment   Rules   2001"   now   stand repealed.   However,   the   architectural   controls   and building bye­laws are of the highest standards, even otherwise   the   Estate   Office   maintains   a   strict   vigil on   the   construction   activities/   compliance   of   Rules and   Building   Bye­Laws   in   UT   Chandigarh. Therefore,   contrary   to   the   claims   of   the   petitioner, the character of Chandigarh is intact.  11. That the contents of paragraph 11 as stated are wrong   and   denied.   However,   there   is   no   bar   on alienation/transfer   of   a   share   in   a   property   by   a true owner, as it is permissible as per the provisions of   the   enactments   and   the   recognized   principles   of civil   law   referred   above.   Therefore,   an   owner   of   a freehold   residential   house   is   permitted   to   sell   his share or a part of the shares in the said house. It is further submitted that no floor wise sale of property is   permissible   under   the   Capital   of   Punjab (Development   &   Regulations)"   Act,   1952.   The contents of the preliminary objections as well as the preliminary submissions may also be read as a part and parcel of this paragraph.” 104. It   can   thus   clearly   be   seen   that   Chandigarh Administration   has   reiterated   its   stand   that   it   does   not permit   residential   house   to   be   converted   into   an   apartment on   account   of   the   fact   that   the   2001   Rules   now   stand repealed.   It   however   stated   that   there   is   no   bar   on alienation/transfer of a share in a property by a true owner, 85 as   it   is   permissible   as   per   the   provisions   of   the   enactments and the recognized principles of civil law.  It is stated that an owner of a freehold residential house is permitted to sell his share or a part of the shares in the said house.   However, it is reiterated that no floor­wise sale of property is permissible under the 1952 Act. 105. The   Division   Bench   of   the   High   Court,   vide   an interim   order   dated  27 th   July   2021,  reproduced  the   stand   of Chandigarh   Administration.     It   also   noticed   that   in   the subsequent   affidavit   dated   20 th   July   2021   of   the   Assistant Estate   Officer,   Chandigarh,   it   was   specifically   deposed   that no sale of defined portion/plot of building is permissible, nor any   such   sale   has   been   recognized   by   the   Chandigarh Administration except  those  registered during  the  year  2001 to 2007 when the  2001  Rules were in vogue. 106. Since the Division Bench was seized of the matter, it thought   it   was   appropriate   to   scan   through   the advertisements   that   were   published   in   news   dailies   in   the recent   past,   having   circulation   in   the   city,   so   as   to   find   out whether any floor­wise sale of dwelling units is advertised.  It 86 noticed   that   in   the   Sunday   Tribune   dated   25 th   July   2021 itself, as many as 24 advertisements were published inviting the purchasers/investors to purchase independent floors.  In this   order   itself,   the   High   Court   has   reproduced   such advertisements.    After   reproducing  such  advertisements,  the Division Bench observed thus:  “The   afore­reproduced   advertisement(s)   lend credence   to   the   assertion   raised   on   behalf   of   the petitioners   that   under   the   garb   of   sale   of   certain percentage   share   of   a   residential   unit   independent floors are being sold.  We find that the written statement filed on behalf of   the   official   respondents/   Chandigarh Administration   as   also   the   subsequent   affidavit   of the Assistant Estate Officer is totally silent on such aspect. In our view, the Chandigarh Administration ought   to   have   been   alive   to   such   situation   and particularly   when   there   were   specific   averments made   in   the   present   petition   which   was   filed   way back in the year 2016. Being in a state of denial on paper would not suffice. In the fitness of things, the Administration   should   have   carried   out   some   kind of   physical   verification   to   ascertain   as   to   whether such   modus   operandi   had   been   resorted   to   after repeal   of   the   Apartment   Rules,   2001.   Mr.   Pankaj Jain, learned Senior Standing  counsel on a specific query   having   been   put,   concedes   that   no   such verification has been carried out.  We   are   constrained   to   observe   that   UT Administration has chosen to skirt a vital issue that has   been   raised   in   the   instant   petition.   In   view   of the   above   we   direct   UT   Administration   to   forthwith carry   out   an   exercise   whereby   in   the   first   instance the   properties/buildings   would   be   identified   from 87 the   office   of   the   Estate   Officer   where   the   record   of the rights is maintained wherein sale of share(s) be it to the extent of 50%, 30% or 20% has been sold/ transferred   to   a   person   outside   the   family   of   the original owner/ shareholder. The second step would be   to   carry   out   a   physical   inspection   of   such identified buildings/dwelling  units  to  find out  as to whether the sale of share(s) has actually  translated into   the   buyer   occupying   an   independent   floor   in the otherwise composite dwelling unit or to find out as to whether independent floors are in the process of   being   constructed   commensurate   to   the   share(s) that   has   been   purchased   in   such   dwelling   unit.   It would   be   open   for   the   official   respondents   to   seek the cooperation/ assistance of the concerned police authorities/law   enforcement   agencies   to   facilitate the   carrying   out   of   the   physical   inspection   of   the premises   in   question.   We   further   direct   that   this entire exercise be carried out under the supervision of the Chief Architect, UT Chandigarh.  To   ensure   that   such   exercise   does   not   become overly   time   consuming   and   the   object   is   only towards   a   fact   finding   exercise   we   are   of   the   view that   it   ought   to   be   a   sample   exercise.  The  same   be confined   from   the   date   of   filing   of   the   instant petition  till  31.12.2019.  Still  further   the  exercise  to confine only with regard to residential buildings.” 107. It   is   thus   clear   that   the   Division   Bench   found   that the   written   statement   filed   on   behalf   of   the   Chandigarh Administration   as   also   the   subsequent   affidavit   of   the Assistant   Estate   Officer,   Chandigarh   is   totally   silent   on   the aspect   of   advertisements   of   sale   of   independent   floors.     It 88 observed   that,   Chandigarh   Administration   ought   to   have been   alive   to   such   situation,   and   particularly   when   there were   specific   averments   made   to   that   effect   in   the   writ petition   which   was   filed   way   back   in   the   year   2016.     The Division Bench observed that the Chandigarh Administration should have carried out some kind of physical verification to ascertain   as   to   whether   the   aforementioned   modus   operandi had been resorted to after the repeal of the   2001   Rules.   The High   Court   recorded   the   contention   of   the   Senior   Standing Counsel on behalf of the Chandigarh Administration that no such   verification   has   been   carried   out.     The   Division   Bench thereafter   issued   a   direction   to   the   Chandigarh Administration   to   forthwith   carry   out   an   exercise   in   two steps.     In   the   first   step,   the   properties/buildings   were   to   be identified   from   the   office   of   the   Estate   Officer   where   the record   of   the   rights   is   maintained   wherein   share(s)   be   it   to the extent of 50%, 30% or 20% has been sold/transferred to a   person   outside   the   family   of   the   original owner/shareholder.   The   second   step   was   to   carry   out physical   inspection   of   such   identified   buildings/dwelling units   to   find   out   as   to   whether   the   sale   of   share(s)   has 89 actually translated into the buyer occupying an independent floor   in   the   otherwise   composite   dwelling   unit   or   to   find   out as to whether independent floors are in the process of being constructed,   commensurate   to   the   share(s)   that   has   been purchased in such dwelling unit. 108. It   is   thus   clear   that   when   the   interim   order   was passed on 27 th   July 2021,   the Division Bench was conscious of   the   fact   that   even   according   to   the   Chandigarh Administration,   it   was   not   permissible   to   construct apartments   on   the   sites   allotted   and   sell   it   to   different persons.     It   is   informed   that,   in   pursuance   to   the   directions of   the   High   Court   dated   27 th   July   2021,   a   survey   was conducted   and   it   was   found   that   891   sites   were   converted into three apartments each. 109. From   the   material   placed   on   record,   it   appears   that the   modus operandi   that is devised by the developers is that the   allottee   of   the   house   would   convey   50%   of   the   share   to the first purchaser, 30% to the second purchaser and 20% to the   third   purchaser.   Thereafter,   all   the   three   purchasers would enter into either a settlement deed or a Memorandum 90 of   Understanding   (MoU)   under   which   the   party   having   50% share of the house is entitled to the entire ground floor with basement   including   the   back   courtyard   but   excluding   the front   courtyard   and   the   staircase.     The   second   purchaser having 30% share in the house would be entitled to the entire first   floor   excluding   the   staircase.     The   third   purchaser having 20% share of the house would be entitled to the entire second   floor   including   the   roof   of   the   second   floor   but excluding the staircase.   110. It   will   be   relevant   to   refer   to   the   recitals   in   one   of such settlement deeds executed on 2 nd  May 2013, which read thus: “Whereas   as   per   the   present   rules   of   the   Estate Office it could not been mentioned in the Sale Deed that the possession of which floor/portion/area has been  given   to  the  purchaser  so  this   MOU  has  been executed   between   the   parties   to   avoid   any   future misunderstanding/litigation   among   all   the   co­ owners   of   the   said   house   in   respect   of   their respective   possession   in   the   said   house   in   lieu   of their   respective   shares   in   the   said   house   so   this MOU has been executed between the parties and all the   parties   have   agreed   with   each   other   on   the following terms and conditions.” 111. It   is   thus   clear   that,   the   parties   who   entered   into such   an   MoU,   were   conscious   of   the   fact   that   as   per   the Rules   of   the   Estate   Office,   it   could   not   be   mentioned   in   the 91 sale   deed   that   the   possession   of   particular   floor   is   given   to the   purchaser.     It   asserts   that   the   MoU   has   been   executed between   the   parties   to   avoid   any   future misunderstanding/litigation amongst all the co­owners of the said   house   in   respect   of   their   respective   possession   in   the said   house   in   lieu   of   their   respective   shares   in   the   said house.   112. It   will   also   be   relevant   to   refer   to   Clause   12   of   the said Settlement Deed dated 2 nd  May 2013, which reads thus:  “12.     That   from   now   on   all   the   parties   shall hereafter   peacefully   hold,   use   and   enjoy   their respective   portions   as   their   own   property   without any   hindrance,   interruption,   claim   or   demand whatsoever from each other.   But as the parties are owners   of   different   portions   in   one   common   house, they   will   be   dependent   upon   each   other   in   many ways in their day to day lives.  So they should try to co­exist   amicably   with   each   other   as   brothers   and sisters and family members, always keeping in mind the necessities, comforts, rights and feelings of each other   and   try   to   sort   out   any   differences, discomforts   and   dissatisfactions   in   a   peaceful   and dignified manner.”   113. It   is   thus   clear   that   the   MoU   clearly   states   that   all the   parties,   after   entering   into   such   a   document,   would peacefully   hold,   use   and   enjoy   their   respective   portions   as their   own   property   without   any   hindrance,   interruption, 92 claim   or   demand   whatsoever   from   each   other.     No   doubt,   it states  that  since  the  parties  are  owners  of  different  portions and would be dependent upon each other in many ways, they should   try   to   co­exist   amicably   with   each   other   as   brothers and sisters and family members. 114. According   to   the   High   Court,   the   said   does   not amount   to   fragmentation,   which   is   prohibited   by   Rule   16   of the  2007  Rules.  The High Court has held that fragmentation will   take   place   only   where   there   is   a   division   of   the   plot   or division   of   the   building   with   an   element   of   exclusive ownership that is by partition by metes and bounds.   115. It   will   be   relevant   to   refer   to   the   meaning   of “fragment”   and   “fragmentation”,   as   per   Webster’s Encyclopedic   Unabridged   Dictionary   of   the   English Language, which reads thus: “ Frag.ment   (frag’ment), n. –   1.   a part broken off or detached: scattered fragments of rock.   2.   a portion that   is   unfinished   or   incomplete:   Fragments   of   his latest novel were penciled in odd places.    3.    an odd piece, bit, or scrap. – v.i.  4.   to disintegrate; collapse or   break   into   fragments:   The   chair   fragmented under his weight. – v.t.   5.   to break (something) into pieces or fragments; cause to disintegrate: The vase was   fragmented   in   shipment.     Outside   influences 93 soon   fragmented   the   culture.     6.     to   divide   into fragments;   disunify.     [ME   <   L   fragment   (um)   a broken   piece,   remnant,   equiv.   to   frag   –   (s.   of frangere to break) + ­ mentum – MENT] Frag.men.ta.tion   (frag’men’ta’shen),   n.   –   1.   act   or process   of   fragmenting;   state   of   being   fragmented. 2.     the   disintegration,   collapse,   or   breakdown   of norms   of   thought,   behavior,   or   social   relationship. 3.   the pieces of an exploded fragmentation bomb or grenade. [FRAGMENT + ­ ATION]” 116. A   perusal   of   the   aforesaid   clauses   from   the settlement   deeds,   which   have   been   reproduced   hereinabove, it is clear that the understanding between the parties is that they are independent owners of different floors.  It would also reveal that as per their understanding also, the present Rules of the Estate Office, would not permit to mention in the sale deed   that   the   possession   of   which   floor/portion/area   has been given the purchaser.  In any case, what is to be found is the   real   intention   behind   the   transaction.   When   the transaction clearly shows that it is being entered into for the purpose   of   constructing   three   different   apartments   on   each floor   and   also   mentions   that   the   same   is   not   permissible under   the   existing   rules,   the   intention   of   the   parties   is   to construct   three   different   units   which   are   disintegrated.   This 94 is   nothing   else   but   fragmentation.   In   our   view,   it   is   an attempt to by­pass the statutory prohibition.  117. It   will   also   be   relevant   to   refer   to   an   undertaking which   the   owner   is   required   to   furnish   in   an   application   for obtaining the occupation certificate: “ UNDERTAKING OF OWNER ………. 6. I/We do hereby certify that buildings will be used for   residential   purposes   as   per   allotment   letter   and its   use   will   not   be   changed   or   converted   into Apartments   without   obtaining   written   permission from the competent authority.” 118. The   application   which   is   to   be   made   in   the   said format is still in vogue.   In the teeth of such an undertaking and   the   specific   stand   of   Chandigarh   Administration   that   it does   not   permit   construction   of   apartments,   it   is   difficult   to appreciate   as   to   how   building   plans   have   been   sanctioned which   ex­facie   show   that   they   are   nothing   else   but apartments. 119. It   is   thus   clear   that   the   modus   operandi   of   the developers   is,   in   effect,   resulting   into   apartmentalization   of the buildings. What is not permissible in law after the repeal 95 of  2001  Rules on 1 st  October 2007, and enactment of Rule 16 of   the   2007   Rules,   is   indirectly   being   permitted   under   the guise of sale of shares and subsequent MoUs. It is also to be noted   that   though   an   attempt   was   made   in   the   draft   CMP­ 2031   to   reintroduce   the   provision   for   apartments,   after considering the objections, it was decided to delete the same from the final CMP­2031.   As already stated hereinabove, on account   of   such   transactions,   number   of   sites   have   been purchased   through   the   aforesaid   modus   operandi ;   buildings were   demolished   and   three   apartments   were   constructed thereon. 120. The   High   Court   in   the   impugned   judgment   though holds   that   it   is   not   permissible   to   construct   apartments   in view of repeal of the  2001  Rules, goes on to hold that the said would not amount to apartmentalization, inasmuch as there is no sub­division of a building duly recognized by the Estate Officer   along   with   the   proportionate   share   in   common   areas and   common   facilities.     It   holds   that   by   virtue   of   sale   of share(s) by a co­owner and thereafter, the purchaser/vendee occupying a specific portion of the building on the basis of an 96 internal   arrangement/understanding,   “sub­division   of building”   as   contemplated   under   the   2001   Rules   does   not take place.  In our considered view, the said reasoning is not sustainable in the teeth of Rule 16 of the 2007 Rules. 121. If the reasoning which is adopted by the High Court is to be accepted, then it will lead to a situation wherein, as aforementioned,   what   is   not   directly   permissible   in   law,   is being   indirectly   permitted.   Therefore,   in   our   view,   the reasoning of the High Court would not be tenable in law. 122. As   stated   hereinabove,   the   CMP­2031   itself   states that   since   Phase­I   Sectors   have   been   recommended   for heritage   status,   the   re­utilization   of   the   identified housing/institutional   pockets   in   the   first   Phase   has   to   be undertaken   only   with   the   prior   approval   of   the   Heritage Committee.  Even in the report of the said Board, it has been specifically   stated   that   the   Heritage   Committee   has recommended   that   northern   sectors   of   Chandigarh (Corbusian Chandigarh) should be preserved in their present form   as   far   as   possible.     It   is   also   stated   that   general redensification   is   not   recommended.     It   has   considered   that 97 the   Heritage   Committee   has   taken   a   serious   note   of   the relaxations in FAR and building controls already given earlier and   has   recommended   that   no   further   relaxation   be   given and   has   also   recommended   that   the   relaxations   already granted should be revoked. 123. This Court in the  case of   Bangalore  Medical  Trust v.   B.S.   Muddappa   and   Others 15 ,   while   considering   the provisions   of   Bangalore   Development   Authority   Act,   1976, has   considered   an   issue   with   regard   to   deviation   from   duly sanctioned   scheme   thereby   sacrificing   the   public   interest   in the   preservation   and   protection   of   environment.     It   will   be apposite   to   reproduce   certain   observations   made   in   the aforesaid judgment, which read thus:  “ 18.   ….…Any unauthorised deviation from the duly   sanctioned   scheme   by   sacrificing   the public   interest   in   the   preservation   and protection   of   the   environment   by   means   of open   space   for   parks   and   play   grounds   and 'ventilation'   will   be   contrary   to   the   legislative intent,   and   an   abuse   of   the   statutory   power vested in the authorities…” 24.  Protection of the environment, open spaces for   recreation   and   fresh   air,   play   grounds   for children,   promenade   for   the   residents,   and other conveniences or amenities are matters of great public concern and of vital interest to be 15 (1991) 4 SCC 54 98 taken   care   of   in   a   development   scheme.   It   is that   public   interest   which   is   sought   to   be promoted   by   the   Act   by   establishing  the   BDA. The   public   interest   in   the   reservation   and preservation of open spaces for parks and play grounds   cannot   be   sacrificed   by   leasing   or selling   such   sites   to   private   persons   for conversion   to   some   other   user.   Any   such   act would be contrary to the legislative intent and inconsistent   with   the   statutory   requirements. Furthermore, it would be in direct conflict with the constitutional mandate to ensure that any State   action   is   inspired   by   the   basic   values   of individual   freedom   and   dignity   and   addressed to   the   attainment   of   a   quality   of   life   which makes   the   guaranteed   rights   a   reality   for   all the citizens. 36.   …….Emphasis   on   open   air   and   greenery has multiplied and the city or town planning or development   Acts   of   different   States   require even private house owners to leave open space in front and back for lawn and fresh air…….”   124. In   the   case   of   Shanti   Sports   Club   and   Another   v. Union   of   India   and   Others 16 ,   this   Court   enunciated   the difference between developed and developing countries   vis­à­ vis   planned   development   and   observed   that   the   object   of planned   development   had   been   achieved   by   developed countries   by   rigorous   enforcement   of   master   plans   prepared after careful study of complex issues, scientific research and 16 (2009) 15 SCC 705 99 rationalisation   of   laws   and   concluded   that   developed countries   had   laid   great   emphasis   on   the   planned development of cities.  125. It   was   further   observed   that   the   people   of   developed countries   had   greatly   contributed   to   the   concept   of   planned development   of   cities   by   strictly   adhering   to   the   planning laws,   the   Master   Plan   etc.   and   that   they   respect   the   laws enacted by the legislature for regulating planned development of   the   cities   and   seldom   is   there   a   complaint   of   violation   of Master Plan   etc. in the construction of buildings, residential, institutional or  commercial. On the other  hand, the scenario in   developing   countries   like   ours  was  substantially   different. Though,   the   competent   legislatures   have,   from   time   to   time, enacted   laws   for   ensuring   planned   development   of   the   cities and   urban   areas,   enforcement   thereof   has   been   extremely poor   and   the   people   have   violated   the   master   plans,   zoning plans   and   building   regulations   and   bye­laws   with   impunity. This Court observed as under: “ 74.   …………. In most  of  the  cases  of  illegal or unauthorized constructions, the officers of   the   municipal   and   other   regulatory bodies   turn   a   blind   eye   either   due   to   the 100 influence   of   higher   functionaries   of   the State   or   other   extraneous   reasons.   Those who construct buildings in violation of the relevant   statutory   provisions,   master   plan etc.   and   those   who   directly   or   indirectly abet   such   violations   are   totally   unmindful of   the   grave   consequences   of   their   actions and/or omissions on the present as well as future   generations   of   the   country   which will   be   forced   to   live   in   unplanned   cities and   urban   areas.   The   people   belonging   to this   class   do   not   realize   that   the constructions   made   in   violation   of   the relevant   laws,   master   plan   or   zonal development   plan   or   sanctioned   building plan   or   the   building   is   used   for   a   purpose other   than   the   one   specified   in   the relevant   statute   or   the   master   plan   etc., such   constructions   put   unbearable   burden on   the   public   facilities/amenities   like water, electricity, sewerage etc. apart from creating chaos on the roads ……… 75.   Unfortunately, despite repeated judgments by   this   Court   and   High   Courts,   the   builders and   other   affluent   people   engaged   in   the construction   activities,   who   have,   over   the years   shown   scant   respect   for   regulatory mechanism   envisaged   in   the   municipal   and other   similar   laws,   as   also   the   master   plans, zonal   development   plans,   sanctioned   plans etc., have received encouragement and support from   the   State   apparatus.   As   and   when   the courts   have   passed   orders   or   the   officers   of local   and   other   bodies   have   taken   action   for ensuring   rigorous   compliance   of   laws   relating to planned development of the cities and urban areas   and   issued   directions   for   demolition   of the   illegal/unauthorized   constructions,   those 101 in   power   have   come   forward   to   protect   the wrong   doers   either   by   issuing   administrative orders   or   enacting   laws   for   regularization   of illegal   and   unauthorized   constructions   in   the name   of   compassion   and   hardship.   Such actions   have   done   irreparable   harm   to   the concept   of   planned   development   of   the   cities and   urban   areas.   It   is   high   time   that   the executive   and   political   apparatus   of   the State   take   serious   view   of   the   menace   of illegal   and   unauthorized   constructions and   stop   their   support   to   the   lobbies   of affluent   class   of   builders   and   others,   else even   the   rural   areas   of   the   country   will soon witness similar chaotic conditions. ” [ Emphasis supplied ] 126. A   strong   reliance   has   been   placed   on   behalf   of   the respondents on the provisions of the 2017 Rules.  It has been submitted that the 2017 Rules clearly permit construction of three   storeys.     It   is   submitted   that   ‘storey’   has   been   defined to mean any horizontal division of a building so constructed as to be capable of use as a living apartment, although such horizontal   division   may   not   extend   over   the   whole   depth   or width   of   the   building   but   shall   not   include   mezzanine   floor. It   is   therefore   submitted   that   when   the   2017   Rules   itself permit   construction   of   three   storeys   having   independent kitchens etc. and the 2017 Rules having not been challenged, 102 it   is   not   permissible   for   the   appellants   to   argue   that   three persons   cannot   be   permitted   to   occupy   three   different dwelling units on each storey. 127. We   are   unable   to   accept   the   said   argument.     It   is   a different   matter   that   three   co­sharers   decide   to   construct   a building for residential house and construct three storeys for occupation   by   each   of   the   co­sharers.     However,   allowing such   modus   operandi   to   continue,   which,   in   effect,   nullifies the effect of repeal of the   2001   Rules, enactment of the   2007 Rules,   and   recalling   an   attempt   to   reintroduce apartmentalization   in   the   draft   CMP­2031,   would   be permitting   to   do   something   indirectly   which   is   not permissible in law. 128. Another   aspect   that   needs   to   be   taken   into consideration   is   that   the   CMP­2031   as   well   as   the   report   of the   said   Board   emphasizes   that   in   order   to   maintain   the “Corbusian Chandigarh” status of Phase­I of Chandigarh, no redensification   is   to   be   done   without   the   permission   of   the Heritage   Committee.   Undisputedly,   permitting   three apartments   to   be   constructed   in   one   dwelling   unit   would 103 result   in   increasing   the   density   in   population   in   the   Le Corbusier   zone.     This,   in   our   view,   cannot   be   done   without the same being approved by the Heritage Committee and the Central Government. 129. It   further   needs   to   be   noted   that   one   of   the   guiding principles that has been taken into consideration by the said Board   is   that   the   same   practices   which   were   followed   while developing   the  New  Delhi  Municipal   area  (Lutyen’s  Delhi)  be followed in respect of the city of Chandigarh.   Insofar as the practices   that   were   followed   while   developing   New   Delhi Municipal   area   (Lutyen’s   Delhi),   a   Bench   consisting   of   three learned Judges of this Court had an occasion to consider the same   in   the   case   of   New   Delhi   Municipal   Council   and Others v. Tanvi Trading and Credit Private Limited and Others 17 , wherein this Court observed thus:  “ 6.   On   1­8­1990,   the   Master   Plan,   2001   was approved wherein it was specifically mentioned that the   bungalow   character   of   LBZ   needs   to   be preserved. The Master Plan even without specifically mentioning   LBZ   guidelines   visualised   similar treatment of LBZ  so as to  maintain the  low density area   without   in  any  manner   adversely   affecting   the 17 (2008) 8 SCC 765 104 green   cover   in   the   area.   On   27­7­1993   objections were invited to the Zonal Development Plan whereas on 25­5­1994 the New Delhi Municipal Council Act, 1994 came into force.” 130. In   the   said   case,   this   Court   was   considering   an appeal challenging the judgment of the Division Bench of the High   Court   vide   which   it   was   held   that   the   order   rejecting building   plans   submitted   by   the   respondents   for   the construction   of   a   15   storeyed   building   in   the   Lutyens Bungalow Zone (LBZ) was illegal.   Vide the said judgment of the   High   Court,   the   New   Delhi   Municipal   Council   was directed   to   return   the   building   plans   submitted   by   the respondents   with   an   endorsement   “sanctioned”   within   the time   specified   in   the   order.     This   Court,   however,   vide judgment dated 28 th   August 2008, set aside the judgment of the High Court and allowed the appeal in the following terms: “ 47.   On   the   facts   and   in   the   circumstances   of   the case,   this   Court   is   of   the   opinion   that   the respondents   would   be   entitled   to   construct bungalow   on   their   plot   of   land,   in   terms   of guidelines  dated  8­2­1988   and  that   they   would   not be entitled to construct fifteen dwelling units which is   quite   contrary   to   those   guidelines.   The   record does   not   indicate   that   the   building   plans   of   the respondents   are   fully   compliant   with   the requirements   of   the   Delhi   Master   Plan,   2001   and 105 the   Delhi   Bye­Laws,   1983   and,   therefore,   the impugned judgment deserves to be set aside.” 131. Though,   it   may   not   be   strictly   possible   to   adhere   to the practices that are followed in LBZ, when the report of the said   Board   as   well   as   the   CMP­2031   emphasizes   on   the approval   of   the   Heritage   Committee   before   permitting   any redensification   in   the   Le   Corbusier   zone,   the   Chandigarh Administration   could   not   have   made   the   provisions   in   the CMP­2031 permitting redensification without the approval of the Heritage Committee.   132. A   perusal   of   the   CMP­2031   itself   would   reveal   that the Expert Committee observes that Chandigarh’s inscription on UNESCO’s World Heritage list would bring many  benefits as   the   city   would   join   a   select   list   of   other   modern cities/urban areas currently  inscribed on it.   In our view, in this background, providing something which would adversely affect   the   heritage   status   of   the   Le   Corbusier   Zone,   without the   approval   of   the   Heritage   Committee,   would   not   be permissible. 106 133. The   material   placed   on   record   would   clearly   reveal that Phase­I was designed for a low­rise plotted development with   a   greenbelt   at   the   Centre   running   north   east   to   south east.   Wide   roads   planned   in   a   systematic   hierarchy   provide structure   to   the   city   which   has   well   planned   facilities. Landscaped   green   avenues   give   it   amenity   value.     In   our view, permitting anything which would have an adverse effect on the heritage status of the city without the approval of the Heritage Committee itself would be contrary to the CMP­2031 and the report of the said Board. 134. Insofar   as   the   contention   raised   on   behalf   of   the respondents that the restriction on transfer of property would not   be   permissible   in   view   of   the   provisions   of   the   TP   Act   is concerned,   it   is   to   be   noted   that   in   the   case   of   Chander Parkash Malhotra  (supra), the High Court had held Rule 14 of   the   1960   Rules   to   be   ultra   vires   to   the   Constitution   of India.     However,   in   an   appeal   filed   by   the   Chandigarh Administration,   this   Court   set   aside   the   said   order   of   the High Court.  Apart from that, it is to be noted that Rule 14 of the   1960   Rules   and   Rule   16   of   the   2007   Rules   have   been 107 enacted under the 1952 Act.  It is a settled law that in case of a   conflict   between   a   special   provision   and   a   general provision,   the   special   provision   prevails   over   the   general provision   and   the   general   provision   applies   only   to   such cases   which   are   not   covered   by   the   special   provision. Reliance in this respect is to be made to the judgment of this Court in the case of  J.K. Cotton Spinning & Weaving Mills Co.,   Ltd.   v.   The   State   of   Uttar   Pradesh   and   Others 18 , which has been consistently followed by this Court. 135. We   may   also   gainfully   refer   to   the   observations   of   a Full Bench of the Punjab & Haryana High Court in the case of   Dheera Singh v. U.T. Chandigarh Admn. and Others 19 , wherein the Full Bench has held that “The Parliament, in no uncertain   terms,   has   expressed   through   a   non   obstante clause   contained   in   Section   424­A   of   the   Punjab   Municipal Corporation   (Extension   to   Chandigarh)   Act,   1994   that   the provisions   of   the   1952   Act   shall   operate   and   have   an overriding  effect.”   We respectfully agree with the view taken by the Full Bench. 18 [1961] 3 SCR 185 19 2012 SCC OnLine P&H 21473 108 136. Another   aspect   that   needs   to   be   taken   into consideration is that, as observed in the interim order of the High   Court   dated   27 th   July   2021,   the   Chandigarh Administration   has   not   been   alive   to   the   situation.     Taking into   consideration   the   importance   of   the   matter,   we   had directed   the   Estate   Officer   to   remain   present   during   the proceedings   of   the   hearing.     Accordingly,   Shri   Vinay   Pratap Singh,   Estate   Officer,   was   personally   present.     The   Estate Officer   also   agreed   that   though   CMP­2031   is   opposed   to apartmentalization   and   redensification,   under   the   2017 Rules there was no restriction to construct three independent units by  co­owners.   One aspect that needs to be taken into consideration   is   that   though   under   the   2017   Rules,   one dwelling   unit   is   being   permitted   to   be   converted   into   three dwelling   units,   there   is   no   adequate   provision   for   parking. The Estate Officer also agreed that there was a huge problem of   parking   in   the   city   of   Chandigarh.     This   aspect   had   also not   been   taken   into   consideration   while   notifying   the   2017 Rules.  It is difficult to appreciate as to how on one hand, the Chandigarh   Administration   is   taking   a   stand   that apartmentalization is not permissible and on the other hand, 109 turning   Nelson’s   eye   when   plans,   which   ex­facie   amount   to apartmentalization,   are   being   submitted   and   sanctioned under its very nose.  137. It   is   further   pertinent   to  note   that   in   the  CMP­2031 itself, the Expert Committee has recommended thus: “ Master Plan Committees’ recommendation Preparation   and   notification   of   Heritage Regulations   should   be   prioritized.     The   earlier approved Draft Notification prepared at the time of   preparation   of   the   UNESCO   Nomination Dossier   and   the   Model   Heritage   Regulations issued by the GOI can be used as a reference. To   prevent   undue   change   or   damage   to   the historic   and   cultural   value   of   Le   Corbusier’s urbanism,   interim   orders   must   be   issued   not   to make   any   modifications   in   the   heritage   areas approved   by   the   Government   of   India,   the circulation   structure,   the   generic   sector, architectural   control   and   the   plantations   till   such time as heritage regulations are finalized.”  138. It   has   been   recommended   that   to   prevent   undue change   or   damage   to   the   historic   and   cultural   value   of   Le Corbusier’s   urbanism,   interim   orders   must   not   be   issued   to make any modifications in the heritage areas approved by the Government   of   India,   the   circulation   structure,   the   generic sector, architectural control and the plantations.  110 139. Judicial   notice   can   be   taken   of   the   creation   of   the city   of   Brasilia  as   the   capital   of   Brazil.    From   the   website  of the   “UNESCO   World   Heritage   Convention”,   it   could   be   seen that the city was planned by urban planner Lucio Costa and architect   Oscar   Niemeyer.     It   will   be   interesting   to   note   that while planning the said city, urban living as promoted by Le Corbusier and his treatise titled “ How to Conceive Urbanism ” served as an inspiration. It is worthwhile to note that in spite of   various   changes,   Lucio   Costa’s   Pilot   Project   (Plano   Piloto) still   remains   preserved.   It   will   be   apposite   to   refer   to   the following extract from the said website: “The urban framework of Brasilia includes all of the elements   required   to   demonstrate   outstanding universal   value.   A   city   that   is   at   once   urbs   and civitas,   Brasilia   has   preserved   its   original   guiding principles intact, as reflected in the protection of its urban   scales,   legally   protected   by   local   and   federal organisms of government of the country.   The  city   finds  itself  today  in  the  midst  of  a  process of   consolidation,   in   accordance   with   its   dual function as city and capital, through the continuing implementation   of   new   urban   services   and structures.   The   World   Heritage   property   is vulnerable to urban development pressure including increased traffic and public transport requirements. The   city’s   various   sectors,   as   laid   out   in   the   initial plan, are now in the process of being supplemented and,   indeed,   concluded,   in   line   with   the   original urban   principles.   These   changes   in   no   way 111 jeopardize   the   singular   and   outstanding   value   of Lucio   Costa’s   Pilot   Project   (Plano   Piloto),   which remains   wholly   preserved,   both   physically   and symbolically.   It   is   possible   based   on   the   still   undeveloped   areas around Brasilia, the surrounding green spaces, and the  location’s topography,  to  clearly  distinguish the city’s  limits   from   the   territorial   expanse   in   which   it was   introduced,   singular   attributes   that   enable analysis   of   the   site   without   losing   any   of   the   basic information   critical   to   transmitting   its   continued Outstanding Universal Value.”   140. It   will   also   be   relevant   to   extract   the   following passage   from   the   said   website,   which   would   show   the   steps taken for protection of the urban framework of Brasilia: “Protection   of   the   Urban   Framework   of   Brasilia   is governed   by   a   series   of   legal   instruments   intended to   ensure   its   preservation   on   three   operational levels: local, federal, and global. At the local level, a set   normative   instruments   consisting   of   specific laws aimed at protecting the heritage site as well as highly   complex   body   of   technical   and   operational urban   legislation   based   on   the   Federal   District’s Urban and Land Settlement Policy have been put in place.”   141. The said website would also show that similar steps have been taken for protecting the White City of Tel­Aviv and the city of Le Havre, rebuilt by Auguste Perret. 112 142. We   find   that   similar   steps   need   to   be   taken   by   the Chandigarh   Administration   as   well   as   the   Government   of India   for   protecting   the   heritage   status   of   Le   Corbusier’s Chandigarh. 143. In   this   respect,   we   may   also   refer   to   the   Directive Principles   contained   in   Articles   49   and   51A(f)   and   (g)   of   the Constitution of India, which read thus: “ 49.   Protection   of   monuments   and   places and objects of national importance . – It shall be   the   obligation   of   the   State   to   protect   every monument   or   place   or   object   of   artistic   or historic   interest,   declared   by   or   under   law made   by   Parliament   to   be   of   national importance,   from   spoliation,   disfigurement, destruction, removal, disposal or export, as the case may be. 51A.   Fundamental   duties.   –   It   shall   be   the duty of every citizen of India –  …….. (f)   to   value   and   preserve   the   rich   heritage   of our composite culture;  (g)   to   protect   and   improve   the   natural environment   including   forests,   lakes,   rivers and wild life, and to have compassion for living creatures;” 144. A  conjoint  reading   of the  aforesaid provisions would reveal  that a responsibility  is cast upon  the State as well as the   citizens   to   protect   and   conserve   the   heritage. 113 Undisputedly,   Phase­I   of   Chandigarh,   i.e.,   Corbusian Chandigarh,   even   according   to   the   respondent­authorities, possesses   a   heritage   status.     The   CMP­2031   itself emphasizes   that   Chandigarh   should   be   included   in   the UNESCO’s   World   Heritage   List   due   to   its   outstanding universal   value.     As   already   discussed   hereinabove,   the fragmentation/apartmentalization   of   residential   units   in Phase­I   of   Chandigarh   is   destructive   of   the   vision   of   Le Corbusier.  It is also opposed to the concept of protecting and preserving the heritage status of Corbusian Chandigarh.   As such,   it   is   necessary   that   the   respondent­authorities   must take every possible step for preserving the heritage status of Corbusian Chandigarh. XI. ENVIRONMENTAL ISSUES: 145. One another important aspect that needs to be taken into   consideration   is   the   adverse   impact   on   environment   on account   of   haphazard   urbanization.     It   will   be   relevant   to refer to Clause 20.3 of the CMP­2031 which we have already reproduced   hereinabove.     It   has   been   recommended   that   an Effective Environmental Management Plan be devised for the 114 region   including   Chandigarh,   which   includes   environmental strategy,   monitoring   regulation,   institutional   capacity building   and   economic   incentives.   It   is   observed   that   the proposal   needs   a   legal   framework   and   a   monitoring committee   to   examine   the   regional   level   proposals/big developments   by   the   constitution   of   an   Inter   State   high powered Regional Environmental Management Board, as per the   proposal   of   the   Ministry   of   Environment   and   Forests, Government of India. 146. The United Nations Environment Programme (UNEP) notes in its publication titled “ Integrating the  Environment in Urban   Planning   and   Management   –   Key   Principles   and Approaches for Cities in the 21 st  Century ” that more than half of   the   world’s   population   is   now   living   in   urban   areas.     It further noted that by the year 2050, more than half of Africa and   Asia’s   population   will   live   in   towns   and   cities.     It recognized   that   City   Development   Strategies   (CDSs)   have shown how to integrate environmental concerns in long­term city   visioning   exercises.     It   states   that   environmental mainstreaming   can   help   to   incorporate   relevant 115 environmental   concerns   into   the   decisions   of   institutions, while   emerging   ideas   about   the   green   urban   economy   show how   density   can   generate   environmental   and   social opportunities.     It   states   that   the   strategies   need   to   be underpinned   with   governance   structures   that   facilitate integration   of   environmental   concerns   in   the   planning process. 147. The   said   publication   defines   EIA   to   be   an   analytical process   or   procedure   that   systematically   examines   the possible   environmental   consequences   of   the   implementation of   a   given   activity   (project).     It   is   aimed   to   ensure   that   the environmental   implications   of   decisions   related   to   a   given activity are taken into account before the decisions are made. 148. Judicial   notice   is   also   taken   of   the   cover   story published   in   the   weekly,   “India   Today”,   dated   24 th   October 2022, titled as “ Bengaluru – How to Ruin India’s Best City ” by Raj   Chengappa   with   Ajay   Sukumaran.     The   said   article depicts   the   sorry   state   of   affairs   as   to   how   the   city   of Bengaluru, once considered to be one of India’s best cities, a ‘Garden city’ has been ruined on account of haphazard urban 116 development.     It   takes   note   of   as   to   how   on   account   of   one major spell of rain in the September of 2022, the city bore the brunt   of   nature’s   fury.   Various   areas   of   the   city   were inundated with heavy rains.  The loss the flood caused to the Outer Ring road tech corridor alone was estimated to be over Rs.225 crore. 149. The   article   notes   that,   while   on   one   hand,   on account of heavy rains, many of the houses were submerged in water, on the other hand, the city faced a huge shortage of drinking water. 150. The article further notes that rapid expansion of the city   with   no   appropriate   thought   given   towards transportation   and   ease   of   mobility   has   led   to   nightmarish traffic   jams   on   its   arterial   roads.     It   notes   that,   almost overnight,  Bengaluru's  municipal  jurisdiction  grew  from  200 sq.   km.   to   800   sq.   km.     It   observes   that   the   only   one   to benefit was the politician­businessman­builder nexus, which has   thrived.   It   further   noted   that   though   posh   colonies mushroomed   in   new   areas,   the   infrastructure   lagged,   as 117 roads remained narrow, the drainage poor, and no adequate provision for garbage disposal too. 151. The   article   notes   that   the   primary   canals   known locally   as   rajakaluves   were   once   natural   rain­fed   streams across   which   farmers   built   small   bunds   over   time,   to   arrest the flow of water and create lakes.  It further notes that these interlinked   man­made   lakes   worked   as   a   storm­water   drain network.  However, in order to meet the demand for space for construction and roads, the administrators allowed the lakes to be breached regularly.  The lakes, which once numbered a thousand­odd, are now reduced to a paltry number.   Worse, the   rajakaluves   that   channelized   the   storm   water   had buildings built over them. 152. The   warning   flagged   by   the   city   of   Bengaluru   needs to be given due attention by the legislature, executive and the policy   makers.     It   is   high   time   that   before   permitting   urban development, EIA of such development needs to be done. XII. CONCLUSION: 118 153. Taking   overall   view   of   the   matter,   we   are   of   the considered   view   that   permitting   redensification   in   Phase­I, which   has   heritage   value,   on   account   of   being   “Corbusian Chandigarh”,   without   the   same   being   approved   by   the Heritage   Committee,   is   contrary  to   the   CMP­2031  itself.   The CMP­2031  on  one  hand   does  not  permit  apartmentalization, however,   on   the   other   hand,   it   estimates   the   number   of dwelling  units  to  be triple of the plots available.   Though on account of repeal of the   2001   Rules in the year 2007 and on account   of   Rule   16   of   the   2007   Rules,   the   High   Court   itself holds that apartmentalization is not permissible; it goes on to hold   that   though   the   developers/builders   are   in   effect indulging into construction of three apartments in a building, the   same   does   not   amount   to   apartmentalization.     In   our view,   this   would   amount   to   permitting   something   indirectly which   is   not   permitted   directly.     The   authorities   of   the Chandigarh   Administration   are   blindly   sanctioning   building plans, when from the building plans itself it is apparent that the same are in effect converting one dwelling unit into three apartments.   Such a haphazard growth may  adversely  affect the heritage status of Phase­I of Chandigarh which is sought 119 to be inscribed as a UNESCO’s heritage city.   It is further to be   noted   that   though   the   Chandigarh   Administration   is permitting   one   dwelling   unit   to   be   converted   into   three apartments,   its   adverse   effect   on   traffic   has   not   been addressed.   With the increase in number of dwelling units, a corresponding   increase   in   the   vehicles   is   bound   to   be   there. However,   without   considering   the   said   aspect,   one   dwelling unit is permitted to be converted into three apartments. 154. We   find   that   the   High   Court   has   failed   to   take   into consideration all these aspects. No doubt that the High Court has   issued   certain   directions   so   as   to   protect   the   interest   of home   buyers.   It   has   also   observed   that   “Chandigarh Administration   chooses   to   stay   smug,   taking   a   stand   on paper   that   floor­wise   sale   of   residential   building   is   not permissible   while   residential   floors   are   being   advertised   for sale   right   under   its   nose”.   It   therefore   directed   the Chandigarh Administration to issue a notice to be published at   periodic   intervals   in   the   newspapers   for   the   purposes   of sounding a word of caution and educating such home buyers who   have   already   purchased   a   share   in   a   residential 120 building/site as also the prospective home buyers.  The High Court   also   directed   the   Chandigarh   Administration   to mention in the said notice that fragmentation of site/building is   specifically   prohibited   under   the   2007   Rules.     It   further directed   to   mention   in   the   said   notice   that   the   Chandigarh Administration does not recognize ownership rights over any floor/part of any site/building by virtue of such transactions. A word of caution was also directed to be put, that in case a dispute   arises   between   the   co­sharers/co­owners,   the   only remedy would be to put the property to auction and the sale proceeds   thereafter   be   distributed   inasmuch   the fragmentation/division   of   the   building/site   by   metes   and bounds is specifically prohibited. 155. In   our   view,   the   High   Court   ought   not   to   have stopped   at   that.   Having   noted   the   stand   of   the   Chandigarh Administration   that   the   construction   and   floor­wise   sale   of residential building was not permissible in view of Rule 16 of the   2007   Rules,   the  High   Court   ought   to   have  held   that   the statutory   rules   framed   under   1952   Act   expressly   prohibits fragmentation/division/bifurcation/apartmentalization   of   a 121 residential   unit   in   Phase­I   of   Chandigarh.     The   legislative intent as found in Rule 14 of the 1960 Rules has been clearly reiterated   in   Rule   16   of   the   2007   Rules,   which   has   been enacted   under   Section   5   read   with   Section   22   of   the   1952 Act.   We are of  the considered view that  the High  Court has erred in not considering the same. 156. Shri   Patwalia   fairly   conceded   that   the   said   exercise has   acted   as   a   deterrent   and   number   of   such   transactions amounting to apartmentalization have substantially reduced. 157. No doubt that the High Court has rightly  issued the directions   to   safeguard   the   interest   of   the   home   buyers. However, we find that the High Court itself having found that after the repeal of the 2001 Rules and enactment of the 2007 Rules,   apartmentalization   was   not   permissible,   it   ought   not to have permitted a   modus operandi   which indirectly permits to   do   what   was   not   permissible   in   law.     In   any   case,   taking into   consideration   the   heritage   status   of   Phase­I,   the   High Court   ought   to   have   considered   the   matter   in   correct perspective.   122 158. We   may   gainfully   refer   to   an   article   by   Jonathan Glancey   dated   11 th   December   2015   titled   “ Is   this   the   perfect city? ”, published by the BBC, which reads thus: “Of all the world’s ideal cities, Chandigarh has done remarkably   well,   offering   striking   monumental architecture,   a   grid   of   self­contained neighbourhoods,   more   trees   than   perhaps   any Indian   city   and   a   way   of   life   that   juggles   tradition with   modernity.     While   history   tells   us   ideal   cities are mostly best left on paper, Chandigarh – perhaps one   of   the   least   likely   appears   to   have   succeeded against the grain.” 159. As   could   be   seen   from   the   said   article,   Chandigarh has   done   remarkably   well,   offering   striking   monumental architecture,   a   grid   of   self­contained   neighbourhoods,   more trees   than   perhaps   any   Indian   city   and   a   way   of   life   that juggles tradition with modernity. 160. At   the   cost   of   repetition,   it   must   be   noted   that   the CMP­2031   itself,   at   more   than   one   place,   states   that Chandigarh   has   been   planned   as   a   green   city   with abundance   of   open   space   and   to   ensure   that   every   dwelling has   its   adequate   share   of   the   three   elements   of   Sun,   Space and Verdure. The fragmentation/apartmentalization of single 123 dwelling   units   in   Phase­I   of   Chandigarh,   in   our   view,   will injure   the   ‘Lungs’   of   the   city   as   conceptualized   by   Le Corbusier.     In   this   regard,   the   observations   of   this   Court   in the case of  Municipal Corporation of Greater Mumbai and Others   v.   Kohinoor   CTNL   Infrastructure   Company Private   Limited   and   Another 20 ,   are   highly   instructive.     In the   said   case,   this   Court   held   as   follows,   regarding   the implications of overcrowding of cities: “ 13.   ……When   the   cities   are   overcrowded,   the roads are narrow  and  the  traffic is increasing, the   situation   will   be   extremely   hazardous   for the   children   and   senior   citizens.   There   will   be no  greens  in  the  buildings  and  the  people  will always   crave   for   fresh   and   pure   air.   The buildings   without   greens   will   add   to   the   ever increasing   temperature   of   the   overcrowded cities and urban areas. To put it differently, all constructions   without   adequate   green   and recreational   areas   will   have   serious   impact   on the environment and human life…….” 161. The   High   Court   ought   to   have   been   alive   to   the unique status of Chandigarh and considered the matter from that perspective. 20 (2014) 4 SCC 574 124 162. One   other   aspect   that   needs   to   be   taken   into consideration   is   that   on   account   of   certain   acts   and omissions   of   the   Chandigarh   Administration,   in   certain areas, there has been a chaotic situation.  As already pointed out herein, on one hand, the 2001 Rules have been repealed in the year 2007 and the 2007 Rules have been enacted.   In view of Rule 16 of the 2007 Rules, there is a specific bar on fragmentation of sites or buildings.  It is the specific stand of the   Chandigarh   Administration   that   construction   of apartments is not permissible.   On the other hand, the 2017 Rules   are   enacted   in   such   a   way   that   there   is   scope   for   the construction   of   apartments.   Not   only   that,   but   the Chandigarh   Administration   is   sanctioning   plans   which,   in effect, permit apartmentalization.   163. We   may   gainfully   refer   to   the   following   observations made   by   the   Full   Bench   of   the   High   Court   in   the   case   of Dheera Singh  (supra), which read thus: “ 103.   The   Executive   has   in   the   instant   case,   with reference   to   the   1952   Act,   failed   to   live­up   to   the expectations   of   the   residents   as   instead   of approaching the Ministry concerned with a concrete proposal   on   data­based   information   for   onward consideration   of   the   Legislature   to   rejuvenate   the 125 1952 Act and make it more vibrant and alive to the issues   in  praesentia   or   in  future,  it  has   gone  for   ad hoc   solutions taking  refuge under  Section 22 of the Act.   Strangely,   the   amount   of   penalty   or   fine   fixed by   the   Legislature   in   the   year   1952  (Sections   8,   13 & 15) has not been got revised even after the expiry of 60 years. 104.   The   principles   governing   the   powers   of delegated legislation are fairly settled. Such a power is exercisable to implement and achieve the objects of   a   Statute   within   the   framework   of   the   legislative policy; every delegate is subject to the authority and control   of   the   principal   who   can   always   direct, correct   or   cancel   the   action   of   the   subordinate legislation; the delegate in the garb of making rules cannot legislate on the fields covered by the Act.” 164. We   are   therefore   inclined   to   issue   certain   directions so as to ensure that the issue regarding apartmentalization is first   examined   by   the   Heritage   Committee   so   as   to   preserve the   heritage   status   of   Corbusian   Chandigarh.     We   are   also inclined   to   direct   the   Chandigarh   Administration   to   take steps   for   amending   the   CMP­2031   and   the   2017   Rules   after the   issue   has   been   addressed   by   the   Heritage   Committee. However,   we   feel   that   such   important   issues   cannot   be   left only to the discretion of the Chandigarh Administration.   We therefore find it necessary to direct that after the Chandigarh 126 Administration   takes   decision   to   amend   the   provisions,   the same   shall   be   placed   before   the   Central   Government   for   its consideration and final decision.   We find that for protecting the heritage status of Corbusian Chandigarh, it is necessary that we should  exercise our  powers under  Article 142 of  the Constitution of India and issue certain directions. 165. In   that   view   of   the   matter,   we   hold   that   in   view   of Rule 14 of the 1960 Rules, Rule 16 of the 2007 Rules and the repeal   of   the   2001   Rules,   fragmentation/division/ bifurcation/apartmentalization of a residential unit in Phase­ I of Chandigarh is prohibited.   166. We further issue the following directions: (i) The Heritage Committee is directed to consider the issue   of   redensification   in   Phase­I   of   the   city   of Chandigarh; (ii) Needless   to   state   that   the   Heritage   Committee would   take   into   consideration   its   own recommendations   that   the   northern   sectors   of 127 Chandigarh   “ (Corbusian   Chandigarh)”   should   be preserved in their present form; (iii) The   Heritage   Committee   shall   also   take   into consideration   the   impact   of   such   redensification on the parking/traffic issues; (iv) After the Heritage Committee considers the issues, the   Chandigarh   Administration   would   consider amending   the   CMP­2031   and   the   2017   Rules insofar   as   they   are   applicable   to   Phase­I   in accordance   with   the   recommendations   of   the Heritage Committee; (v) Such   amendments   shall   be   placed   before   the Central   Government,   which   shall   take   a   decision with   regard   to   approval   of   such   amendments keeping in view the requirement of maintaining the heritage status of Le Corbusier zone; (vi) Till   a   final   decision   as   aforesaid   is   taken   by   the Central Government:  a. the   Chandigarh   Administration   shall   not sanction   any   plan   of   a   building   which   ex­ 128 facie   appears   to   be   a   modus   operandi   to convert   a   single   dwelling   unit   into   three different   apartments   occupied   by   three strangers; and b. no   Memorandum   of   Understanding   (MoU)   or agreement   or   settlement   amongst   co­owners of   a   residential   unit   shall   be   registered   nor shall it be enforceable in law for the purpose of   bifurcation   or   division   of   a   single residential unit into floor­wise apartments. (vii) We   further   direct   that   hereinafter,   the   Central Government   and   Chandigarh   Administration   will freeze FAR and shall not increase it any further; (viii) That   the   number   of   floors   in   Phase­I   shall   be restricted to three with a uniform maximum height as deemed appropriate by the Heritage Committee keeping   in   view   the   requirement   to   maintain   the heritage status of Phase­I; and (ix) That   the   Chandigarh   Administration   shall   not resort to formulate rules or bye­laws without prior 129 consultation   of   the   Heritage   Committee   and   prior approval of the Central Government. 167. Before we part with the judgment, we observe that it is high time that the Legislature, the Executive and the Policy Makers at the Centre as well as at the State levels take note of   the   damage   to   the   environment   on   account   of   haphazard developments and take a call to take necessary measures to ensure   that   the   development   does   not   damage   the environment.  It is necessary that a proper balance is struck between   sustainable   development   and   environmental protection.     We   therefore   appeal   to   the   Legislature,   the Executive   and  the   Policy   Makers  at   the   Centre   as  well  as   at the State levels to make necessary provisions for carrying out Environmental   Impact   Assessment   studies  before   permitting urban development.  168. We direct the copy of this judgment to be forwarded to the Cabinet Secretary to the Union of India and the Chief Secretaries   to   all   the   States   to   take   note   of   the   aforesaid observations.  We hope that the Union of India as well as the State Governments will take earnest steps in that regard. 130 169. We   must   place   on   record   our   deep   appreciation   for the   valuable   assistance   rendered   by   Shri   P.S.   Patwalia   and Shri   Ranjit   Kumar,   learned   Senior   Counsel   appearing   on behalf   of   the   appellants   and   Shri   K.M.   Natraj,   learned   ASG, Shri   Kapil   Sibal,   Shri   Ajay   Tewari   and   Shri   Gaurav   Chopra, learned   Senior   Counsel   appearing   on   behalf   of   the respondents. 170. In the result, the appeals are allowed in the aforesaid terms. 171. Pending application(s), if any, shall stand disposed of in the above terms.  No order as to costs. …..….......................J. [B.R. GAVAI] …….......................J.        [B.V. NAGARATHNA] NEW DELHI; JANUARY 10, 2023 131