/2023 INSC 0149/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.  4826­4828 OF 2022 Gurjit Singh (D) Through LRs               ...Appellant(s) Versus Union Territory, Chandigarh & Ors.       …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 23.10.2013 passed by the High Court   of   Punjab   and   Haryana   at   Chandigarh   in   Letters Patent   Appeal   Nos.   2130/2011   and   2131/2011   and   the subsequent   order   dated   17.12.2013   passed   in   CM   No. 5249/2013 in LPA No. 2130/2011, by which, the Division Bench   of   the   High   Court   has   dismissed   the   Said   Letters Patent Appeals thereby confirming the judgment and order passed   by   the   learned   Single   Judge   dismissing   the   writ petitions,   the   original   writ   petitioner   has   preferred   the present appeals. 1 2. The   facts   leading   to   the   present   appeals   in   a   nutshell   are as under: ­ 2.1 That   the   appellant   became   the   owner   of   Shop   No.   27 situated   in   the   Agricultural   Produce   Market,   Chandigarh. Respondent No. 5 herein was the tenant of the said shop. Both   the   appellant   as   well   as   respondent   No.   5   were holding the requisite licences to do business in the market area.   Ejectment   proceedings   were   initiated   by   the appellant against respondent No. 5. The order of ejectment came   to   be   confirmed   by   the   High   Court.   Therefore, respondent No. 5 shifted as a tenant to Shop No. 12 in the year   2007   and   applied   for   change   of   address   to   the   new shop, however, the same was rejected and respondent No. 5   was   asked   to   surrender   his   licence   and   apply   for   new one.   The   appellant   applied   for   licence   for   selling fruits/vegetables   and   State   Agricultural   Marketing   Board issued the same. Since then, the appellant is running  the business from Shop No. 27 owned by him. Respondent No. 5 filed a writ petition before the High Court challenging the order   dated   05.07.2007   by   which   his   application   for change   of   address   to   the   new   Shop   No.   12   was   rejected. 2 The   order   dated   05.07.2007   was   stayed.   The   stay   was continued   up  to   31.03.2009   i.e.,  till   the   validity  of   licence of   respondent   No.   5.   That   thereafter,   the   Market Committee,   Chandigarh   rejected   the   application   of respondent No. 5 for renewal of licence. The same was the subject   matter   of   another   writ   petition   before   the   High Court   being   Writ   Petition   No.   5886/2009.   That   pursuant to   the   order   passed   by   the   High   Court,   respondent   No.   5 continued   to   function   as   per   the   old   licence.   That   the Licence Committee constituted under Licensing of Auction Platform Rules, 1981 decided that the site in the platform would be allotted on the basis of “One Site One Shop” and the   name   of   respondent   No.   5   was   shown   as   co­allottee along with the appellant. Aggrieved with this, the appellant filed   a   writ   petition   before   the   High   Court,   being   Writ Petition   No.   12684/2009.   The   High   Court   by   a   common judgment   and   order   dated   26.09.2011   allowed   Writ Petition   No.   5886/2009   filed   by   respondent   No.   5   and directed   that   the   licence   of   respondent   No.   5   be   renewed. The High Court also held that respondent No. 5 is entitled to   use   the   platform   in   front   of   Shop   No.   27   till   any 3 alternative   policy   comes   by   way   of   amendment   in   the   Act or   the   Rules,   pertaining   to   the   issue   of   rights   to   use   the platform.  The learned  Single  Judge  also   held that  right   to use the platform and to have the licence to do the business in the market area both are distinct and different and the two rights were not directly linked. 2.2 Feeling   aggrieved   and   dissatisfied   with   the   common judgment and order passed by the learned Single Judge of the   High   Court   the   appellant   preferred   the   letters   patent appeals   before   the   Division   Bench   of   the   High   Court.   By the   impugned   common   judgment   and   order   the   Division Bench   of   the   High   Court   has   dismissed   the   said   letters patent appeals and has confirmed the order passed by the learned   Single   Judge   holding   that   right   to   use   the   shop and/or   having   a  licence  and   right  to   use  the   platform  are not   directly   related.   The   Division   Bench   of   the   High   court also  observed that respondent No. 5 is using  the platform since   1970   i.e.,   much   prior   to   the   appellant   getting   the licence   and   therefore,   being   a   senior   licencee,   he   gets   the right   to   use   the   platform   allotted   to   him   i.e.,   in   front   of Shop No. 27.  4 2.3 Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order passed by the Division Bench of   the   High   Court   the   original   writ   petitioner   –   licence holder and owner of Shop No. 27 who is also claiming the right   to   use   the   platform   in   front   of   Shop   No.   27   has preferred the present appeals.  3. Shri   P.S.   Patwalia,   learned   Senior   Advocate,   appearing   on behalf   of   the   appellant(s)   has   vehemently   submitted   that the   learned  Single  Judge as  well  as  the  Division  Bench  of the   High   Court   have   materially   erred   in   confirming   the allotment of the auction platform in question, in favour of original respondent No. 5.  3.1 It   is   submitted   that   the   appellant   herein   was   granted   the licence in the year 2007, however, so far as respondent No. 5   is   concerned,   he   applied   for   a   fresh   licence/renewal   in the   year   2009   and   he   was   issued   a   fresh   licence   in   the year   2010   and   therefore,   as   per   seniority   the   appellant herein was entitled to priority.  3.2 It is further submitted that even at the time of submitting the application for fresh licence/renewal in the year 2009, 5 respondent No. 5 submitted an affidavit dated 20.08.2009 deposing  that  he will not  claim  any  right  over  the auction platform. That in fact the licence was issued only after the said affidavit.  3.3 It   is   next   submitted   that   the   High   Court   has   materially erred   in   observing   and   holding   that   carrying   on   the business in the shop and on the auction platform both are distinct   and   separate.   That   the   right   to   use   a   particular site in the  platform  is connected with  the right  to  use the particular corresponding shop in view of the clear policy of the board i.e., “One Site One Shop”.  3.4 It   is   contended   that   the   appellant   herein   is   doing   the business,   has   the   licence   and   he   is   allotted   shop   no.   27 and therefore, he is entitled to the allotment of the auction platform adjacent to and/or in front of shop No. 27.  3.5 It   is   further   contended   that   so   far   as   respondent   No.   5   is concerned, he is doing  business in  shop No. 12 therefore, not   to   permit   the   appellant(s)   to   do   business   on   the auction   platform   which   is   adjacent   to   shop   No.   27   and allotting auction platform to respondent No. 5 who is doing 6 business   in   shop   no.   12,   just   adjacent   to   shop   No.   27   is unreasonable and arbitrary. 3.6 It   is   next   contended   that   the   appellant(s)   herein approached   the   learned   Single   Judge   challenging   the   co­ allotment of the site to respondent No. 5. That in any case the   appellant(s)   do   not   succeed   in   such   challenge,   they cannot   be   worse   of   compared   to   the   position   which   they were in prior to filing of the writ petition.    4. Present   appeals   are   vehemently   opposed   by   Shri   Vatsal Joshi,   learned   counsel   appearing   on   behalf   of   the Chandigarh Market Committee. It is vehemently submitted that   after   the   interim   order   dated   05.08.2016   was   passed by   this   Court,   the   representation   made   by   the   appellant herein   has   been   dealt   with   and   considered   by   the   Market Committee and a detailed reasoned order has been passed by   the   Market   Committee   rejecting   the   representation   of the appellant.   4.1 It   is   further   submitted   that   the   allotment   of   auction platform is to be made as per the policy. That it is rightly observed   and   held   by   the   High   Court   that   to   do   business in  the shop and  on the auction platform  are different and 7 distinct.   That   as   such   there   is   no   policy   and/or   rule pointed out on behalf of the appellant that a licence holder is entitled to carry on the business and/or allotment of the auction   platform   just   adjacent   to   and/or   in   front   of   shop occupied by him.  4.2 It is next submitted that as respondent No. 5 was found to be   doing   business   since   1970   and   thereafter,   he   applied for   renewal   of   the   licence   in   the   year   2009;   he   has   been allotted the platform in front of shop No. 27.  4.3 It   is   vehemently   submitted   that   the   appellant   and/or   any other licence holder doing business in the respective shop cannot as a matter  of right claim allotment of the auction platform at a particular place.  4.4 It is contended that as such, existing sheds in the Market Committee   collapsed  on   10.06.2007   and  thereafter,  sheds were   reconstructed   in   the   year   2009.   That   thereafter,   the Secretary   Agriculture,   U.T.   Chandigarh   laid   down   the principles   and   guidelines   at   the   first   instance,   all   those allottees,   who   were   allotted   sheds   for   working   prior   to collapse of sheds on 10.06.2007 were entitled to be allotted shed/space   as   they   existed   on   the   date   when   the   shed 8 collapsed.   That   the   appellant   was   issued   the   licence   on 16.07.2007   whereas   the   sheds   collapsed   on   10.06.2007, therefore, the appellant was not in possession of the shed earlier   to   the   collapse   on   10.06.2007   and   therefore,   his case is not covered under the aforesaid policy.  4.5 It   is   further   contended   that   the   action   of   the   Market Committee   in   allotting   the   sheds   is   absolutely   in consonance   with   the   guidelines/policy   laid   down   by   the Secretary, Agriculture Department, Chandigarh.       5. While   opposing   the   present   appeals,   learned   counsel appearing   on   behalf   of   respondent   No.   5   has   argued   that as such respondent No. 5 was carrying on business on the platform   even   at   the   time   of   the   collapse   of   shed   on 10.06.2007   and   was   having   a   valid   licence   since   1970. However,   at   the   time   of   allotment   of   newly   constructed sheds, licence of the firm was not valid due to non­renewal and   the   case   for   grant   of   licence   was   pending   for consideration in the office of the Committee, and the same was   finally   granted   in   the   month   of   February,   2010.   It   is submitted that thereafter on constitution of the Committee the   allotment   of   the   shed   was   made   to   respondent   No.   5, 9 being a licencee of the Committee and possession holder of the   shed   prior   to   the   collapse   of   the   shed.   Making   the above submissions it is prayed that the present appeals be dismissed.  6. We have heard learned counsel appearing on behalf of the respective   parties   at   length.   We   have   gone   through   the impugned   judgment(s)   and   order(s)   passed   by   the   learned Single   Judge   as   well   as   the   Division   Bench   of   the   High Court. 6.1 At the outset, it is required to be noted that the appellant is claiming shed/auction platform which is just adjacent to and/or in front of shop No. 27 and/or  at any other place. However, the appellant is unable to establish and/or show any   specific   rules   and/or   regulations   with   respect   to   the allotment   of   the   shed/auction   platform   and   that   too,   just adjacent   and/or   in   front   of   shop   in   which   a   particular person   is   carrying   on   the   business.   Therefore,   in   the absence   of   any   specific   right   in   his   favour,   the   appellant could   not   have   prayed   for   the   allotment   of   shed/auction platform   just   adjacent   to   and/or   in   front   of   his   shop   No. 27.  10 6.2 At   this   stage,   it   is   required   to   be   noted   that   even   other persons   are   allotted   the   shops/auction   platforms   at different   places.     It   is   also   required   to   be   noted   that number   of   persons   doing   business   is   more   than   the availability of auction platforms.   6.3 At   this   stage,   it   is   also   required   to   be   noted   that   as   such pursuant   to   orders   passed   by   this   Court   on   06.05.2016 and   05.08.2016,   petitioner   –   appellant   made   the representation.  The orders are as under: ­     “Mr.   Patwalia,   learned   senior   counsel   states   that there   are   certain   other   platforms   which   are available. If that is so, Respondent Nos. 2 to 4 may consider whether one such platform can be allotted to the petitioner or not.  Petitioner   is   entitled   to   make   a   representation   in this behalf within one week.  List the matter in the month of August, 2016.” xxx “It   is   stated   by   Mr.   P.   S.   Patwalia,   learned   senior counsel   appearing   for   the   petitioner,   that   platform No. 13 is available.  Learned   counsel   for   the   respondents   submits   that the   matter   is   pending   consideration   and   shall   be decided within a period of four weeks.  We   hope   that   the   respondents   shall   consider   it favourably.  List the petitions after four weeks.” 11 Even   the   representation   was   permitted   to   be   made   to consider   on   the   statement   made   by   learned   counsel appearing on behalf of the appellant that there are certain other platforms which are available and to that, this Court observed   that   if   that   is   so,   respondent   Nos.   2   to   4   may consider whether one such platform can be allotted to the appellant   or   not.   That   thereafter,   a   representation   was made   by   the   appellant   which   has   been   dealt   with   and rejected by the Committee by a detailed order which is self­ explanatory.  6.4 In   the   representation/order,   it   is   specifically   mentioned that   earlier   the   shed   collapsed   on   10.06.2007   and thereafter,   the   shed   was   reconstructed   in   the   year   2009 and a policy decision was taken pursuant to the directions issued   by   the   Secretary,   Agriculture,   that   at   the   first instance,   all   those   allottees,   who   were   allotted   sheds   for working   prior   to   collapse   of   sheds   on   10.06.2007   were entitled   to   be   allotted   shed/space   as   they   existed   on   the date   when   the   shed   collapsed.   Thereafter,   the   allotment has   been   made   as   per   the   principles   and   guidelines 12 regarding allotment of auction platforms as directed by the Secretary. The guidelines are as under: ­  “1. At   the   first   instance,   all   those   allottees,   who were allotted sheds for working prior to collapse of   shed   on   10.06.2007   will   be   allotted sheds/spaces   as   they   exited   as   on   the   date when the shed collapsed. 2. In   case   after   that,   there   are   more   spaces available,   those   spaces   shall   be   advertised   and fresh   applications   from   the   bonafide   license holders   as   on   the   date   of   inviting   the applications   or   those   licensees   whose   licenses are due for renewal and are pending for renewal with   the   competent   authority   as   on   date   of calling   applications   shall   be   called,   after   giving due notice of at least 20 days. Once that is done and   in   case   legally   bonafide   applications   are more   than   the   number   of   available   space,   draw of lots will be held in the presence of Chairman, Market Committee, Joint Secretary, Agricultural Marketing   Board   and   applicants   who   desire   to be   present.   Based   on   draw   of   lots   further allotment   of   sites/working   spaces   shall   be made.  3. These   directives   shall   be   followed   till   such   time the Government makes a new rule under the Act and gives new guidelines. Further keeping in view my finding in this case, I   am   of   the   considered   opinion   that   any allotment   which   has   been   made   to   other   than the   erstwhile   allottees   who   were   sitting   and doing   their   business   as   on   10.06.2007   is   not just and valid and needs to be set aside.  I direct the Market Committee to issue notice for cancellation   of   allotted   site/shed   to   those allotees who were not allottees as on 10.06.2007 and   after   giving   them   due   opportunity   of   being heard,   may   pass   appropriate   orders   keeping   in view the principle which I have laid down in this order." 13 6.5 That   thereafter,   the   allotments   have   been   made   in accordance with the guidelines/principles laid down by the Secretary,   Agriculture.   Under   the   circumstances,   the appellant   is   not   entitled   to   any   preferential   treatment and/or   allotment   dehors   observance   of   principles   and guidelines   issued   by   the   Secretary   regarding   allotment   of the auction platforms. The appellant is to be treated at par and   equally   with   other   persons   doing   business   in   the market and on the auction platform.       6.6 Even as rightly observed by the High Court, to do business in   the   shop   and   to   carry   on   business   on   the   auction platform, are both different and distinct. Merely because a person   is   having   a   licence   and   doing   business   in   a particular   shop,   he  is   not   entitled  to  the   auction   platform as   a   matter   of   right   and   that   too,   in   front   of   and/or adjacent   to   his   shop.   No   such   rule   and/or   regulation and/or   guideline   supporting   such   a   claim   has   been brought to the notice of the High Court or even this Court.  6.7 Now   so   far   as   the   allotment   of   the   auction   platform   in favour   of   respondent   No.   5   is   concerned,   it   is   required   to be   noted   that   according   to   the   Market   Committee   and 14 respondent   No.   5,  respondent  No.   5   has   been   holding   the licence   and   doing   business   since   1970,   whereas   the appellant herein got the licence on 16.07.2007. It appears that   at   the   relevant   time   when   the   allotment   of   the   newly constructed shed was made, the licence of respondent No. 5   was   not   renewed   and/or   not   valid   due   to   non­renewal and   the   case   for   grant   of   licence   was   pending   for consideration   in   the   office   of   the   Committee,   which   was granted   in   the   month   of   February,   2010.   Thereafter,   the shed has been allotted in favour of respondent No. 5 being a   licencee   of   the   Market   Committee   and   being   in possession   of   the   shed   prior   to   collapse   of   the   shed.       All these aspects in detail have been considered by the Market Committee while deciding the representation. 7. In view of the above and for the reasons stated above and in   absence   of   any   specific   rule/regulation   to   the   contrary and   when   the   allotment   of   the   sheds   is   made   as   per   the principles/guidelines   of   the   Secretary,   Agriculture, reproduced   hereinabove,   and   in   absence   of   any   specific rule   in   favour   of   appellant(s),   right   to   claim   the   allotment just in front of his shop and/or adjacent to the same and 15 when the allotment in favour of respondent No. 5 is made as   per   the   policy   and   guidelines,   both   the   learned   Single Judge   and   Division   Bench   of   the   High   Court   have   rightly held   against   the   appellant   and   have   rightly   dismissed   the writ   petition(s)   and   appeal(s).   We   are   in   complete agreement with the view taken by the High Court.  8. In view of the above and for the reasons stated above, the present   appeals   lack   merit   and   the   same   deserve   to   be dismissed and are accordingly dismissed. No costs.       ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. MARCH 03, 2023 [B.V. NAGARATHNA] 16