Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

National Consumer Disputes Redressal

Ashish Mahajan vs Unitech Limited & Anr. on 31 January, 2019

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          CONSUMER CASE NO. 1864 OF 2017           1. ASHISH MAHAJAN  S/O MR. TILAK RAJ MAHAJAN,
R/O HOUSE NO. 310-B,
SECTOR-51A,  CHANDIGARH ...........Complainant(s)  Versus        1. UNITECH LIMITED & ANR.  THROUGH ITS AUTHORIZED REPRESENTATIVE,
MARKETING OFFICE AT,
SCO 189-191,
SECTOR-17 C,  CHANDIGARH  2. UNITECH LIMITED  THROUGH ITS MANAGING DIRECTOR,
REGISTERED OFFICE AT:
6, COMMUNITY CENTRE,
SAKET,  NEW DELHI ...........Opp.Party(s) 
  	    BEFORE:      HON'BLE MR. JUSTICE V.K. JAIN,PRESIDING MEMBER 
      For the Complainant     :      Mr. Jitendra Kumar, Advocate
  Mr. Mithilesh Kumar, Advocate 
  Mr. Dharmendra Singh, Advocate       For the Opp.Party      :     Mr. Babanjeet Singh Mew, Advocate
  Ms. Chitra, Advocate  
 Dated : 31 Jan 2019  	    ORDER    	    

A company namely SDS Contractors & Builders Pvt. Ltd. booked a residential plot with the OP in a project namely 'Uniworld City' which the OP was proposing to develop in Mohali.  Plot No. 0078 in Block-C was allotted to the said company, for a consideration of Rs.53,37,150/-.  The said company and the OP namely Unitech Ltd. entered into a Buyers Agreement dated 02.04.2008 incorporating their respective obligations.  In terms of clause 4(a)(i) of the said agreement, the possession was to be delivered within 36 months of its execution.  The possession therefore, ought to have been delivered by 02.04.2011.  The complainant having purchased the said allotment, it was endorsed in his favour vide endorsement dated 18.08.2011.  The grievance of the complainant is that the possession has not even been offered to him despite a sum of Rs.61,77,052/- having been already paid to the OP namely Unitech Ltd.  The complainant is therefore, before this Commission seeking refund of the said amount alongwith compensation etc. 

2.      The OP did not file its written version despite service having effected on 08.08.2017.  The right of the OP to file its written version therefore, was closed vide order dated 08.12.2017. 

3.      I have heard the learned counsel for the parties and have considered the affidavits filed by the complainant alongwith the documents.

4.      The affidavits and the documents filed by the complainant prove the allotment made to the company namely SDS Contractors & Builders Pvt. Ltd. as well as the endorsement of the said allotment in favour of the complainant.  The said documents and affidavits also prove the payment alleged to have been made to the OP in respect of the allotted plot.  Since the possession of the plot was not even offered to the complainant, despite the time stipulated in the agreement for delivery of the possession having expired about more six years before institution of this complaint, he is entitled to refund of the amount paid by him to the OP alongwith compensation etc. 

5.      The learned counsel for the OP states that they are in the process of completing the development of the plot and are yet to apply for the requisite Occupancy Certificate.  The complainant however, does not wish to wait for the possession any more, he having already waited for more than seven years. 

6.      The learned counsel for the complainant also states on instructions from the complainants that he is restricting the claim to the refund of the principal amount paid to the OP alongwith compensation in the form of simple interest @ 10% per annum in terms of clause 4.e of the agreement which reads as under:

"If for any reason the Developers are not at all in a position to offer the plot, as agreed herein, the developers may offer the Purchaser(s) an alternative property or refund the amount in full with interest @ 10% per annum without any further liability to pay damages or any other compensation."    

7.      The learned counsel for the complainant also states that the written version has not been filed in this complaint, several other consumer complaints in respect of this very project have already been allowed by this Commission.  A reference in this regard is made to the decision of this Commission in CC/25/2016 Harinder Singh Vs. M/s Unitech Limited decided on 19.12.2016 which to the extent, it is relevant, reads as under:       

"2.      The complaint has been opposed by the OP which has admitted the allotment made to the complainant as well as the payment made by him.  It has been stated in the written version filed by the OP that though they tried their best to hand over the possession of the plot but the project got delayed on account of reasons and circumstances beyond their control.  The following, according to the OP, are the main reasons which resulted in delaying the aforesaid project:
          (i) There was a slump in the real estate industry.
         (ii) There was extreme shortage of labour/workers due to Commonwealth Games organized in 2010. 
         (iii) There was shortage of labour on account of schemes like National Rural Employment Guarantee Act (NREGA) and Jawaharlal Nehru National Urban Renewal Mission (JNNURM).
          (iv) There was an acute shortage of water in NCR region.
         (v) Vide notification dated 14.09.1999, Ministry of Environment and Forest had barred excavation of soil for manufacture of bricks. 
         (vi) There was shortage of raw materials such as sand on account of mining operations having been suspended by the Hon'ble Supreme Court vide its order dated 08.05.2009.

          It is also stated in the written version filed by the OP that in case of delay in offering possession, the purchaser is entitled to a penalty compensation of Rs.50/- per sq. yard per month of the area of the plot and therefore, the calculation of the compensation cannot exceed the said amount. 

3.      The learned counsel for the complainant submits that the present complaint is squarely covered by the decision of this Commission in CC No. 346 of 2013 Lt. Col. Anil Raj & Anr. Vs. M/s Unitech Ltd. & Anr. decided on 02.05.2016.  In Col. Anil Raj (Supra), the complainants had entered into an agreement for purchase of a plot in this very project i.e. Uniworld City in Mohali, Punjab but the OP had failed to deliver possession of the said plot within the time stipulated in the Buyers Agreement.  The OP, during the course of hearing of the aforesaid complaint, expressed willingness to refund the amount deposited by the complainant alongwith interest @ 10% per annum.  They were directed by this Commission to refund accordingly.  The OP however, failed to comply with the said order.  This Commission, considering the deficiency on the part of the OP in rendering services to the aforesaid complainant and also taking note of the conduct of the OP in not honouring its own commitment of refund alongwith interest @ 10% per annum, directed it to pay simple interest @ 18% per annum from the date of each deposit till realization.  The OP was also directed to pay cost of Rs.3,00,000/- to the complainant and deposit Rs.2,00,000/- with the Consumer Welfare Fund of this Commission. 

4.      Even on merits, I find no justification for the delay in offering possession of the plot to the complainant.  As far as the Commonwealth Games are concerned, they were held way back in October 2010, almost five years before the parties entered into the second Buyers Agreement.  Therefore, reference to the said Games is wholly misplaced. 

          There is absolutely no evidence of the OP having tried to recruit labourers and having not been able to do so on account shortage of labour in the market.  Therefore, there is no merit in the plea that the project could not be completed on account of shortage of labour.  In any case, the alleged shortage of labour refers to NCR region whereas the plot in question is stated in Mohali. 

5.      As regards the alleged shortage of water, the order passed by the Punjab and Haryana High Court on 16.07.2012, the notification issued by the Ministry of Environment and Forest on 14.09.1999 as well as the order of the Hon'ble Supreme Court dated 08.05.2009 suspending the mining operations in Aravali Region are concerned, all these events happened prior to the parties entering into the second Buyers Agreement dated 23.03.2015.  The OP despite the aforesaid events, having agreed to deliver possession of the plot to the complainant within six months of the said Buyers Agreement, cannot take the plea that the completion of the project has been delayed on account of the aforesaid reasons.  I am therefore, satisfied that there was no justification for the delay in completion of the project and offering possession to the complainant." 

8.    For the reasons stated hereinabove, the complaint is disposed of with the following directions:-

(i)      The opposite party shall pay the entire principal amount of Rs.61,77,052/- alongwith compensation in the form of simple interest @ 10% per annum with effect from the date of each payment till the date on which the entire principal amount along with compensation in the form of interest is actually refunded.
(ii)        The opposite party shall also pay a sum of Rs.25,000/- as the cost of litigation to the complainant.
(iii)       The payment in terms of this order shall be paid within three months from today.

  ......................J V.K. JAIN PRESIDING MEMBER