National Consumer Disputes Redressal
Reena Rao & Anr. vs Panchsheel Buildtech Pvt. Ltd. & 2 Ors. on 1 July, 2024
NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI CONSUMER CASE NO. 2943 OF 2017 1. REENA RAO & ANR. W/O. ANIRUDHA SENGUPTA,
R/O. SUPREME TOWERS, TOWER-11, FLAT 1102, SECTOR-99, NOIDA-201303,U.P. ...........Complainant(s) Versus 1. PANCHSHEEL BUILDTECH PVT. LTD. & 2 ORS. H-169, SECTOR-63, NOIDA-201301,U.P. 2. ASHOK CHAUDHARY (CHAIRMAN) PANCHSHEEL BUILDTECH PVT. LTD.
H-169, SECTOR-63, NOIDA-201301, U.P. 3. ANUJ CHAUDHARY (DIRECTOR) PANCHSHEEL BUILDTECH PVT. LTD.
H-169, SECTOR-63, NOIDA-201301-U.P. ...........Opp.Party(s)
BEFORE: HON'BLE MR. JUSTICE RAM SURAT RAM MAURYA,PRESIDING MEMBER HON'BLE BHARATKUMAR PANDYA,MEMBER
FOR THE COMPLAINANT : MR. SANDIV KALIA, ADVOCATE
MS. REENA RAO, ADVOCATE FOR THE OPP. PARTY : MR. GAUTAM MISHRA, ADVOCATE
Dated : 01 July 2024 ORDER
Heard Ms. Reena Rao, Advocate and Mr. Sandiv Kalia, Advocate, for the complainants and Mr. Gautam Mishra, Advocate, for the opposite parties.
Ms. Reena Rao and Mr. Anirudha Sengupta have filed above complaint for directing the opposite parties to (i) obtain completion certificate/occupation certificate, execute conveyance deed and hand over possession of the villa allotted to them; (ii) pay delay compensation in the form of interest @ 18% per annum compounded annually on the amount deposited by them from due date of possession till the handing over possession; (iii) reimburse Rs.5,25,500/- of the rent and Rs.45,000/- as shifting charges incurred by them due to delay in delivery of possession; (iv) pay Rs.10 lacs as compensation for mental agony and harassment; (v) complete all the amenities and facilities as per brochure and provide it to them and other residents; (vi) complete the fitting and fixture in the villas as provided in the brochure; (vii) cure structural defect of car parking slot, which should be of an appropriate size where a decent sedan can be parked with access to the passengers to open doors and come out like the one provided with 142 sq. yd. villas; (viii) not to change the layout plan without intimation and consent of at least 2/3 majority of buyers; (ix) pay Rs.75,000/- as litigation cost; and (x) any other relief which is deemed fit in the fact of the case.
The complainants stated that Panchsheel Buildtech Pvt. Ltd. (OP-1) was a company registered under the Companies Act, 1956, Mr. Ashok Chaudhary (OP-2) was it chairman and Mr. Anuj Chaudhary (OP-3) was its director, who were actively involved in day to day activities of construction and administration of the company. The OPs launched a group housing project of villas and flats in the name of "Panchsheel Villas" at Plot no. GH-01A, Sector 16, Greater Noida, in the year 2010. In the brochure, the OPs published that 480 villas of 2BHK and 3BHK would be constructed in the project, which would be fully loaded luxury villas, equipped with all modern facilities. Although in the brochure, the price of villa of 120 sq. yd. was mentioned as Rs.55,73,025/-, but, when the complainants went to book the villa, they were informed that the price of the villa was increased to Rs.70,02,137/-, due to the order of Allahabad High Court enhancing the compensation in the land acquisition cases. Believing upon the representation of the OPs, the complainants booked Villa no.130, 3BHK type II, size 120 sq. yd. and deposited Rs.7,00,214/- on 27.04.2012, as at that time 10% of the total price had to be deposited as booking amount. Later on, the OPs raised a demand of Rs.3,43,132/- through email dated 28.09.2012, which was protested by the complainants through email dated 09.10.2012, but, the OPs declined to hear anything, therefore, this amount was deposited on 01.05.2013. Thereafter, the OPs issued allotment letter dated 31.07.2013, allotting Villa type II, Unit no. 130, size 120 sq. yd., in the project "Panchsheel Green II". The allotment letter contains three types of payment plan. The complainants opted for 'down payment plan', under which, 15% of BSP+PLC had to be deposited at the time of booking, 80% of BSP+PLC within 45 days of booking and 5% of BSP+PLC+IFMS + other charges at the time of offer of possession. The OPs provided 5% rebate in this plan. The OPs issued a credit note dated 11.07.2013 in favour of the complainants, adjusting 5% rebate in their account. The complainants deposited balance amount time to time and Rs.66,75,793/- upto 05.08.2013 (including 5% rebate), i.e. 95% of consideration was deposited. As per allotment letter due date of possession was 36 months from date of booking or sanction of plan from authority, whichever is later, subject to receipt of entire basic sale price, extra charges, registration charges and any other charges. The complainants booked the villa on 27.04.2012, therefore, due date of possession expired on 26.04.2015, but, the OPs have neither completed the construction nor offered the possession. On inquiry, they used to reply that it would be delivered within six months. After taking payment, the OPs changed layout plan and reduced number of villas from 480 to 188 without consent of the allottees and the land earmarked for villas were changed in towers of multi-storied building. Without completing the allotted project, the OPs launched other projects namely "Pratishtha", "Pebbles", "Pinnacle", "Hynish", "Premium 24", "Prime 90" and "Wellington 2 Towers" at different places, syphoning money of this project. In case of delay in payment of instalment, the OPs are charging 24% interest as such the complainants are also entitled for same interest on their deposit for the delayed period. The complainants are living in rented accommodation, they had to change their rented accommodation, in which, they had incurred extra amount of rent and shifting expenses. The complainants sent an email on 05.10.2016 to the OPs and thereafter gave a legal notice on 30.12.2016 to hand over possession of the villa, complete in all respect as per specification. In spite of service of legal notice, the OPs did not respond, then, this complaint was filed on 05.10.2017.
The opposite parties filed their written reply on 16.01.2018, in which, the booking and allotment of the villa and deposits made by the complainants have not been disputed. The opposite parties stated that the project of villa was part of "Panchsheel Greens II", Plot No. GH-01, Sector-16, Greater Noida and basic sale price at the time of allotment was Rs.70,02,137/-.The complainants booked the villa through the broker. The price was enhanced prior to booking of the complainants, therefore, they were not concerned with the initial price as mentioned in the brochure. As the opposite parties had to pay additional compensation to the land owners as such the price was enhanced. Due to the order of Allahabad High Court and the farmer's protest, the project was halted during 21.10.2011 to 24.08.2012 on the spot. NCR Planning Board took time in framing the policy of development and thereafter, sanction of the layout plan was delayed. Due to which the project was further delayed and resumed almost after two years. The complainants opted for the "down payment plan", under which, they were required to deposit 15% of BSP at the time of booking, as such demand dated 28.09.2012 was issued to them, as they had deposited 10% of BSP. The complainants deposited this amount on 01.05.2013. So far as, the change in layout plan was concerned, the opposite parties gave public notice published in newspapers "Hindustan Times" and "Dainik Jagran", inviting objections from the allottees. GNIDA also published notice inviting objections from the allottees on 23.04.2017. In spite of publication of notices, nobody filed any objection, as such the complainants cannot raise any objection in respect of change of the layout plan. Although in the brochure some more amenities in the villas were announced, but due to unreasonable delay for the reasons beyond their control, certain items like Chimney & Hob, Fancy lights, Video door phone and geyser were reduced, considering viability of the project. Although due to delay for force majeure, the costs of building materials and labourers were increased but the opposite parties did not enhance the cost of the villa. In the allotment letter, specification has been mentioned and accordingly the prices were charged, therefore, the complainants cannot claim the amenities in the villa as per brochure. The complainants gave an email on 25.09.2013, raising objection in respect of specification as mentioned in the allotment letter dated 31.07.2013, but, the opposite parties through its reply dated 25.09.2013, clarified the issue and thereafter the complainants did not raise any objection. Time for delivery of possession as mentioned in the allotment letter was tentative and subject to force majeure. Delay was caused due to farmer's agitation, NCR Planning Board took further time in framing the policy of development and sanction of the layout plan by the statutory authority, which were force majeure and the opposite parties are entitled for extension of these period. They denied allegations of diversion of fund in other projects and committing unfair trade practice. In allotment letter, there is a clause for resolution of the dispute through arbitration, therefore, complaint is not maintainable and is liable to be dismissed. Total cost of villa is Rs.70,02,137/- as such the complaint does not fall within pecuniary limit of this Commission.
The complainants filed their Rejoinder on 30.01.2018 and Affidavits of Evidence of both the complainants on 23.02.2018. The complainants filed IA/6342/2018 for withdrawing their Affidavits of Evidence filed on 23.02.2018. IA/6342/2018 is allowed and Affidavits of Evidence filed on 23.02.2018 are permitted to be withdrawn. By the order dated 23.07.2018, both the parties were given time to file their evidence. Both the complainants filed their Affidavits of Evidence on 01.10.2018 and the opposite parties filed Affidavit of Evidence and Affidavit of Admission/Denial of documents of Rahul Tomer. IA/22098/2018 has been filed for bringing on record the tracking report showing that Affidavits of Evidence filed on 01.10.2018, was served upon the opposite parties. The complainants filed written synopsis on 01.07.2021, but, the opposite parties did not file their written synopsis. IA/1533/2021 was filed for hearing the complaint through video conferencing, which has become infructuous.
In the meantime, the opposite parties vide email dated 05.04.2017, offered possession with final demand. The complainants raised objection through email dated 07.04.2017 on the ground that "occupation certificate" has not been obtained and common amenities were not completed. The opposite parties obtained 'occupation certificate' on 17.12.2021 and vide email dated 18.12.2021, offered possession to the complainants, raising final demand. The complainants, thereafter, allegedly visited the villa and found several deficiency in the construction. The complainants vide email dated 08.01.2022, pointed out the deficiencies in the construction as well as the amenities in the villa and called upon the opposite parties to remove the deficiencies. However the opposite parties instead of removing the deficiencies issued remainder for the payment of the balance amount on 09.03.2022. The complainants again vide email dated 16.05.2022 asked the opposite parties to remove the deficiencies in the construction then the opposite parties issued pre-cancellation notice dated 07.10.2022. The complainants filed IA/10212/2022 for early hearing of the complaint. The complainants also filed IA/10458/2023 for obtaining an inspection report of the villa from an architect. This Commission vide order dated 06.11.2023, appointed Mr. A R Prashant Kr. Sahai, Architect, for inspection of the villa, who after inspection of the villa has submitted a report dated 11.12.2023. The opposite parties have filed their objection to the report.
We have considered the arguments of the complainants and examined the records. The allotment letter dated 31.07.2013, provides that possession will be delivered within 36 months from the date of booking or from the date of approval of the layout plan whichever is later. The allotment letter further clarified that the building plan was tentative and the company may make such changes, modifications, alterations and additions as may be deemed necessary or may be required to be done by the company and Greater Noida authority. It is also mentioned that since it is a large project, the construction will be completed in phases. All major common facilities will be completed only after completion of construction of all phases. As such the allottee must take possession of the villa as soon as it is made available for the possession. The opposite parties stated that initially due to farmer's agitation and thereafter NCR Planning Board took time in notifying Master Plan, the project was halted during 21.10.2011 to 24.08.2012. Thereafter, layout plan was approved on 25.11.2014 as such due date of possession was 24.11.2017. The opposite parties completed the construction and applied for issue of "part occupation certificate" on 06.10.2016, along with revision of the layout plan. Greater Noida Industrial Development Authority published notices in newspapers on 23.04.2017, inviting objections of the allottees. No objection was filed any allottee. The opposite parties vide email dated 05.04.2017, offered possession to the complainants with final demand. The complainants raised objection through email dated 07.04.2017 that "occupation certificate" was not issued and common amenities were not completed. The "occupation certificate" was issued on 17.12.2021 and possession was offered on 18.12.2021 with final demand dated 20.12.2021.
The complainants again disputed offer of possession, through email dated 04.01.2022, raising following objections:-
"Dear Sir/Madam,
Thank you for your mail, dated 20th December 2021, informing the receipt of the Occupancy Certificate on 17.12.2021. We are happy, thank you have offered for possession for which we were waiting since long. Soon after receipt of your email on our first opportunity, we visited the project site on 28.12.2021 and were surprised to see the incomplete status of the Villa/Project which still is not habitable.
1. The main gate i.e. entry gate to each Villa is still to be fixed in all the Villas. The villas are incomplete from outside as well as inside.
2. Also request you to please provide the following:
1) Copy of OC/CC received from the Greater Noida Authority.
2) Draft of the "Agreement of supply of the Electricity. Please clarify on the type of meter connection from NPCL. I hope the connection is a multiple connection from the NPCL and power back up connection is separate for the villas.
3) Draft of the "Agreement on Power Backup Supply".
4) Draft of the "Agreement on Maintenance".
Please provide reasons for selecting Allied Infra Pvt. Ltd. Company for providing Maintenance. On searching the credibility of the company we have come to know that many home buyers of Panchsheel Green II Tower projects have complained of very poor services provided by Allied Infra Pvt. Ltd. in the Towers of Panchsheel Greens II. Then, why have you decided to sign an agreement for maintenance with this very company, which is providing poor & deficient services? Below is the link where consumer complaints are registered by homebuyers of Panchsheel Greens II.
5) Provide a draft of the "Allotment of Car Parking" with a detailed car parking area. On a visit to the project site on 28.12.2021, it was observed that the size of the parking was very small and we have apprehensions that we will not be able to park our car in the allotted area. Please fix a date when we can visit the project site with our car and the same is parked in the Parking area allotted for our Villa by your designated office bearer.
6) Provide draft of the Tripartite sub-lease deed.
Please provide details of the work completed in line with the Specifications given to us at the time of Booking the Villa on 27.04.2012.
3. Also please provide us the following details:-
1. Delay penalty breakup from 28.04.2015 i.e. due date of possession till the actual physical possession after complete compliance of the terms & conditions as agreed for at the time of booking.
2. Break up of the charges demanded for Electric Meter for electricity connection to our Villa from NPCL for 12 KVA load.
3. Please provide the break-up of Rs.1,72,446/- adjusted against which furnishing item? The offer of possession was to be given after completing the following fittings and fixtures given below:
i) Complete Modular Kitchen with Chimney, Hob & Individual RO Unit
ii) Modular switches/Fans, Lights and Fancy Light fittings, geysers & AC's in all rooms,
iii) Video Door Phone,
iv) Jaquar/ Kohler fittings or superior, granite counter, Branded Chinaware fixtures etc.
v) ....paint/ plastic paint
vi) Celling with Designer POP
vii) Woodwork in all bedrooms etc. as given in the brochure.
4. Please also clarify the following facility as promised:
a) Modern Sports facilities
b) Clubhouse for the villa buyers
c) Kids Zone
d) Cricket Ground
e) Video Phone in your Villa
f) Modern fully equipped business centre
g) Fine dining restaurants
5. You promised as replicated below:
"Your Panchsheel Villa comes fully furnished. So you are spared the hassle of setting up your home. Each furnishing and article is hand-picked by our team of designers. What you get on delivery, is ready-to-live in Villas".
As per your promise we were to move in the villa only with our baggage. But the status of the villas in the photographs taken on 28.12.2021 speaks otherwise, the villa was totally raw, no wood work, no bathroom fittings, lot of seepage, very poor construction quality, no kitchen work, walls are not aligned with each other, Door panels are patched with some wood pieces on the frame of the back entry door from the staircase, none of the fittings & fixtures as mentioned above has been adhered to. Your offer of possession is farce and false to what you were supposed to deliver. Please share the date when the Villa is complete in all respects & in true spirits. (Sharing a few photographs with this email on the status of Villa No 130 on 28.12.2021.)
Please complete the villa in all respects and as promised and provide the above-mentioned information. Please update my present address for communication:
My present address is:
Ms. Reena Rao
B5/102, Amrapall Platinum, Sector 119,
Nolda-201304-UP.
I will be very grateful if our villa is completed in all respects as mentioned above and we are able to take possession ASAP."
As stated above, although in the brochure some more amenities in the villas were announced, but due to unreasonable delay for the reasons beyond their control, certain items like Chimney & Hob, Fancy lights, Video door phone and geyser were reduced, considering viability of the project. Although due to delay for force majeure, the costs of building materials and labourers were increased but the opposite parties did not enhance the cost of the villa. In the allotment letter, specification has been mentioned and accordingly the prices were charged, therefore, the complainants cannot claim the amenities in the villa as per brochure. The complainants gave an email on 25.09.2013, raising objection in respect of specification as mentioned in the allotment letter dated 31.07.2013, but, the opposite parties through its reply dated 25.09.2013, clarified the issue and thereafter the complainants did not raise any objection. Several years after of this email the complainants cannot raise the same dispute again in the email dated 04.01.2022. The complainants booked villa of 120 sq. yards but they demand parking of the size of the villa of 142 sq. yards.
The architect in its report dated 10.11.2023 has raised a different issue relating to deficient area of plot and construction. As per allotment letter size of the plot was 1080 sq.ft., while Architect found 1059 sq.ft. Architect has not clarified that while measuring, he has included the outer walls of the villa or not. The architect shows various deficiencies in the construction, which were not mentioned in email dated 04.01.2022. The deficiencies as pointed out in the architect report at serial no.4 to 7 relate to the specification as given in the allotment letter and the opposite parties are liable to remove these defects. Rest of the deficiencies are not as per specifications in allotment letter.
There is a dispute in respect of parking space. The architect in his report has mentioned that the staircase is coming to the parking space at the basement from the upper portion of the villa. According to the opposite parties this staircase was provided on the demand of the complainants, therefore, some area of the parking has been reduced due to it. If the complainants do not wish any staircase, the opposite parties shall remove the staircase from the parking area. The parking space is mentioned as 7 ft. 1 inch wide and 15 ft. 1 inch long. The opposite parties are directed to attend this issue and provide the parking space with appropriate width (not of the size of villa of 142 sq. yard).
Supreme Court in Ireo Grace Realtech Private Limited Vs. Abhishek Khanna (2021) 3 SCC 241, held that if possession is offered after obtaining "occupation Certificate", then the allottee is contractually obligated to take possession. Normal practice of the developer is that after deposit of final amount and completion of the paper formalities, they used to furnish the flat/villa finally. As stated above, due date of possession was 24.11.2017 and possession was offered on 20.12.2021 as such, there was delay in offer of the possession and the complainants are entitled for delay compensation. From 15.03.2020, due to spread of pandemic Covid-19, there was lockdown in the country. The opposite parties are liable to pay delay compensation from December, 2017 to 15.03.2020. Supreme Court in Wing Cdr Arifur Rahman Khan and Ors. Vs. DLF Southern Homes Private Limited & Ors. (2020) 16 SCC 512 and DLF Home Developers Vs. Capital Green Flat Buyers Association, (2021) 5 SCC 537 has awarded @ 6% interest on the deposit of home buyers as delay compensation. Therefore, the complainants are entitled for delay compensation in the form of interest @ 6% per annum on their deposit (excluding rebate) from December, 2017 to 15.03.2020.
O R D E R
In view of the aforesaid discussion, the complaint is partly allowed with cost of Rs.50000/-. The opposite parties are directed to remove the deficiencies as pointed out in the Architect Report dated 11.12.2023 at Serial Nos.4 to 7, furnish the villa as per specifications and provide appropriate width for the car parking. The opposite parties shall issue a fresh statement of account crediting delay compensation in the forms of interest @ 6% per annum on deposit of the complainants (excluding rebate) from December, 2017 till 15.03.2020. The opposite parties are entitled to charge interest @9% per annum on the balance amount payable by the complainants. After adjusting the amount payable by the complainants, balance amount with cost will be paid to the complainants along with statement of account. Above directions will be complied with within a period of two months from the date of the judgment. After completing the paper formalities, the opposite parties shall execute sub lease deed/ conveyance deed and hand over possession to the complainants without any further delay.
..................................................J RAM SURAT RAM MAURYA PRESIDING MEMBER ............................................. BHARATKUMAR PANDYA MEMBER