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 6, Cited by 0]

Rajasthan High Court - Jaipur

Sudha Gupta vs State (Urban Development)Ors on 8 August, 2016

Author: Alok Sharma

Bench: Alok Sharma

    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH JAIPUR

S.B. Civil Writ Petition No.13915/2015
Sudha Gupta vs. State of Rajasthan & Ors.
Date of Order-::-8th August, 2016
HON'BLE MR. JUSTICE ALOK SHARMA

Mr. Punit Singhvi, for petitioner.
Mr. Anuroop Singhi,
Mr. Saurabh Jain, for respondents.

The petitioner is aggrieved of the Rajasthan Housing Board (hereinafter 'the RHB') notice dated 23.07.2015 stating that non deposit of the demand amount of Rs.51,36,912/- by 02.06.2015 would entail cancellation of the registration/allotment of flat No.12/B-801 Bhrighu Apartment Mansarovar (hereinafter 'the flat'). The petitioner has also challenged the allotment letter dated 03.03.2015 to the extant RHB required her to deposit Rs.51,36,912/- towards the aggregate price of a flat with parking, allotted to her on an Out-Right Sale basis in the MIG-B category on the ground that the aforesaid price is exorbitant and arbitrary. The consequential prayer is that RHB be directed to issue a revised allotment letter appropriate to the price set out in the information booklet at the time of the registration in 2012.

Facts set out by the petitioner are that RHB launched a Registration Scheme 2012 for allotment of flats in the medium income group (MIG) with a basement plus stilts in a 10 storied building situate at Sector-1, Mansarovar, Jaipur. The flat area was to be approximately 1200 square feet while the indicative price was Rs.36 lacs. The petitioner was declared successful in the lotteryas communicated vide letter dated 22.01.2013. She was required to initially deposit three installments of Rs.70,000/-, Rs.70,000/- and Rs.65,000/- each toward seed money, which she timely did.

The allotment of the flat was then made under the letter dated 03.03.2015, for an aggregate price of Rs.51,36,912/- payable within three months. It is alleged that RHB is unlawfully charging a sum of Rs.11,79,644/- as interest in the aggregate price of Rs. 51,36,912/-. Further the land price has similarly been arbitrarily fixed on the DLC rate not as of the date of registration for allotment of the flat but on the date of the allotment. The petitioner states that rate of inflation, the rate of labour, the cost index of fuel and power, the cost index of all commodities and the cost index of grey cement between September 2012 about the time the registration with the indicative price of Rs.36 lacs was made and February 2015 when the allotment was made has been minimal and hence the unconscionably enhanced price is wholly arbitrary, as RHB is under a statutory mandate to operate on No profit No loss basis. The allegation is that even otherwise the quality of construction of the building and the flat allotted therein is woeful and incomplete. Protestation under representation dated 02.06.2015 to the RHB were of no avail. Hence, this petition.

In its reply, RHB has stated that the allotment price under its letter dated 03.03.2015 is completely reasonable, just and fair having been determined applying the principles of costing adopted by it for allotment of houses/flats constructed by it and sold on out-right sale basis. It has been submitted that the matter of allotment of the flat by the RHB to the petitioner is a matter purely of contract, non statutory in nature and the writ petition in respect thereto is liable to be dismissed as non-maintainable. It has been further submitted that in any event, this Court in the exercise of its powers under Article 226 of the Constitution of India cannot wade into an accounting dispute with regard to the costing of the flats allotted by RHB. It has been emphasized that the price of the flat reflected in the registration scheme 2012 was only indicative and non binding in nature. No cause of action can be founded on a subsequent price fixed at actual costs to RHB in accordance with condition 20 of the registration scheme in issue. No profit is being made by RHB from the flat allottednor in fact even alleged. Only costs, applicable charges and service tax is being recovered. It has been submitted that Bhrighu Apartments Mansarovar in regard to where two different schemes were floated at different times, and the petitioner allotted the flat, consists of about 200 flats out of which 125 allottees have already deposited the asking price required under the demand notices and taken possession of the flats. The cost of the flat is Rs.48,83,600/- as per calculations made on the basis of RHB's principles of costing universally applied to all allotments made on out right sale basis. It was further submitted that Clause 12.5 of the principles of costing 2010 adopted by RHB provides in unequivocal terms that the RHB would charge 5% of the cost of the flat for stilt parking and this amount has been charged to the petitioner under the demand note. It has been submitted that grievance of the petitioner with regard to the alleged arbitrary enhancement of the price of the flat is in any event vague in nature and non specific. No error in the demand note with reference to RHB's principles of costing 2010 has been pointed out. It was submitted that the land rates for every area where RHB operates are determined on annual basis and revised yearly as per principles of costing 2010. The cost of land applied in the case of the petitioner made the allotment under letter dated 03.03.2015 is 13505/- per square meter as was the rate fixed for 2014-15. It was further submitted that rate at which interest is to be charged for the period of construction has been fixed, under the principles of costing @13.25% for MIG-B category vide order No.561 dated 08/09.03.2006. This for reason that the flat has been built out of RHB's finances obtained at a cost. It was submitted that the petitioner's case is completely misdirected in so far as she seeks parity with allottees in the SFS category to whom absolutely different criterion of costing apply for reason of such contracts for allotment being based on different terms. It was submitted that for houses allotted in the SFS category, as per Clause 21 of the principles of costing, the cost of developed land, is charged as applicable in the year in which the first installment of the house/flat is deposited by the SFS applicant. Further no interest on the cost of construction of SFS house/flat is added as the installments for such construction are paid in advance by the allottee. Cost overruns are however treated as per the principles of costing applicable at the relevant time. It was submitted that consequently the SFS allottees on the one hand and allottees on out right sale basis on the other are distinct categories not capable of homogenization and similarity of treatment. Different principles of costing attract to the two aforesaid categories of RHB's allottees. It was further submitted that it would be a travesty of the justice and a contractual peculiarity if allottees were allowed to determine the costs of the flat which they seek to purchase. Costing of flats constructed by the RHB is as intricate accounting exercise in the domain of accounting experts on notified principles universally applied to all allottees and cannot be the subject matter of the scrutiny by this Court in the exercise of its jurisdiction under Article 226 of the Constitution of India, submitted counsel for RHB.

Heard. Considered.

It is not the petitioner's case that the allotment of flat made by the RHB to her under the letter dated 22.01.2013 is a statutory contract. The petitioner has not challenged Clause 20 of the Registration Scheme 2012 which provides that RHB would be free to decide the cost of the flats allotted at the time of sale on out right sale basis and its decision thereon would be final. The petitioner has also not challenged the applicable principles of costing 2010 adopted by RHB nor has stated in what manner the allotment letter dated 03.03.2015 requiring payment of Rs.51,36,912/- is arbitrary or the price excessive. The only case set up by the petitioner is that as the indicative price of the flat in the Registration Scheme 2012 was Rs.36 lacs, the demand of Rs.51,36,912/- therefor in RHB's allotment letter dated 03.03.2015 is arbitrary on two counts. One, that the interest on land cost could not have been charged after 2012 (when registration was done) while computing the allotment price and two, that delays in the construction of the flats ought not to have entailed levy of interest for the aforesaid period by the housing board on the amounts expanded on the construction of the flats by it. The contentions of the petitioner are wholly without any substance and legal foundation. The specific case of the RHB is that in terms of its principles of costing, in respect of sale on out right basis as distinguished from sale on self financing basis interest on the price of land has to be charged till the date of allotment. Further, as per the RHB's principles of costing, moneys having been expanded on the construction of the flat allotted are to be recovered with interest by RHB. The allegation of delay in construction of the flats is a non-starter inasmuch as the Registration Scheme 2012 did not even state the date of completion. In fact the scheme was open ended and even the number of flats in the building to be constructed not ascertained. No doubt the time frame for the construction of the flat in the scheme for which the petitioner was registered should have been reasonable. In the instant case, the construction of a 10 storied building, in which a flat has been allotted to the petitioner, over a period of three years cannot said to be have been unreasonably delayed.

The judgment of this Court relied upon by the counsel for the petitioner in the case of Smt. Shakuntla Parakh versus State of Rajasthan & Ors. (S.B.C.W.P. No.14020/2008) decided on 02.05.2014 as upheld by the Division Bench of this Court in D.B. Special Appeal (Writ) No.1224/2014 (Rajasthan Housing Board & Anr. versus Smt. Sakuntla & Anr. decided on 09.02.2015 does not apply to the facts of the present case. The said judgment was rendered in the context of allotment of flats under the SFS scheme. In terms of the principles of costing adopted by the RHB for flats under the SFS scheme the first installment paid by the allotee incorporates the cost of land aside of 10% of the estimated construction cost. Thereafter the entire construction of flats under SFS is made with the money paid in advance by the allottees. Contrarily the flats allotted/sold on out right sale basis under the regular registration schemes of RHB are constructed from RHB's money interalia borrowed on interest from various Government/Semi-Governmental institutions. The petitioner is an allotee of such a flat. In the circumstances, the levy of interest by RHB both on cost of land and amounts expanded on construction of flatsincluding the flat allotted to the petitioner vide letter dated 03.03.2015 cannot be stated to be arbitrary. Further the sum of Rs.51,36,912/- reflected in the letter of allotment dated 03.03.2015 reckoned for only Rs.48,83,600/- as cost of flat and the remainder amounts towards, miscellaneous and one time lease charges, 5% of the cost of construction toward stilt parking and on account of service tax. Nothing illegal or arbitrary is attributable thereto.

The Apex Court in the case of Bangalore Development Authority vs. Syndicate Bank, (2007) 6 SCC 711 has, while laying down general principles regulating relief to applicants for allotment of house/flat with a statutory authority, interalia held that (i) Where no time is stipulated for performance of the contract, i.e. for delivery of the house/flat, where time is not the essence of the contract (it usually is not in building contracts) if the buyer instead of rescinding the contract on the ground of non-performance and claiming damages, accepts belated performance in terms of the contract, there is no question of breach by the seller or payment of damages under the general law governing contracts and (ii) where the plot/flat/house is allotted at a tentative/provisional price, subject to final determination of price on the completion of the project the development authority will be entitled to increase the price. In the instant case time was not the essence of its contract and the price declared was only indicative/tentative and not final. Consequently no ground obtains for the petitioner on the fixation of the final enhanced price.

The question that remains however is that whether RHB's enhancement of price is arbitrary. The contention of the petitioner that the price of the flat Rs.51,36,912/- under the allotment letter dated 03.03.2015 is arbitrary, is untenable. The foundation of the contention apparently lies in the indicative price of Rs.36 lacs towards the cost of construction of the flat in the registration scheme 2012. That foundation is however baseless. For one, the indicative price by its very definition is not a firm price. Two, clause 20 of the registration scheme provides that the price will be as determined on the completion of the flat/building. Three, the price determined on the completion of the building, has not been determined on the ipse dixit of RHB but on the basis of RHB's principles of costing (2010) universally applied to all out right sales by RHB. The aforesaid facts completely negate the petitioner's star argument of RHB's arbitrariness in determining the price of the flat allotted under letter dated 03.03.2015. The concept of arbitrariness in law is not subjective or capable of being moulded to one's intent to impugn a disagreeable situation or disappointment. In the case of M/s. Fatehchand Himmatlal & Ors. vs. State of Maharashtra, (1977) 2 SCC 670, the constitution Bench has held that the test of reasonableness is not applied in a vacuum but in the context of life's reality. In Sharma Transport represented By D.P. Sharma vs. Government of Andhra Pradesh & Ors., (2002) 2 SCC 188, the Apex Court held that the expression arbitrarily means: in an unreasonable manner, as fixed or done capriciously or at pleasure, without adequate determining principle, not founded in the nature of things, non-rational, not done or acting according to reason or judgment, depending on the will alone. In Kumari Shrilekha Vidyarthi & Ors. vs. State of UP & Ors., (1991) 1 SCC 212 on the question as to what constitutes arbitrariness, the Apex Court held that the true meaning and import of arbitrariness is more easily visualized than precisely stated or defined. The question whether as impugned act is arbitrary or not, is ultimately unanswered on the facts and circumstances of a given case. An obvious test to apply is to see whether there is any discernible principle emerging from the impugned act and if so, does it satisfy the test of reasonableness.

In the context of the definition of 'arbitrariness' and tests of reasonableness as enunciated by the Apex Court, the facts of the case show that the price of the flat allotted to the petitioner under the impugned allotment letter dated 03.03.2015 i.e. Rs.51,36,912/- is not arbitrary. This is so, as the price has been determined within the power of RHB referable to clause 20 and 12.5 of the condition of the registration scheme 2012 and to RHB's principles of costing applied to all allotments made by it. The standard/principle on which the price has been determined is clearly ascertainable and universally applied in respect of sales by RHB of its property on out right sale basis.

The Division Bench of this Court in the case of Rajasthan Housing Board & 5 Ors. Versus Awasan Mandal Parijat Uncha Aywarg Sangarsh Samiti, reported in 1996(1) WLC (Raj.), page 10, has held that allotment of houses on the basis of non statutory contracts entered into by a prospective allottees with the Hosing Board would not entail a public law dispute amenable to a writ petition. It was further held that disputes with regard to the costing of the house allotted would be a question of fact which cannot be agitated under Article 226 of the Constitution of India and more specifically that the costing principles adopted by the housing board in determining the price of flats being in domain of experts do not fall within the ken of judicial review. It was further held that no mandamus can be issued to the housing board to allot any particular house to a particular allottee and/or at a price reduced from that demanded by the RHB under its allotment letter.

In the context of the judgment of the Division Bench of this Court, this writ petition would have been liable to be dismissed as not being maintainable on the ground of it seeking to pursue a contractual dispute in respect of a non statutory contract. More over the dispute is with regard to the price for allotment of flat determined on the basis of RHB's principles of costing. Such a dispute is obviously one of accounting requiring recording of meticulous evidence if gone into. Such exercise cannot be undertaken by this Court.

However as the matter has been heard on merits, I am of the considered view for reasons set out herein above that both the grievances of the petitioner with regard to the cost of land and interest on the cost of construction till the construction of the flats, informing the allotment price of 51,36,912/- and rendering it arbitrary, are untenable. RHB's costing principles 2010 provide for levy of interest on houses sold on out right basis and rightly so as it is universal knowledge that money has time value and expanded on any account can fully be recovered in value only by levy of interest for the period from when it was expanded to the date of its recovery. The terms of contract holds and binds the petitioner.

In the circumstances, I find no force in the petition.

Dismissed.

(ALOK SHARMA), J.

R.Vaishna