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 2]

National Consumer Disputes Redressal

Gp. Capt. Suman Chopra vs Parsvnath Developers Pvt. Limited on 30 July, 2018

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          CONSUMER CASE NO. 828 OF 2017           1. GP. CAPT. SUMAN CHOPRA  HOUSE NO.110-P,HUDA PLOT,SECTOR-56   GURGAON  HARYANA-122011 ...........Complainant(s)  Versus        1. PARSVNATH DEVELOPERS PVT. LIMITED  PARSVNATH METRO TOWER,NEAR SHAHDARA METRO STATION,SHAHDARA  NEW DELHI  DELHI-110032 ...........Opp.Party(s) 
  	    BEFORE:      HON'BLE MR. JUSTICE V.K. JAIN,PRESIDING MEMBER 
      For the Complainant     :      Mr. M.L. Lahoty, Advocate 
  Mr. Paban K. Sharma, Advocate       For the Opp.Party      :     Mr. Prabhakar Tiwari, Advocate  
  Mr. Deeptanshu Jain, Advocate  
 Dated : 30 Jul 2018  	    ORDER    	    

 JUSTICE V.K. JAIN, PRESIDING MEMBER (ORAL) 

 

The complainant booked a residential flat with the opposite party, namely, Parsvnath Developers Ltd., in a project, namely, 'Parsvnath Exotica' which the opposite party was to develop in Sector 53 of Gurgaon. Flat No. 903  in Tower No.B-6  of the aforesaid project was allotted to him for a basic sale price of Rs.1,82,72,100/-. The parties executed a flat buyer agreement dated  12.3.2007 incorporating their respective obligations in respect of the aforesaid transaction. In terms of clause 10(a) of the said agreement, the construction was to be completed within 36 months of commencement of the construction of the particular block in which the flat was located with a grace period of 6 months. It is admitted before me that the construction of Tower No.B-6 commenced on 14.6.2010. The possession, therefore, ought to have been delivered by 14.12.2013. The grievance of the complainant is that the possession of the flat has not even been offered to him despite he having already paid Rs.1,80,81,450.72 to the opposite party. The aforesaid amount  is stated to be exclusive of the taxes paid to the opposite party. Since the possession of the flat has not been offered to him, the complainant is before this Commission seeking possession of the flat, complete in all respects along with compensation, etc.

2.      The complaint has  been resisted by the opposite party which has admitted the allotment made to the complainant. It is alleged that the construction of the apartment was delayed on account of the reasons beyond the control of the opposite party. The said reasons, according to the learned counsel for the OP were (i) lack of adequate sources of finance (ii) shortage of labour (iii) rise in manpower material cost and (iv) approval and procedural difficulties.

 

3.      The grounds on which the complaint has been resisted have already been rejected in in Consumer Complaint No. 91 of 2009 Col. Rajyavardhan Singh Rathore Vs. M/s. Parsvnath Developers Ltd. decided on 21.1.2016  and Consumer Complaint No.127 - Mallika Raghavan Vs. Parsvnath Developers Ltd. decided on 19.4.2018. The decision of this Commission in   Mallika Raghavan (supra) to the extent it is relevant, reads as under:-

"4.      The learned counsel for the complainant has drawn my attention to the decision of this Commission dated 21.1.2016 in Consumer Complaint No. 91 of 2009 Col. Rajyavardhan Singh Rathore Vs. M/s. Parsvnath Developers Ltd., wherein the opposite party had allotted a flat in Tower D-4 of this very project to the complainant therein but had failed to deliver possession of the said flat to hm.  The complaint instituted by Col. Rajyavardhan Singh Rathore was resisted by the opposite party, primarily on the ground that the recession had hit Indian economy over past two years and Real Estate Sector was one of the worst hit sectors, as a result of said slow down.  The aforesaid plea taken by the opposite party was rejected by this Commission, noticing that the slowdown in the economy was not one of the grounds which could justify the delay in completion of the construction, since Clause 10(a) of the Agreement between the parties referred only to restrictions/ restraints from any Court / Authority, non-availability of building material, disputes with contractors / workforce etc., and the circumstances beyond the control of the developers.  It was noted that there was no evidence of the opposite party having constraints on account of such a reason in carrying out or completing the construction of the flat.  It was further noticed that there was no evidence of non-availability of building material or the opposite party having dispute with any contractor / workforce deployed at the site of the construction.  It was held that the delay in completion of the project unjustified.  The opposite party was therefore, directed to complete the construction of the flat in all respects, deliver its possession within eight months from the order of this Commission and also  pay compensation in terms of the said order to the complainants therein namely Col. Rajyavardhan Singh Rathore.

5.      In my view, lack of adequate sources of finance with the opposite party cannot be a justified ground for the delay in completion of the construction.  It was for the opposite party to arrange the finance required for completion of the project within the time stipulated in this regard and it has only to blame itself if it could not arrange the requisite finance.  As far as shortage of the labour is concerned, there is no evidence of the labour not being available during the relevant period.  Rise in the man power and material cost or approval and procedural difficulties cannot justify the delay in completion of the project." 

4.      I specifically asked the learned counsel for the opposite party as to whether they in a position to give legal possession of the allotted flat to the complainants. The learned counsel submits that they are yet to receive the requisite Occupancy Certificate though they have already applied for the same. He further states that since the issuance of the Occupancy Certificate is not in their hands, they are not a position to commit any particular time-limit within which they would obtain the requisite Occupancy Certificate from the concerned authorities. In my view, the opposite party cannot be given indefinite time period to obtain the requisite occupancy certificate and it should obtain the same in a time bound manner at its own cost and responsibility.

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

(i)      The opposite party shall complete the construction of the flat allotted to the complainant in all respects, obtain the requisite Occupancy Certificate from the concerned authorities at its own cost and responsibility and thereafter offer possession of the allotted flat to the complainant  on or before 31.03.2019.
(ii)      The opposite party shall pay compensation in the form of simple interest @ 8% per annum to the complainant with effect from 14.12.2013  till the date on which possession in terms of this order is actually offered to the complainant after completing the construction of the flat in all respects and obtaining the requisite Occupancy Certificate.
(iii)     Before offering possession of the flat to the complainant in terms of this order, the OP shall give an inspection of the flat with liberty to take measurements along with his architect and for the excess area, if any, the complainant will be charged at the original allotment price. The price of the excess area, if any, shall be adjusted out of the compensation payable to the complainant in terms of this order but the OP shall be entitled to demand the balance amount, if any, after such adjustment.
  (iv)  The increase, if any, in the stamp duty after 13.12.2013 shall be borne by the OP.
(v)    The opposite party also shall pay Rs.25,000/- as cost of litigation to the complainant.

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