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 39, Cited by 117]

National Consumer Disputes Redressal

Dlf Limited vs Mridul Estate (Pvt.) Ltd on 13 May, 2013

  
 
 
 
 
 

 
 
 





 

 



 

 NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION 

 

 NEW DELHI  

 

   

 

 REVISION PETITION NO. 412 OF 2011 

 

(Against the order dated 4.01.2011 in Misc. Appl. No. 688/2010 in
Complaint No. 37 / 2010 of State Consumer Disputes Redressal Commission,
Haryana) 

 

  

 

DLF Limited, 

 

DLF Centre, 

 

Sansad Marg,  

 

New Delhi  110001. 

 

Through Ms. Poonam Madan 

 

Vice  President (Legal), 

 

M/s. DLF Limited   ... Petitioner 

 

Versus 

 

Mridul
Estate (Pvt.) Ltd., 

 

H-108,
Connaught Place, 

 

New Delhi
 110001 

 

Through
its Director, 

 

Shri Kamal
Kumar Singh    Respondent 

 

  

 

 REVISION PETITION NO. 1301 OF 2011 

 

(Against the order dated 17.03.2011 in No. MA-259/2010 in CC/48/10 

 

of State Consumer Disputes Redressal Commission, West Bengal) 

   

 

South City Projects (Kolkata) Ltd. 

 

Registered office at 375,  

 

Prince Anwar Shah Road, 

 

Kolkata  700068   ... Petitioner 

 

Versus 

 

Nawal
Kishore Banka, 

 

24-A,
Shakespeare Sarani, 

 

2nd
Floor, Room No. 6, 

 

Kolkata 
700017   Respondent 

 

   

 

 REVISION PETITION NO. 1238 OF 2013 

 

(Against the order dated 2.11.2012 in Misc. Appl. No. 262/2012 in
Complaint No. 8 / 2012 of State Consumer Disputes Redressal Commission, West
Bengal) 

 

  

 

DLF Limited, 

 

DLF IT Park 

 

DLF Building, Ground Floor, 

 

Tower 2, Major Arterial Road, 

 

Block AF, New Town 

 

Rajarhat, Kolkata 

 

Through its Auth. Signatory  ... Petitioner 

 

Versus 

 

Paradip
Cargo Carriers Pvt. Ltd. 

 

Through
its Managing Director, 

 

Mr.
Bijay Kumar Kandoi, 

 

S/o
Late Sh. Manmal Kandoi, 

 

At:
Professorpara, 

 

Cuttack
-753 003 (Odisha)  Respondent 

 

  

 

 MISCELLANEOUS APPLICATION NO. 210 OF 2011 

 

(For reference of the matter to arbitration) 

 

 IN 

 

 CONSUMER COMPLAINT NO. 183 OF 2010 

 

  

 

Atlanta
Systems Pvt. Ltd. 

 

Through
Mr. Sandeep Narula 

 

Regd.
Office M-135, 

 

Second
Floor, Opp. Super Bazaar 

 

Connaught
Place, 

 

New Delhi
 110001.   Complainant 

 

  

 

Versus 

 

1. Negolice India Ltd. 

 

Through
Mr. Mahesh Bhagchandha 

 

E-13/29,
Harsha Bhawan  

 

Connaught
Circus 

 

New Delhi
 110001 

 

  

 

2. Delhi Development Authority, 

 

Through
Vice-Chairman, 

 

Vikas
Sadan, INA, 

 

New Delhi.  . Opposite Parties 

 

  

 

  

 

 MISCELLANEOUS APPLICATION NO. 3 OF 2011 

 

(For reference of the matter to arbitration) 

 

IN 

 

 CONSUMER
COMPLAINT NO. 188 OF 2010 

 

  

 

1. Mr. Rohit Shroff, 

 

S/o Mr.
Rajan Shroff 

 

  

 

2. Mrs. Sushmita Shroff 

 

W/o Mr.
Rohit Shroff 

 

  

 

Both R/o
6B, Keyatalla Road, 

 

Kolkata 
700029. 

 

  

 

3. Mrs. Enakshi Tagore 

 

W/o Late
S.N. Tagore 

 

  

 

4. Mr. Rudrendra Nath Tagore, 

 

S/o
Late S.N. Tagore  

 

  

 

Both R/o
Sunflower Garden 

 

Flat
no. 1D, 74, Topsia Road,  

 

Kolkata 
700046. 

 

  

 

Complainant
No. 2 to 4 are represented by  

 

complainant
no.1, Mr. Rohit Shroff, who is  

 

the
Special Power of Attorney holder of  

 

all the
other three complainants. .. Complainants 

 

  

 

Versus 

 

  

 

Renault
Developers Private Limited 

 

Office at
43 / 3, Hazra Road, 

 

P.S.
Ballygunge, 

 

Kolkata -
700019  . Opposite Party 

 

  

 

 Interim
Application NO.1579/2013 

 

(For
withdrawal filed by Complainant No.51) 

 

 and 

 

 Interim
Application No. 465 OF 2013  

 

(For
Deletion of name) 

 

IN 

 

 CONSUMER
COMPLAINT NO. 240 OF 2010 

 

  

 

Aghore
Bhattacharya & Ors. 

 

All the
complainants are represented by 

 

their
constituted Attorney, 

 

Shri
Ranjeet Shankar Guha, 

 

S/o Late
Major Subodh 

 

Chandra
Guha of 7K, 

 

Cornfield Road, 

 

Kolkata 
700019 .. Complainants 

 

  

 

  

 

Versus 

 

  

 

Rosedale
Developers Pvt. Ltd. 

 

Rep. by
its Managing Director, 

 

SHARCHI
TOWER, 3rd Floor 

 

(West
Block), 

 

686,
Anandapur, 

 

Kolkata 
700107. . Opposite Party 

 

  

 

  

 

 MISCELLANEOUS APPLICATION NO. 231 OF 2011 

 

(For referral of matter to Arbitration) 

 

IN 

 

 CONSUMER
COMPLAINT NO. 254 OF 2010 

 

  

 

1. Mr. Vivek Jain 

 

2. Mrs. Khyati Goenka 

 

Both R/o 

 

40, Paras
Nath Street, 

 

Muzaffar
Nagar, U.P. 251002.  

 

  

 

3. Mr. Shrinivas Mishra 

 

4. Mrs. Nupur Trivedi 

 

  

 

Both R/o 

 

D-313,
Sungrace, Raheja Vihar, 

 

Chandivali, 

 

Mumbai 

 

  

 

5. Mr. Aarkesh Anand 

 

6. Mr. Prashant Anand 

 

Both R/o 

 

B-1/197,
First Floor, 

 

Janakpuri,
Delhi  110058. 

 7. Mr. Dinesh Kumar Agrawalla 

 8. Mrs. Rupam Tiwary 

 

R/o Flat
No. 501, 

 

HUDDA
COGHS PLOT No. 1, 

 

Sector 
56,  

 

Gurgaon
Haryana .. Complainants 

 

  

 

Versus 

 1. M/s. Unitech Ltd. 

 

Registered
Office at 

 

6,
Community Centre,  

 

Saket, New
Delhi  110017. 

 

  

 2. ICICI HFC Ltd. 

 

Home Loans
Division, 

 

SCO 
18 & 19, 2nd Floor, 

 

HUDA
Shopping Complex, 

 

Sector 
14,  

 

Gurgaon . Opposite Parties 

 

  

 

 INTERIM APPLICATION NO. 2 OF 2011 

 

(For referral of matter to Arbitration) 

 

IN 

 

   

 

   

 

   

 

   

 

 CONSUMER COMPLAINT NO. 58 OF 2011 

 

  

 

1. Mr. Vinod Kumar 

 

2. Mrs. Anjali
Kumar 

 

3. Ms. Madhuban Kumar 

 

 Through her Attorney, 

 

Mr. Vinod
Kumar. 

 

  

 

All R/o
House No. 778, 

 

Sector 
17, Faridabad 

 

Haryana .. Complainants 

 

  

 

Versus 

 

  

 

Uppal
Housing Limited, 

 

(formerly
known as Uppal Housing Private Limited) 

 

Having its
Registered Office at 

 

S-39 A,
Panchsheel Park 

 

New Delhi
 110017 

 

Through
its Chairman  

 

Mr. B.K.
Uppal . Opposite Party 

 

  

 

 INTERIM APPLICATION NO. 305 / 2013 

 

 (For referral of the matter to
arbitration) 

 

 IN 

 

 CONSUMER COMPLAINT NO. 110 OF 2011 

 

   

 

1. Sheikh Mohammed Naqi 

 

S/o
Late Sheikh Haji Mohhammed Shafi, 

 

  

 

2. Sheikh Shariq Naqi, 

 

S/o
Sheikh Mohammed Naqi 

 

  

 

Both
R/o 

 

6,
Ataur Rehman Lane 

 

Under
Hill Road, 

 

Civil
Lines 

 

Delhi-
110054 . Complainants 

 

Versus 

 

  

 

DLF
Commercial Developers Ltd. 

 

DLF
Centre Sansad Marg, 

 

New
Delhi - 110001 . Opposite Party 

 

  

 

INTERIM
APPLICATION NO. 532 OF 2013 

 

 (FOR
DISMISSAL OF COMPLAINT) 

 

 IN 

 

 CONSUMER
COMPLAINT NO. 241 OF 2011 

 

  

 

1. Mrs. Anjana Arora 

 

 W/o
Mr. Ashish Kumar Kulshreshtha 

 

  

 

2. Mr. Ashish Kumar Kulshreshtha 

 

S/o Sh.
Harish Chandra Kulshreshtha 

 

  

 

Both R/o 

 

R/o P-402,
Purva Fountain Square, 

 

Marathahalli,
Bangalore - 560037 .. Complainants 

 

  

 

Versus 

 1. M/s. Unitech Ltd. 

 

Registered
Office at 

 

6,
Community Centre,  

 

Saket, New
Delhi  110017. 

 

  

 2. ICICI HFC Ltd. 

 

Home Loans
Division, 

 

SCO 
18 & 19, 2nd Floor, 

 

HUDA
Shopping Complex, 

 

Sector 
14,  

 

Gurgaon . Opposite Parties 

 

  

 

INTERIM
APPLICATION NO. 531 OF 2013 

 

(FOR
DISMISSAL OF COMPLAINT) 

 

IN 

 

   

 

 CONSUMER
COMPLAINT NO. 273 OF 2011 

 

  

 

1. Mr. Hitendra Mahajan 

 

 S/o
Sh. Y.P. Mahajan 

 

  

 

2. Mrs. Abha Gupta 

 

W/o Sh.
Hitendra Mahajan 

 

  

 

Both R/o 

 

2/119,
Sunder Vihar, 

 

Outer Ring
Road, 

 

New Delhi
 110087 .. Complainants 

 

  

 

Versus 

 1. M/s. Unitech Ltd. 

 

Registered
Office at 

 

6,
Community Centre,  

 

Saket, New
Delhi  110017. 

 

  

 2. ICICI HFC Ltd. 

 

Regd.
Office at Ramon House, 

 

H.T.
Parekh Marg, 

 

169,
Backbay Reclamation, 

 

Churchgate,
Mumbai . Opposite Parties 

 

  

 

 AND 

 

 CONSUMER
COMPLAINT NO. 226 OF 2012 

 

  

 

1.                
Ajay Vaishnavi, 

 

S/o Late Shri B.K. Vaishnavi, 

 

R/o A-1204, Park View City -2 

 

Sohna Road, Gurgaon-122018 

 

  

 

2.                
Mrs. Preeti Vaishnavi, 

 

W/o Shri Ajay Vaishnavi 

 

R/o A-1204, Park View City -2 

 

Sohna Road, Gurgaon-122018 .. Complainants 

 

  

 

Versus 

 1. M/s. Unitech Ltd. 

 

Registered
Office at 

 

6,
Community Centre,  

 

Saket, New
Delhi  110017.   . Opposite
Parties 

 

  

 

 BEFORE:
- 

 

        HONBLE MR. JUSTICE ASHOK BHAN, PRESIDENT 

 HONBLE MRS. VINEETA RAI, MEMBER 

 HONBLE DR. S.M. KANTIKAR, MEMBER  

 

  

 

 IN
RP/412/2011 

 

For the Petitioner :  Mr.Sudhir
Nandrajog, Sr.Advocate with  

 

Mr. Pritpal Nijjar,
Mr.Pranavakshar Kapur and Mr.Dhiraj Philip, Advocates 

 

  

 

For the Respondent : Mr.Neeraj Kumar Jain, Sr. Advocate with 

 

 Mr.
Anil Kumar, Mr. Rajiv Kapoor, 

 

Mr.Avinash Mishra,
Advocates with Mr.Santosh Paul, Advocate as amicus curiae  

 

  

 

 IN
RP/1301/2011 

 

  

 

For the Petitioner :  Mr.
Aman Ahluwalia and Mr. Sumit Atri, 

 

 Advocates 

 

  

 

For the Respondent :  Mr.
Rakesh Sinha and 

 

   Mr.
Pawan Kumar Bansal, Advocates 

 

  

 

 IN
RP/1238/2013 

 

For the Petitioner :  Mr.
H.L. Tiku, Senior Advocate and  

 

Mr.Abhijeet
Swarup, Advocate with him. 

 

  

 

For the Respondent :  NEMO 

 

  

 

 IN
CC/183/2010 

 

For the Complainant  :  Mr.
Kirtiman Singh, Advocate  

 

   Mr.
T. Singhdev, Advocate  

 

  

 

For Opp. Party No.1 :  Mr.
Parveen Kr. Aggarwal, Advocate 

 

  

 

For Opp. Party No.2 : NEMO 

 

   

 

 IN
CC/188/2010 

 

For the Complainants  :  NEMO 

 

For the Opposite Party :  Mr. Gaurav Malik and  

 

 Mr.Tarun
Banga, Advocates  

 

 IN
CC/240/2010 

 

  

 

For the Complainants :  Mr.Prabir
Basu Mr. S. Banerjee 

 

  Mr.
Sanjoy Kumar Ghosh, Advocates 

 

  

 

For the Opposite
Party :  Mr.
Sonjoy Ghose , Advocate  

 

   

 

 IN
CC/254/2010 

 

For the Complainants :  NEMO 

 

For Opp. Party No.1 :  Mr. Sushil Bhashiya, Advocate  

 

For Mr.Sunil Goel,
Advocate 

 

  

 

For Opp. Party No.2 : Mr.Abhinav Hansaria, Advocate 

 

  

 

 IN
CC/58/2011 

 

For the Complainants :  NEMO 

 

For the Opposite
Party :
 Mr. Vijay Nair, Advocate  

 

 IN
CC/110/2011 

 

For the Complainants  :  Mr. M Salim, Advocate  

 

For the Opposite
Party :
 Mr. Archit Virmani, Advocate  

 

  

 

 IN
CC/241/2011 

 

For the Complainants :  NEMO 

 

For
Opposite Party No.1:  Mr. Sushil Bhashiya, Advocate  

For Mr.Sunil Goel, Advocate 

 

  

 

  

 

  

 

 IN
CC/273/2011 

 

For the Complainants :  NEMO 

 

  

 

For Opposite Party No.1 :  Mr.
Sushil Bhashiya, Advocate 

 

For Mr.Sunil Goel, Advocate 

 

   

 

 IN
CC/226/2012 

 

  

 

For the Complainants :  NEMO 

 

  

 

For the Opposite Party :  Mr. Sushil Bhashiya, Advocate  

 

For Mr.Sunil
Goel, Advocate 

 

   

 

  

  PRONOUNCED ON:  13.05.2013 

    

  O R D E R 
 

ASHOK BHAN, J., PRESIDENT     In this batch of cases (Revision Petitions and the Original Petitions) a two Members Bench has referred the following question of law to a larger Bench for consideration and opinion:-

Whether the consumer fora constituted under the Consumer Protection Act, 1986 are bound to refer the dispute raised in the complaint, once an application under section 8 of the Arbitration and Conciliation Act, 1996, is filed by the opposite party(ies) seeking reference of the dispute to an Arbitral Tribunal in terms of valid arbitration agreement, despite the provisions of Section 3 of the Consumer Protection Act, 1986.
 

2. For the sake of brevity, we do not wish to recapitulate the facts of each case. The facts are taken from Revision Petition No. 412 of 2013.

3. The parties are being referred as per their original status as the Complainant and the Opposite Party.

FACTS:-

4. Complainant booked a flat No.810 with two parking spaces with the Opposite Party DLF Ltd. in its building project at The Aralias, Gurgaon and an Apartment Buyers Agreement was executed between the parties on 5.11.04. The apartment was sold by the opposite party to the Complainant on bare shell concept. The interior works were to be done by the Complainant with various facilities to be provided by the Opposite Party on chargeable basis to complete the apartment. By letter dated 24.10.09, Opposite Party cancelled the allotment of apartment as the Complainant neither made the payment demanded by it nor did it undertake the interior work of the apartment. Complainant vide letter dated 05.12.09 requested the Opposite Party for withdrawal of the cancellation letter. Opposite Party offered to restore the allotment of apartment to the complainant subject to payment of Rs.1,09,63,010/- inclusive of holding charges, penalties and restoration charges. Complainant agreed to pay all amounts except restoration charges of Rs.59,00,000/- and accordingly sent a cheque of Rs.50,63,010/- to the Opposite Party which was sent back by it to the Complainant. Complainant, being aggrieved, filed the complaint before the State Commission.

5. During the pendency of the complaint before the State Commission, Opposite Party filed Misc. Application No.688 of 2010 under Section 8 of the Arbitration and Conciliation Act, 1996 for referring the dispute for arbitration under clause 51 of the Apartment Buyers Agreement dated 5.11.04.

6. State Commission by its interim order dated 04.01.11 dismissed the M.A.No.688/2010 by observing as under:-

In the above cited P.Anand Gajapathi Rajus case (Supra), the applicant fulfilled the pre-requisite conditions of Section 8. Another authoritative pronouncement of the Honble Apex Court in Branch Manager, Magna Leasing and Finance Ltd. and Anr. Vs. Potluri Madhavilata and Anr. (Supra) is also on the same footing wherein the pre-requisite conditions were fulfilled by the applicant for referring the matter to the arbitrator. But in the instant case the applicant/opposite party submitted itself to the jurisdiction of the State Consumer Commission to entertain and decide this complaint when it first applied for setting aside of ex-parte proceedings challenging the orders dated 30.07.10 and 17.8.2010 which were stayed by the Honble National Commission vide order dated 24.09.2010 with respect to carrying out the repair work in the flat by opening the lock of the flat.

Thus, keeping in view that the applicant/opposite party sought adjournment on one pretext or the other, sometime for compromise and sometime for setting aside ex-parte order and also filed revision petition before the Honble National Commission against the ex-parte order wherein stay was granted, it should show that the applicant/opposite party is bent upon delaying this case by moving one application and the other.

In this view of the matter, there is no force in this application which is totally against the provisions of Section 8 of the Arbitration Act as well as law discussed above.

7. Opposite Party, being aggrieved, filed the Revision Petition before this Commission.

8. Ld. respective counsels appearing for the parties and the amicus curiae have been heard at length.

9. The main thrust of the submissions of the Ld. Counsel for the Opposite Parties is that the Section 8 of the Arbitration and Conciliation Act, 1996 (hereinafter to be referred as the Arbitration Act of 1996) is peremptory in nature and it is obligatory on the part of the judicial authority to refer the parties for arbitration in terms of the arbitration clause in the agreement as the purpose of Section 8 of the Arbitration Act of 1996 is to make the arbitration agreement to be effective. That the mandate of Section 8 of the Arbitration Act of 1996 comes into operation only after an application under sub-section (1) is made by a party before the judicial authority before which an action is brought. There may be cases where despite existence of an arbitration agreement, the parties may get their dispute adjudicated from Consumer Fora or other judicial authorities. The reference of the matter to the arbitration is not automatic in case of existence of an arbitration agreement. But once an application under section 8 (1) of the Arbitration Act of 1996 is made by any party, the judicial authority has no discretion but to refer the parties to arbitration in view of the use of the word shall in the provision. That the bar of Section 8 of the Arbitration Act of 1996 if not strictly enforced it would create an anomalous situation wherein if the matter is not referred for arbitration, as there are counter-claims of the Opposite Parties which the Consumer Fora cannot adjudicate and it would lead to two parallel dispute resolutions over the same/similar issue. That Section 5 of the Arbitration Act of 1996 further confirms the intention of the legislature that the provisions of the Act are intended to have over-riding effect excluding the judicial authorities to intervene in the matters governed by the provisions of the Arbitration Act. That the effect of Section 8 of the Arbitration Act of 1996 is not to non-suit the consumer but to relegate him to a remedy which is already agreed upon. That if the Consumer Fora do not refer the matter to the arbitrator in terms of Section 8, it would result in a peculiar situation where there may be contradictory orders from the Consumer Fora and the Arbitrator. The Arbitrator is not denuded of his jurisdiction simply by virtue of a complaint having been filed before the Consumer Fora. If both proceedings are allowed to proceed simultaneously, the arbitral award would be enforceable as a decree of the court in terms of Section 36 of the Arbitration Act of 1996.

10. It is further contended by the Ld. Counsel for the Opposite Parties that the Section 3 of the Consumer Protection Act, 1986 (hereinafter to be referred as the C.P Act) provides an alternative remedy not in derogation of any provisions of any other law for the time being in force. That Section 3 of the C.P Act does not partially repeal or abrogate any law and, therefore, it can be safely presumed that the Section 3 of the C P Act does not abrogate Section 5 and Section 8 of the Arbitration Act of 1996. But inversely, the aforesaid proposition is not correct because the Section 5 as well as Section 8 of the Arbitration Act of 1996 clearly bars/ouster the jurisdiction of any judicial authority which includes the Consumer Fora. In support of the proposition, Ld. Counsels for the Opposite Parties have placed reliance on the Seven Judges Benchs judgment of the Supreme Court in the case of S.B.P & Co. Vs. Patel Engineering Ltd. & Anr. - (2005) 8 SCC 617 and the following other judgments:-

(i) Agri Cold Exims Ltd. Vs. Laxmi Knits & Woven & Ors. (2007) 3 SCC 686  
(ii) Hindustan Petroleum Corporation Ltd. Vs. Pink City Midways Petroleum (2003) 6 SCC 503  
(iii) P. Anand Gajapathi Raju & Ors. Vs. P.V.G. Raju (Dead) & Ors. (2000) 4 SCC 539  
(iv) Rashtriya Ispat Nigam Ltd. & Anr. Vs. Verma Transport Co. (2006) 7 SCC 275.
 
(v) Kalpana Kothari Vs. Sudha Yadav ( 2000) 4 SCC 539.
(vi) Branch Manager, Magma Leasing and Finance Ltd. & Anr. Vs. Potluri Madhavilata & Anr. ( 2009) 10 SCC 103  

11. It is also contended by them that the decision of the Supreme Court in the case of National Seeds Corporation Ltd. Vs. M. Madhusudhan Reddy and Anr. (2012) 2 SCC 506 does not consider and appreciate the distinction between Section 34 of the Arbitration Act, 1940 and Section 8 of the Arbitration Act of 1996. That it has failed to consider the earlier decisions of the Supreme Court which laid down that Section 8 is mandatory in character and the judicial authorities are bound to refer the matter to arbitration if any application is filed in a timely manner. That the decision is per incuriam and not binding.

12. Ld. Counsels appearing for the Complainants on the other hand contend that the Consumer Fora have jurisdiction to entertain and decide the complaints filed before it despite the existence of an arbitration clause in the agreement executed between the parties to the complaint and it is not open to the opposite party to seek reference of the dispute to the Arbitral Tribunal as the Section 3 of the C P Act provides a remedy in addition to the consentient arbitration which can be enforced under the Arbitration Act or in a civil suit. That the Honble Supreme Court has repeatedly held that the judicial authorities under the C P Act are at liberty to proceed with the matter in accordance with the provisions of the Act and it is not obligatory on their part to refer the parties to arbitration proceedings pursuant to a contract entered into between the parties. That the Parliament was fully and duly aware of the provisions contained in the C.P Act and in particular Section 3 of the Act which provides that provisions of the CP Act are in addition to and not in derogation of the provisions of any other law for the time being in force.

13. It is further contended by them that the Legislature by enacting the C.P Act wanted to create an additional avenue for having speedy redressal of the grievances of the consumer in respect of a consumer dispute either arising from a defect in the goods purchased as per Section 2(1)(f) of the said Act or for deficiency in the service as per Section 2(1)(g) of the said Act and even if it is found that the dispute between the parties is covered by the arbitration agreement and such dispute can be resolved by arbitration as per the said agreement, still a party to such contract cannot be precluded from seeking remedy under the C.P. Act in addition to the Forum available to the parties for resolution of their dispute by way of arbitration.

14. In support of their contentions, Ld. Counsels appearing for the Complainants placed reliance on the following judgments of the Supreme Court:-

(i) Lucknow Development Authority v. M.K. Gupta - (1994) 1 SCC 243,  
(ii) Fair Air Engineers (P) Ltd. vs. N. K. Modi (1996) 6 SCC 385  
(iii) Skypay Couriers Limited v. Tata Chemicals Limited (2000) 5 SCC 294  
(iv) State of Karnataka vs. Vishwabharathi House Building Cooperative Society (2003) 2 SCC 412  
(v) CCI Chambers Cooperative Housing Society Limited Vs. Development Credit Bank Limited (2003) 7 SCC 233  
(vi) Secretary, Thirumurugan Cooperative Agricultural Credit Society Vs. M. Lalitha (2004) 1 SCC 305,  
(v) H.N. Shankara Shastry Vs. Assistant Director of Agriculture, Karnataka- (2004) 6 SCC 230  
(vi) Trans Mediterranean Airways Vs. Universal Exports and another- (2011) 10 SCC 316 and in particular the recent judgment of the Supreme Court in National Seeds Corporation Ltd. Vs. M. Madhusudhan Reddy & Anr. (2012 ) 2 SCC 506 wherein the Honble Supreme Court after taking into consideration the provisions of the Section 8 of the Arbitration Act of 1996 and the Section 3 of the C.P. Act has held that the plain language of Section 3 of the C.P. Act makes it clear that the remedy available in that Act is in addition to and not in derogation of the provisions of any other law for the time being in force. Supreme Court has also held that the complaint filed by a consumer before the Consumer Fora would be maintainable despite their being an arbitration clause in the agreement to refer the dispute to the Arbitrator.

15. Mr. Santosh Paul, Advocate, amicus curiae, based on certain foreign and Indian decisions made submissions to advance the proposition that the provisions of Consumer Protection Act, 1986 are in addition and not in derogation of the provisions of Arbitration and Conciliation Act, 1996. His first submission is that the Consumer Protection Act, 1986 has itself carved out a jurisdiction for Redressal Forums to redress the grievance of consumers in regard to specific disputes, i.e., defect in goods, deficiency in certain service(s) rendered by the service provider and adoption of restrictive and or unfair trade practice by certain service provider and, therefore, those matters cannot be referred to Arbitration. In other words, his submission is that no arbitration agreement can be entered by the parties for the settlement of the disputes of the above referred nature. In this regard he has relied upon the following passages from the book titled Mustil & Boyd Commercial Arbitration, Second Edition Page No. 149 & 151 & 152 reads as under:-

In practice therefore, the question has not been whether a particular dispute is capable of settlement by arbitration, but whether it ought to be referred to arbitration or whether it has given rise to an enforceable award. No doubt for this reason, English law has never arrived at a general theory for distinguishing those disputes which may be settled by arbitration from those which may not. The general principle is, we submit, that any dispute or claim concerning legal rights which can be the subject of an enforceable award, is capable of being settled by arbitration. The principle must be understood, however, subject to certain reservations.
 
In Soleimany V Soleimany (1999) QB 785, the Court of Appeal suggested that there may be cases where on grounds of public policy disputes under certain types of contract cannot be referred to arbitration, e.g., trading with the enemy or a partnership in crime.
 

16. Mr. Paul then carved out the salient features of Consumer Protection Act, 1986 as under:-

1. The consumer Protection Act, 1986 in its preamble states as follows:-
An Act to provide for better protection of the interests of consumers and for that purpose to make provision for the establishment of consumer councils and other authorities for the settlement of consumers disputes and for matters connected therewith.
 
2. The Consumer Protection Act, 1986 comes out wrongs for which an elaborate redressal mechanism has been set up. The wrongs are as follows:-
a. Deficiency of Notice (Section 2(f)) b. Defect (Section 2(g)) c. Restrictive Trade Practice 2 (nnn) d. Unfair Trade Practice 2 (r)  

17. It is the submission of the amicus curiae that for the redressal of the wrongs, an elaborate redressal mechanism has been set up at the District, State and National level to deal with the matters relating to defect in goods within the meaning of section 2 (f), deficiency in service under section 2(g), restrictive trade practice section 2(nnn) and unfair trade practice section 2(r) of the Act.

That by establishing the consumer disputes redressal fora, the legislature has provided a special remedy for the redressal of the said wrongs which is in addition to the remedy already provided under the Code of Civil Procedure and the MRTP Act. According to him, the remedy provided under the Consumer Protection Act, 1986 is a special remedy with the object of redressal of the grievance of the affected consumers in an expeditious and non-expensive manner.

That by the enacting the Arbitration and Conciliation Act, 1996, the legislature has not taken away the said remedy.

18. Preamble to the C.P. Act shows that this legislation is meant to provide for better protection of the interests of consumers and for that purpose to make provision for establishment of consumer councils and other authorities for the settlement of consumer disputes and for matters connected therewith. The salient features of the Consumer Protection Bill were to promote and protect the rights of consumers such as :-

(a) the right to be protected against marketing of goods which are hazardous to life and property;
(b) the right to be informed about the quality, quantity, potency, purity, standard and price of goods to protect the consumer against unfair trade practices;
(c) the right to be assured, wherever possible, access to an authority of goods at competitive prices.
 
(d) the right to be heard and to be assured that consumers interests will receive due consideration at appropriate forums;
 
(e) the right to seek Redressal against unfair trade practices or unscrupulous exploitation of consumers, and  
(f) right to consumer education
18. Section 2 of the C.P. Act contains the definition of various terms. Clause (d) and (f) read as under:-
2 (d) consumer means any person who,  
(i) buys any goods for a consideration which has been paid or promised or partly paid and partly promised, or under any system of deferred payment and includes any user of such goods other than the person who buys such goods for consideration paid or promised or partly paid or partly promised, or under any system of deferred payment when such use is made with the approval of such person, but does not include a person who obtains such goods for resale or for any commercial purpose; or
(ii) hires or avails of any services for a consideration which has been paid or promised or partly paid and partly promised, or under any system of deferred payment and includes any beneficiary of such services other than the person who hires or avails of the services for consideration paid or promised, or partly paid and partly promised, or under any system of deferred payment, when such services are availed of with the approval of the first-mentioned person but does not include a person who avails of such services for any commercial purpose;
 

Explanation.For the purposes of sub-clause (i), commercial purpose does not include use by a consumer of goods bought and used by him exclusively for the purpose of earning his livelihood, by means of self-employment; (The explanation was substituted w.e.f. 15.3.2003 by Consumer Protection (Amendment) Act 62, 2003)  

(f) defect means any fault, imperfection or shortcoming in the quality, quantity, potency, purity or standard which is required to be maintained by or under any law for the time being in force or under any contract, express or implied, or as is claimed by the trader in any manner whatsoever in relation to any goods  

19. Section 3 declares that the provisions of the C P Act shall be in addition to and not in derogation of the provisions of any other law for the time being in force. Section 9 provides for establishment of the Consumer Forums at the District, State and National level. Section 11 relates to jurisdiction of the District Forum. Section 12 prescribed the manner in which the complaint can be filed before the District Forum and the procedure required to be followed for entertaining the same.

20. The scope and reach of the C.P. Act has been considered by the Honble Supreme Court in following judgments:-

(i) Lucknow Development Authority v. M.K. Gupta - (1994) 1 SCC 243,  
(ii) Fair Air Engineers (P) Ltd. vs. N. K. Modi (1996) 6 SCC 385  
(iii) Skypay Couriers Limited v. Tata Chemicals Limited (2000) 5 SCC 294  
(iv) State of Karnataka vs. Vishwabharathi House Building Cooperative Society (2003) 2 SCC 412  
(v) CCI Chambers Cooperative Housing Society Limited Vs. Development Credit Bank Limited (2003) 7 SCC 233  
(vi) Secretary, Thirumurugan Cooperative Agricultural Credit Society Vs. M. Lalitha (2004) 1 SCC 305,  
(v) H.N. Shankara Shastry Vs. Assistant Director of Agriculture, Karnataka- (2004) 6 SCC 230  

21. In M Lalithas case (supra) two judges Bench of the Supreme Court noticed the background, the object and reasons and the purpose for which the C.P. Act was enacted. After referring to its earlier judgments in M.K. Guptas case (supra) and N.K. Modis case (supra), the Honble Supreme Court observed as under:-

The preamble of the Act declares that it is an Act to provide for better protection of the interest of consumers and for that purpose to make provision for the establishment of Consumer Councils and other authorities for the settlement of consumer disputes and matters connected therewith. In Section 3 of the Act in clear and unambiguous terms it is stated that the provisions of the 1986 Act shall be in addition to and not in derogation of the provisions of any other law for the time being in force. From the Statement of Objects and Reasons and the scheme of the 1986 Act, it is apparent that the main objective of the Act is to provide for better protection of the interest of the consumer and for that purpose to provide for better redressal, mechanism through which cheaper, easier, expeditious and effective redressal is made available to consumers. To serve the purpose of the Act, various quasi-judicial forums are set up at the district, State and national level with wide range of powers vested in them. These quasi-judicial forums, observing the principles of natural justice, are empowered to give relief of a specific nature and to award, wherever appropriate, compensation to the consumers and to impose penalties for non-compliance with their orders.
 

22. In Kishore Lal Vs. Chairman, Employees State Insurance Corporation (2007) 4 SCC 579, the Supreme Court held that the jurisdiction of the Consumer Fora should not be curtailed unless there is an express provision prohibiting the Consumer Forum to take up the matter which falls within the jurisdiction of the civil court or any other forum as established under some enactment. The Court went to the extent of saying that if two different fora have jurisdiction to entertain the dispute in regard to the same subject, the jurisdiction of the Consumer Forum would not be barred and the power of the Consumer Forum to adjudicate upon the dispute could not be negated. The relevant observations read as under:-

The trend of the decisions of this Court is that the jurisdiction of the Consumer Forum should not and would not be curtailed unless there is an express provision prohibiting the Consumer Forum to take up the matter which falls within the jurisdiction of civil court or any other forum as established under some enactment. The Court had gone to the extent of saying that if two different fora have jurisdiction to entertain the dispute in regard to the same subject, the jurisdiction of the Consumer Forum would not be barred and the power of the Consumer Forum to adjudicate upon the dispute could not be negated.
 

23. The definition of consumer contained in Section 2 (d) of the C.P. Act which is reproduced in the earlier part of this order is very wide. Sub Clause (i) of the definition takes within its fold any person who buys any goods for a consideration paid or promoted or partly paid and partly promised, or under any system of deferred payment. It also includes any person who uses the goods though he may not be buyer thereof provided that such use is with the approval of the buyer. The last part of the definition contained in Section 2 (d) (i) excludes a person from the definition of consumer who obtains the goods for resale or for any commercial purpose. By virtue of the explanation which was added by Amendment Act 62 of 2002, it was clarified that the expression commercial purpose used in sub clause (i) does not include use by a consumer of goods bought and used by him for the purpose of earning his livelihood by means of self-employment.

24. We will now notice some of the provisions of the Arbitration and Conciliation Act, 1996. Section 7 of the Arbitration Act of 1996 which defines Arbitration Agreement reads as under:-

7. Arbitration agreement.-
(1) In this Part, "arbitration agreement" means an agreement by the parties to submit to arbitration all or certain disputes which have arisen or which may arise between them in respect of a defined legal relationship, whether contractual or not.
(2) An arbitration agreement may be in the form of an arbitration clause in a contract or in the form of a separate agreement.
 
(3) An arbitration agreement shall be in writing.
 
(4) An arbitration agreement is in writing if it is contained in:-
 
(a) a document signed by the parties;
 
(b) an exchange of letters, telex, telegrams or other means of telecommunication which provide a record of the agreement; or  
(c) an exchange of statements of claim and defence in which the existence of the agreement is alleged by one party and not denied by the other.
 
(5) The reference in a contract to a document containing an arbitration clause constitutes an arbitration agreement if the contract is in writing and the reference is such as to make that arbitration clause part of the contract.
 

25. Section 8 of the said Act reads as under:-

8. Power to refer parties to arbitration where there is an arbitration agreement.-
(1) A judicial authority before which an action is brought in a matter which is the subject of an arbitration agreement shall, if a party so applies not later than when submitting his first statement on the substance of the dispute, refer the parties to arbitration.
(2) The application referred to in sub-section (1) shall not be entertained unless it is accompanied by the original arbitration agreement or a duly certified copy thereof.
(3) Notwithstanding that an application has been made under sub-section (1) and that the issue is pending before the judicial authority, an arbitration may be commenced or continued and an arbitral award made.
 

26. Section 5 of the said Act reads as under:-

5. Extent of judicial intervention Notwithstanding anything contained in any other law for the time being in force, in matters governed by this Part, no judicial authority shall intervene except where so provided in this Part.
 

27. Section 8 of the Arbitration Act of 1996 is analogous to Section 34 of 1940 Act which reads as under:-

34. Power of Court, where arbitration agreement is ordered not to apply to a particular difference, to order that a provision making an award a condition precedent to an action shall not apply to such difference: Where it is provided (whether in the arbitration agreement or otherwise) that an award under an arbitration agreement shall be a condition precedent to the bringing of an action with respect to any matter to which the agreement applies, the Court, if it orders (whether under this Act or any other law) that the agreement shall cease to have effect as regards any particular difference, may further order that the said provision shall also cease to have effect as regards that difference.

28. A comparative study of the two sections will bring out as under:-

 
Section 8 Arbitration and Conciliation Act, 1996 Section 34 Arbitration Act, 1940   (1) There is an arbitration agreement.
(1) There is an arbitration agreement.
 
(2) A party to the agreement brings an action in the court against the other party.
(2) Any Party commences any legal proceedings against any other party to the agreement.
 
(3) Subject matter of the action is the same as the subject matter of the arbitration agreement;
(3) Claiming in respect of any matter against any other party to the agreement.
 
(4) The other party moves the court for referring the parties to arbitration before it submits his first statement on the substance of the dispute.
(4) The other party applies to stay the proceedings at any time before the filing of the Written statement or taking any other steps in the proceedings.
 

29. In N.K. Modis case (supra), the 2-Judge Bench of the Supreme Court after taking into consideration the provisions of the C.P Act, the Arbitration Act of 1996 and Arbitration Act, 1940 held as under:

 
The provisions of the Act are to be construed widely to give effect to the object and purpose of the Act. It is seen that Section 3 envisages that the provisions of the Act are in addition to and are not in derogation of any other law in force. It is true, as rightly contended by Shri Suri, that the words in derogation of the provisions of any other law for the time being in force would be given proper meaning and effect and if the complaint is not stayed and the parties are not relegated to the arbitration, the Act purports to operate in derogation of the provisions of the Arbitration Act. Prima facie, the contention appears to be plausible but on construction and conspectus of the provisions of the Act we think that the contention is not well founded. Parliament is aware of the provisions of the Arbitration Act and the Contract Act, 1872 and the consequential remedy available under Section 9 of the Code of Civil Procedure, i.e., to avail of right of civil action in a competent court of civil jurisdiction. Nonetheless, the Act provides the additional remedy.
 
It would, therefore, be clear that the legislature intended to provide a remedy in addition to the consentient arbitration which could be enforced under the Arbitration Act or the civil action in a suit under the provisions of the Code of Civil Procedure. Thereby, as seen, Section 34 of the Act does not confer an automatic right nor create an automatic embargo on the exercise of the power by the judicial authority under the Act. It is a matter of discretion. Considered from this perspective, we hold that though the District Forum, State Commission and National Commission are judicial authorities, for the purpose of Section 34 of the Arbitration Act, in view of the object of the Act and by operation of Section 3 thereof, we are of the considered view that it would be appropriate that these forums created under the Act are at liberty to proceed with the matters in accordance with the provisions of the Act rather than relegating the parties to an arbitration proceedings pursuant to a contract entered into between the parties. The reason is that the Act intends to relieve the consumers of the cumbersome arbitration proceedings or civil action unless the forums on their own and on the peculiar facts and circumstances of a particular case, come to the conclusion that the appropriate forum for adjudication of the disputes would be otherwise those given in the Act.
(emphasis supplied)

30. In Skypay Couriers Ltd.s case (supra) the Supreme Court again in the context of Arbitration Act of 1940 observed as under

:-
Even if there exists an arbitration clause in an agreement and a complaint is made by the consumer, in relation to a certain deficiency of service, then the existence of an arbitration clause will not be a bar to the entertainment of the complaint by the Redressal Agency, constituted under the Consumer Protection Act, since the remedy provided under the Act is in addition to the provisions of any other law for the time being in force.
 

31. In Trans Mediterraneans case (supra) , the Honble Supreme Court observed as under :-

In our view, the protection provided under the CP Act to consumers is in addition to the remedies available under any other statute. It does not extinguish the remedies under another statute but provides an additional or alternative remedy.
 

32. In N.K. Modis case (supra) and Skypay Couriers Case (supra), the Honble Supreme Court in the context of the provisions of the C.P. Act and in particular Section 3 of the Act and Arbitration Act of 1940 has held that the Consumer Fora created under the C.P. Act are at liberty to proceed with the matter in accordance with the provisions of the Act rather than relegating the parties to the Arbitration proceedings pursuant to an Agreement entered into between the parties. Ld. Counsel appearing for the Opposite Parties submitted before us that these judgments would not be applicable as they are in the context of the Arbitration Act of 1940. That the Arbitration Act of 1996 has brought out fundamental changes and in view of the Arbitration Act of 1996, it is mandatory on the part of the Judicial Authorities to refer the parties to the arbitration. That the mandate of Section 8 of Arbitration Act of 1996 would be defeated if the matter is not referred to arbitration in the cases where the parties have agreed to refer the dispute to the Arbitration. We do not find any substance in this submission as well.

Honble Supreme Court in Madhusudhan Reddys case (supra) after posing the following questions for its consideration in para 31 of the judgment:-

The Ld. Counsel relied upon Section 8 of the Arbitration and Conciliation Act, 1996 and argued that in view of the arbitration clause contained in the agreements entered between the appellant and the growers, the latter could have applied for arbitration and Consumer Forums should have non-suited them in view of Section 8 of the Arbitration and Conciliation Act, 1996.
 
held that the complaint filed under the C.P. Act would be maintainable and the consumer cannot be denied the relief by invoking the jurisdiction of Section 8 of the Arbitration Act of 1986. That Section 3 of the C.P. Act makes it clear that the remedy available in that Act is in addition and not in derogation of the provisions of any other law for the time being in force. The relevant observations of the Supreme Court contained in para 66 of this judgment read as under:-
The remedy of arbitration is not the only remedy available to a grower. Rather, it is an optional remedy. He can either seek reference to an arbitrator or file a complaint under the Consumer Act. If the grower opts for the remedy of arbitration, then it may be possible to say that he cannot, subsequently, file complaint under the Consumer Act. However, if he chooses to file a complaint in the first instance before the competent Consumer Forum, then he cannot be denied relief by invoking Section 8 of the Arbitration and Conciliation Act, 1996 Act. Moreover, the plain language of Section 3 of the Consumer Act makes it clear that the remedy available in that Act is in addition to and not in derogation of the provisions of any other law for the time being in force.
 

33. Faced with this, Ld. Counsel appearing for the Opposite Parties contended that in this case, the Honble Supreme Court did not take into consideration the decision of the Seven Judges Bench in the S.B.P & Co.s case. We do not find substance in this submission as well. In Madhusudhan Reddys case (Supra) , Supreme Court after taking into consideration the background, objectives and reasons behind the enactment of C.P. Act, juxtapositioning the provisions of the C.P. Act and the Arbitration Act of 1996 (Section 3 of the C.P. Act and Section 8 of the Arbitration Act of 1996) held that the complaint filed by a consumer under the C.P. Act would be maintainable and the relief cannot be denied by invoking the jurisdiction of section 8 of the Arbitration Act of 1996. We are bound to follow the law laid down by the Supreme Court. The judgment is binding precedent.

By establishing the Consumer Disputes Redressal Forums, the Legislature has provided special remedy for the redressal of the grievances of small consumers who buy the goods or avail of services for their personal purpose. Persons who have bought the goods or availed of services for commercial purposes have been specifically excluded from the definition of consumer except where the goods have been bought or services availed of by a small consumer for earning his livelihood by way of self- employment. Remedy provided under the C.P. Act is a special remedy with the objective of redressal of the grievances of the affected consumers in an expeditious and non-expensive manner. If the small consumers are relegated to the Alternative Dispute Resolution (ADR) mechanism of arbitration, the remedy provided under the C.P. Act would become illusionary. It would be neither expeditious nor in-expensive. It would defeat the very purpose of enactment of the C.P. Act.

34. Another aspect in relation to the consumer disputes which has to be taken note of is that most of the complainants /consumers sign the agreement containing an arbitration clause under duress(instance is taken from Builders agreement) because the other party which is in a dominating position insists for it, else they would not enter into builders agreement.

In most of the cases, the builder who is in a dominating position reserves the right to appoint Sole Arbitrator to himself and the Arbitrator so appointed in most of the cases is the officer of the builder from whom it is almost impossible to expect an impartial and fair award. If the builder is allowed to have resort to the arbitration agreement contained in the Builders agreement, going by the prevalent practice and little experience we have in the matters, the consumer would never be able to redress his genuine grievance. Legislature by providing the additional remedy under Section 3 of the C.P. Act has tried to take care of such a situation to redress the grievances of the small consumers.

34. Respectfully following the view taken by the Honble Supreme Court in catena of judgments and in particular in Madhusudhan Reddys case (supra), the question referred is answered in negative, i.e. in favour of the Complainants and against the Opposite Parties. It is held that the Consumer Fora constituted under the C.P Act are not bound to refer the dispute raised in the complaint on an application filed u/s 8 of the Arbitration Act of 1996 seeking reference of the dispute to an Arbitral Tribunal in terms of valid arbitration clause in the agreement entered into between the parties.

35. Revision Petition are remitted back to the State Commission to decide the same on merits in accordance with law. Original Petitions be listed before the respective Benches of this Commission as per current roaster for disposal in due course.

36. Before parting with the matter, we would like to place on record our deep sense of appreciation for the assistance rendered by the amicus, Mr. Santosh Paul, Advocate. We direct the Registry to disburse a sum of Rs.25,000/- to Mr. Paul as out of pocket expenses from the NCDRC Legal Aid Account.

.. . . . . . . . . . . . . . .

                                                                   

(ASHOK BHAN J.) PRESIDENT                                                              . . .

. . . . . . . . . . . . .

(VINEETA RAI) MEMBER         . . . . . . . . . . . . . . .

.

(S.M. KANTIKAR) MEMBER   YD/*