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 5, Cited by 10]

National Consumer Disputes Redressal

Housing Commissioner Up Avas Vikas ... vs Shiv Charan Sagar on 29 May, 2019

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          REVISION PETITION NO. 105 OF 2019     (Against the Order dated 27/04/2018 in Appeal No. 641/2008    of the State Commission Uttar Pradesh)        1. HOUSING COMMISSIONER UP AVAS VIKAS PARISHAD & ORS.  MAHATMA GANDHI MARG,  LUCKNOW  UTTAR PRADESH  2. JOINT COMMISSINER U.P AVAS PARISHAD,  KAMLA NAGAR,  AGRA  UTTAR PRADESH  3. ESTATE MANAGEMENT OFFICER, U.P. AVAS VIKAS PARISHAD  SECTOR 4, SIKANDRA  AGRA  UTTAR PRADESH ...........Petitioner(s)  Versus        1. SHIV CHARAN SAGAR  S/O. SHRI BHAROSI LAL, R/O. 22/101, NEEM DARWAJA, BASANT CINEMA,  DISTRICT-AGRA  UTTAR PRADESH ...........Respondent(s) 
  	    BEFORE:      HON'BLE MR. C. VISWANATH,PRESIDING MEMBER 
      For the Petitioner     :       For the Respondent      : 
 Dated : 29 May 2019  	    ORDER    	    

 APPEARED AT THE TIME OF ARGUMENTS 

 
	 
		 
			 
			 

For the Petitioners
			
			 
			 

:
			
			 
			 

Dr. Indra Pratap Singh, Advocate
			
		
	


 

 C. VISWANATH

 

1.              The present Revision Petition is filed by the Petitioner under Section 21(b) of the Consumer Protection Act, 1986 against Order passed by the State Consumer Disputes Redressal Commission, Uttar Pradesh (hereinafter referred to as the "State Commission") in Appeal No. 641/2008 dated 24.04.2018.

 

 

 

2.              The case of the Respondent/Complainant is that he deposited Rs.500/- on 26.02.1979 for allotment of MIG house in "Sikandara Residential Scheme, Agra, launched by the UP Housing Board.  Subsequently he deposited Rs.27,612.50  and Rs.8,899.10 towards the house costing Rs.1,89,850.50.  According to the Respondent he also completed all other formalities, yet he was not given possession of the house.  On not depositing the remaining amount in time, the Housing Board cancelled the allotment on 03.03.1992.  On his request, allotment was again restored on 24.01.1995.  The Respondent was then asked to deposit the remaining cost of the house with interest and penal interest.  The Respondent made a representation to the Housing Board requesting for not charging penal interest.  No action was taken on the same by the Petitioners.  Aggrieved by this, the Respondent filed a consumer complaint before the District Forum, Agra.  After hearing both the parties, the District Forum passed the following order:-

 

"The complaint of the complainant is allowed.  The respondent is directed that within 45 days of this judgment, after collecting 6% interest on the total cost of the house as mentioned in the allotment letter dated 14/11/1991 the possession of the house be given to the complainant. And the complainant is also directed that within 30 days of this judgment he pay 6% interest from 14/11/1991 till now on the cost of house to the Housing Development Board.  The complainant is also entitled to Rs.1500=00 as litigation expenses from the respondent which will have to be paid to complainant by the respondent within 45 days of the judgment.  If within the prescribed period this amount is not paid then on this the complainant will be entitled to get 6% interest from the date of judgment."

 

 

 

3.              Aggrieved by this order the Respondent filed Appeal before the State Commission.  After hearing both the parties, the State Commission passed the following order:-

 

"Appeal of the appellant is allowed.  The impugned order is modified accordingly.  The respondent is directed that within a month of this order, it ensure the delivery of the possession of the house to the appellant.  Litigation expenses of Rs.15000/- imposed on the Respondent is also set aside.  At the appellate level both parties shall themselves bear their respective litigation expenses."

 

 

 

4.              Aggrieved by the order passed by the State Commission, the Petitioners filed the present Revision Petition before this Commission.

 

 

 

5.              I have heard the Learned Counsel for the Petitioners and also carefully perused the record.

 

 

 

6.              IA No. 780/2019 is an application for condonation of delay filed by the Petitioner for condonation of 162 days delay in filing the present Revision Petition.  The explanation given by the Petitioners for the delay is as follows:-

 

"Earlier the filing of the present revision petition was entrusted to some other learned counsel.  However due to some reasons the learned counsel returned the file to petitioner department at Lucknow. Subsequently the responsibility of filing the present revision petition was entrusted to the present counsel. The petitioner is government body which needs approval from different authorities before filing the case which cause some delay in filing the case. For filing revision petition the study, preparation and drafting took some time.  Also substantial time was consumed in getting the documents accurately translated.  It also contributed to delay."

 

 

 

7.              The Petitioner appears to have not acted diligently and remained inactive for fairly a long time.  The Hon'ble Apex Court held that the settled legal proposition of law of limitation has to be applied with all its rigour when the statute so prescribes, though it may harshly affect a particular party.  The Petitioner has not been able to give adequate and sufficient reason which prevented it to approach this Commission within the limitation. 

 

 

 

8.              It is a settled proposition of law that condonation of delay is not a matter of right and the applicant has to set out the case showing sufficient reasons for not being able to come to the Court / Commissions within the stipulated period of limitation.   The Hon'ble Supreme Court in the matter of  Ram Lal and Ors. Vs. Rewa Coalfields Limited, AIR 1962 Supreme Court 361 has held as  under:

 

"It is, however, necessary to emphasise that even after sufficient cause has been shown a party is not entitled to the condonation of delay in question as a matter of right. The proof of a sufficient cause is a condition precedent for the exercise of the discretionary jurisdiction vested in the Court by Section 5. If sufficient cause is not proved nothing further has to be done; the application for condoning delay has to be dismissed on that ground alone. If sufficient cause is shown then the Court has to enquire whether in its discretion it should condone the delay. This aspect of the matter naturally introduces the consideration of all relevant facts and it is at this stage that diligence of the party or its bona fides may fall for consideration; but the scope of the enquiry while exercising the discretionary power after sufficient cause is shown would naturally be limited only to such facts as the Court may regard as relevant."

 

 

 

9.              The burden is put upon the applicant to show sufficient cause for the delay.  The expression 'sufficient cause' has been discussed and defined by the Hon'ble Supreme Court in the case of  Basawaraj&Anr. Vs. The Spl. Land Acquisition Officer, 2013 AIR SCW 6510, as under:

 

"Sufficient cause is the cause for which defendant could not be blamed for his absence.  The meaning of the word "sufficient" is "adequate" or "enough", inasmuch as may be necessary to answer the purpose intended. Therefore, the word "sufficient" embraces no more than that which provides a platitude, which when the act done suffices to accomplish the purpose intended in the facts and circumstances existing in a case, duly examined from the view point of a reasonable standard of a cautious man.  In this context, "sufficient cause" means that the party should not have acted in a negligent manner or there was a want of bonafide on its part in view of the facts and circumstances of a case or it cannot be alleged that the party has "not acted diligently" or "remained inactive".  However, the facts and circumstances of each case must afford sufficient ground to enable the Court concerned to exercise discretion for the reason that whenever he court exercises discretion, it has to be exercised judiciously. Theapplicantmustsatisfythe Court that he was prevented by any "sufficient cause" from prosecuting his case, and unless a satisfactory explanation is furnished, the Court should not allow the application for condonation of delay.  The court has to examine whether the mistake is bonafide or was merely a device to cover an ulterior purpose. (See: Manindra Land and Building Corporation Ltd.  V. Bhootnath Banerjee &Ors, AIR 1964 SC 1336; LalaMatadin V. A.Narayanan, AIR 1970 SC 1953; Parimal V. Veena alias Bharti AIR 2011 SC 1150 L2011 AIR SEW 1233); and ManibenDevraj Shah V. Municipal Corporation of Brihan Mumbai, AIR 2012 SC 1629: (2012 AIR SCW 2412).

 

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

It is a settle legal proposition that law of limitation  may harshly affect a particular party but it has to be applied with all its rigour when the statute so prescribes.  The Court has no power to extend the period of limitation on equitable grounds.  " A result flowing from a statutory provision is never an evil.  A Court has no power to ignore that provision to relieve what it considers a distress resulting from its operation."  The statutory provision may cause hardship or inconvenience to a particular party but the Court has no choice but to enforce it giving full effect to the same.  The legal maxim "dura lexsedlex" which means "the law is hard but it is the law", stands attracted in such a situation.  It has consistently been held that, "inconvenience is not" a decisive factor to be considered while interpreting a statute.

...........

 

The law on the issue can be summarized to the effect that where a case has been presented in the court beyond limitation, the applicant has to explain the court as to what was the " sufficient cause" which means an adequate and enough reason which prevented him to approach the court within limitation. In case a party is found to be negligent, or for want of bona fide on his part in the facts and circumstances of the case, or found to have not acted diligently or remained inactive, there cannot be a justified ground to condone the delay.  No court could be justified in condoning such an inordinate delay by imposing any condition whatsoever.  The application is to be decided only within the parameters laid down by this court in regard to the condonation of delay.  In case there was no sufficient cause to prevent a litigant to approach the court on time condoning the delay without any justification, putting any condition whatsoever, amounts to passing an order in violation of the statutory provisions and it tantamounts to showing utter disregard to the legislature". 

 

10.            The Hon'ble Supreme Court has clearly held that party who has not acted diligently or remain inactive is not entitled for condonation of delay. The Hon'ble Supreme Court in the case of "R. B. Ramlingam vs. R. B. Bhavaneshwari, I (2009) CLT 188 (SC)" has also described the test for determining whether the petitioner has acted with due diligence or not.  The Hon'ble Supreme Court has held as under:

"We hold that in each and every case the Court has to examine whether delay in filing the special appeal leave petitions stands properly explained. This is the basic test which needs to be applied. The true guide is whether the petitioner has acted with reasonable diligence in the prosecution of his appeal/petition."
 

11.            Also in the case of " Anshul Aggarwal Vs. New Okhla Industrial Development Authority (2011) 14 SCC 578, the Hon'ble Supreme Court has warned the Commissions to keep in mind while dealing with such applications the special nature of the Consumer Protection Act.  The Hon'ble Supreme Court has held as under:

"It is also apposite to observe that while deciding an application filed in such cases for condonation of delay, the Court has to keep in mind that the special period of limitation has been prescribed under the Consumer Protection Act, 1986 for filing appeals and revisions in consumer matters and the object of expeditious adjudication of the consumer disputes will get defeated if this court was to entertain highly belated petitions filed against the orders of the consumer foras."
 

12.            In the case of "Post Master Vs. Balram Singh Inaram Lodhi, III (2018) CPJ 53 (NC)", the Hon'ble Supreme Court has held that Government Departments are not to be given any special privileges and they have to be treated like a common person and that Government Departments are under special obligation to perform their duty with due diligence and commitment.  The Hon'ble Supreme Court has held as under :

"The government departments are under a special obligation to ensure that they perform their duties with diligence and commitment. Condonation of delay is an exception and should not be used as an anticipated benefit for government departments"
 

13.            It is, therefore, clear that the Petitioner is required to give sufficient reasons that it has been acting with due diligence and has not been lethargic and casual in its approach while representing the Appeal or Revision.  In the application for condonation delay, the main reason given for delay is due to administrative procedure, which was required to be followed. This certainly cannot be a sufficient ground for condonation of delay.  The Petitioner is required to instruct its employees to work and respect the law of the land and act promptly so as to approach the Commission within the period of limitation. Only because their employees had acted in a lethargic manner and took their own time while dealing with the matter, it cannot be said that there were sufficient reasons which prevented them from approaching the Court within the period of limitation.

 

14.            I am satisfied that the Petitioner has not been able to give sufficient reasons for condonation of delay.  The application for condonation of delay is dismissed.  Consequently, the Revision Petition is dismissed as barred by limitation.

  ...................... C. VISWANATH PRESIDING MEMBER