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]

Bangalore District Court

Ms.Sneha Matam vs Balaji Paradise Apartments on 17 March, 2018

IN THE COURT OF THE XIX ADDL. CITY CIVIL &
SESSIONS JUDGE AT BANGALORE CITY : (CCH.18)

           Dated this 17th day of March, 2018.

                         Present
   SRI.RAJASHEKAR VENKANAGOUDA PATIL, B.A.LL.M.,
         XIX ADDL. CITY CIVIL & SESSIONS JUDGE,
                    BANGALORE CITY.

                      O.S.NO.3834/2015

PLAINTIFF         :   Ms.Sneha Matam,
                      w/o Sunil S Kulkarni,
                      aged 29 years, No.92/4,
                      1st Cross, G-4 Balaji Paradise,
                      BSI III Stage, Katriguppe,
                      Bangalore-85,
                      Rep.by GPA Holder
                      Mr.M.Giriraj.

                       ( Party in person)

                      -VS-

DEFENDANT :           Balaji Paradise Apartments
                      Owners Welfare Association,
                      No.92/4, 1st Cross,
                      Kathriguppe BSK III Stage,
                      Behind Big Bazar,
                      Bangalore-560 085
                      Rep.by its Secretary K.S.Ramesh.

                      (By Sri.NBK, Advocate)


Date of Institution of the suit              : 25/4/2015

Nature of the Suit                :   Declaration & Injunction

Date of commencement of recording
of evidence                                  : 13/4/2017
                                  2               O.S.No.3834/2015


Date on which the Judgment was
pronounced                              : 17/3/2018


                          Year/s      Month/s        Day/s

Total Duration      :       02           10              22



                        JUDGMENT

The plaintiff has filed this suit against defendant for the relief of declaration to declare that the notice dtd:4/4/2015 issued by the defendant association in respect of 'B' schedule property is null and void and not binding to the plaintiff and the same is contrary to the provisions of Karnataka Apartment Ownership Act, 1972 and also for permanent injunction against defendant not to disconnect the water facility provided to 'B' schedule property and also to hold that the plaintiff is entitled to be levied with the maintenance charges for the period from 17/3/2007 till date on the line of the provision of Section 6 & 10 of the Karnataka Apartment Ownership Act, 1972 and consequently, defendant association to restore the water facility to 'B' schedule property and for court costs.

2. The case of plaintiff in nutshell is that the plaintiff is the absolute owner of Flat No.G 4 in 'Balaji Paradise Apartments' 3 O.S.No.3834/2015 constructed on the 'A' schedule property situated in 1st Cross, Katriguppe Revenue Layout, BSK 3rd Stage, consisting of one kitchen, living area, dining hall and two bed rooms, two toilet with bathrooms having a super built up area of 800 sq.ft with an undivided right, title and interest in the land to an extent of 296 sq.ft. along with car parking at basement which is described as 'B' schedule property and the same was purchased by plaintiff through registered sale deed dtd:17/3/2007 and since then, she is in possession of the same.

2(a). It is further averred that defendant is a Regd.body of association of which plaintiff is one of the members and defendant is registered under Karnataka Apartment Ownership Act, 1972 on 3/12/2013. After purchase of the 'B' schedule property under the registered sale deed, then plaintiff filed all the declaration and other documents as required under Karnataka Apartment Ownership Act, 1972 and as per the provisions of the said Act, plaintiff was liable to pay the maintenance charges to be calculated and charged according to Section 6 & 10 of the said Act. After registration of the defendant association, plaintiff continued to be member of the 4 O.S.No.3834/2015 said association and in General Body Meeting, defendant association fixed the maintenance charges for all the flats of Balaji Paradise Apartment Building and Bye-laws and Rules were framed by defendant association without being consistent with the provisions of Section 6 & 10 of Karnataka Apartment Ownership Act,1972. Some group of persons in the society on 17/3/2007 fixed the maintenance charges on the basis of number of flats occupied by then owners. In this regard, plaintiff initially raised objection with regard to fixation of arbitral maintenance charges and again on 5/3/2013 meeting was conducted and maintenance charges were fixed without proper Bye-law being framed.

2(b). It is further averred in the plaint that claim of the plaintiff is that totally 20 flats have been constructed in the Balaji Paradise Apartments with various dimensions in built-up area and maintenance charges were arbitrally fixed without considering the actual built up area of the flats occupied by the owners of the flats. In this regard several discussions and correspondences were made between plaintiff and defendant and group of residents and defendant indiscriminately fixed the maintenance charges without considering the area or measurement of the flat occupied by plaintiff. In this regard, 5 O.S.No.3834/2015 defendant issued legal notice dtd:14/1/2015, 9/3/2015 and 4/4/2015 insisting the plaintiff to pay the maintenance charges which is contrary to provision of law. Considering it to be illegal, plaintiff refused to pay the same and defendant immediately warned the plaintiff that he will disconnect the water facility.

2(c). It is further averred in the plaint that as per Karnataka Apartment Ownership Act, 1972, S.10 demands that maintenance charges have to be imposed on the basis of the measurement of the flat and not on other yardsticks. Inspite of this, defendant issued legal notice to plaintiff to pay the maintenance charges fixed by the association and when the defendant threatened to disconnect the water facility provided to 'B' schedule property/flat belonging to plaintiff in which she lives with her aged parents, plaintiff was constrained to file the suit for declaration of notice dtd:4/4/2015 issued by defendant is illegal and also for permanent injunction and also to hold that plaintiff is entitled to be levied with the maintenance charges as per S.6 & S.10 of Karnataka Apartment Ownership Act,1972 and also further seeking direction to defendant to restore water connection to the flat which is termed as 'B' 6 O.S.No.3834/2015 schedule property. Hence, prays to decree the suit as prayed for.

3. After institution of the suit summons, defendant association represented by its Secretary appeared through its counsel and filed written statement admitting the fact relating to plaintiff being in occupation of 'B' schedule property being a owner which is a flat situated in Balaji Paradise Apartments and also being member of society and further contended that initially, plaintiff agreed to pay the maintenance charges as fixed by the defendant association till July 2013. 3(a). It is contended by the defendant that construction of 'Balaji Paradise Apartments' was completed in the year 2006 consisting of 20 apartments with various measurements. Plaintiff being one of the purchaser of the flat G-4 she in the occupation of the said flat from 17/3/2007.

3(b). As per Clause.11 of the sale deed, in respect of payment of maintenance charges by purchaser like plaintiff are bound to follow the covenant such as Clause 11(d) which provides purchaser being members of the Association of Apartment Owners of schedule 'A' property i.e., entire Balaji Paradise Apartments under the provisions of Karnataka 7 O.S.No.3834/2015 Apartment Ownership Act,1972 should abide by the Bye-laws of the Association and majority decisions of the flat owners and also execute a Deed of Declaration and register the same along with owners of the remaining flats and bound to pay the maintenance charges and other charges leviable in respect of 'B' schedule flat.

3(c). It is also contended by defendant that plaintiff is the member of Balaji Apartments Owners Welfare Association. Defendant association which is registered under Karnataka Societies Registration Act has framed Bye-laws for maintenance of the apartments. In the said Bye-laws, Clause.13 of the Bye-laws deals with providing maintenance for common area and facilities. Clause 20 of the Bye-laws stipulates that all the decisions including the amendment shall be taken by the majority of the members in the General Body Meeting. Admittedly, owners of the flats in the building as well as plaintiff were paying the maintenance charges equally from 2006 to 2007. On 18/5/2008 meeting was held by the members of the owners' association and it was unanimously resolved that maintenance charges shall be paid uniformly at the rate of Rs.1,000/- p.m. In this regard plaintiff also signed the proceedings at Sl.No.6 of the proceedings and 8 O.S.No.3834/2015 then, maintenance charges were enhanced from time of time from Rs.12,000/- to Rs.1,400/-p.m. In August 2013 maintenance charges were enhanced to Rs.1,600/-. At that relevant point of time, plaintiff raised objections that charging of maintenance charges is arbitrary and is not consistent with Section 10 of Karnataka Apartment Ownership Act, 1972 and maintenance charges should be fixed on the basis of the actual built-up area occupied by the flat owners and not in uniformity with other flat owners.

3(d). It is further contended that Section 3(n) of the Karnataka Apartment Ownership Act, 1972 defines that majority of the apartment owners means the apartment owners with 51% or more of the vote in accordance with the percentages assigned in the declaration to the apartments for voting purpose.

3(e). It is further contended that in view of the increase in the price of all the materials and standard of living of every person and increase in water charges, electricity bills and watchman and labour charges, the maintenance charges of the building was enhanced to Rs.1,800/- p.m. from February 2015 which was agreed by all the flat owners. 9 O.S.No.3834/2015 However, plaintiff did not pay the enhanced maintenance charges inspite of repeated requests being made by the defendant association.

3(f). In this regard, defendant was constrained to issue legal notice dtd:13/14.1/2015 to plaintiff advising her to pay the arrears of maintenance charges from August 2015. On 19/1/2015 plaintiff replied to the said notice by making allegations against the defendant association and never paid the arrears and ultimately, defendant association was constrained to disconnect the water supply to plaintiff's flat i.e., schedule 'B' flat. Again, plaintiff wrote letter to defendant association and made some payment on the basis of sq.ft. area occupied by her by enclosing a cheque amounting to Rs.16,672/- with a request to adjust the earlier maintenance charges and the cheque was received by the defendant. 3(g). It is further contended that Sri.Giriraj is the flat owner of G-3 and he is the father of plaintiff. He has rented out his flat to some other tenant and the maintenance charges relating to his flat is being paid by said tenant. Plaintiff is accountable only to her flat and she does not have any right to 10 O.S.No.3834/2015 adjust in respect of maintenance charges due in respect of flat owned by her father.

3(h). It is further contended that defendant Balaji Paradise Apartment which is a registered society is providing facilities of common area to enable the flat owners to enjoy their flats such as electric supply to common area passage, lift facility, BBMP water supply, storage of water in sump, pumping of water from sump to overhead tank and dwelling of borewell, and also appointment of security officials and all such incidental expenses to maintain the common area of 'A' schedule property building which includes wages of day watchman and night watchman, maintenance of generators, lift facilities, car parking facilities, temporary repair work arises for the apartment such as sanitary, plumbing work, garden cleaning, cleaning of car parking area, water supply charges to BWSSB and C.C. TV installed in the apartments. All these amenities' expenses are to be borne by the occupants of the flats in schedule 'A' property.

3(i). It is further contended that the claim of the plaintiff that maintenance charges are to be assessed and fixed by the defendant association on the basis of the actual built up area 11 O.S.No.3834/2015 of the flats occupied by the owners such as 2 bed rooms flat owners and 3 bed rooms flat owners differentiating between them. But, the common areas are used by both large sq.ft built up area and small sq.ft built-up area of the flats like 800, 1030, 1,260 and 1,370 sq.ft.

3(j). It is further contended that plaintiff has made false submission in the plaint that elections and meeting were held by defendant association were not according to the Rules & Regulations and Bye-laws and they were inconsistent with the provisions of Karnataka Apartment Ownership Act, 1972. Appropriate Bye-laws have been framed like Clause 13 which provides to fix the maintenance charges which cannot be read with isolation with Section.10 of Karnataka Apartment Ownership Act, 1972.

3(k). Plaintiff who was earlier paying the maintenance charges as and when fixed by the association of the defendant, but somehow in 2013, raised this baseless objections who was residing with her father in flat N. G 4. One Giriraj - father of plaintiff owns flat No. G 3 which was let out to tenant and maintenance charges fixed by defendant association was paid by the said tenant.

12 O.S.No.3834/2015

3(l). It is specifically contended by defendant that plaintiff is in arrears of amount of payment of maintenance charges from August 2013 to January 2015 at the rate of Rs.1,600/- p.m. amounting to Rs.28,800/-; from February 2015 to May 2015 at the rate of Rs.1,800/- amounting to Rs.7,200/-, totally amounting to Rs.36,000/-. He has only paid Rs.22,006/- and after deducting the same, plaintiff is in due of Rs.13,994/- maintenance charges to be paid as arrears.

3(m). Plaintiff may be directed to clear the arrears of maintenance charges and further plaintiff being one of the party to the resolution passed by the owner of the Balaji Apartments Owners Welfare Association and being signatory to the same, having agreed for the system which is in existence right from 2006, now plaintiff cannot say that the system of collecting maintenance charges uniformly is contrary to law. Earlier she was paying maintenance charges for more than 8½ years till July 2013. Under the circumstances, suit filed by plaintiff is not maintainable and prayer made by plaintiff cannot be granted as defendant association has not erred in fixing the maintenance charges for common area with 13 O.S.No.3834/2015 uniformity and equality. Hence, prays to dismiss the suit with costs.

4. In the course of suit, plaint was amended and additional written statement was filed.

5. Within the premises of above pleadings of the plaint and written statement contentions, the following issues were framed:-

ISSUES
1. Whether plaintiff proves that legal notice dated 04/04/2015 issued by defendant is null and void and not binding on the plaintiff?
2. Whether defendant proves that plaintiff and all other flat owners are enjoying the services of Defendant Association equally?
3. Whether plaintiff is entitled for the relief of declaration as prayed in the plaint?
4. Whether plaintiff is entitled for the relief of permanent injunction as prayed in the plaint?
5. Whether defendant is entitled for counter claim?
6. What order or decree?
14 O.S.No.3834/2015
ADDITIONAL ISSUES
1. Whether plaintiff proves that provisions of Karnataka Apartment Ownership Act,1972 are applicable to the flat occupied by plaintiff?
2. Whether plaintiff proves that defendant is not entitled to claim maintenance charges prior to 04/12/2013?
3. Whether plaintiff further proves that payment of maintenance charges equally by all flat owners was only a temporary arrangement and it was not an unanimous decision?
4. Whether plaintiff is entitled for declaration that maintenance charges to be levied from 17/3/2017 till date as per S.6 and 10 of the Karnataka Apartment Ownership Act,1972?
5. Whether plaintiff is entitled for consequential relief of restoration of water facility to suit "B" flat?
6. On behalf of plaintiff, father/power of attorney holder of plaintiff is examined as P.W.1 and got marked the documents Ex.P.1 to Ex.P.9 and closed her side. On behalf of defendant association, Former Secretary of the defendant association is examined as D.W.1 and present secretary of the defendant 15 O.S.No.3834/2015 association is examined as D.W.2 and got marked the documents Ex.D.1 to Ex.D.12.
7. Heard arguments of both sides and perused the written arguments filed by the defendant's counsel.
8. Findings of this court on the above issues are :-
Issue No.1:- In Negative;
Issue No.2:- In Affirmative;
Issue No.3:- In Negative;
Issue No.4:- In Negative;
Issue No.5:- In Affirmative;
Addl.Issue No.1:- In Negative;
Addl.Issue No.2:- In Negative;
Addl.Issue No.3:- In Negative;
Addl.Issue No.4:- In Negative;
Addl.Issue No.5:- In Negative;
Issue No.6:- As per the final order for the following:-
REASONS ISSUE No.1, 2 & ADDITIONAL ISSUE No.1, 2, 3, 4 & 5
9. These issues are taken up together as they require common discussion.
10. In order to substantiate the case of plaintiff, father/power of attorney holder of plaintiff is examined as 16 O.S.No.3834/2015 P.W.1 and got marked the documents Ex.P.1 to Ex.P.9 and closed her side. On behalf of defendant association, former secretary of the defendant association is examined as D.W.1 and present secretary of the defendant association is examined as D.W.2 and got marked the documents Ex.D.1 to Ex.D.12.
11. Counsel for the plaintiff in the mid of the trial filed Memo of Retirement. Plaintiff by name Smt.Sneha Matam w/o Sunil S.Kulkarni has executed GPA in favour of her father by name M.Giriraj who continued to contest the suit personally i.e., examining the plaintiff's witness as well arguing the matter.
12. In the course of arguments, M.Giriraj, power of attorney holder of plaintiff has argued that determination of maintenance charges with regard to Balaji Paradise Apartments Owners Welfare Association, was arbitrarily decided by members of the said association without any majority inspite of opposition offered by plaintiff and fixation of maintenance charges by defendant association is in violation of Section 10 of Karnataka Apartment Ownership Act,1972 which provides as under:-
17 O.S.No.3834/2015
"Section 10. Common profits and expenses: The common profits of the property shall be distributed among and the common expenses shall be charged to the apartment owners according to the percentage of the undivided interest in the common areas and facilities."

13. Per contra, counsel for the defendant argued that though the suit is filed by the plaintiff by name Smt.Sneha Matam who is occupant of schedule property Flat No.G 4, but P.W.1, being father of plaintiff is also owner of Flat No.G 3 in the said Balaji Paradise Apartment. He has let out the his said Flat No.G 3 on lease to some other tenants and maintenance charges fixed by the defendant association is being paid by some occupant/tenant of P.W.1 without any objection and further argued that D.W.1 association after calling the General Body Meeting of the occupants of the flats of Balaji Paradise Apartments Owners Welfare Association passed resolution with majority of 51% as contemplated under Section 3(n) of Karnataka Apartment Ownership Act,1972 and Rules were framed and now Rules framed and under Clause 11 of he association Rule, declaration was filed by all these occupants a the time of securing sale deed from the builder. 18 O.S.No.3834/2015

14. Claim of the plaintiff now is that he is not liable to pay the maintenance charges as determined by the defendant association, because, she is in occupation of the smaller area of the flat than the other flats which are constructed with the larger built up area and maintenance charges should be determined and fixed on the basis of the measurement of the flat and not otherwise, it is not sustainable in law and that is not contemplated under Section 10 of Karnataka Apartment Ownership Act,1972 and inspite of the court order being passed as interim order, this plaintiff has not paid the maintenance charges even till today. The claim of yhe plaintiff is vexatious and prays to dismiss the suit with costs and also direct him to pay the arrears of maintenance charges as claimed in the written statement incurred towards the common area of the 'A' schedule property.

15. After considering the pleadings of both sides and assessment of evidence of P.W.1, D.W.1 & 2, and exhibits marked by plaintiff at Ex.P.1 to Ex.P.9 & so also, Ex.D.1 to Ex.D.9 marked on behalf of defendant, following facts have remained undisputed:-

19 O.S.No.3834/2015

a) That the plaintiff is legal occupant of schedule 'B' property/flat No.G 4 in schedule 'A' property which is the entire building named as 'B' schedule property.
b) The fact that the plaintiff is the owner of the flat by virtue of Registered sale deed executed between main builder-owner and plaintiff has also remained undisputed.
c) The fact that earlier, plaintiff was paying the maintenance charges as determined by defendant association even before registration or after registration for some time i.e., till August 2013 has remained undisputed.
d) The fact that present P.W.1 is father of plaintiff and contesting the suit on behalf of his daughter being owner of another flat numbered as G-3 is also an undisputed fact and from his cross-examination, it is made clear that he has let out his own flat to some other tenant and collecting the rents and his tenant is regularly paying the maintenance charges fixed as on today by the defendant association.

16. P.W.1 he has stated with regard to the fixation of maintenance charges for maintaining the common area in 'A' schedule property relating to payment of electric bills, water charges, water lifting pump, electric points at passage, lift, 20 O.S.No.3834/2015 parking zone and terrace, lift maintenance and other works is arbitral, because, it has been fixed and assessed uniformly and imposed on all occupants of the flats irrespective of the measurement of the built up area of the flat and it is in contravention of S.10 of Karnataka Apartment Ownership Act,1972 and according to him, maintenance charges shall have to be fixed on each occupant of the flat in proportionate to the built up area purchased by him meaning thereby, maintenance charge for the common area shall have to vary between the occupants of the flats of 2 bed-rooms and kitchen and occupants of the flat of 3 bed rooms and kitchen and maintenance charges are to be levied differently according to the measurement of the built up area.

17. Much hue and cry has been raised by both sides by raising so many disputed questions with regard to formation of association, framing of Bye-laws and on both sides, evidence is led in this regard. With regard to formation of Bye-laws of the defendant association, D.W.1 & 2 have been examined who have produced series of records like copy of the Rules & Regulations of the Association, proceedings books, sale deed and registration certificate of Balaji Paradise 21 O.S.No.3834/2015 Apartments Owners Welfare Association accompanied with the Rules & Regulation of the association.

18. It is relevant to note that these Rules & Regulations appears to have been accepted by defendant in 2012 or prior to that and continuous proceedings have been conducted with regard to considering the changes in the water supply charges, sanitary charges, electric supply charges and increasing the maintenance charges and also electing the Executive Members of the Association.

19. Plaintiff by name Smt.Sneha Matam and her father - P.W.1 being occupants of 2 flats with different dimensions and built up area are raising objections in 2015 by filing this suit for fixation of maintenance charges as arbitrary and discriminatory because, it is equally made applicable to all such occupants of flats irrespective of the larger built up area flat owners and lesser built up area flat owners.

20. Where the statute or law being in force in Karnataka does make any discrimination between common area maintenance charges to be levied with variation to such 22 O.S.No.3834/2015 occupants of flats with larger built up area and lesser built up area is to be ascertained.

21. In this regard, counsel for the defendant has argued that though Section 10 of Karnataka Apartment Ownership Act,1972 provides that the common profits of the property shall be distributed among and the common expenses shall be charged to the apartment owners according to the percentage of the undivided interest in the common areas and facilities.

22. With regard to this Section 10, counsel for the defendant has argued that if there is an agreement between association and the occupant at the time of registering society stipulating special cause, what should be the mode of charging of maintenance of common area that will prevail over Section 10 of the Statute.

23. The Act provides in S.3(g) that common expenses means:-

1) All sums lawfully assessed against the apartment owners by the association of apartment owners.
2) Expenses of administration, maintenance, repair or replacement of the common area and facilities.
3) Expenses agreed upon as common expenses by the bye-laws.
23 O.S.No.3834/2015
4) Expenses declared as common expenses by the provisions of this Act or by the Declaration or the bye-

laws.

24. It is seen from Clause 13 of the Bye-laws of the society formed by defendant association that common area shall be maintained by all occupants of the flats by bearing the expenses incurred for maintaining the common area.

25. So, it is evident from the cross-examination of P.W.1 and the admission so made by him that the association is maintaining the 'A' schedule apartment building consisting of 4 floors, each floor consisting of 5 flats with different dimensions and common area expenses are borne by society and this maintenance charges is being decided in the General Body Meeting, all flats having occupied in 2007 and in 2008, it was agreed by the occupants of the flats that Rs.1,000/- shall be borne by each occupant irrespective of the measurement.

26. P.W.1 voluntarily submits that they opposed the resolution on the ground that they had recently occupied the flats and they are not liable to pay maintenance charges. 24 O.S.No.3834/2015

27. To the understanding of this court, resolution appears to have been with majority in the General Body Meeting. P.W.1 has further admitted that from time to time, maintenance charges increased and he was also present in some of the meetings held for fixation of maintenance charges. He admits that common area maintenance charges for maintaining of corridors, electricity charges, water charges, for lifting of water from sump to overhead tank from electric pump, appointment of security officer, maintenance of generator, car parking provisions and fixation of CC cameras are fixed, and further admits that all these facilities are commonly used and enjoyed by the occupants of the flats irrespective of the built up area occupied by tenants.

28. He has further admitted that disputed property belongs to his daughter with built up area of 1030 sq.ft. and he also owns Flat No. G 3 and his tenant may be paying maintenance charges fixed by the association. He further admits that defendant had issued notice as per Ex.P.6 informing about disconnecting water supply and he paid Rs.16,672/- towards arrears out of total arrears of Rs.34,200/-. He has further admitted that this court has rejected temporary injunction and he preferred MFA.No.9656/2015 before Hon'ble High Court of 25 O.S.No.3834/2015 Karnataka and Hon'ble High Court of Karnataka ordered him to pay arrears of maintenance charges and to continue to pay as maintenance charges paid by other occupants and admits that he has not paid the maintenance charges of Rs.1,600/- p.m. from February 2016. He further admits that there is a Clause in the sale deed as per Ex.D.1 entered into between seller and purchaser of the flat that majority decision of the flat owners taken in association meeting shall be binding on all occupants of the flats.

29. After assessing all these admissions and facts available, it is made clear that except this plaintiff, all are paying the maintenance charges fixed by defendant association.

30. Coming back to the position of Law with regard to fixation of maintenance charges to maintain the common area, "Section 10. Common profits and expenses: The common profits of the property shall be distributed among and the common expenses shall be charged to the apartment owners according to the percentage of the undivided interest in the common areas and facilities."

31. The notion that is carried by P.W.1 that there shall have to be less fixation of maintenance charges to be paid by 26 O.S.No.3834/2015 such occupants of the flats who have occupied lesser built up area than larger built up area flats.

32. It is a prudent thinking and also unbiased view to express that when a big apartment building is constructed with smaller and bigger built up flats, but the occupants will use the common area facilities like electric supply, corridor, maintenance of lift, parking, water supply to all flats, maintenance of generator etc., all flats will be equally, meaning thereby the common area facilities will be extended to all occupants of flat owners irrespective of larger built up area occupants of the flats and lesser built up area occupants of the flats. It does not need a prudent explanation to be expressed. It is unwise to think that occupation of the flats with lesser built up area will use common area facilities lesser than the flats occupied by persons with larger built up area. For example, flat built up area with 1200 sq.ft. (2 bed room flat) may be occupied by occupants of larger number 2 to 4 or 5, whereas the occupants of the larger built up area with 1400 sq.ft. (3 bed room flat) may be occupied by only 2 old couples where their children are staying abroad. But, both these families are enjoying the common area facilities like lift, 27 O.S.No.3834/2015 electric supply, facilities of Health Club etc., all those provided by the association commonly and equally. It is not the Number of the occupants of the flat by persons or built-up area will decide to use the common area facility with precise utilization and it is also unwise to think in that direction.

33. In this regard, counsel for the defendant has produced unreported authority 2003(8) LJSOFT 113 in the Bombay High Court passed in W.P.No.1948/1997 dtd:30/7/2002 in "Venus Co-operative Housing Society and another v/s Dr.J.Y.Detwani and others"

wherein it is held as under:-
(b) I agree with submissions of Shri Jahagirdar that it cannot be said that the big flat holders are getting higher or more services to make them liable to pay more on the basis of the area of the flat.

34. Further in the body of the judgment, it is observed that aforesaid services are enjoyed by all the members equally and therefore, there was no reason for the society to have made the large flat holders to pay more on the basis of the area of the flat. There is absolutely no rational or any 28 O.S.No.3834/2015 reason to require the large flat owners to pay more for the aforesaid service charges on the basis of the size of the flats.

35. In the case referred above of High Court of Bombay, Venus Co-operative Housing Society has passed the resolution fixing the maintenance charges on higher rate to the flat owners of bigger size and less maintenance charges fixed for lesser size. So, after assessing all the facts and circumstances of the case, their Lordships in the said authority observed that there was no rational or any reason to require the large flat owners to pay more for the aforesaid service charges on the basis of the size of the flats and resolution passed in this regard is totally unreasonable and arbitrary and regulations of the amenities and facilities availed by the members meaning thereby the flat owners in the building either bigger or smaller size in occupation enjoy the basic facilities and amenities of common area by the habitants of the flats equally by paying equal maintenance charges in one uniformity, security , facility and other amenities do not put for the habitants of larger size flat owners and habitants of smaller size flat owners and habitants.

29 O.S.No.3834/2015

36. With this rational and applying the same, this court is inclined to hold that the claim of the plaintiff that they are not required to pay the same maintenance charges fixed by the association since they occupy the flat of lesser built up area as some of other flats built up with larger area because common area and facilities are enjoyed generally by all the flat owners with equal right and enjoyment.

37. Accordingly, this court is constrained to hold that claim of plaintiff that fixation of maintenance charges by the defendant association with one uniformity is not improper and illegal and that differences will not exempt or absolve the plaintiff from paying the maintenance charges to the defendant association by passing adequate resolution with considered majority of 51/49 with 1% higher majority in the total members of the society/association.

38. Further, the outcome of the fact discloses that plaintiff is not paying the maintenance charges since August 2013 or so. In this regard court was pleased to reject the I.A. filed by plaintiff against which MFA was preferred before Hon'ble High Court of Karnataka in MFA.9656/2015 which was disposed on 12/1/2016 by the Hon'ble High Court of Karnataka with 30 O.S.No.3834/2015 observation that respondent society shall reconnect the water supply subject to payment of arrears of maintenance charges of Rs.25,000/- further present plaintiff shall pay monthly maintenance charges as paid by other flat owners of the respondent association. This shall be subject to result of present suit.

39. In view of these observations made by Hon'ble High Court of Karnataka, this court is constrained to hold that plaintiff is liable to pay monthly maintenance charges from 23rd August 2013 with maintenance charges fixed by defendant No.1 and valid from time to time till disposal of this case.

40. Further, defendant is entitled to claim arrears of Rs.13,994/- due as on May 2015 and further, they are entitled to claim maintenance charges from plaintiff at the same rate i.e., fixed to other flat owners . In case plaintiff remains defaulter, defendant association is at liberty to take action against plaintiff as per the Bye-laws framed therein by defendant Balaji Paradise Apartments Owners Welfare Association.

31 O.S.No.3834/2015

41. Accordingly, Issue No.1 & Addl. Issue No.1, 2, 3, 4 & 5 are answered in Negative and issue No.2 is answered in affirmative.

ISSUE No.3 & 4

42. Issue No.3 pertains to entitlement of plaintiff with regard to declaration of notice dtd:4/4/2015 in respect of "B" schedule flat is null and void and not binding on the plaintiff and the same is contrary to the provisions of the Karnataka Apartment Ownership Act,1972 and issue No.4 pertains to entitlement of plaintiff with regard to permanent injunction as prayed in the plaint.

[ [[

43. In this regard, plaintiff has not examined any one of the occupants of the flats of Balaji Paradise Apartments or tenants and Bye-laws could have been challenged before the District Registrar as association of defendant is registered under Karnataka Co-operative Societies Registration Act.

44. Since this court has elaborately discussed about the primary right of plaintiff while deciding other issues i.e., issue No.1 & 2 and addl.issue No.1 to 5, plaintiff is not entitled for the relief of declaration and permanent injunction as claimed 32 O.S.No.3834/2015 by him. Accordingly, issue No.3 & 4 are answered in negative.

ISSUE No.5

45. Since this court has discussed elaborately that plaintiff is in arrears of maintenance charges to be paid to defendant No.1 - association amounting to Rs.13,994/- due as on May 2015. This court has observed while answering other issues that defendant No.1 - association is entitled to recover the arrears of maintenance charges as and when they were revised and refixed by the 1st defendant. In the result, issue No.5 is answered in affirmative.

ISSUE No.6

46. In view of findings on issue No.1 to 5 and additional issue No. 1 to 5, this court holds that plaintiff is not entitled for the relief of declaration and for permanent injunction as prayed in the plaint. On the other hand, defendant is entitled to recover the counter-claim amount from the plaintiff as elaborately discussed in issue No.5. In the result, this court proceeds to pass the following:-

33 O.S.No.3834/2015

ORDER Suit of the plaintiff is dismissed with costs against defendant .
Defendant is entitled for counter claim amount from the plaintiff i.e., for arrears of amount towards maintenance charges amounting to Rs.13,994/- as on May 2015 + arrears of maintenance charges fixed by defendant from May 2015 till the date of disposal of the suit and shall continue to recover the maintenance charges due and shall levy and collect the maintenance charges as fixed by the defendant association and collected from all other members of the association revised or re-fixed from time to time in between May 2015 till this day.
Plaintiff is hereby directed to pay the above said counter-claim amount to the defendant as stated above within 3 months from the date of this judgment. If the plaintiff fails to pay the same, defendant association is at liberty to initiate legal action against plaintiff as per Bye-laws of the Association to recover the counter-claim amount as mentioned above from the plaintiff.
Draw decree accordingly.
(Dictated to the Judgment Writer, transcribed and computerized by her, corrected and then pronounced by me in the open Court on this the 17th day of March, 2018).
(Rajashekar Vankanagouda Patil) XIX ADDL.CITY CIVIL & SESSIONS JUDGE, BANGALORE CITY.
34 O.S.No.3834/2015
ANNEXURE I. List of witnesses examined on behalf of :
(a) Plaintiff's side :
P.W.1 - Giriraj
b) Defendant's side :
D.W.1 - Disle D.W.2 - K.R.Ramesh II. List of documents exhibited on behalf of :
(a) Plaintiff's side :
       Ex.P.1                 GPA
       Ex.P.2                 Notice dtd:14/1/2015
       Ex.P.3                 Reply notice dtd:19/1/2015
       Ex.P.4                 Notice dtd:9/3/2015 issued by
                              defendant
       Ex.P.5                 Reply notice of plaintiff
       Ex.P.6                 Letter dtd:16/3/2015
       Ex.P.7                 Notice issued by defendant
                              dtd:4/4/2015
       Ex.P.8                 Reply letter written by plaintiff
                              dtd:6/4/2015
       Ex.P.9                 Xerox copy of the cheque
                              dtd:6/4/2015


     (b)   Defendant's side : -

       Ex.D.1                 Certified copy of the sale deed
                              dtd:17/3/2007
       Ex.D.2                 Copy of the Resolution of the Meeting
                              held on 18/5/2008
       Ex.D.3                 Authorization Letter issue to Sri.Disle
       Ex.D.4                 Original copy of the proceedings of
                              the meeting of defendant association
                              dtd:4/3/2012
       Ex.D.5                 Original copy of the proceedings of
                              the meeting of defendant association
                              dtd:22/10/2012
       Ex.D.6                 Original copy of the proceedings of
                              the meeting of defendant association
                              dtd:1/8/2013
                            35              O.S.No.3834/2015


        Ex.D.7          Copy of the Registration Certificate of
                        the defendant association
        Ex.D.8          Copy of the Bye-lws
        Ex.D.9          Certified copy of the order passed in
                        MFA.No.9656/2015 dtd:12/1/2016
        Ex.D.10         Calculation sheet regarding arrears of
                        maintenance charges
        Ex.D.11         Book 1 containing the proceedings of
                        the meeting dtd:18/5/2008
        Ex.D.12         Book 2 containing the proceedings of
                        the meeting dtd:27/10/2013,
                        13/4/2014, 11/1/2015, 18/4/2015 and
                        30/8/2015.



                   (Rajashekar Venkanagouda Patil)
             XIX ADDL.CITY CIVIL & SESSIONS JUDGE,
                        BANGALORE CITY.


GVU/-
                                   36              O.S.No.3834/2015




                        Judgment pronounced in open court vide
                      separate detailed judgment with the
                      following operative portion:-

                               ORDER
      Suit of the plaintiff     is dismissed with costs against
defendant .
Defendant is entitled for counter claim amount from the plaintiff i.e., for arrears of amount towards maintenance charges amounting to Rs.13,994/- as on May 2015 + arrears of maintenance charges fixed by defendant from May 2015 till the date of disposal of the suit and shall continue to recover the maintenance charges due and shall levy and collect the maintenance charges as fixed by the defendant association and collected from all other members of the association revised or re-fixed from time to time in between May 2015 till this day.

Plaintiff is hereby directed to pay the above said counter-claim amount to the defendant as stated above within 3 months from the date of this judgment. If the plaintiff fails to pay the same, defendant association is at liberty to initiate legal action against plaintiff as per Bye-laws of the Association to recover the counter-claim amount as mentioned above from the plaintiff.

Draw decree accordingly.

(Rajashekar Venkanagouda Patil) XIX ADDL.CITY CIVIL & SESSIONS JUDGE, BANGALORE CITY.