Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

National Consumer Disputes Redressal

Star Estate Management Ltd. vs S.M. Krishnatry on 19 November, 2007

Equivalent citations: I(2008)CPJ117(NC)

ORDER

P.D. Shenoy, Member

1. Respondent was the complainant before District Forum. The complainant had filed a complaint before the District Forum against the opposite parties alleging that opposite parties had sent a bill on 15.7.1999 for Rs. 1,75,851 on account of arrears of enhanced maintenance rate at 35 paise per sq. ft. which is against the terms and conditions of buyer's agreement. All the bills have been paid as per the agreed rate whereas maintenance services were not provided properly. He, therefore, requested that the opposite parties may be directed to withdraw the bill and provide satisfactory maintenance services. This was contested by the opposite parties stating that most of the owner/occupants had not paid the maintenance charges, maintenance services have collapsed and considering the increased cost of water, electricity, salary of staff, etc. it has become inevitable to increase the charges from 20 paise to 35 paise per sq. ft.

2. After going through the records of the case and affidavits filed by the parties and hearing the parties, the District Forum held that there was serious deficiency of service and directed the opposite parties to withdraw this bill and subsequent bills. Further, the District Forum directed the opposite parties to pay Rs. 10,000 to the complainant for unnecessary harassment including cost of the case. Dissatisfied with the order of the District Forum, Star Estate Management Pvt. Ltd. (hereinafter referred to as 'SEMPL'), opposite party filed an appeal before the State Commission. The State Commission held that there was no satisfactory and clear reason for the increase of maintenance charges from 20 paise to 35 paise per sq. ft. Cost factors have not been enumerated at all. There is another clause in the agreement that if the occupier of the flat refused to pay maintenance charges, the appellant shall be entitled to file civil suit for the recovery on account of increase maintenance charges in the Court. The State Commission partly allowed the appeal by setting aside the compensation awarded to the respondent as the appellant had raised the demand upon the buyer presuming that the buyer alone is responsible to pay arrears of charges irrespective of his being not in occupation or irrespective of his having let out the premises to a tenant. Aggrieved by the order of the State Commission, SEMPL has filed this revision.

Two issues are required to be considered by us:

(1) Who is liable to pay the service charges owner or the occupier/ tenant?
(2) Whether maintenance charges could be increased from 20 paise to 35 paise per sq. ft?

3. Learned Counsel for the petitioner our attention to Clause 13 of the agreement between Ansal Properties and Industries Limited and Mr. S.M. Krishnatry, the complainant, wherein it is mentioned that "the buyer agrees and binds himself to pay to SEMPL maintenance and service charges at the rate of 20 paise per month per sq. ft. of the area of his flat to be utilised by SEMPL for the purposes listed in the Second Schedule of this agreement. It will be raised after every three years by 10%. Buyer agrees to this acceleration and further specifically agrees that the promoter or SEMPL may suitably increase the aforesaid rate of maintenance and service charges in the event of an increase in the above mentioned factors of cost particularly official levies and charges e.g. increase in electric tariff, water charges, etc." Further he drew our attention to the agreement signed between SEMPL and Mr. Krishnatry dated 15th October, 1980 pursuant to the agreement signed on the same date betwen Ansal Properties and the buyer wherein it is mentioned in Clause 2 that "It is agreed between the parties that SEMPL will present the bill for maintenance and service charges monthly in advance to be paid by the buyer before the close of the month for which the bill has been drawn up. The buyer agrees that if the bill is not paid by the last day of the month, he will pay to SEMPL, interest on the arrears at the rate of 18 per cent per annum". He further submitted that SEMPL was regularly sending the bills to the owners with copy to the tenant which was paid by the tenant regularly, but when the rate was increased from 20 paise to 35 paise per sq. ft. the tenant stopped paying. He further submitted that the State Commission has wrongly orderd that the SEMPL can file a civil suit though there was no clause in the agreement governing this. Accordingly, the orders of the lower Fora may be set aside.

4. Respondent, Mr. Krishnatry, aged 88 years appeared in person. He submitted that the State Commission's order was dispatched on 26.5.2006 and the revision petition has been filed with the delay of 19 days which has not been properly explained. Mr. Krishnatry drew our attention to Clause 19(d) of the agreement signed between the buyer and the promoter which mentions that "in case the flat is not used and occupied by the buyer himself, he shall ensure that all obligations, liabilities and responsibilities devolving upon him under this agreement shall be made by him legally binding on the occupier as part and parcel of the terms and conditions of his agreement with the occupier. Furthermore, the buyer shall provide in his agreement with the Occupier of his flat, the aforesaid maintenance charges shall be paid to SEMPL directly by the said occupier."

5. Mr. Krishnatry also brought to our notice a copy of the letter dated 4th December, 2006 where his tenant has written to the Estate Manager of SEMPL stating as follows:

Ref. to Flat # 209.
We would like to inform you that we have entered into lease agreement from 15th November, 2006. We came to you to deposit monthly maintenance charges. But you have refused to accept the and to issue relevant receipt or invoice for the same. So, without any receipt/invoice we are unable to make any payment.
This is for your information.
Kindly acknowledge.
We condone 19 days delay in filing the revision and proceed to decide the revision on merit.

6. Not all owners of the properties are the occupiers of the properties whether they are residential, commercial or industrial. In this case it is a commercial property leased out by the owner to a tenant. The owner had executed lease agreement with the tenant wherein tenant was to pay the maintenance charges regularly to the maintenance agency the revision petitioner. The letter dated as late as 4th December, 2006 indicates the willingness of the tenant to pay the maintenance charges to the petitioner and the lease agreement is in conformity with the Clause 19(d) of the agreement quoted (supra) of the articles of agreement signed by M/s. Ansal Properties and Industries, the promoter with the complainant. The agreement signed by the maintenance agency with the complainant is a supplementary agreement and not a stand alone agreement. In fact this supplementary agreement quotes the main agreement. Therefore, we hold that the maintenance agency has to recover the maintenance charges from the tenant.

7. Now the next issue to be decided is whether the service charges can be increased? Clause 13 of the main agreement clearly mentions that the service charges would be initially @ 20 paise per sq. ft. which can be raised by every three years whenever there is increase in the electricity tariff, water charges, etc. The learned Counsel for the petitioner brought to our notice the document which was filed before the District Forum which indicates clearly that there has been a phenomenal increase in the cost of the services like electricity and water supply which has necessitated the increase in the rates. Hence, we consider that the maintenance agency is justified in increasing the price of the services from 20 paise per sq. ft. to 35 paise per sq. ft. Our view is fortified by the decision of this Commission in Maharashtra State Electricity Board v. Sheshrao Ajabrao Sherkar in R.P. No. 573 of 1995 wherein it is held that:

This Commission has taken the consistent view that the reasonableness or otherwise of the cost or price charged for rendering a service is not a matter falling within the purview of the adjudication under the Consumer Protection Act and all that the Forums are concerned with is whether there has been any deficiency in the matter of rendering the service that has been contracted for.

8. In conclusion we direct that the maintenance agency has to recover the maintenance charges from the tenant and that the tenant has to pay revised charges at 35 paise sq. ft.

9. The revision petition is disposed of as per above observations. There shall be no order as to cost.