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 0, Cited by 0]

State Consumer Disputes Redressal Commission

Mrs D. Sita Kalyani,Bodduppal, ... vs Bharathi Real Estate Pvt.Ltd., Rep. By ... on 23 May, 2014

  
 
 
 
 
 

 
 





 

 



 

BEFORE THE A.P.STATE CONSUMER DISPUTES REDRESSAL COMMISSION : HYDERABAD 

 

  

 

 F.A.No.1228/2013 against
C.C.No.130/2013, Dist.Forum, Ranga
Reddy.  

 

  

 

Between: 

 

 

Mrs. D.Sita Kalyani, 

 

W/o.D.Subrahmanyam, Plot-48,  

 

Balaji Hills
Colony, 

 

Street4, Road -6, Swaroop Nagar, 

 

Bodduppal, Hyderabad  500 039.  .Appellant/ 

 

 Complainant  

 

 And 

 

  

 

Bharathi Real Estate
Pvt.Ltd.,
 

 

Rep. by G.Jaipal Reddy MD.,  

 

S/o.Manga Reddy, G-3, 4 

 

Sri Venkateswara Residency, Pirjadi Guda, 

 

Beside Narayana College, Bodduppal, 

 

Hyderabad, Pin:500 039.   Respondent/ 

 

  Opp.party   

 

  

 

Counsel for the Appellant
: Dr. Mallikarjuna
Reddy CH  

 

  

 

Counsel for the respondent
: M/s. P.Raja Sripathi Rao 

 

  

 

QUORUM:
HONBLE SRI JUSTICE GOPALAKRISHNA TAMADA, PRESIDENT,  

 

SRI T.ASHOK KUMAR, HONBLE MEMBER, 

 

AND 

 

SRI S.BHUJANGA
RAO, HONBLE MEMBER. 
 

FRIDAY, THE TWENTY THIRD DAY OF MAY, TWO THOUSAND FOURTEEN.

 

Oral Order: (Per Sri S.Bhujanga Rao, Honble Member) *** The unsuccessful complainant filed this appeal against the order dt. 31.10.2013 of the District Consumer Forum, Rangareddy made in C.C.No.130/2013 .

The appellant filed the said Consumer Complaint seeking direction to the respondent/opp.party to pay (a) an amount of Rs.9 lakhs along with 24% interest p.a. with future interest at the same rate from the date of the agreement to the date of payment, b). to pay compensation of Rs.4 lakhs for mental agony and harassment caused due to the negligent and indifferent attitude of the opp.party and c). to pay costs of Rs.30,000/- to the complainant.

The brief case of the appellant/complainant , as set out in the complaint is as follows:

The complainant was approached by the opp.party and offered to sell agricultural land at 2.25 lakhs per acre, in the venture being developed by the opp.party.
The opposite party has provided a brochure indicating the amenities being offered by it. The complainant was made to buy four acres of land from the opp.party. The complainant paid Rs.9 lakhs towards full sale consideration on 17.06.2009 for 4 acres of land with layout of the said land, to the opposite party and the four acres of land was registered in favour of the complainant on 19.06.2009, under documents bearing nos.1553/9,1554/9,1555/9 and 1558/9 at Sub-Registrars office Cherial. Later, the complainant and the opp.party entered into an agreement, known as Memorandum of Understanding dt.06.07.2009 for development of Mango garden in the four acres of land by the opp.party with certain terms and conditions mentioned therein. But the opposite party has not developed the land, even after lapse of four years from the date of the agreement. Therefore, the opposite party caused breach of the conditions of the said agreement. Therefore, the complainant is entitled to refund of the sale consideration of Rs.9 lakhs.
It is further stated that the complainant suffered from mental agony and harassment, due to negligent and indifferent attitude of the opp.party. Therefore, the opp.parties are liable to pay compensation of Rs.4 lakhs to the complainant.
A notice was issued to the opposite party in the complaint and the same was returned with an endorsement party left. Thereupon, a substitute service of notice on the opp.party was ordered by way of publication. Publication was made, but the opp.party remained exparte.
During the course of enquiry, in order to prove her case, the complainant filed her evidence affidavit and got marked Exs.A1 to A7.
Having heard the complainants counsel and perused the evidence on record, the District Forum came to the conclusion that the complainant is not entitled to any relief and dismissed the complaint.
Aggrieved by the said order, the complainant preferred the above appeal urging that the District Forum failed to appreciate the fact that though the land has been registered in the name of the appellant/complainant, till date, the said land has not been identified and handed over to the appellant/complainant. That the District Forum failed to appreciate the fact that the very purpose behind buying the said land is to develop Orchards, which was promised by the opp.party, under the agreement. That the District Forum failed to appreciate the fact that but for the promises made by the respondent/opp.pary, the appellant/complainant would not have invested in the said venture and having made the appellant/complainant to invest her life savings in the venture , respondent/opp.party has failed to fulfil the promises made in the brochure or the agreement dt.06.07.2009. That the District Forum having concluded that no plantation has been developed as promised in the said land, by the respondent/opp.party, seriously erred in dismissing the complaint. That the District Forum failed to appreciate the fact that the market value of the land sold to the appellant/complainant was far less than what was paid by the complainant. This fact goes to prove that the payment made by the appellant/complainant is not only towards the land but also towards the development of the plantation.
The appellant/complainant finally prayed to set aside the impugned order and to allow the complaint as prayed for.
We heard the counsel for both the parties and perused the entire material placed on record.
Now the point for consideration is whether the impugned order of the District Forum is vitiated for misappreciation of fact or law?
In the complaint as well as in the evidence affidavit, the complainant has categorically stated that she purchased four acres of land from the opp.party by paying total consideration of Rs.9 lakhs. The said land was also duly registered on 19.06.2009 in her name, as mentioned in the complaint and also the legal notice , the copy of which is marked as Ex.A3.

It is the case of the complainant that herself and opp.party entered into an agreement styled as Memorandum of Understanding on 06.07.2009 under the original of Ex.A6 for development of Orchards in the land by the opp.party. But the opposite party failed to develop any Orchards in the land and failed to fulfil the conditions of Ex.A6 and hence she is seeking direction to the opp.party to refund the sale consideration of Rs.9 lakhs.

Since the complainant herself admitted that she purchased four acres of land from the opp.party for a total sale consideration of Rs.9 lakhs, under a registered document and gave the land to the opp.party for development of Orchards thereon, under Ex.A6 agreement. As rightly observed by the District Forum, the complainant has no basis to seek direction to the opposite party, to refund Rs.9 lakhs that was collected by him as sale consideration.

The learned counsel for the appellant/complainant raised several new grounds in the grounds of appeal, but there is no evidence in proof of the same. Even the complainant has not stated the case that she urged under the grounds of appeal in this appeal, either in the complaint or in her evidence affidavit. The material grounds of appeal are not substantiated by the appellant/complainant by placing any cogent evidence. Even Ex.A6 Agreement does not support the submissions made in the grounds of appeal.

For all the afore said facts and circumstances, we do not find any irregularity or illegality in the impugned order of the District Forum. Hence the appeal fails.

In the result, the appeal is dismissed, confirming the order of the District Forum. There shall be no order as to costs.

PRESIDENT   MEMBER   MEMBER PM* Dt.23.05.2014