State Consumer Disputes Redressal Commission
Rashi Khanderia Tanna vs Sahara Prime City Ltd. on 20 April, 2022
Cause Title/Judgement-Entry STATE CONSUMER DISPUTES REDRESSAL COMMISSION MAHARASHTRA NAGPUR CIRCUIT BENCH NAGPUR Complaint Case No. CC/14/3 ( Date of Filing : 20 Jan 2014 ) 1. RASHI KHANDERIA TANNA GURUKRIPA DATTA CHOWK YAVATMALM S YAVATMAL ...........Complainant(s) Versus 1. SAHARA PRIME CITY LTD. SAHARA INDIA BHAVAN 1 KAPOORTHALA COMPLEX,LUCKNOW-226024(UP) LUCKNOW UP 2. SAHARA PRIME CITY LTD. SAHARA INDIA BHAVAN,1 KAPOORTHALA COMPLEX,LUCKNOW-226024(UP) LUCKNOW 3. SAHARA PRIME CITY LTD. SAHARA CITY HOMES,GAVASI MANPUR,WARDHA ROAD,N.H.NO.7,NAGPUR(MS) NAGPUR 4. KETUBH CITY HOME MAU.PVT.LTD R/O-203,VINAYAK APARTMENT ,DHANTOLI,NAGPUR(MS) NAGPUR 5. SAHARA PRIME CITY LTD. DIVISIONAL HEAD,BANDRA KURLA COMPLEX,BANDRA,MUMBAI(MS) MUMBAI ............Opp.Party(s) BEFORE: HON'BLE MR. DR. S.K. KAKADE PRESIDING MEMBER HON'BLE MR. A. Z. KHWAJA JUDICIAL MEMBER PRESENT: Advocate Mr.Nalin Majithia for complainant. ......for the Complainant Advocate Mrs.Renuka Nalamwar for O.Ps. ......for the Opp. Party Dated : 20 Apr 2022 Final Order / Judgement Per Shri A.Z.Khwaja, Hon'ble Judicial Member.
1) Complainant Rashi Khanderia Tanna has preferred the present Consumer Complaint under Section 17 of the Consumer Protection Act, 1986. Short facts leading to the present complaint may be narrated as under.
2) The complainant Rashi Khanderia Tanna has claimed to be resident of Yavamal.O.P.No.1/Sahara Prime City is the Private Limited Company engaged in the business of Builder and Developer and dealing in Real Estate project. O.P.No.2 is the head of Infrastructure division. O.Ps. have floated various housing schemes all over India and also developed their housing scheme at Nagpur name as Sahara City Homes and selling Row houses and tenements. O.P.No.3 is the branch office of O.P.No.1 and 2. O.Ps. were selling the row houses and tenements by publishing advertisements. Complainant has also decided to purchase one pent house for residential purpose and accordingly booked one independent pent house/unit No.B-9/903 having area of 107.62 sq.mtr. alongwith terrace. Complainant has contended that at the time of booking the pent house the O.Ps. have given huge advertisement regarding several common amenities like shopping mall, multiplex, exclusive club as well as community centre. Complainant was very much impressed by the scheme floated by the O.Ps. Complainant has contended that the agreed cost of the pent house/unit was Rs.23,23,697/- and the same was payable in 38 monthly instalment commencing from 25/02/2008. Complainant has contended that she has booked the Row house and paid the booking amount of Rs.21,08,815/- and also paid the amount from time to time. Complainant has thus paid total amount of Rs.21,08,815/-. O.Ps. agreed to handover the possession within the stipulated period but failed to handover the same inspite of the agreement. O.Ps. were under obligation to perform their part of contract by providing all amenities as promised but the same were also not fulfilled. On the contrary O.Ps. have issued letter on 25/02/2008 stating that the value of the Row house booked by the complainant had increased to Rs.26,51,303/-. Complainant has purchase the property with the dream to resides in the Row house of Sahara City at Nagpur but the dream was shattered. Complainant has contended that meanwhile the rate of Row house was increased and the O.Ps. were selling the said type of unit on higher rate of Rs.49,75,000/-. O.Ps. have also failed to complete the construction in time. Complainant has contended that since their dream of residing in the row hose was shattered they were now praying for refund of Rs.21,08,815/- and also increased value of pent house of Rs.21,08,815/- alsongwith interest @ 24% p.a. Complainant has also stated that since O.Ps. have not completed construction and have not provided amenities they were waiving claim of possession and only claiming refund of Rs.21,08,815/- and so the present complaint.
3. The O.Ps. have appeared and resisted the complaint by filing written version on record. The O.Ps. have admitted that the complainant was allotted one pent house/unit bearing No.B-9/903 having area of 107.62 sq. mtrs. in the town ship named as Sahara City Home and also admitted the fact that they have received the amount of Rs.21,08,815/- O.Ps. have however denied that it had failed to hand over possession or complete the construction within the stipulated period. However O.Ps. have come with specific plea that the contract entered in to by them with the complainant was also governed by clause regarding 'Force Majuere' which implies inter-alia the delay caused due to circumstances beyond the control of the company namely Sahara Prime City. The O.Ps. have taken a plea that after the contract was entered into some litigation started between the O.Ps./Sahara Prime City and Security and Exchange Board of India (SEBI) and the same had reached the Hon'ble Supreme Court. The O.Ps. have also taken a plea that it was beyond the control of the opposite parties Sahara Prime City to transfer or alienate any property in view of certain directions given by the Hon'ble Supreme Court in Contempt Petition 412/2012 which was filed by SEBI and the said orders are still in force. The opposite parties are bound by the orders passed by the Hon'ble Supreme Court restraining them from parting with or handing over the possession of moveable or immovable properties in the projects.
4. The O.Ps. have also taken a specific plea that there was Arbitration Clause in the contract and so the dispute can be resolved only by the Arbitrator. The complaint filed by the complainants is therefore not tenable in law and deserves to be dismissed with cost.
5. We have heard Mr.Nalin Majithia, learned advocate for the complainant and Mrs. Renuka Nalamwar, learned advocate for the O.P. Nos.1 to 4 representing Sahara Price City Ltd. It is submitted by learned advocate for the complainant Mr.Nalin Majithia that on the basis of assurances given by the O.P.Nos.1 to 4 the complainant had parted with huge consideration of Rs.21,08,815/- which was paid in instalments and the details of the same are also described in the chart annexed with the complaint. But despite the payment of entire consideration, the O.Ps. have not fulfilled the promises nor handed over the possession of the row house/unit purchased by the complainant and so complainant has been subjected to great mental pain and agony. The O.Ps. also failed to provide various amenities promised to complainant and so the complainant were put to great mental pain and agony.
6. On the other hand, Mrs. Renuka Nalamwar, learned advocate appearing for the O.Ps. have submitted that the O.Ps. have been restrained from parting with the possession of the flat or executing any sale deed until further orders in view of the order passed in Contempt Petition Nos. 412/2012 in Civil Appeal No.9813/2011, dated 17/07/2013. Mrs. Renuka Nalamwar, learned advocate for the O.Ps. have also placed on record the copy of the said orders as well as other papers which goes to point out that litigation is going on in between the Sahara Prime City and SEBI and the matter is also subjudice before the Hon'ble Supreme Court. The learned advocate for the complainant has emphasised that the complainant after having invested huge amount can not keep waiting endlessly for possession of the flat or for registration of sale deed. Complainant is therefore not at all keen on getting the possession of the flat/unit purchased by them but he is now interested in refund of entire amount in the backdrop of the fact that the O.Ps./Sahara Prime City have not fulfilled the promise. It is submitted on behalf of complainant that the complainant has therefore waived his right to claim possession and so O.Ps./Sahara Price City may be directed to refund the amount paid towards consideration. Complainant has further also filed affidavit on record in support of the said contention.
7. After going through the various documents and papers placed on record relating to the payments made by the complainant as well as the copy of judgment delivered in Contempt Petition No.412/2012 passed by the Hon'ble Supreme Court, we are of the view that the O.Ps./Sahara Prime City can not be directed to either deliver possession or to execute sale deed. At the same time we cannot lose sight of the fact that complainant had already paid huge amount of Rs.21,08,815/- to the O.Ps. long back. Complainant has also claimed further sum of Rs.26,51,303/- regarding escalation of the price of the pent house but the same cannot be permitted in the absence of evidence on record. However, the complainant is entitled for refund of entire amount of consideration from the O.Ps. We are further inclined to also award interest as claimed by the complainant. In this regard learned advocate Mrs.Renuka Nalamwar have vehemently submitted before us that interest of 18% p.a. claimed by the complainant is excessive and on this aspect we have heard both the learned advocates. But the submissions of the learned advocate for O.Ps. cannot be accepted due to peculiar facts of this case. We are of the view that O.Ps. are also liable to pay compensation in the sum of Rs.5,00,000/- towards mental pain and agony caused to the complainant due to non delivery of the possession of the pent house/unit despite making payments. Complainant is further entitled for Rs.10,000/- towards cost of litigation. We therefore proceed to pass the following order.
//ORDER// i. Consumer Complaint is hereby allowed. ii. O.P.Nos. 1 to 5 are hereby directed to pay an amount of Rs.21,08,815/- along with interest at the rate of 18% p.a. from the date of deposit of amount till the date of realization of the same by the complainant. iii. O.P. Nos. 1 to 5 are hereby also directed to pay to the complainant compensation of Rs.5,00,000/- towards physical and mental harassment caused to the complainant. iv. The O.P.Nos. 1 to 5 are hereby also directed to pay litigation cost of Rs. 10,000/- to the complainant. v. The payment of the amount in compliance of the above order shall be made within a span of three months from the receipt of the copy of the order by the O.Ps. subject to permission of the Hon'ble Supreme Court, for making the said payment. vi. Copy of order be furnished to both the parties free of cost. [HON'BLE MR. DR. S.K. KAKADE] PRESIDING MEMBER [HON'BLE MR. A. Z. KHWAJA] JUDICIAL MEMBER