State Consumer Disputes Redressal Commission
Bhagyashree Gruh Nirman Sahakari ... vs Madhukar Nagorao Sengraphwar on 21 April, 2023
Cause Title/Judgement-Entry STATE CONSUMER DISPUTES REDRESSAL COMMISSION MAHARASHTRA NAGPUR CIRCUIT BENCH NAGPUR First Appeal No. A/20/134 ( Date of Filing : 24 Jul 2020 ) (Arisen out of Order Dated in Case No. CC/265/2019 of District Nagpur) 1. BHAGYASHREE GRUH NIRMAN SAHAKARI SANSTHA LTD. THROUGH ITS SECRETARY , 152, SHRI MAHALAXMI NAGAR , NEW NARSALA ROAD , NAGPUR 440034. NAGPUR MAHARASHTRA ...........Appellant(s) Versus 1. MADHUKAR NAGORAO SENGRAPHWAR C.O. VINAYAK DEORAOJI JAWADE PLOT NO. 8 A. , BHONDE PLOT , OPPOSITE CHANSI CLINIC , UMRED ROAD, NAGPUR 440024 NAGPUR MAHARASHTRA ...........Respondent(s) BEFORE: HON'BLE MR. A. Z. KHWAJA PRESIDING MEMBER HON'BLE MR. K.M. LAWANDE MEMBER PRESENT: Mr. S.B. Solat, learned advocate for the appellant. ......for the Appellant Mr. Mishrikotkar, learned advocate for the respondent. ......for the Respondent Dated : 21 Apr 2023 Final Order / Judgement (Delivered on 21/04/2023) PER SHRI A. Z. KHWAJA, HON'BLE JUDICIAL MEMBER.` 1.
Appellant - Bhagyashree Gruh Nirman Sahakari Sanstha Ltd. has preferred the present appeal feeling aggrieved and dissatisfied by the impugned order dated 09/03/2020 passed by the learned District Consumer Forum, Nagpur in Consumer Complaint No. RBT/CC/265/2019, this second complaint filed by the respondent -Madhukar Nagorao Sengraphwar which came to be allowed and appellant- Bhagyashree Gruh Nirman Sahakari Sanstha Ltd. (hereinafter referred as Society) was directed to allot one plot and also execute the sale deed on receipt of amount of Rs. 22,662/- or in the alternative to pay the amount as per Government ready reckoner for the plot admeasuring 1334 Sq. fts. along with interest. (Appellant and respondent shall hereinafter be referred as per their original nomenclature)
2. Short facts leading to filing of the appeal may be narrated as under;
Complainant -Madhukar Nagorao Sengraphwar claims to be resident at Umred Road, Nagpur and claims to have retired from service as Agriculture Assistant in the year 1998. The complainant has alleged that in the year 1994 he was in need of one plot for constructing his own house and so he became a member of the O.P.- Bhagyashree Gruh Nirman Sahakari Sanstha Ltd. by paying Rs. 50/- and also paid sum of Rs. 1000/- towards booking amount. The complainant has alleged that his name was figuring at Sr. No. 205 in the list of members maintained by the O.P- Society but O.P- Society did not allot any plot to him and instead allotted one plot No. 34 to Valmik Ambekar who was at Sr. No. 206 on 11/07/2000 and thereafter executed the sale deed by accepting an amount of Rs. 24,701/-. Complainant has contended that the O.P- Society had also allotted plots to as many as 35 members and 4 members out of them have been allotted 2 plots each. The complainant has contended that in the list dated 31/03/2010 his name was shown at Sr. No. 101 but despite having accepted amount of deposit of Rs. 1,000/- . the O.P.-Society allotted one plot to Valmik Ambekar who was at Sr. No. 102 though the said member had not paid any amount. Complainant - Madhukar has alleged that he had also paid an amount of Rs. 1,00,000/- to Ranjit Narayan Shirke who was the Secretary of the O.P.-Society but he did not give any receipt and the conversation with the Secretary regarding payment was also duly recorded in the Cassette. The complainant has contended that earlier the complainant had filed a complaint under the Consumer Protection Act, 1986 bearing No. 17/2005 and it was allowed on 21/12/2006 and thereafter the appeal bearing No. 70/2007 was preferred by the O.P.- Society to the State Consumer Commission and the State Consumer Commission decided the said appeal and the order in Consumer Complaint No. 17/2005 was set aside and the complaint was dismissed. The complainant has contended that thereafter he preferred a Revision Petition before the Hon'ble National Commission bearing No. 672/2014 wherein Hon'ble National Commission decided the revision petition No. 672/2014 on 24/02/2014 and directions were given to the O.P.-Society to allot a plot to the complainant as he was a member of the Society and in pursuance of the same, the complainant sent a letter on 27/01/2015 to the Society, asking the Society to allot one plot out of plots Nos. 67,259 and 260 but there was no response from the Society. The Complainant has contended that he came to know that the plot No. 67 was allotted to one Anil Gunwant Devgade but no sale deed was executed. The complainant has alleged that by not allotting any plot to him the O.P.-Society has committed Deficiency in Service as well as Unfair Trade Practice and so he filed the second consumer complaint bearing No. 713/2015 which came to be dismissed on 10/07/2017 on the ground of Res Judicata and the Appeal No. 170/2018 was therefore filed by the complainant which was allowed and matter was remanded to the District Consumer Forum, Nagpur holding that Principle of Res Judicata is not applicable and to decide the case for deficiency in service. The complainant then filed consumer complaint No. 265/2019 directing the O.P. to give documents of share (भाग भांडवल), booking amount, allot a plot No. 259,260 and 67 for Rs. 24,701/- and execute sale deed.
3. After filing of the complaint due notice was issued to the O.P. - Society by District Consumer Forum and O.P.- Society appeared and resisted the complaint by filing detailed written version on record. The O.P.-Society has admitted that complainant - Madhukar was a Member of the Society since the year 1994 and had also paid Rs. 50/- as membership fee and Rs. 1,000/- as deposit . However, the O.P. has denied that it had indulged in any deficiency in service and have allotted any plot to other person in preference to the complainant. At the outset the O.P. has contended that the complaint preferred by the present complainant was not at all tenable in law as the same was barred by the Principle of Res Judicata as the complainant had earlier also filed two similar complaints against the O.P-Society in respect of same cause of action and also same subject matter. The O.P. has contended that the complainant has filed this third complaint on the same facts. The O.P. has contended that earlier complaint filed by the complainant on similar facts had come to be dismissed and said order has also attained finality in the appeal till the National Consumer Commission. The O.P. has further contended that there was no cause of action to file the present complaint as the National Consumer Commission had only observed that the Society may consider to allotment of plot if same is available but no such evidence has been adduced on record. The complainant has also not paid any amount towards cost of the plot since 1994 and there is no deficiency in service or Unfair Trade Practice on the part of the O.P. /appellant -Society. The O.P. -Society has also contended that the Executive Committee of the Society has also come to be suspended and Administrator has also come to appointed as per order passed by the District Deputy Registrar dated 25/11/2014. O.P- Society has contended that the office bearer have no control over the Society. For the foregoing reasons the O.P.-Society has contended that the complaint filed by the Complainant - Madhukar is not at all tenable in law and deserves to be dismissed with cost.
4. The learned District Consumer Forum, Nagpur thereafter recorded the evidence led by the complainant as well as O.P. The learned District Consumer Forum, Nagpur went through the documents filed by both the parties as well as written notes of arguments. After appreciating the evidence adduced on record, the learned District Consumer Forum, Nagpur came to the conclusion that the bar of Res Judicata was not applicable and there was deficiency in service on the part of the O.P.-Society by not allotting any plot to the Complainant. The learned District Consumer Forum, Nagpur therefore partly allowed the complaint and directed the O.P.-Society to allot a plot admeasuring 1334 Sq. Fts. by accepting a sum of Rs. 22,662/- and thereafter execute the sale deed or in the alternative to pay amount in lieu of plot as per Government Ready Reckoner along with interest at the rate of 6%. The learned District Consumer Forum, Nagpur also directed the O.P.- Society to pay compensation of Rs. 5,00,000/- and also to pay Rs. 10,000/- towards cost of litigation as per judgment and order dated 09/03/2020. Aggrieved by the impugned order dated 09/03/2020 passed by the learned District Consumer Forum, Nagpur the present appellant has come up in the present appeal.
5. We have heard Mr. S.B. Solat, learned advocate appearing for the appellant and Mr. Mishrikotkar, learned advocate appearing for the respondent /complainant. We have also perused the record and proceedings in Consumer Complaint No. RBT/CC/265/2019. On the basis of the facts stated above the following points arise for our determination with our findings recorded against the same.
Sr. No. Points for Determination Findings.
i.
Whether the O.P.-Society has committed deficiency in service as well as Unfair Trade Practice ?
Yes.
ii.
Whether the impugned order dated 09/03/2020 passed by the learned District Consumer Commission, Nagpur in Consumer Complaint No. RBT/CC/265/2019 suffers from any infirmity or any illegality or needs any interference?
No. iii.
What Order ?
As per final order Reasons
6. At the outset it needs to be mentioned that this is the second round of litigation between the complainant -Madhukar who claims to be a Consumer and O.P.-Society in connection with alleged deficiency in service by non allotment of plot to the Consumer/Complainant. Before dealing with the rival contentions advanced by Mr. S.B. Solat, learned advocate appearing for the appellant and Mr. Mishrikotkar, learned advocate appearing for the respondent it would be pertinent to mention certain undisputed facts.
7. It is not in dispute that the complainant - Madhukar Sengraphwar became a member of the O.P.- Society by paying membership fee of Rs. 50/- and booking amount of Rs. 1,000/-. It is also not in dispute that the complainant -Madhukar Sengraphwar had earlier preferred a complaint bearing complaint No.17/2005 in respect of Khasara No. 11, 29 to 32 in respect of plot admeasuring 1500 Sq. fts. and this complaint came to be decided on 21/12/2006. It appears that thereafter the appeal came to be preferred bearing appeal No. A/07/70 and same came to be decided on 16/12/2013. It is also an admitted fact that thereafter the complainant has preferred the Revision Petition before the National Consumer Commission bearing Revision Petition No. 672/2014. It is not in dispute that the order of dismissal passed by the State Consumer Commission came to be confirmed by the National Consumer Commission but the Hon'ble National Consumer Commission made observation that the O.P. Society may consider to allot a plot to the complainant- Mr. Madhukar as he was the member of the O.P. Society as per provisions of law. Complainant -Madhukar thereafter issued a letter addressed to the O.P. Society on 27/01/2015 and asking the O.P.-Society to allot one plot out of plot Nos. 67,259 and 260 but the Society sent a reply that no plot was available . The complainant then sent reply stating that the plot Nos. 259 and 260 were allotted to one member and so one allotment be cancelled and plot may be allotted to him as he was waiting for plot since last 13 years. There is also not in dispute that thereafter the present complainant preferred another consumer complaint bearing No. CC/713/2015 and the same came be dismissed on the ground that the complaint was barred by the Principle of Res Judicata as per Section 11 of Civil Procedure Code (C.P.C.). Against the said order dated 10/07/2017 the present complainant has preferred the appeal bearing No. A/18/170 before the State Consumer Commission and appeal was allowed on the ground that the Principle of Res Judicata does not apply to the proceedings under the Consumer Protection Act, 1986 and the complaint was remanded back for deciding afresh on merits by keeping all the options open to the parties.
8. In the backdrop of the above facts, the present complaint came to be filed before the learned District Consumer Commission, Nagpur and evidence was also led by both the parties afresh and same came to be decided as per impugned order dated 09/03/2020. Mr. S.B. Solat, learned advocate appearing for the appellant /O.P. has challenged the impugned order dated 09/03/2020 on several counts and we will deal with them one by one.
9. At the outset It is contended by Mr. S.B. Solat, learned advocate for the appellant that the learned District Consumer Commission, Nagpur has not appreciated the law and facts in proper perspective and therefore has come to conclusion which was erroneous in nature. It is submitted by Mr. S.B. Solat, learned advocate for the appellant that the present complainant -Madhukar has preferred this third complaint against the Society with the same subject matter and same cause of action and therefore, the complaint is barred by 'Res Judicata'. It is submitted by Mr. S.B. Solat, learned advocate for the appellant that earlier also the present complainant had preferred one complaint regarding non allotment of plot bearing complaint No. CC/17/2005 and thereafter an appeal was preferred before the learned State Consumer Commission bearing Appeal No. A/07/70 whereby the appeal came to be allowed and the earlier complaint filed by the present complainant -Madhukar had came to be dismissed. It is contended that complainant- Madhukar had thereafter preferred the Revision Petition bearing No. 672/2014 challenging the order passed by the State Consumer Commission but the Revision Petition came to be dismissed and thereby the order passed by the State Consumer Commission, Circuit Bench, Nagpur came to be confirmed and thus the order passed by the State Consumer Commission, Circuit Bench, Nagpur in appeal No. A/07/70 had attained finality. It is submitted by Mr. S.B. Solat, learned advocate for the appellant that thereafter despite this order passed in Revision Petition No. 672/2014 the present complainant- Mr. Madhukar had preferred the present complaint on very same facts and also same cause of action regarding non allotment of plot and therefore, the complaint was hit by the Principle of Res Judicata as per Section 11 of Civil Procedure Code. It is also submitted by Mr. S.B. Solat, learned advocate for the appellant that no cause of action survived for the present complaint and in any case there was no cause of action on the basis of some observation made by the Hon'ble National Consumer Commission particularly when no plots were available with the Society. In order to support his contention Mr. S.B. Solat, learned advocate for the appellant has drawn our attention to the facts as well as judgments passed in the earlier proceedings by the District Consumer Commission, as well as State Consumer Commission. Beside this Mr. S.B. Solat, learned advocate for the appellant has also heavily relied upon several authorities and we will deal with them one by one. As observed earlier there is no dispute that this is the 3rd consumer complaint filed by the Consumer- Madhukar regarding deficiency in service against the same Society namely Bhagyashree Gruh Nirman Sahakari Sanstha Ltd. In short it is the contention of the complainant -Madhukar that though he had became a member in the year 1994 and had paid membership fee and also Rs. 1,000/- towards deposit, yet he was not allotted a single plot and instead of O.P. Society had also allotted plots to the several persons who became member subsequently and even 2 plots were allotted to one member but we shall deal with this aspect presently. Firstly we will have to examine whether the instant complaint is hit by the Principle of Res Judicata as provided under Section 11 of Civil Procedure Code and secondly whether the bar of Res Judicata is applicable to the proceedings under the Consumer Protection Act, 1986.
10. Mr. Mishrikotkar, learned advocate appearing for the respondent /complainant has rebutted all the contentions and has submitted that the Principle of Res Judicata is not at all applicable to the proceedings under the Consumer Protection Act, 1986. In order to appreciate this aspect it is necessary go to the earlier complaint filed by the complainant bearing No. 17/2005. If we go through the said complaint, the complainant had demanded one plot admeasuring 1500 Sq. fts. out of Khasara No. 11, 29 to 32,& P.H. No. 39A of Mouza Sakkardhara after making the payment of Rs. 1,00,000/- but in the instant complaint which is before us the complainant has demanded one plot out of plot Nos. 67,259 and 260 by cancelling the plot No. 67 allotted to one Valmik Ambekar. As such it cannot be said that the subject matter of the earlier complaint was the same. Mr. Mishrikotkar, learned advocate for the respondent /complainant has submitted that the complainant was a member of Society since the year 1994 and was waiting for plot and had filed the complaint on the basis of the observation and direction given in the Revision Petition No. 672/2014 by the National Consumer Commission. Mr. S.B. Solat, learned advocate appearing for the appellant has also submitted before us that though the complainant had claimed allotment of plot out of plot Nos. 67,259 and 260 yet it is pertinent to note that the complainant -Madhukar has not paid the price of the plot of Rs. 1,00,000/- as claimed by the complainant nor the complainant has placed on record any material which could go to show that any plot was available to the society for being allotted to the Complainant -Madhukar. Mr. Mishrikotkar, learned advocate appearing for the respondent/ complainant has rebutted this contention and has submitted that though the complainant had became a member in the year 1994 and his name figured at Sr. No. 205. the appellant had allotted the plot to one Valmik Ambekar though his name was at Sr. No. 206 and thereafter had also executed one sale deed in his favour. Further, Mr. Mishrikotkar, learned advocate appearing for the respondent / complainant has also pointed out from the list of membership, copy of which is filed on record that four persons were allotted two plots. Mr. Mishrikotkar, learned advocate appearing for the respondent /complainant has submitted that complainant -Madhukar had also paid a sum of Rs. 1,00,000/- on 03/09/1998 to Secretary- Ranjit Shirke but no receipt was given but we will deal with this aspect later.
11. Coming back to the question of applicability of the Principle of Res Judicata raised by appellant /O.P.-Society. It is pertinent to note that this Commission in appeal No. 170/2018 decided on 10/04/2019 had already adjudicated that Principle of Res Judicata is not applicable in the Consumer Cases. However, Mr. S.B. Solat, learned advocate appearing for the appellant has relied upon several authorities. At the outset he has relied upon one judgment of the Hon'ble National Consumer Commission in the case of Catherine De Souza & Anr. Vs. Bank of Maharashtra & Anr., (reported in I(2021) CPJ 44 (NC). Further he has also relied upon one judgment in the case of Anwar Husein Mohmed Chokwala Vs. State Bank of India & Ors., (reported in III(2018) CPJ 199 (NC) and the case of Pradeep Vinayakrao Path and another Vs. Abhay Yuva Kalyan Kendra, Dhule, reported in [ 2022(I)Mh.L.J.]. We have carefully gone through these judgments on which reliance is placed by Mr. S.B. Solat, learned advocate appearing for the appellant. In the case of Catherine De Souza & Anr. Vs. Bank of Maharashtra & Anr. the complainant had approached the Civil Court seeking injunction against the O.P. Bank but the Civil Court did not grant any relief and so the complainant approached the Consumer Forum. It was observed that it was the case of Res Judicata and on the same facts the complainant had approached the Consumer Fora. In the case of Anwar Husein Mohmed Chokwala Vs. State Bank of India & Ors. the complainant had filed the consumer complaint before the District Consumer Forum for the same cause of action but between different parties. It was observed that the fresh complaint was not maintainable under the Consumer Protection Act, 1986. We have also gone through the judgment in the case of Pradeep Vinayakrao Path and another Vs. Abhay Yuva Kalyan Kendra, Dhule. In that case the Hon'ble Bombay High Court was dealing with the Principle of Res Judicata under Section 11 of Civil Procedure Code and not under the Consumer Protection Act, 1986. Mr. Mishrikotkar, learned advocate appearing for the respondent/ complainant has rebutted this contention and has submitted that the Principle of Res Res Judicata is not applicable at all to the proceedings under the Consumer Protection Act, 1986 as proceedings are in summary in nature and all provisions of C.P.C. are not applicable. On this aspect he has relied upon the judgment of the Hon'ble Supreme Court in the case of N. Suresh Nathan & Ors. Vs. Union of India & Ors.,( reported in 2010(5) SRJ 93) and one judgment of Hon'ble National Commission in the case of Goa Urban Cooperative Bank Ltd. & Anr. Vs. Franklin Noronha & Anr, (reported in II(2008) CPJ 12 (NC). We have gone through both these judgments including the judgment in the case of Goa Urban Cooperative Bank Ltd. & Anr. Vs. Franklin Noronha & Anr. In the case of Goa Urban Cooperative Bank Ltd. & Anr. Vs. Franklin Noronha & Anr. the facts were that earlier complaint was not finally decided on merits. It was observed by the Hon'ble National Commission that in such case the complainant was not debarred from re-agitating the matter and filing a fresh complaint is not hit by Res Judicata. Further, Mr. Mishrikotkar, learned advocate appearing for the respondent/complainant has also relied upon one judgment of the Hon'ble Supreme Court in the case of Indian Machinery Company Vs. Ansal Housing & Construction Ltd., reported in I (2016) CPJ 15 (SC). In that case the first complaint was dismissed in default for non prosecution. It was observed by the Hon'ble Supreme Court that the Rule of prohibition contained in Order 9, Rule 9(1) CPC cannot be extended to the proceedings before District Forum or State Commission and second complaint was maintainable. Secondly, it is necessary to note that in the present case the matter had gone earlier to the State Commission and State Commission in Appeal No. 170/2018 had given finding also that the Principle of Res Judicata was not applicable by relying upon the case of Goa Urban Cooperative Bank Ltd. & Anr. Vs. Franklin Noronha & Anr, reported in II(2008) CPJ 12 (NC). As such this contention raised by Mr. S.B. Solat, advocate for the O.P.-Society relating to applicability of the Res Judicata is not tenable in law.
12. If we turn back to the facts, we find that in the present case the earlier Consumer Complaint filed by complainant - Madhukar against the O.P.-Society bearing Complaint No. 17/2005 was decided finally on merits but as pointed out earlier the subject matter in the instant complaint was different as the complainant had claimed one plot out of plot Nos. 67,259,260 though the parties were same. Whereas in earlier complaint No.17/2005 the present complainant had demanded one plot out of Khasara No. 11 and 29 to 32 from the Society.
13. The next contention advanced by Mr. S.B. Solat, learned advocate appearing for the appellant is that complainant -Madhukar has filed this false complaint only on the basis of the certain observation made by the Hon'ble National Commission in Revision Petition No. 672/2014. It is submitted that complainant -Madhukar had not paid any price for the plot and no plot was available with the O.P.- Society for allotment. Further the complainant had also given up his right to claim plot Nos. 259 and 260. But , the O.P. Society had already executed the registered sale deed in respect of plot No. 67 in favour of one Mr. Anil Devgade on 28/06/2018 and so there was no cause of action for the complainant to file the complaint. Mr. Mishrikotkar, learned advocate appearing for the respondent /complainant has strongly rebutted this contention and has submitted that the complainant was waiting since beginning for allotment of plot and Society had allotted plots to persons unlawfully who became member subsequently by ignoring genuine claim of the complainant. During the course of arguments, the learned advocate for the respondent /complainant has drawn our attention again to the list of members dated 31/03/2010. It is contended that the complainant was the member of O.P-Society. One plot was allotted to another member Valmik Ambekar though no deposit was made by Valmik Ambekar. Similarly one plot bearing No. 67 was allotted to Anil Devgade though no deposit was made by him. Plots were also not allotted as per first come first serve basis and same amounted to deficiency in service. Mr. S.B. Solat, learned advocate appearing for the appellant has pointed out that plot No. 67 which is claimed by the complainant is already allotted to Mr. Anil Devgade and copy of the sale deed was also filed on record. On the other hand, the complainant has never paid price and there is no evidence to that effect filed on record. At this stage it is necessary to mention that this aspect regarding payment of price by the complainant was also considered by the Hon'ble National Commission in Revision Petition No. 672/2014 and it was observed that the complainant has failed to establish the payment of Rs. 1,00,000/- to the O.P.- Society but the complainant is relying only upon observations made in the Revision Petition that the Society may consider to allow him the plot as per the provisions of law and facts. It is pertinent to note that the O.P.-Society has not given any reason or explanation as to why plots were allotted to subsequent purchaser and not to complainant - Madhukar. It was easily open to the complainant to adduce positive evidence on this aspect but no such evidence is forth coming.
14. Considering the directions of the Hon'ble National Commission in Revision Petition No. 672/2014 it appears that the complainant approached the O.P. requesting to allow him a plot either of 67, 259, and 260. It reveals that O.P. replied to complainant-Madhukar that his case cannot be considered on the ground that there is no plot available for allotment. It appears that complainant contended that two plots 259 and 260 are allotted to one Udaysingh Narayanrao Shirke and a plot No. 67 is allotted to Anil Devgade and there is no sale deed executed in Devgade's favour. It reveals that O.P. submitted during the course of argument that Mr. Udaysingh was allotted two plots considering will deed made by earlier land owner and sale deed is also executed in favour of O.P.No. 2- Anil Devgade on 28/06/2018 and there is no plot available for allotment to complainant. It reveals that complainant has already deleted Udaysing Shirke from complaint and not pressed plot Nos. 259 or 260. On the basis of the aforesaid facts, it is contended by Mr. S.B. Solat , learned advocate for the O.P. that in the present case mixed question of facts and law are involved and same cannot be decided in the summary manner and therefore, the matter requires to be decided by Civil Court. On this aspect Mr. S.B. Solat, learned advocate for the O.P. placed reliance on various authorities namely the case of Bhagwandas Khubchand Mulani Vs. Manager, Cargo Motors Ltd. & Anr. decided by Gujarat State Consumer Commission,(reported in I(2004) CPJ 529), Manas Developers Vs. Madhur Arjun Bhabal & Anr. (reported in III(2015)CPJ 192 (NC), Ludhiana Improvement Trust, Ludhiana and another Vs. Shakti Cooperative House Building Society, (reported in 2009 CTJ 594 (Supreme Court) (CP), and case of Oriental Insurance Company Ltd. Vs. Munimahesh Patel, (reported in 2006 CTJ 1073 (Supreme Court) (CP). We have carefully gone through all these authorities but on going through the same we are of the view that the same are not applicable to the present facts, in view of the facts involved in that case. Admittedly, we find that in the present case before us complainant -Madhukar has only claimed allotment of one plot from the Society of which he was a member and so it cannot be said that there was any complicated question of law involved. As such this plea raised by Mr. S.B. Solat, learned advocate for the O.P./appellant cannot be accepted. During the course of argument it is also submitted by Mr. S.B. Solat, learned advocate for the O.P. that complainant had not paid amount of Rs. 1,00,000/- as claimed but we have already referred to this aspect and this question has also been dealt with by the Hon'ble National Commission in Revision Petition No. 672/2014. Even otherwise once the complainant was a Member of the Society since 1994, it was open to the O.P.-Society to demand the price as alleged but no letter is placed on record demanding the same and so the complainant was required to write a letter to the O.P.-Society and thereafter to knock the door of the Consumer Fora. At the cost of repetition it may be observed that the O.P. has not given any satisfactory explanation as to why the plots came to the allotted to persons who became member subsequently and not to the complainant. Mr. Mishrikotkar, learned advocate for the respondent /complainant has pointed out from the complaint itself that one plot was allotted to one Valmik Ambekar who was at Sr. No. 206 whereas the name of the complainant is at Sr. 205 after accepting amount of Rs. 24,701/-. According to the complainant the said Valmik Ambekar had not deposited any amount with the Society. If we go through the judgment delivered by the learned District Consumer Commission, the learned District Consumer Commission has elaborately dealt with this aspect .
15. Further, Mr. S.B. Solat, learned advocate for the O.P./appellant has also taken a plea that the present complaint was barred by limitation and also there was no cause of action for filing the present complaint as complainant -Madhukar had become a member in the year 1994 and complaint came to the filed in the year 2015. On this aspect Mr. S.B. Solat, learned advocate for the O.P./appellant has also relied upon one judgment in the case of Secretary Vs. Santosh Kumar, (reported in (2010) 8 Supreme Court Cases 353) and we have gone through the same. However, Mr. Mishrikotkar, learned advocate for the complainant /respondent has submitted that the question of limitation would not arise as there was continuous cause of action due to non allotment of plot. On this aspect he has relied upon one judgment in the case of K.C. Bhatia Vs. Huda and Anr., (reported in 2017(2)CPR 228 NC) and we have gone through the same. No doubt the complainant -Madhukar had earlier also filed the complaint which was similar in nature but in the present case before us after the order was passed in the revision petition No. 672/2014 the complainant had again issued a letter on 27/01/2015 for allotment of plot and so it can be said that fresh cause of action has arisen due to refusal on the part of the Society. As such this contention raised by the O.P.-Society /appellant relating to the bar of limitation is not tenable in law. Admittedly, though the complainant had earlier also filed complaint despite became the member of the O.P.-Society, he was not allotted the plot. Mr. S.B. Solat, learned advocate for the O.P./appellant has submitted that the sale deed has been already executed in respect of plot No. 67 on 28/06/2018 but no evidence is led by the appellant /O.P.-Society to show as to why no plot was allotted to the complainant and so this contention also is not tenable in law.
16. If we turn to order dated 09/03/2020 passed by the learned District Consumer Commission, the learned District Consumer Commission has not directed O.P.-Society to allot the plot No. 67 as claimed but has only directed the O.P.-Society to allot one plot admeasuring 1334 Sq. fts. after accepting consideration of Rs. 22,662/-. The learned District Consumer Commission has also directed the O.P.-Society that in case the plot is not available to pay consideration for the plot admeasuring 1334 Sq. fts. as per Ready Reckoner after deducting the amount already paid by the complainant and also to pay compensation. Obliviously compensation was awarded looking to the fact that the complainant was not allotted the plot since he became a member in 1994.
17. Sum and substance of the aforesaid discussion is that as complainant -Madhukar was not allotted the plot despite being the member of the O.P.-Society, the same amounted to deficiency in service as well as unfair trade practice. Further we are also of the view that as no plot was allotted to the complainant whereas several plots were allotted to subsequent members the same has caused mental and physical harassment to the complainant and so the complainant was also entitled for compensation on this count. In the light of aforesaid discussion we are unable to accept the contentions advanced by Mr. S.B. Solat, learned advocate for the O.P./appellant that the learned District Consumer Commission has not appreciated the evidence in proper perspective. On the other hand we find that the learned District Consumer Commission has elaborately dealt with evidence and so we do not find any reason to interfere with these findings and so we hold that the appeal filed by the appellant /Opposite party-Society was not tenable in law and so pass the following order;
ORDER i. Appeal is hereby dismissed. ii. Appellant to bear his own cost as well as cost of the respondent. iii. Copy of order be furnished to both the parties, free of cost. [HON'BLE MR. A. Z. KHWAJA] PRESIDING MEMBER [HON'BLE MR. K.M. LAWANDE] MEMBER