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

Praveen Sharma & Anr. vs M/S. Unitech Limited on 31 October, 2018

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          CONSUMER CASE NO. 579 OF 2016           1. PRAVEEN SHARMA & ANR.  E-116, SHASTRI NAGAR, JAIPUR,  RAJASTHAN. ...........Complainant(s)  Versus        1. M/S. UNITECH LIMITED  6, COMMUNITY CENTRE,  SAKET, NEW DELHI-110017. ...........Opp.Party(s) 
  	    BEFORE:      HON'BLE MR. JUSTICE V.K. JAIN,PRESIDING MEMBER 
      For the Complainant     :      Mr. Varun K. Chopra, Advocate
  Mr. Gurtejpal Singh, Advocate       For the Opp.Party      :     Mr. Babanjeet Singh Mew, Advocate  
 Dated : 31 Oct 2018  	    ORDER    	     JUSTICE V.K.JAIN, PRESIDING MEMBER (ORAL)

 

          A complete copy of the Buyers Agreement is taken on record.         

 

One Smt. Jyoti Maggo booked a residential floor with the OP in a project namely 'Anthea Floors, Wildflower Country' which the OP was to develop in Sector-70 of Gurgaon.  After allotment of flat/plot no. 0034 in Block-E to her, she executed a sale agreement dated 13.02.2013 with the OP.  As per clause 4(a)(i) of the said agreement, the possession was to be delivered within 36 months of its execution.  The aforesaid allotment was later purchased by the complainants from Smt. Jyoti Maggo and the said purchase was endorsed by the OP, as is evident from the letter dated 15.02.2013 written by the OP to ICICI Bank Ltd.  The grievance of the complainants is that the possession of the floor was not offered to them and the construction was not completed despite they having already paid Rs.35,60,249/- to the OP.  It would also be pertinent to note here that the sale consideration agreed in the aforesaid floor/plot was Rs.81,82,524/-.  The complainants are therefore, before this Commission seeking refund of the amount paid to the OP alongwith compensation in the form of interest etc. 

2.      The OP did not file its written version and therefore, its right to file the said version was closed vide order dated 08.08.2018.

3.      I have heard the learned counsel for the complainants and have considered the affidavit filed by the complainants by way of evidence. 

4.      A perusal of the documents and the affidavit filed by the complainants show the allotment made to Smt. Jyoti Maggo, the execution of the agreement with her as well as the transfer of the allotment in favour of the complainants.  The said affidavit and documents also prove the payment made to the OP and its failure to deliver possession of the flat/floor which ought to have been delivered by 13.02.2016.  The complainants therefore, are entitled to refund of the entire amount paid to the OP alongwith compensation.   

5.      The learned counsel for the complainants submits that several other consumer complaints in respect of this very project have already been allowed by this Commission, after rejecting the grounds on which the said consumer complaint was contested.  Reliance in this regard is placed upon the decision of this Commission in CC/1232 of 2016 Ravikant Bhatt Vs. Unitech Ltd. decided on 22.9.2016, which to the extent it is relevant reads as under:

"2.      The complaint has been resisted by the opposite party. It is alleged in the written version that the project Anthea Floors was a part of licensed plotted colony, namely, Nirvana Country III falling under License No.66 of 2011 dated 21.7.2011. Thus, the layout plan for the said colony had been approved on 21.7.2011. The opposite party applied for demarcation-cum-revised layout plan for Nirvana Country III on 19.9.2011. However, the said revised layout plan was not approved since Haryana Government was demanding charges, which the builders challenged before the Punjab and Haryana High Court by way of Writ Petition No.15537 of 2015.
          It is also stated in the affidavit filed by the opposite party by way of evidence that Govt. of India, Ministry of Environment and Forests had made it mandatory to obtain environmental clearance in respect of certain projects vide notification dated 14.9.2006 and the opposite party had submitted an application for obtaining the requisite environmental clearance in respect of Anthea Floors on 7.4.2012 but there was a delay on the part of the government authorities in granting the requisite clearance which came to be issued only on 10.1.2014. It is also stated in the said affidavit that as per clause 4(e) of the Buyer's Agreement, in case the amount deposited by the complainants is to be refunded, the same would be refunded with simple interest @ 12% per annum and the prayer for refund with 18% interest is not maintainable.
3.      As noted earlier, the opposite party had the requisite approval to the layout of the project in which the allotment was made to the complainants, the said approval having been granted way back on 21.7.2011. The opposite party submitted the revised layout plan on 19.9.2011. Despite a revised layout plan having already been submitted by that date, the opposite party did not disclose in the allotment letter issued to the complainant that they had submitted a revised layout plan for the project Anthea Floors on 19.9.2011 and the said revised plan was yet to be approved. If the opposite party wanted to develop the project only in accordance with the revised layout plan submitted on 19.9.2011, the aforesaid vital information ought to have been disclosed to the complainants at the time of booking of the flat.
          The Buyer's Agreement with the complainants was executed on 20.3.2013. Even in the said Buyer's Agreement, it was not disclosed that the opposite party did not intend to act upon the previously approved layout plan and had submitted a revised layout plan to the TCPO, which was yet to be approved. Had that been disclosed to the complainants, it is quite possible that they would have not have entered into the said agreement with the opposite party since, they could not have been sure that the opposite party which was yet to receive approval to the revised layout plan, would be able to deliver possession of the flat within 36 months from the date of the Buyer's Agreement.
4.      The revised layout plan, according to the opposite party could not be approved by Haryana Government since the External Development Charges (EDC) being demanded by the said Government were not acceptable to the opposite party which filed a Writ Petition before Punjab and Haryana High Court challenging the said charges. In my view, considering the contractual obligation incorporated in the Buyer's Agreement to deliver possession within 36 months from the date of the said agreement, the opposite party ought to have paid the EDC and obtained approval to the revised layout plan instead of waiting for the outcome of the Writ Petition challenging the said charges. The opposite party even after paying the EDC as demanded by the Haryana Government could have challenged the said charges and sought refund from the Government. Such a course of action, however, was not adopted by the opposite party.
5.      Admittedly, the Writ Petition filed by the opposite party challenging the demand of EDC has been dismissed by Punjab and Haryana High Court on 15.12.2015 though a Special Leave Petition against the aid order has been filed before the Hon'ble Supreme Court and a notice in the said petition has already been issued. The dismissal of the Writ Petition by Punjab and Haryana High Court implies that there was no merit in the challenge to the demand of EDC by Govt. of Haryana. Therefore, the failure of the Government to approve the revised layout plan is attributable solely to the decision of the opposite party not to pay the EDC and rather challenge the same by way of a Writ Petition. The complainants, in my view, cannot be made to suffer on account of the course of action adopted by the opposite party.
6.      As regards the delay in obtaining the environmental clearance, the opposite party knew before accepting booking from the complainants and allotting a flat to them that since the size of the project was more than 20,000 sq.ft. of built up area, environmental clearance in terms of the Notification dated 14.9.2006 would be necessary and the said clearance would be given only after the project was approved by State Environment Impact Assessment Committee and then by State Level Environment Impact Assessment Authority.  It was, therefore, necessary for the opposite party to either obtain the requisite environmental clearance before accepting the booking or at least inform the buyers that the construction would commence only after obtaining the requisite environmental clearance which they were yet to receive. This is particularly necessary in a case where the builder is promising delivery of the apartment in a time-bound manner linked with the date of the Buyer's Agreement and not with the date on which the construction actually commences after obtaining all the requisite clearances. If such a disclosure is made to the buyer and still he chooses to make a booking knowing fully well that the builder may not be held responsible for the delay to this extent it is attributable solely to the concerned environmental  authority, it will not be possible to hold the builder responsible for the delay in the aforesaid extent.
7.      More importantly in the present case even after obtaining the requisite environmental clearance in January 2014, the opposite party has not even started construction of the flat which it had allotted to complainants. According to the learned counsel for the complainants even the excavation work at the site has not begun though the environmental clearance came to be accorded about 2 years and 8 months ago. The aforesaid conduct of the opposite party in not even starting the construction for about 32 months after obtaining the requisite environmental clearance clearly indicates that the delay in the project has occurred for reasons other than the time taken in obtaining the environmental clearance."

6.     The learned counsel for the complainants also states on instructions that the complainants are restricting their claim to refund of the principal amount paid by them alongwith compensation in the form of simple interest @ 12% per annum in terms of clause 4.e. of the Buyers Agreement.

7.      The complaint is, therefore, disposed of with the following directions:-

(i)      The opposite party shall refund the entire amount Rs.35,60,249/- taken from the complainants along with compensation in the form of simple interest @ 12% p.a. from the date of each payment till the date on which the aforesaid amount is refunded along with compensation in terms of this order.
(ii)      The opposite party shall also pay a sum of Rs.25,000/- as the cost of litigation to the complainants.
(iii)     The payment in terms of this order shall be made within three months from today.

  ......................J V.K. JAIN PRESIDING MEMBER