National Consumer Disputes Redressal
Punjab Urban Development Authority And ... vs S. Gurjinder Singh And Ors. on 24 September, 2004
Equivalent citations: IV(2004)CPJ56(NC)
ORDER
K.S. Gupta, Presiding Member
1. These 65 revision petitions filed by Punjab Urban Planning and Development Authority and its Estate Officer, petitioners raise common issues and, therefore, we propose to decide them by this common order. These revisions arise out of two orders dated 29.4.2003 and 5.6.2003 of Consumer Disputes Redressal Commission, Union Territory, Chandigarh. By the order dated 29.4.2003, State Commission allowed 42 appeals filed against the order dated 23.12.2002 of a District Forum whereby 76 complaints were dismissed. State Commission allowed 23 appeals filed against the order dated 4.2.2003 of a District Forum dismissing 49 complaints by the order dated 5.6.2003,
2. Petitioner No. 1 floated a scheme for allotment of 784 four-storeyed MIG (S) flats situated at Sector No. 70, Mohali. Scheme was to close on 14.9.1996. Tentative price of each flat was fixed at Rs. 6,30,000/- lakhs which was to be revised subject to enhancement/decrease in cost of construction. On being allotted specific flats, in the demand letters, the final price was determined as 7,60,000/- per flat. On making payment of this amount, the allottees were handed over possession of respective flats by the petitioners, Thereafter complaints were filed by the regional allottees/transferees seeking refund of the amount paid over and above the said tentative price, interest (c) 12% p.a. on the deposited amounts for delay in delivering possession of the flats and cost. Complaints were resisted by filing written versions by the petitioners on a variety of grounds which need not be reiterated for deciding these revision petitions including that of limitation. In terms of above said orders dated 29.4.2003 and 5.6.2003, the State Commission directed petitioner No. 1 -Authority to charge amount of Rs. 6,30,000/- i.e., the advertised price, pay interest @ 12% p.a. for the period of delay in handing over possession of flats and refund the excess amount charged with cost.
3. Submission advanced by Mrs. Rachna Joshi Issar, Mrs. C.K. Sucharita and Shri Atul Nanda for petitioners in three batches of revision petitions was mainly two-fold. First, all the complaints out of which these revision petitions arise except complaint case No. 537 of 2002 filed by Iqbal Singh, were instituted much beyond of two years of the accrual of cause of action and no applications under Section 24A of Consumer Protection Act, 1986 (for short the Act) seeking condonation of delay in question were filed. Plea of complaints being barred by time was specifically raised in the written versions filed by the petitioners. District Forum, however, condoned delay on the oral prayer made during the course of arguments and that too on insufficient ground. While opposing appeals, plea of limitation was also raised by the Counsels of the petitioners before State Commission but the Commission did not consider that plea while passing aforesaid orders dated 29.4.2003 and 5.6.2003. In support of such a plea having not been raised in appeals, petitioner No. 1- Authority has filed two affidavits of Mr. Balwinder Singh, Advocate and one of Mr. G.S. Arshi all dated 6.8.2004. Second, the State Commission acted erroneously in directing petitioner No. 1 to charge only amount of Rs. 6,30,000/- (tentative price) against the final price of 7,60,000/- per flat without considering the ratio particularly in the decisions in Premji Bhai Parmar & Ors., v. D.D.A & Ors., 1980 2 SCR 704; Bareilly Development Authority & Anr. v. Ajay Pal Singh & Ors., 1989 2 SCC 116 and D.D.A. v. Pushpinder Kumar Jain, 1994 Supp. (3 SCC) 494. While controverting the said submission, Mr. V.S. Virk and Mr. M.S. Rane for respondents supported the aforesaid two orders of the District Forum in condoning delay in filing complaints and the orders passed by State Commission allowing the appeals.
4. Coming to first limb of argument, relevant portion of the District Forum's order dated 23.12.2002 is reproduced below:
"Admittedly, most of these complaints have been filed more than two years after the dates when the respective allottees obtained possession. However, it is submitted by the learned Counsel for the complainants that their case is similar to Smt. Shabnam Virk's case and, so, under Article 14 of the Constitution, they have a right to be placed on par with her (at least in the matter of filing their complaints). So, an oral request is made by learned Counsel for the complainants for condonation of delay. We have heard the learned Counsels for the parties.
Admittedly, the cases in hand are similar to Smt. Shabnam Virk's case and group of present cases are heading towards the Hon'ble National Commission or the Hon'ble Supreme Court of India for the final forensic bout and the matter would become final only on Smt. Shabnam Virk's case is finally disposed of either by the Hon'ble National Commission or the Hon'ble Supreme Court. Therefore, we find that the aforesaid is by itself a valid reason for condoning the delay because doing so would save the parties the avoidable litigation and resulting harassment and loss of public time and the time of the adjudicating authority and the Hon'ble Commission. Therefore, the delay in lodging all these complaints is hereby condoned,"
5. Delay in filing complaints was condoned on similar grounds by the District Forum by the order dated 4.2.2003 in batch of 49 complaints. At this juncture, it will be advantageous to refer to the provisions contained in Section 24A of the Act which runs thus :
"(1) The District Forum, the State Commission or the National Commission shall not admit a complaint unless it is filed within two years from the date on which cause of action has arisen.
(2) Notwithstanding anything contained in Sub-section (1), a complaint may be entertained after the period specified in Sub-section (1), if the complainant satisfies the District Forum, the State Commission or the National Commission, as the case may be that he had sufficient cause for not filing the complaint within such period:
Provided that no such complaint shall be entertained unless the National Commission, the State Commission or the District Forum, as the case may be, records its reasons for condoning such delay."
6. It may be seen that Sub-section (1) puts a complete bar on admitting a complaint if it is filed beyond two years of the date of accrual of cause of action. Under Sub-section (2), in the discretion of District Forum/State Commission/National Commission, as the case may be, delay beyond two years may be condoned if the complainant is able to satisfy that he had sufficient cause for not filing the complaint within the period of two years. Proviso to Sub-section (2) pre-supposes the disclosure of cause (for not filing complaint within two years' period) the sufficiency whereof is to be examined while recording reason for condoning/not condoning the delay in question, Obviously, disclosure of cause has to be made in the application to be filed with the complaint. It is not in dispute that all the complaints were filed beyond the period of two years of the accrual of cause of action and in none of them except Complaint Case No. 537 of 2002 instituted by Iqbal Singh application(s) under Section 24A seeking condonation of delay in question had been filed. The District Forum could not have legally condoned the delays on oral prayer made during the course of arguments. It may be noticed that a suit filed in a Civil Court after the period of limitation prescribed under the Limitation Act, 1963 has to be dismissed as there is no provision for condoning delay on ground of any sufficient cause being shown for not filing it within the period of limitation. Aforesaid Sub-section (2) is a departure to the general law of limitation and condoning of delay in filing a complaint has, thus, to be taken seriously. Reason for condoning delay in filing complaints as recorded by the District Forum in said two orders was totally insufficient. Aforesaid affidavits filed by Mr. Balwinder Singh and Mr. G.S. Arshi, Advocates appearing for petitioner No. 1 - Authority before the State Commission, notice that though point of limitation which was also adopted by Mr. Sanjeev Pandey and Mr. Rajan Gupta, other Counsels for the Authority was specifically raised but it was not considered in said two orders by the State Commission. In this backdrop, revision petitions deserve to be allowed on ground of complaints except Complaint Case No. 537 of 2002 as being barred by limitation. Having reached this conclusion, second limb of argument touching the merits of the case need not be gone into.
For the foregoing discussion, aforementioned revision petitions excepting R.P. No. 2596 of 2003 are accepted and orders passed by for a below set aside and complaints dismissed. No order as to cost.