Bombay High Court
Mahesh S. Mehta vs Harini Co-Op Hsg Soc. Ltd & Ors on 3 July, 2009
Author: Anoop V. Mohta
Bench: Anoop V. Mohta
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
ARBITRATION PETITION (L) NO.493 OF 2009
MAHESH S. MEHTA ..PETITIONER
VS.
HARINI CO-OP HSG SOC. LTD & ORS ..RESPONDENTS
Mr. P.K.Dhakephalkar, Sr. Counsel with Mr. Kirit Hakani for the Petitioner
Mr. C.J.Sawant Sr. Counsel with Mr. Rahul Hakani for Respondent No.1
Mr. Kishore Tambe for Respondents No.2 & 3
Coram: Anoop V. Mohta, J
Date : 3rd July, 2009
ORAL JUDGMENT.
1. The Petitioner has invoked section 9 of the Arbitration and Conciliation Act, 1996 (for short the Act) and prayed as under:
2. Admittedly, there is an agreement between the Petitioner and Respondent No.1- Society dated 07.05.2008 to demolish existing old building and to develop the plot / property as agreed. The basic clauses are as under, which also include Arbitration clause:-
24. The Developer agree to obtain Plinth Commencement Certificate in respect of the proposed buildings within 3 months of vacating and handing over possession of the premises of the society and to complete the entire construction within eighteen months time period from the date of receipt of full commencement certificate and also obtain occupation certificate and Building Completion certificate provided that the Developer are not prevented from doing the ::: Downloaded on - 09/06/2013 14:44:21 ::: 2 construction for any of the reasons such as :-
i) War, Civil, Commotion or act of God or any unforeseen circumstances beyond the control of Developer
ii) Any notice, order, rule, notification or the Government or other public body judicial or competent Authority including MHADA & BMC in respect of this development.
However, except stated herein above, it is also agreed that the time is essence of contract.
35. It is expressly agreed between the parties that in the Developer completes the virtual construction of new structures for existing members on or before 18 months from the date of receipt of full commencement certificate from BMC and the flats are made ready for possession in all respect and with all agreed amenities, then the Developer shall intimate in writing to the society and its members to occupy their respective flats, upon which the members of the Society shall on receipts of such written intimation from Developer, cause to occupy the flats in new structure within one month period, failing which the compensation as payable by virtue of clause No.25 herein before to the society and its members shall not be liable to be paid by the Developer from thereafter.
49. All disputes and differences between the parties hereto in connection with carrying out of this agreement including the interpretation of any term of condition hereof either during the subsistence of this agreement or subsequent thereto, shall be referred to arbitration and which shall be governed by the provisions of the arbitration and conciliation act, 1996 or its statutory modifications shall have summary powers. The arbitration shall always be held in Mumbai and the courts of Mumbai shall alone have jurisdiction in the matter.
3. There is no dispute that this agreement provides time bound schedule to complete the project within 18 months from the date of receipt of the full commencement certificate from NCGM. It also provides that pending construction the Petitioner provides alternate suitable residential accommodation to the respective members. Admittedly, parties have proceeded accordingly. Out of the 12 members 10 members have already shifted in the premises provided by Respondent No.1.
::: Downloaded on - 09/06/2013 14:44:21 ::: 34. The Petitioner has incurred based upon this Agreement huge amount as averred in paragraph 18 :
"18. The Petitioner says that the Petitioner has already paid purchase price of TDR amounting to Rs.72,76,464/- (excluding stamp duty of Rs.2,18,300/-) and purchased the same in the name of society. Moreover, the Petitioner also put his efforts and also money to get the plan approved and sanctioned by paying sum of Rs.16 lakhs and more towards the Development Charges, Premium etc., Apart from payment of such premium, the Petitioner has incurred expenditure of Rs.10 lakhs or more towards professional and out of pocket expenses from preparing and sanctioning of plan for construction of the new building. Apart from this, the Petitioner has already paid advance rent compensation to Respondent No.1's members through Respondent No.1 by way of post dated cheques and also given the Respondent No.1 an aggregate sum of Rs.12 lakhs by way of non refundable Security Deposit and approximately Rs.2.5 lakhs towards brokerage. The Petitioner has been incurring continuing expenses of monthly compensation for the temporary accommodation for 10 members which comes to approximately Rs.2,30,000/- per month. The Petitioner submits that he has been incurring expenditure and/or losses of Rs.7 lakhs and more towards monthly compensation, interest on investment, security etc. excluding loss of profit. Thus it is submitted that the Petitioner has acted upon and also is action upon the said Agreement to his prejudice and having no point of return due to the heavy investment as stated above."
5. The dispute is pending before the Arbitrator as the society is unable to handover the possession to the Petitioner. As the relief claimed in the present petition cannot be granted u/s 17 of the Act, the Petitioner have invoke section 9 of the Act in this background.
6. Respondents No.2 & 3 are the members who objected even in the Special General Body Meeting dated 02.03.2009 by endorsing "not agreeable". However, the resolution was passed by a majority that is nine versus two. This resolution ::: Downloaded on - 09/06/2013 14:44:21 ::: 4 remained unchallenged till the filing of the present petition.
7. However, now it is stated that only Respondents No.2 & 3 have filed dispute u/s 91 of the Maharashtra Co-operative Societies Act (for short MCS Act) against Respondent No.1 and the same is pending. The facet of majority decision by any society as contemplated and available under section 77 of the MCS Act and Rules just cannot be overlooked while considering the grant of reliefs as prayed. Admittedly, Respondents No.2 & 3 have full knowledge about this development, in fact participated also though objected as stated above. Therefore, the submissions as they are not agreeing to this resolution and, therefore, they are not bound by the Agreement between the Petitioner and Respondent No.1 is unacceptable.
8. The purpose of the society which governed and run pursuance to the MCS Act is to have cooperation from all its members to fulfill the aims and objects as per the bye-laws of the society. Therefore, merely because two members are objecting and now have challenged the said resolution that itself, in my view, no way affects the special resolution passed by majority and the agreement entered into between the parties accordingly. The parties are bound by the same.
9. Section 9 of the Act as invoked is basically against Respondent No.1 society. Respondent No.1 society is unable to hand over the premises resultantly the commencement certificate could not be obtained to proceed and complete the construction within 18 months only because Respondents No.2 & 3 are not co- operating. Any delay is not in the interest of the parties, as well as, all the society members.
::: Downloaded on - 09/06/2013 14:44:21 ::: 510.The society has no objection if the relief as prayed is granted. Respondents No.2 & 3 have objection on additional submission that they have a legal right to continue to occupy the premises. It cannot be overlooked at this stage that they are occupying the premises as members of the society. The majority of the members of the said society have agreed and in fact entered into an Agreement with the Petitioner. The objections raised by Respondents No.2 & 3 (two members) are, in no way sufficient to halt the whole project. Therefore, the disputes raised and it is pending before the Arbitral Tribunal and the society is expressing inability to hand over the possession only because two members are objecting. The Arbitral tribunal in a given case, considering the undisputed position on record including the majority, resolution, agreement and the investment already made by the Petitioner, has no choice but to grant the main relief as prayed, as Respondent No.1 society is also not opposing the same.
11.It is clear that section 9 can be invoked in aid to the main relief / claim which is pending before the Arbitral Tribunal. Respondents No.2 & 3 are not parties to the Agreement in question. The society has entered into this Agreement, where there is a clause of Arbitration. At this stage all the members are bound by the same. The relief u/s 9 of the act, therefore, can be granted against the consenting society / Respondent No.1.
12.Even if we take note of the objection raised by Respondents No.2 & 3, still in the present fact and circumstances, and basically at this stage of proceedings, I am declined to accept the submissions raised by the Learned Counsel appearing for Respondents No.2 & 3 the minority members, that no relief can be granted against the members who are not a party to the Arbitration Agreement. In the present case the majority decision / resolution followed by the agreement binds the society and ::: Downloaded on - 09/06/2013 14:44:21 ::: 6 its members under the law.
13.There is agreement between the parties the Petitioner seeking basic relief against Respondent No.1 who is main contesting party. Merely because some other members like Respondents No.2 & 3 will be affected by only order, if passed, that itself cannot be the reason not to grant any relief u/s 9 of the Act. Any consequential order in a given case if affects the third person but basically the order is against main contesting party, in my view that in no way sufficient to overlook and to deny the relief as prayed in favour of the deserving party, basically when all the averments as required under the provisions of law and the Civil Procedure Code (C.P.C.) order 40 Rule 1 and Order 39 Rule 1 and Specific Relief Act, 1963, are made out. The Apex Court in the matter of Adhunik Steels Ltd. Vs. Orissa Manganese & Minerals (P) Ltd., (2007) 7 SCC 125 has observed while considering to grant any relief u/s 9 of the Act, that the court must take note of these basic element.
14.The submission that there is no case made out under order 40 Rule 1 in the present facts and circumstances is also unacceptable. This court has power to appoint a Receiver to take possession of the premises, if necessary, by breaking lock. Respondent No.1 is under obligation to handover the vacant premises / plot for development. The Petitioner / builder is under obligation to complete the project within stipulated period.
15.If Respondents No.2 & 3 in the present case do not want to co-operate that will halt the whole project. The Petitioner and Respondent No.1 have already entered into the Agreement in accordance with law and that remained in tact till this date. I am of the view that such project cannot be halted at the instance of Respondents ::: Downloaded on - 09/06/2013 14:44:21 ::: 7 No.2 & 3 because of their non-cooperation and the objections as recorded above.. When asked the Learned Counsel appearing for Respondents No.2 & 3 on instructions made statement that they are not in a position to secure the amount invested and incurred including the future expenses and costs, by the Petitioner in case the project is halted like this. This facet is also relevant to consider to grant or not to grant such relief as prayed u/s 9 of the Act.
16.The Petitioner in this case by the prayer clause asking the court to order directing the Court Receiver to take possession and hand over to the Petitioner to complete the project as the Petitioner and Respondent No.1 are bound to provide newly constructed accommodation / premises to all members including Respondents No. 2 & 3 with prescribed time. As agreed it is in the interest of all the members to shift for the time being to get the project / building completed so that they will be provided with the new flats. This in my view in no way can be stated to be deprived them of their right to occupy the premises as contended. The parties need to comply with the agreed terms considering the scheme and object of entering into such agreement. It is just a temporary displacement with specific purpose to complete the project in time.
17.Resultantly the Petition is allowed in terms of prayer (a). No order as to cost. The Learned counsel appearing for the Respondents No.2 & 3 seeks stay of this order. In view of the reasons already given no case is made out to stay the order. However, time is granted for 4 weeks to vacate the premises. Liberty is also granted to parties to settle the matter, if they want.
(ANOOP V. MOHTA, J) ::: Downloaded on - 09/06/2013 14:44:21 :::