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 2, Cited by 395]

Supreme Court of India

Lata Construction & Ors vs Dr. Rameshchandra Ramniklal Shah And ... on 12 August, 1999

Equivalent citations: AIR 2000 SUPREME COURT 380, 1999 AIR SCW 4518, 2000 (1) ALL CJ 614, 2000 (124) PUN LR 460, 2000 (1) SRJ 141, 2000 CORLA(BL SUPP) 246 SC, 2000 (2) LRI 989, 2000 (1) SCC 586, 2000 (1) UJ (SC) 176, 1999 (37) ARBI LR 460, 1999 (7) SCALE 245, (2000) 1 PUN LR 460, (1999) 9 JT 359 (SC), (2000) 1 LANDLR 300, (2000) 1 MAD LW 416, (2000) 1 SCJ 137, (2000) 1 CPR 81, (1999) 9 SUPREME 534, (1999) 7 SCALE 245, (2000) 40 ALL LR 669, (2000) 1 ALL WC 451, (2000) 3 CIVLJ 439, (1999) 37 ARBILR 460, (1999) 3 CPJ 46, (2000) 2 BOM CR 145

Author: S. Saghir Ahmad

Bench: S.Saghir Ahmad, R.P.Sethi

           PETITIONER:
LATA CONSTRUCTION & ORS.

	Vs.

RESPONDENT:
DR.  RAMESHCHANDRA RAMNIKLAL SHAH AND ANR.

DATE OF JUDGMENT:	12/08/1999

BENCH:
S.Saghir Ahmad , R.P.Sethi




JUDGMENT:

S. SAGHIR AHMAD, J.

This appeal is directed against the judgment and order dated 22nd November, 1995 passed by the National Consumer Disputes Redressal Commission, New Delhi (for short, 'the National Commission').

The respondents had approached the Commission with the complaint that the appellants who were developers and had promised, under a written agreement dated 27.1.1987, to provide a flat to them, had failed to do so and, therefore, they were guilty of "deficiency in service." It was indicated in the complaint that the respondents who were, at that time, in Libya and wanted to settle in India, had entered into an agreement dated 27.1.1987 with M/s. Lata Construction, the appellant No.1, which stipulated that the appellants would develop, construct and hand over possession of flat No. AG-2 on the ground floor with an area of 670 sq. ft. situated in a building named "Madhusudan", on Plot No. 138, T.P.S. 11 and C.T.S. No.1166 and 1166(1) in Vile Parle, Bombay 400057. It was indicated that the appellants had earlier entered into a development agreement on 9.12.1985 with the owners in respect of the said property to develop, construct and to sell flats in the proposed building which was to be constructed on ownership basis. On 27th of January, 1987, the respondents had paid a sum of Rs.3,38,000/- to the appellants in cash but without any receipt and a sum of Rs.32,000/- by cheque against receipt. The respondents also paid to the appellants on various dates, as and when demanded by them, a further sum of Rs. 2,00,000/- against receipt. In June, 1988 when the respondents returned from Libya, they requested the appellants to deliver, on payment of balance amount of sale consideration, possession of the flat to them as the construction of the building was complete but the appellants refused to accept the payment and deliver possession on the plea that the building was still under construction particularly as the electricity, plumbing, tiling and fencing work was in progress. The appellants, however, assured the respondents that as and when the building would be completed in all respects, they would accept the balance amount of sale consideration and deliver possession to them. In April, 1990, when the respondents again came back from Libya on a short visit to India and visited the building, they found that the flat was locked and outside the main door of the flat, a name plate of "Indira Joshi" had been put up. The respondents returned from Libya in January, 1991 and when they demanded the possession of the flat, the appellants expressed their inability to give possession of the flat to the respondents in compliance of the agreeement dated 27.1.1987. The appellants, however, entered into a fresh agreement with the respondents on 23.2.1991 agreeing to pay to the respondents a sum of Rs. 9,51,000/- in lieu of the flat in three instalments on or before 30.5.1991 as under:-

1. Rs. 3,00,000/- - on or before 20.3.1991 2. Rs.

3,00,000/- - on or before 20.4.1991 3. Rs. 3,51,000/- - on or before 30.5.1991 The respondents had entered into a fresh agreement with the appellants without prejudice to their rights under the earlier agreement dated 27.1.1987. Since the appellants did not honour the commitments under both the agreements, the respondents approached the National Commission which, decreed the claim of the respondents for a sum of Rs.9,51,000/- together with interest at the rate of 18% per annum with effect from 23.2.1991 till the date of payment. Another sum of Rs. 1,00,000/- was allowed as compensation for pain and suffering undergone by the respondents. The Commission also allowed a sum of Rs. 10,000/- to the respondents as costs of the proceedings.

Learned counsel appearing on behalf of the appellants has contended that the claim instituted by the respondents before the Commission was beyond time inasmuch as it was filed beyond the period of two years prescribed under Section 24-A of the Consumer Protection Act, 1986 (for short, 'the Act'). It is contended that since the respondents had entered into a fresh agreement with the appellants under which the entire amount of Rs. 9,51,000/- had to be paid on or before 30th of May, 1991, the respondents, if the amount was not paid, could have instituted the claim petition before the Commission within the period of limitation starting from 31.5.1991, and since the claim was filed in July, 1993, it was clearly beyond time. This plea has been negatived by the Commission on the ground that since the right under the agreement of 1987 had not been given up by the respondents, there was a continuing cause of action running against the appellants and the claim was, therefore, not beyond time.

A perusal of the agreement dated 23rd of February, 1991 would show that it was specifically stipulated therein that the rights under the agreement dated 27th of January, 1987 would remain uneffected. It was for this reason that in the claim petition filed before the Commission, it was clearly mentioned that their rights under the agreement dated 27th of January, 1987 as also those under the agreement dated 23rd of February, 1991 may be enforced. It was also specifically mentioned in the second agreement that the first agreement of 1987 would be treated as terminated only on full payment of the stipulated amount of Rs.9,51,000/- to the respondents. Since the rights under the agreement of 1987 had not been given up and the appellants were constantly under an obligation to provide a flat to the respondents and deliver possession thereof to them, the Commission rightly treated "cause of action" to be a "continuing cause of action" and came to the right conclusion that the claim was not beyond time.

Moreover, under the terms of the agreement dated 23rd of February, 1991, it was stipulated that if the entire amount of Rs.9,51,000/- was not paid by 30th May, 1991, the whole of the amount would become payable at once and it would be open to the respondents to claim payment of full amount together with interest after giving seven days' notice to the appellants. It was further stipulated that in case of default, the amount already paid by the appellants shall stand forfeited. Since the whole of the amount had not been paid to the respondents who could recover the whole of the amount together with interest from the appellant on giving seven days' notice, the rights under the old agreement did not come to an end and they could legally claim specific performance of that agreement for a flat being provided to them. Their claim was, therefore, not barred by time.

It was next contended that the agreement dated 27.1.1987 having been substituted by a fresh agreement dated 23.2.1991, under which the respondents themselves had agreed to receive Rs.9,51,000/- as compensation for the flat not having been provided to them under the earlier agreement, they could only approach the civil court for recovery of that amount but could not legally institute the claim petition before the Commission for compensation on the ground of "deficiency in service."

This plea has been rejected by the National Commission by placing reliance upon the decision of this Court in Lucknow Development Authority v. M.M. Gupta (1994) 1 SCC

243. We have already held above that the rights under the earlier agreement of 1987 were kept alive even after the second agreement. The rights under the first agreement had not been given up and there was no substitution of the earlier agreement in its entirety by the new agreement.

We may, at this stage, refer to the provisions of Section 62 of the Indian Contract Act which provides as under :

"If the parties to a contract agree to substitute a new contract for it, or to rescind or alter it, the original contract need not be performed." This provision contains the principle of "Novation" of contract.
One of the essential requirements of `Novation'; as contemplated by Section 62, is that there should be complete substitution of a new contract in place of the old. It is in that situation that the original contract need not be performed. Substitution of a new contract in place of the old contract which would have the effect of rescinding or completely altering the terms of the original contract, has to be by agreement between the parties. A substituted contract should rescind or alter or extinguish the previous contract. But if the terms of the two contracts are inconsistent and they cannot stand together, the subsequent contract cannot be said to be in substitution of the earlier contract.
In the instant case, the rights under the original contract were not given up as it was specifically provided in the subsequent contract that the rights under the old contract shall stand extinguished only on payment of the entire amount of Rs.9,51,000/-. Since the amount was not paid by the appellants as stipulated by the subsequent contract, the rights under the original contract were still available to the respondents and he could legally claim enforcement of those rights. Obviously, under the original contract, the appellants were under an obligation to provide a flat to the respondents. This right would come to an end only when the appellants had, in pursuance of the subsequent contract, paid the entire amount of Rs.9,51,000/- to the respondents. Since they had not done so, the respondents could legally invoke the provisions of the earlier contract and claim before the Commission that there was "deficiency in service" on the part of the appellants.
We may also point out that the appellants had filed only a written statement before the Commission but had not produced any evidence in support of their pleas. Even an affidavit in support of what they had stated in the written statement was not filed before the Commission. Their case, thus was not supported by any evidence and the Commission, in the facts and circumstances of the case, was justified in decreeing the claim of the respondents.
Learned counsel for the parties have stated before us that in terms of the judgment passed by the Commission, the entire amount due from the appellants has already been paid to the respondents including interest at the rate of 18 per cent per annum on the principal amount of Rs.9,51,000/-. That being so, we are not prepared to entertain the plea of the appellants that the decree passed by the Commission in respect of Rs.1 lakh as compensation on account of the pain and suffering undergone by the respondents may be reversed.
We find no merit in the appeal and the same is accordingly dismissed with no order as to costs.