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 0, Cited by 2]

National Consumer Disputes Redressal

Rohit Kumar Sahu & Anr. vs M/S. Pioneer Urban Land & ... on 16 October, 2019

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          CONSUMER CASE NO. 835 OF 2016           1. ROHIT KUMAR SAHU & ANR.  FLAT NO. 303, ROYAL RESIDENCY, PLOT NO. 5, SECTOR-45, NEAR DPS SCHOOL,   GURGAON, HARYANA-122001 ...........Complainant(s)  Versus        1. M/S. PIONEER URBAN LAND & INFRASTRUCTURE LTD.  (THROUGH ITS MD)
A-22, 3RD FLOOR, GREEN PARK, AUROBINDO MARG, NEW DELHI-110016.
 ...........Opp.Party(s)       CONSUMER CASE NO. 837 OF 2016           1. JASLEEN CHOPRA  M-55, GREATER KAILASH-1,   NEW DELHI-110048 ...........Complainant(s)  Versus        1. M/S. PIONEER URBAN LAND & INFRASTRUCTURE LTD.  (THROUGH ITS MD)
A-22, 3RD FLOOR, GREEN PARK, AUROBINDO MARG, NEW DELHI-110016.
 ...........Opp.Party(s) 
  	    BEFORE:      HON'BLE MR. PREM NARAIN,PRESIDING MEMBER 
      For the Complainant     :      Ms. Samprikta Ghosal, Advocate
                                                With Priyadarshini Pattnaik and
                                                 Mr. Rahul Goyal, Advocates       For the Opp.Party      :     Mr Nikhil Nayyar , Advocate with
                                              Mr. T.V.S. Raghavendra Sreyas and
                                              Ms. Gayatri Gulati and Ms. Sneh Dhillon,
                                              Advocates  
 Dated : 16 Oct 2019  	    ORDER    	    

The complaint No.835 of 2016 has been filed by Rohit Kumar Sahu & Anr. against opposite party M/s. Pioneer Urban Land & Infrastructure Ltd. and complaint No.837 has been filed by Jasleen Chopra against the same opposite party.

 

 CC No.835 of 2016

 

2.      It is the case of the complainants that the complainants invested in the project of OP "PIONEER PARK" to purchase a constructed flat. Consequently, OP allotted flat No.TK-1203 (A) to complainants vide allotment letter dated 20.8.2009. The total cost of flat is Rs.50,22,000/- as per builder-buyer agreement, however, total payment made is Rs 60,94,667.52. As per the buyer's agreement, OP shall deliver the possession within 36 months from date of signing and execution of buyer agreement with further extension period of 90 days. Therefore, due date of delivery was 1.5.2013. Buyer agreement was executed on 1.2.2010. On 28.1.2016, OP gave intimation for possession with demand notice of final stage. The granting of possession to the complainant was subject to further payment by him to the OP, though there was no provision for the same in the Buyer's Agreement and the demand was illegal and untenable. As per the buyer's agreement, Complainants are not liable to pay the charges on application of occupancy certificate, neither the complainants are liable to pay VAT as the same has been stayed by the Hon'ble High Court of Punjab and Haryana. However, despite the same, the OP has raised the demand on the Complainants. Being aggrieved by the acts and omissions of the opposite party, the complainants have preferred a consumer complaint bearing No.835 of 2016 before this Commission with the following prayers:-

 

a)     "Direct the opposite party to complete and hand over vacant, legal, peaceful and actual possession, in a fit and habitable conditions, after obtaining of certificates of safety, etc, of the Flat bearing No.1203 (A) in Tower K to the complainant by executing conveyance deeds at the earliest, alongwith Occupation Certificate, on the basis of executed Buyer's Agreement and not the altered conditions of the opposite party.

 

b)     Restrain the opposite party from taking any adverse steps against the complainant, such as cancellation of the allotment, charging of penal and holding charges for the possession offered, etc.

 

c)     Direct the opposite party to accept the balance dues through a proper mechanism ordered by this Hon'ble Court rather than demanding directly, for offering valid possession as per the Buyer's Agreement, and the same may considered for inclusion;

 

d)    Direct the opposite party to pay to the complainant interest @ 18% per annum on the total paid amount by the complainant from the date of expiry of committed date of possession (when possession was supposed to be handed over in terms of Buyer's Agreement) till the Filing of Complaint.

 

e)    Pass necessary ad interim orders and directions for the opposite party to pay the complainant delay charges as per buyer's agreement Interest @18% per annum on the total paid amount by the Complainant from the date of expiry of committed date of possession (when possession was supposed to be handed over in terms of the Buyer's Agreement) till the Filing of Complaint.

 

f)    Direct the opposite party to pay to complainant the sum of Rs.50,00,000/- (Fifty Lakhs), on account of the physical and mental trauma, mental agony, inconvenience, and hardship suffered by the complainant due to the delay in the handing over of the possession, due to the deficiency in service rendered by the opposite party and due to the unfair trade practices;

 

g)    Award pendentlite and future interest at the rate of 24% on the above compensation from the date of filing of the complaint till the handing over of the possession or the date of refund of payment, as claimed in the present complaint, to the complainant

 

h)   Direct the opposite party to pay the cost of this complaint including the legal fees of Rs.50,000/- and expensed incurred for the travelling etc.; and 

 

i)    Direct the opposite party to bear all the additional and increased charges on account of VAT/Service Tax/Service Charges/Stamp Duty/Other statutory payments, from the committed date of possession (when possession was supposed to be handed over in terms of the Buyer's Agreement);

 

j)   Direct the opposite party not to increase the charge in the super area unless it is clearly demonstrated that the flat unit sizes have increased from what was originally sold to the complainants.

 

k)   Set aside the demands as made by the opposite party in the letter of intimation for possession sent by the opposite party to the complainant, as mentioned above in the complaint;

 

i)    Pass such other or further order/directions as this Hon'ble Commission may deem appropriate in the facts and circumstances of this case and in the interests of justice." 

 

 

 

 CC No.837 of 2016

 

3.      It is the case of the complainant that the complainant invested in the project of OP "PIONEER PARK" to purchase a constructed flat. Consequently, OP allotted flat No.TC-2203 to complainant vide allotment letter dated 07.7.2009. The total cost of flat being Rs.59,80,846.48/- and the total payment made is Rs.64,92,500/-. As per the buyer's agreement, OP shall deliver the possession within 36 months from date of signing and execution of buyer agreement, with extension of 90 days. Therefore, due date of delivery was 24.11.2013. Buyer agreement was executed on 25.8.2009. On 18.1.2016, OP gave intimation for possession  with demand notice of final stage. The granting of possession to the complainant was subject to further payment by him to the OP, though there was no provision for the same in the Buyer's Agreement and the demand was illegal and untenable. As per the buyer's agreement, Complainant is not liable to pay the charges on application of occupancy certificate, neither the complainant is liable to pay VAT as the same has been stayed by the Hon'ble High Court of Punjab and Haryana. However, despite the same, the OP has raised the demand on the complainant. Being aggrieved by the acts and omissions of the opposite party the complainants have preferred a consumer complaint bearing No.837 of 2016 before this Commission with the following prayers:-

 

a)   "Direct the opposite party to complete and hand over vacant, legal, peaceful and actual possession, in a fit and habitable conditions, after obtaining of certificates of safety, completeness etc, from the competent authority for the Flat bearing No. TC-2203 vide Allotment No.PP/428 to the complainant by executing conveyance deeds at the earliest, along with Occupation Certificate, on the basis of executed Builders Buyer's Agreement and not the altered conditions of the Opposite party. 

 

b)   Restrain the opposite party from taking any adverse steps against the complainant, such as cancellation of the allotment, charging of penal and holding charges for the possession offered, etc.

 

c)   Direct the opposite party to accept the balance dues through a proper mechanism ordered by this Hon'ble Court rather than demanding directly, for offering valid possession as per the Buyer's Agreement, and the same may be considered for inclusion;

 

d)   Direct the opposite party to pay to the complainant interest @ 21% per annum on the total paid amount by the complainant from the date of expiry of committed date of possession (when possession was supposed to be handed over in terms of Buyer's Agreement) till the Filing of Complaint.

 

e)   Direct the opposite party to pay to complainant the sum of Rs.50,00,000/- (Fifty Lakhs), on account of the physical and mental trauma, mental agony, inconvenience, and hardship suffered by the complainant due to the delay in the handing over of the possession, due to the deficiency in service rendered by the opposite party and due to the unfair trade practices;

 

f)   Pass necessary ad interim relief orders and directions for the opposite party to pay the complainant delay charges as per buyer's agreement Interest @ 21% per annum on the total paid amount by the Complainant from the date of expiry of committed date of possession (when possession was supposed to be handed over in terms of the Buyer's Agreement) till the Filing of Complaint.

 

g)   Award pendentlite and future interest at the rate of 24% on the above compensation from the date of filing of the complaint till the handing over of the possession or the date of refund of payment, as claimed in the present complaint, to the complainant

 

h)   Direct the opposite party to pay the cost of this complaint including the legal fees of Rs.50,000/- and expensed incurred for the travelling etc.;

 

i)   Direct the opposite party to bear all the additional and increased charges on account of VAT/Service Tax/Service Charges/Stamp Duty/Circle Rate/Other statutory payments, from the committed date of possession (when possession was supposed to be handed over in terms of the Buyer's Agreement);

 

j)   Direct the Opposite Party to refund excess EDC/IDC charges which they have collected from the complainant.

 

k)   Direct the opposite party not to increase the charge in the super area unless it is clearly demonstrated that the flat unit sizes have increased from what was originally sold to the complainants.

 

l)   Pass such other or further order/directions as this Hon'ble Commission may deem appropriate in the facts and circumstances of this case and in the interests of justice." 

 

4.        As both the complaints have been filed against the same opposite party and both the complainants have booked in the same project, they are being decided together.  The opposite party resisted both these complaints on the same grounds.  The opposite party has raised preliminary objection that this Commission does not have the pecuniary jurisdiction to decide the present complaints. Apart from the preliminary objection, it has been stated that the opposite party got all the necessary permissions before construction.  There were certain factors which delayed the construction and they were not within the control of the opposite party.  Hence they may be treated as force majeure conditions for which the opposite party cannot be held responsible.  The opposite party completed the construction and applied for the occupancy certificate on 24.05.2015.  There were certain objections from the fire department and the rectification delayed the completion of the project by one year.  However, finally occupation certificate was received on 21.06.2016 and 2.9.2016 for different towers. In anticipation of the occupancy certificate, the possession was offered to the allottees.  The complainants did not take the possession even when the opposite party obtained the completion certificate.  If the complainants do not take possession purposely, then the opposite party cannot be held liable for any kind of penalty for delayed possession.  Based on these grounds, the opposite party has prayed for the dismissal of the complaints.

 

5.      Both the parties filed respective evidence by way of affidavits which were taken on record. 

 

6.      As the issues involved and relief claimed in these complaints are similar and the complaints are against the same opposite party for the residential unit allotted in the same project, both of them are decided together. CC No.835 of 2016 will be taken as lead case for examination.

 

7.      Heard the learned counsel for the parties and perused the record.  Learned counsel for the complainants stated that opposite party has taken an objection in respect of pecuniary jurisdiction.  Learned counsel for the complainants stated that consideration of the flat is Rs.50,22,000/- whereas the complainants have already paid Rs.60,94,667.52. The market value of the flat in question is more than Rupees One Crore as area of the flat is 1860 sq.ft. and the current rate is Rs.8000/- per sq.ft.  Thus, clearly this Commission has the pecuniary jurisdiction to decide the present complaint.  Learned counsel further argued that the due date of possession was in May, 2013.  The possession was offered on 28.1.2016 without obtaining the occupancy certificate which was obtained only on 21.6.2016.  Thus, clearly the possession offered was not the legal possession.

 

8.   Learned counsel further stated that there is no substance in the assertion of the opposite party that the delay has been caused due to the force majeure conditions, which were not within the control of the opposite party because as per the Clause No.35 of the builder-buyer agreement, if there was any force majeure condition, the notice should have been given to the complainant by the opposite party.  However, no such notice was given to the complainants. The Clause reads as under:-

 

        "In such an eventuality, the First Party shall be excused from performing during the subsistence of the force majeure prevention provided that the occurrence of such an event and the resultant prevention is communicated to the Second Party as soon as practicable but not later than 45 days thereafter with sufficient details and material to facilitate verification."  

 

9.      It was further argued by the learned counsel for the complainants that when the possession was offered vide letter dated 28.01.2016 of the opposite party, then clearly the occupancy certificate was not with the opposite party.  Even when the complaint was filed, the occupancy certificate was not received by the opposite party.  However, even after receiving the occupancy certificate, the opposite party has not issued any offer of possession to the complainants, which should have been a legal offer of possession. Therefore, the complainants could not take the possession as there was no legal and valid offer.  Learned counsel further informed that the occupancy certificate for the other facilities was granted on 15.5.2017. Therefore, possession could not have been delivered before 15.5.2017.  Even as per the agreement, the opposite party is supposed to pay Rs.5/- per sq.ft. per month as penalty for delayed possession for initial one year and then @10/- per sq. ft.  per month for the remaining period. 

 

10.    Learned counsel for the complainants further stated that it has been contended by the opposite party that the period of 36 months and grace period of three months was only tentative, but these are the periods mentioned in the agreement and the provision of penalty for delayed possession is mentioned beyond this period in Clause 9.5 of the agreement.  The provision of grace period of 3 months also indicates that the period relating to handing over of the possession ranges from 36 to 39 months and the penal charges are applicable beyond 39 months.  Thus, these periods cannot be considered as tentative.   It was further contended by the learned counsel for the complainants that the opposite party has over charged vat and has not refunded the additional amount that was paid by the complainants.

 

11.    On the other hand, learned counsel for the opposite party stated that the present complaint is not maintainable before this Commission as the total consideration as per the builder-buyer agreement is only Rs.50,22,000/-. Earlier, a larger Bench of this Commission had decided in the matter Shahbad Cooperative Sugar Mills Vs. National Insurance Co. Ltd., II (2003) CPJ 81 (NC) that interest will not be added to the value of goods or services for deciding the pecuniary jurisdiction of the consumer forum.  However, even if interest @12% is added on this amount from the due date of possession till filing of the complaint, the figure does not reach Rupees One Crore and hence this Commission does not have the pecuniary jurisdiction to entertain the present complaint. 

 

12.    In respect of vat, learned counsel stated that 4% was charged, however, 2% has already been refunded to the other customers and the same will be refunded to the complainants, subject to final decision of Haryana State Government.  Learned counsel further clarified that as per Clause 1.3 of builder- buyer agreement, it has been agreed upon by the parties that there may be some changes in the super area when the plan is actually executed and therefore, the change in the super area to the tune of 85.59 sq.ft. is covered under the builder buyer agreement and the same cannot be agitated.  As per the Clause 1.8 of the builder-buyer agreement, the change in super area can be upto  4% it is actually less than 4%.  It was further argued by the learned counsel for the opposite party that the time of 36 months with a grace period of three months as given in clause 9.2 of the builder-buyer agreement was only a tentative period by which it was expected to handover the possession.  In this regard, it was further pointed out by the learned counsel that as per Clause 10.2 of builder-buyer agreement if there are any reasons for delay which are beyond the control of the opposite party, such as force majeure conditions or delay in obtaining the occupancy certificate or any other approvals, then the opposite party is entitled to get the extension of time.  In the present case, there have been many force majeure conditions such as shortage of labour  due to common wealth games, dispute with contractor, shortage of water in the area and delay in receiving the occupancy certificate, which were not within the control of the opposite party.  Hence, as per Clause 10.1, there should be no liability on the opposite party to pay any compensation to the complainants for the delay in possession.  

 

13.    Learned counsel for the opposite party further stated that the complainants have already paid total demanded amount by the opposite party and the last payment was made on 08.03.2016.  The possession is not being taken by the complainants on two grounds that the flat is not habitable and the second point is that there is  problem with the water supply.  It is wrong to say that water supply is not available in the project.  The fact is that the regular water connection was obtained in December, 2015. So far as the allegation of the complainants that flat is not in a habitable condition is concerned, the opposite party has already received the occupancy certificate, which can only be issued by the competent authority when the construction is complete as per the plan and all facilities are in place.  Accordingly, it cannot be said that there are any shortcomings in the completion of construction or the flat is not in a habitable condition.

 

14.  It was argued by the learned counsel for the opposite party that by letter dated 05.12.2012 it was informed by the Department of Town & Country Planning , Haryana that there was complete ban on use of common ground water, therefore, work could not proceed with the usual pace, rather, some time was taken in making arrangement to transport the water from outside.  This has also resulted in delay for completion of the project. Apart from this, on 14.4.2015, the fire department revised its norms and asked for certain more facility under the project for firefighting.

 

15.    It was further stated by the learned counsel that the State Government introduced orders for installing of the solar panels on the project units.  This was a new intervention for the opposite party and therefore, it also delayed the project.

 

16.      Learned counsel for the opposite party further argued that when there was a clear provision of compensation for delayed possession under the builder-buyer agreement and the agreement being binding on both the parties, the complainants cannot demand more compensation than what has been provided in the agreement.  Clearly, there is no justification for asking for 18% p.a. interest on the deposited amount for the delay period because the complainants are already getting the benefit of price escalation in the property.

 

17.    I have considered the arguments advanced by the learned counsel for both the parties and have examined the record.  The first objection of the opposite party is that this Commission does not possess the pecuniary jurisdiction to decide the present complaint. From the Complaint No.835 of 2016, it is clear that the price of the flat is Rs.50,22,000/-, however, the complainants have deposited Rs.60,94,667.52 and the complainants have demanded 18% p.a. interest on the deposited amount from the due date of possession till actual possession.  However, if this interest rate is applied on the amount deposited by the complainants from the due date of possession i.e. 01.05.2013, along with compensation of Rs.50,00,000/- demanded by the complainants for mental agony and harassment,  though this demand for mental agony and harassment is unrealistic, the figure exceeds Rs.1.00 crore.  Otherwise also, if the interest of 18% p.a.is added to the amount paid till filing of complaint and a reasonable compensation is also provided, the figure may or may not cross the figure of Rs.1 crore,  however, now if this complaint is dismissed on the ground of pecuniary jurisdiction, the complainants will have to go to the State Commission where the complaint will also not be accepted because by that time, the amount paid plus interest plus reasonable compensation will definitely be more than Rs.1, crore and then, the State Commission shall  not accept and complainants again will have to come to the National Commission.  In this perspective, the complaint is considered to be maintainable before this Commission.  Clearly if one goes only by the compensation claimed and the value of services, the figure crosses Rs.1 crore and therefore, this Commission will have the pecuniary jurisdiction to decide the present complaint.

 

18.    Admitted facts are that the possession was due in May, 2013. The construction was delayed and the occupancy certificate for towers was received on 21.06.2016 and for other facilities on 15.05.2017.  The possession was offered on 28.1.2016 along with final demand by the opposite party.  The complainants paid all the demands by 08.03.2016 and nothing was due from the complainants.  It is also true that after receiving occupancy certificate, the opposite party did not issue any offer of possession to the complainants.  The complaint in the matter has been filed on 18.05.2016.  Thus, though the complainants made all the payments by 08.03.2016, but filed the consumer complaint on 18.05.2016 i.e. just after two months.  The opposite party has enumerated various reasons for delay in handing over the possession like ban on use of underground water, labour shortage due to common wealth games, order of the State Government for installation of Solar panels and revised requirement of the fire department etc.  Hon'ble Supreme Court in Pioneer Urban Land & Infrastructure Ltd. versus Govindan Raghavan, Geetu Gidwani Verma & Anr., II (2019) CPJ 34(SC) has considered all these aspects of delay and has not found them convincing. The Hon'ble Supreme court has upheld the order of this Commission for awarding interest on the amount of refund for the total period of delay.  Hon'ble Supreme Court has observed as under:-

 

 "3.8. The National Commission vide Final Judgment and Order dated 23.10.2018 allowed the Consumer Complaint filed by the Respondent - Flat Purchaser, and held that since the last date stipulated for construction had expired about 3 years before the Occupancy Certificate was obtained, the Respondent - Flat Purchaser could not be compelled to take possession at such a belated stage. The grounds urged by the Appellant - Builder for delay in handing over possession were not justified, so as to deny awarding compensation to the Respondent - Flat Purchaser. The clauses in the Agreement were held to be wholly one - sided, unfair, and not binding on the Respondent - Flat Purchaser. 6 The Appellant - Builder was directed to refund Rs. 4,48,43,026/- i.e. the amount deposited by the Respondent - Flat Purchaser, along with Interest @10.7% S.I. p.a. towards compensation.

 

9. We see no illegality in the Impugned Order dated 23.10.2018 passed by the National Commission. The Appellant - Builder failed to fulfill his contractual obligation of obtaining the Occupancy Certificate and offering possession of the flat to the Respondent - Purchaser within the time stipulated in the Agreement, or within a reasonable time thereafter. The Respondent - Flat Purchaser could not be compelled to take possession of the flat, even though it was offered almost 2 years after the grace period under the Agreement expired. During this period, the Respondent - Flat Purchaser had to service a loan that he had obtained for purchasing the flat, by paying Interest @10% to the Bank. In the meanwhile, the Respondent - Flat Purchaser also located an alternate property in Gurugram. In these circumstances, the Respondent - Flat Purchaser was entitled to be granted the relief prayed for i.e. refund of the entire amount deposited by him with Interest.

 

10. The Civil Appeals are accordingly dismissed, and the Final Judgment and Order dated 23.10.2018 passed by the National Consumer Disputes Redressal Commission is affirmed."   

 

 19.   Ultimately in the present case, there is a delay of three years in obtaining occupancy certificate and even after receiving the occupancy certificate, the possession has not been offered to the complainants.  Even during the pendency of the complaint case before this Commission an interim application was moved for getting the possession of the flat, however, this application was also opposed by the opposite party and therefore, interim possession could not be ordered by this Commission. Thus, it cannot be said that opposite party was ready to hand over the possession, but the complainants did not take the possession willingly.

 

20.    As the construction is complete and the occupancy certificate has also been received by the opposite party, there seems to be no impediment in the grant of possession to the complainants.  I also do not find any force in the argument of the complainants that the flat is not in a habitual condition because the competent authority has issued the occupation certificate for the towers as well as for common facilities. As the delay has been caused by the opposite party, complainants are not responsible for paying any holding charges as per Clause 9.4 of the builder-buyer agreement.

 

21.    On the basis of the above discussion, the complaint No.835 of 2016 & 837 of 2016 are allowed and following order is passed:-

 

ORDER

22.    The opposite party is directed to hand over the possession of the flats in question complete in all respects as per the builder-buyer agreement within a period of 45 days from the date of receipt/service of this order. The opposite party is further directed to pay interest @4% p.a. on the deposited amount by the complainants before the due date of possession from the date of due possession till actual date of possession. For the amounts paid after the due date of possession, the interest shall be payable, from the date of completion of one year from the date of deposit till the date of physical possession.  This compensation of 4% p.a. interest shall be over and above the amount of penalty payable as per Clause 9.5 of the agreement.

23.    The opposite party shall also refund the amount of service tax @ 2% to the complainant if not already refunded. The parties to bear their own costs.

  ...................... PREM NARAIN PRESIDING MEMBER