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 14, Cited by 0]

State Consumer Disputes Redressal Commission

Pawan Singh vs M/S S.V.P. Builders (India) Ltd on 8 July, 2022

  	 Cause Title/Judgement-Entry 	    	       STATE CONSUMER DISPUTES REDRESSAL COMMISSION, UP  C-1 Vikrant Khand 1 (Near Shaheed Path), Gomti Nagar Lucknow-226010             Complaint Case No. CC/144/2018  ( Date of Filing : 12 Apr 2018 )             1. Pawan Singh  S/O Shri Rishi Pal Singh Vill. Bishada Near Masjid Pargana Tehsil Dadri Distt. Gautam Buddha Nagar ...........Complainant(s)   Versus      1. M/S S.V.P. Builders (india) Ltd  Registered Office A-3 Second Floor South Extension Part I New Delhi ............Opp.Party(s)       	    BEFORE:      HON'BLE MR. Rajendra Singh PRESIDING MEMBER    HON'BLE MR. Vikas Saxena JUDICIAL MEMBER            PRESENT:      Dated : 08 Jul 2022    	     Final Order / Judgement    

REERVED

 

State Consumer Disputes Redressal Commission

 

U.P. Lucknow.

 

Complaint no. 144  of 2018

 

1. Pawan  Singh s/o Shri Rishi Pal Singh,

 

2. Smt. Alka Singh w/o Shri Pawan Singh,

 

    All residents of Village Bishada, Near Masjid

 

    Pargana Tehsil, Dadri, District Gautam Budh

 

    Nagar.                                                        ...Complainants.

 

Versus

 
	 M/s  S.V.P Builders (India) Ltd.,


 

Registered Office, A-3, Second Floor,

 

South Extension Part-I, New Delhi.

 

Corporate Office at 17, Kiran Enclave,

 

G.T. Road, Opp. LIC Officer, Ghaziabad

 

201001 through its Managing Director,

 

Shri Pawan Kumar.

 
	 Shri Pawan Kumar, Managing Director,


 

M/s S.V.P. Builders (India) Ltd.

 

R/o IInd C/135, Nehru Nagar,

 

Ghaziabad-201001 U.P.

 
	 Shri Sunil Kumar Jindal, CEO/Director,


 

M/s S.V.P. Builders (India) Ltd.

 

R/o IInd C/135, Nehru Nagar,

 

Ghaziabad-201001 U.P.

 
	 HDFC Ltd. (Home Loan Division) having'


 

its Branch Office at the Capital Court, Old

 

Paime Marg, Munirka, New Delhi-110067....Opp. parties.

 

Present:-

 

1- Hon'ble Mr. Rajendra Singh, Presiding Member. 

 

2- Hon'ble Mr. Vikas Saxena, Member.

 

Sri Prashant Agarwal, Advocate for the complainants.

 

Sri Durgesh Shukla, Advocate for the Opp. Parties.

 

None appeared for the opposite party no.4.

 

Date   20.07.2022

 

 JUDGMENT

Per Mr. Rajendra Singh, Member: This complaint has been filed by the complainant under section 12 of the Consumer Protection Act, 1986 for the following reliefs:

To direct the opposite parties no.1 to 3 to executed the sale deed and handover the possession without taking any interest as demanded of booked flat/unit no.NV-80 (3BHK) in "Gulmohar Garden", Block Lotus -5 situated at Chiranjiv Vihar Phase-I, NH-28 Ghaziabad having built up area of 1590 square ft at stated in the allotment letter without charging any extra costs.
To direct the opposite parties to pay Rs.4,20,000/- towards compensation of rent paid by the complainant due to relying on the schemes of opposite parties (Rs.5000/- per month for 84 months of till April 2018) and for further months till the date of actual payment.
To direct the opposite parties to pay compensation of Rs.2 lakhs for delay of project in accordance with their own terms of agreement and inconvenience, harassment and mental agony.
To direct the opposite parties to pay Rs.25,000/-towards cost of the legal and incidental expenses.
To pass such other orders which this Hon'ble Commission may deems fit and proper under the circumstances of the case in favour of the complainant.
The brief facts of the complaint case are that, that the complainant and his wife are the law-abiding citizens and residing in Gautam Budh Nagar. The opposite parties are builders and doing the business of building construction by befooling the innocent citizens of this country and fetching the hard earned money by presenting the rosy pictures and offers. The complainant had applied and booked for an apartment/flat in the project named as "Gulmohar Garden", Block Lotus-5 bearing unit no.NV-801 situated at ChiranjivVihar phase-1, NH-58, Ghaziabad having built up area of 1590 square ft., type 3 bedrooms on eighth floor as per their offer and schemes. The complainants are relying on assurances and promises of opposite parties to provide the house to the homeless person like complainant by March 2012 as per para 61 of the allotment letter dated 7 September 2011 bearing application number GD 1108160070 and customer code no.GD000849 issued by the opposite party no.3. 
The complainants deposited Rs.1 lakh on 09.08.2011 vide voucher no.SB 1108090024 and Rs.181,770/- on 07.09.2011 vide voucher no.SB 1109070002 and Rs.2 lakhs on 07.09.2011 vide voucher no.SB 1109070003, Rs.2,527,030/- on 28.11.2011 vide voucher no.SB 1111280010, Rs.2,109,70/- on 31.05.2014 vide voucher no.SB 1405310004 and Rs.1,00,000/- on 02.06.2014 vide voucher no.SB 1406020004 total amounting to Rs.3,553,375/- including all taxes et cetera. Subsequent to the booking amount paid by the complainants, the complainants availed the finance from HDFC Bank Limited, opposite party no 4 , and in consonance of which a tripartite agreement was also executed between the parties. In consonance to the TPA agreement with the complainants and opposite party no.1 to 3 , the bank disbursed an amount of Rs.2,738,000/- and from which an amount of Rs.2,527,030/- was paid by the banker HDFC Bank Limited to the opposite parties no 1 to 3.
The complainant made the payments as per schedule of opposite parties no.1 to 3 as per instructions/call notices on various dates well within time. Complainants had already deposited some of Rs.3,553,375/- till date. It is relevant to state that the complainants had booked the aforesaid flat for a total consideration of Rs.3,310,000/- inclusive of all costs and charges but excluding service tax. The complainants visited the Builder/opposite parties just after the expiry of March 2012 but actually the construction was going on and the opposite parties assured for its early completion. On 03.07.2012 the opposite parties no.1 to 3 issued a letter offering possession of the unit vide their letter no.SVP/GD/ 12-13/PL/L-V-801, on receipt of which the complainant asked their banker to release the payment to the opposite party and subsequently the payment was released in order to make the payment to the builder/opposite party and obtain the possession of booked flat so that the sale deed can be executed in favour of the complainant, but when the said payment was presented by the complainant to the issuing opposite party of offer of possession letter, they flatly refused to take the same with a plea that they have sent a letter but still we have not been provided the completion certificate of project by the GDA. Therefore we, at this stage, cannot execute the sale deed in your favour. Resulting which the issued payment was returned back to the banker opposite party No.4 for its cancellation along with the letter stating this bitter fact.
The opposite parties kept the same ongoing process of construction for next couple of years and actual position of the project was said to be under construction and there exists nothing as advertised or shown to the complainants in the form of rosy picture the dream of flat with lots of facilities. The opposite parties again in the year of 2014 started calling for making of payments, in consonance to which the complainants have made payment as stated above. After making the payments, the complainants visited the site office of the company but they had not heeded to in this regard. The complainants are then visited the main office of opposite parties for having clear picture regarding delivery of possession of flat and they again assured for soon delivery. All the efforts of complainants go in vain and the opposite parties sitting with their folded hands and closed ears. The opposite parties 1 to 3 then asked if the complainants to pay the interest on the payments delayed illegally, which was strongly opposed by the complainants are as the delay in handing over the possession is on the part of the builder/opposite party only and not on the part of the complainants. Hence there exists no reason to pay the interest demanded illegally. The dispute arose between the parties above on this issue only and it is continuing till the date of filing this complaint. The opposite parties no.1 to 3 are adamant to take the interest illegally and Arbitrarily from the complainant is and for which they are not executing the sale deed of aforesaid booked plot in favour of the complainant. The opposite parties have received consideration from complainants and consequently opposite parties have failed to provide the said unit as per terms and conditions of the contract/agreement which amounts to cheating, fraud and unfair trade practices.
The complainants are residing in a tenanted portion and are paying rent at a rate of Rs.5000/- per month if calculated from the date of expected delivery of flat and till the date of this application/complaint comes to be 84 months with a hope to get a flat in apartment and had already paid an amount of Rs.4 ,20,000/- till date towards rent because of non-delivery of the flat within stipulated time span as agreed by the opposite parties no.1 to 3. The opposite parties failed to comply the terms and conditions of the contract due to which mental and monetary harassment is done and caused to the complainants. It is well known that cost of properties are rising every day and the cost of the unit allotted to the complainant has been enhanced by three times or more and it is not possible for them to bear the cost of such expensive apartment at today's cost. Due to the above illegal act of the opposite parties, the complainant has caused mental tension and have tarnished their dream to have a flat in the apartment due to utter deficiency in service, misrepresentation of facts, cheating and fraud made by the opposite parties. The opposite parties had issued the letter for offer of possession with an ulterior motive to misrepresent and cheat knowingly that they were not having any completion certificate of the project. The opposite parties 1 to 3 are liable to pay a compensation of Rs.5/- per square feet per month as their own clause of delay compensation, for which they are avoiding to pay and to go for the same.
The complainants are not having any knowledge of law and act and thus raising their grievance the complainants are preferred a complaint before the Learned Consumer Forum Ghaziabad, which was arrested as CC/2012/2015 and the same continued till 04.01.2018. On the said date The Learned Forum Ghaziabad, in the most surprising manner dismissed the said complaint by stating that it is not maintainable on account of pecuniary jurisdiction and also directed to prefer complaint before Hon'ble State Commission within 30 days. The complainants also suffered due to the pendency of the complaint in learned Consumer Forum has that Ghaziabad for the period of three years. By not providing the flat in time the opposite party has committed deficiency in service and they are liable for all consequences. The opposite parties no.1 to 3 have also acted against the guidelines of Hon'ble Supreme Court and had sold the super area of the flat and sold the parking space in addition, which is absolutely illegal and impermissible in the of law. The opposite parties have failed to provide the possession of the agreed flat/unit as per agreement i.e., March 2012 and it is deficiency in service. They have illegally retained the money and enjoyed it for their own profit against the interest of complainants knowingly which is unfair trade practice. Wherefore it is most respectfully prayed that this Hon'ble commission may kindly be pleased to award the above mentioned reliefs.
The opposite parties no.1 to 3 have submitted their written statement and stated that they deny all and every allegation, contention, averment and submission of the complainant contained in the instant complaint. Initially the complainant had booked a flat/apartment in the project named as "Gulmohar Garden", Block Lotus bearing NV-801 situated as at Chiranjiv Vihar Phase-I , NH-28 Ghaziabad having built up area of 1590 square ft. The said flat is a type 3 bedrooms on 8th floor as per their offer and schemes. As per allotment letter, adherence of the payment schedule was the essence of the contract, it was group housing and hence delay on the part of any individual was having cascading effect on the completion of the project, and the complainant/allottees was required to adhere to the schedule of payment and total cost was Rs.3,553,375/-. The complainant did not adhere to payment schedule. The complainants instead of making payment on time, was adopting delaying tactics and failed to maintain financial discipline despite of number of notices and reminders by the respondent no.1 for payment of amount along with interest, but in vain. The complainant thereafter requested to the respondent to give some extra time for payment of due instalments and interest. The respondent aceeding to the request of the complainant gave extra time to pay the remaining due including the interest, but the complainant wilfully defaulted and did not make final payment of Rs.243,374.49/-. The said flat which was booked by the complainants was ready well within time and had issued letter of offering possession letter dated 03.07.132 by means of which the possession was offered to the complainants asking them to deposit the remaining amount. No deficiency in service has been caused by the opposite party as has been maliciously alleged by the complainant and the complainant be put to strict proof regarding the veracity of the same. 
The defendant is a builder of repute and serving hundreds and thousands of satisfied customers and had always fulfilled the commitments made to its customers. The complainant has visited the site and all the terms and conditions was explained to the complainant and the same is also agreed by the complainant after his satisfaction. The complainant was not able to deposit the requisite amount before the time allotted as per the agreement and the same can be verified by the documents hence the respondent cannot be held liable and there is no deficiency in service or goods supplied. All the construction of the block in which the allotted unit of the complainant was situated were completed before issuing offer letter dated 03.07.12 and only some decorative/finishing work was going on that too of other blocks. When the offer letter was issued, the complainant did not made payment on due date and failed to take possession after making all the payment. The respondent thereafter made several communication/reminder for depositing his dues but the complainant did not paid heed over it. Then the complainant again came in 2014 and asked for possession but deny to clear all his remaining pending dues.
The complainant failed to make payment on time and he himself asked to be blamed for not taking possession after making payment. All the terms and conditions were explained and the complainant has agreed to the said agreement. The complainant is liable to pay interest as per agreement and because of the default made by the complainants the defendant had already suffered a lot. The respondent was at no fault and complainant wilfully defaulted by not paying the due amount, due to which possession was denied. Hence it is most humbly prayed that this complaint be dismissed.
The opposite party no.4 also submitted his written statement in which he has stated that he is not related with the delivery of possession or execution of sale deed of the property. The answering defendant is not a builder. The complainants are applied for the housing loan on the prescribed format and the same was approved by the answering opposite party no 4 for an amount of Rs.2,738,000/- on a variable-rate basis. A tripartite agreement was executed between the complainant, builder and the answering opposite party and subsequently on the request of the complainant an amount of Rs.2,738,000/- was disbursed in favour of builder that is the opposite parties no.1 to 3. It is further submitted that after the return of the cheque amounting to Rs.2,109,70/- in the year 2012, again request was received for disbursement of the said amount in the year 2014 and the said disbursement was made. It is submitted that no dispute ever arose between the answering opposite party no.4 and the complainants in any matter. Providing possession is not the liability of the answering opposite party and the complainants have labelled the allegation by mentioning opposite parties in a general manner, without specifying the role of the answering opposite party. No relief is sought by the complainants are against answering opposite party  no.4, hence it is most respectfully prayed that this Hon'ble Commission may graciously be pleased to award costs to the opposite party no 4 towards the litigation expenses.
We have heard the father of the complainant Mr. Prashant Agrawal and the counsel of the opposite parties no.1 to 3 Mr. Durgesh Shukla. We perused the pleadings, evidence and documents on record.
The opposite parties no.1 to 3 have stated in their evidence that the complainants on the date of booking i.e., 16.08.11 had paid the amount of Rs.1 lakh instead of 15% of the total amount, and even after 22 days of the booking i.e., on 07.09.11, the complainants made a payment of Rs.181,770/- and Rs.2 lakhs only, which is quite violative as according to the conditions and the contract/agreement. When the complainants requested and apologised for this delay, the deponent/opposite party immediately accepted the payment in good faith. The complainants were required to pay the outstanding amount on the date of offer of possession i.e., in July 2012, but the complainant again failed to do so, hence resulting in the possession of the contract/agreement and for the above stated outstanding amount, the deponent/opposite party requested the complainants again and again to pay the amount. On 31.05.2014 the complainant paid Rs.210,970/- , on 02.06.14 the complainants paid Rs.1 lakh and Rs.233,605/- which is a clear-cut violation of the terms and conditions of the contract. The opposite parties 1 to 3 has also admitted in their affidavit that the possession was supposed to be given in July 2012, hence keeping in mind about the deadline, construction of the above stated flat/apartment was completed on time, the deponent/opposite party, thus informed the complainants, through the letter dated 03.07.12 and further requested the complainant to clear the outstanding amount and take possession as early as possible, as according to the terms and conditions of, the allottee/s had to pay the total amount before taking possession. But, the complainant did not pay any amount to the deponent/opposite party, and till date, the payment of Rs.195,121/- is due on the side of the complainants. In the written statement and also in the affidavit filed by opposite parties 1 to 3 , no such letter/s has/had been annexed showing that the demand was made before the date of expected date of delivery of possession. The opposite parties themselves have admitted July 2012 as the date of offer of possession. During argument when asked to show the completion certificate, the opposite parties did not produce it. Not only completion certificate but the occupancy certificate, NOCs from different department of the government could also not be shown. Without it the offer of delivery of possession is no offer of delivery of possession in the eye of law.  
However the Hon'ble Supreme Court in CIVIL APPEAL NO(S). 3533-3534 OF 2017 M/S. FORTUNE INFRASTRUCTURE (NOW KNOWN AS M/S. HICON INFRASTRUCTURE) & ANR. VS TREVOR D'LIMA & ORS. ( Judgement March 12 , 2018 ) has held:
"15. Moreover, a person cannot be made to wait indefinitely for the possession of the flats allotted to them and they are entitled to seek the refund of the amount paid by them, along with compensation. Although we are aware of the fact that when there was no delivery period stipulated in the agreement, a reasonable time has to be taken into consideration. In the facts and circumstances of this case, a time period of 3 years would have been reasonable for completion of the contract i.e., the possession was required to be given by last quarter of 2014. Further there is no dispute as to the fact that until now there is no development of the property. Hence, in view of the above discussion, which draw us to an irresistible conclusion that there is deficiency of service on the part of the appellants and accordingly the issue is answered. When once this Court comes to the conclusion that, there is deficiency of services, then the question is what compensation the respondents/ complainants is entitled to ?"

In the above-mentioned case Hon'ble Supreme Court also held regarding payment of compensation or quantum of compensation as follows:

"18. This Court in Ghaziabad Development Authority v. Balbir Singh, (2004) 5 SCC 65, has observed that there is no fixed formula for fixing damages in the following manner:
          '8. However, the power and duty to award compensation does not mean that irrespective of facts of the case compensation can be awarded in all matters at a uniform rate of 18% per annum. As seen above, what is being awarded is compensation i.e. a recompense for the loss or injury. It therefore necessarily has to be based on finding of loss or injury and has to correlate with the amount of loss or injury. Thus, the Forum or the Commission must determine that there has been deficiency in service and/or misfeasance in public office which has resulted in loss or injury. No hard-and-fast rule can be laid down, however, a few examples would be where an allotment is made, price is received/paid but possession is not given within the period set out in the brochure. The Commission/ Forum would then need to determine the loss. Loss could be determined on basis of loss of rent which could have been earned if possession was given and the premises let out or if the consumer has had to stay in rented premises then on basis of rent actually paid by him. Along with recompensing the loss the Commission/Forum may also compensate for harassment/injury, both mental and physical. Similarly, compensation can be given if after allotment is made there has been cancellation of scheme without any justifiable cause. That compensation cannot be uniform and can best be illustrated by considering cases where possession is being directed to be delivered and cases where only monies are directed to be returned. In cases where possession is being directed to be delivered the compensation for harassment will necessarily have to be less because in a way that party is being compensated by increase in the value of the property he is getting. But in cases where monies are being simply returned then the party is suffering a loss inasmuch as he had deposited the money in the hope of getting a flat/plot. He is being deprived of that flat/plot. He has been deprived of the benefit of escalation of the price of that flat/plot. Therefore, the compensation in such cases would necessarily have to be higher. ... We clarify that the above are mere examples. They are not exhaustive. The above shows that compensation cannot be the same in all cases irrespective of the type of loss or injury suffered by the consumer." (emphasis supplied) Before discussing further, we have to see the basic object of the Consumer Protection Act.
The Consumer Protection Act, came into existence and implemented in 1986, provides Consumer Rights to prevent consumers from fraud or specified unfair practices. It safeguards and encourages and gives an opportunity to consumers to speak against insufficiency and flaws in goods and services. If traders, manufacturers and distributors follow any foul trade, this act protects their rights as a consumer.
This Protection Act covers entire goods and services of all sectors that are public, private, or cooperative sectors, except those exempted by the central government. The act provides a floor for a consumer where one can file their complaint against the product and the forum takes an action against the concerned supplier and compensation is granted to the consumer for the inconvenience he/she has encountered. The objectives of the consumer petition act may be summarised as -
To Provide better and all round protection to consumer.
To Provide machinery for the speedy redressal of the grievances.
To Create framework for consumers to seek redressal.
To Provide rights to consumers.
To Safeguarde rights of Consumers.
What are the rights of consumers? Let us know more about the rights of consumer. Listed below are the Rights of the Consumer:
Right to Safety- Before buying, a consumer can examine on the quality and guarantee of the goods and opt for ISI or AGMARK products.
Right to Choose- Consumer must have the right to choose from a variety and number of goods and in a competitive price Right to be informed- The buyers must be provided with complete information with all the necessary and adequate details of the product, make her/him act wise, and change the buying decision.
Right to Consumer Education- The consumer must be aware of his/her rights and avoid exploitation.
Right to be heard- The consumer will get due attention to express their grievances at a suitable platform.
Right to seek compensation- The consumer has the right to seek or ask for redressal against unfair and inhumane practices or exploitation of the consumer.
So it is clear that the Consumer Protection Act has been passed to safeguard the interest of the consumers. Now we come to the facts of the present case. If the submission of the opposite parties  1 to 3 be taken as true, a letter offering possession was given to the complainant on 03.07.2012 which is admitted by the complainant in para-10 of the complaint but the complainant has stated that they are banker to release the payment to the opposite party and subsequently the payment was released in order to make the payment to the builder opposite party and to obtain the possession of booked flat so that the sale deed can be executed but when the said payment was  presented by the complainant to the issuing of offer of possession letter, they flatly refused to take the same with a plea that they had sent the letter offering possession but is still completion certificate has not been given by GDA. Now the question arises that whether any possession without completion certificate is valid or without occupancy certificate is valid? There is not a single word regarding completion certificate, occupancy certificate, NOC from pollution department, NOC from civil aviation Department and NOC from fire department. Without these, offer of giving possession is no offer in the eye of law.
In the case of Faqir Chand Gulati  Vs.   Uppal Agencies Pvt. Ltd. & Anr., Civil appeal no.3302 of 2005, judgment dated 10.06.2008, Hon'ble Supreme Court has held that a prayer for completion certificate and C&D Forms cannot be brushed aside by stating that the builder has already applied for the completion certificate or C&D Forms. If it is not issued, the builder owes a duty to make necessary application and obtain it. If it is wrongly withheld, he may have to approach the appropriate court or other forum to secure it. If it is justifiably withheld or refused, necessarily the builder will have to do whatever is required to be done to bring the building in consonance with the sanctioned plan so that the municipal authorities can inspect and issue the completion certificate and also assess the property to tax. If the builder fails to do so, he will be liable to compensate the complainant for all loss/damage.
Hon'ble Supreme Court in the case of Ireo Grace Realtech Private Limited  Vs.Abhishek  Khanna&Ors., civil appeal no.5785 of 2019, with other civil appeals, judgment 11.01.2021, has held where the development makes an alternate offer of allotment of apartment, the allottees are however not bound to accept the same because of inordinate delay in completing the construction of the towers or units were allotted to them and if the Occupation Certificate is not available even as on date, clearly amounts to deficiency of service.
Now it is clear that the reasonable period for handing over the possession of the flat/plot is three years from the date of allotment order and also if the occupancy certificate has not been obtained, offering delivery of possession is deficiency of service. Also the completion certificate is of utmost importance. In the present case the above mentioned certificates have not been produced before this court. In addition to it there is no NOC of fire department, civil aviation Department and pollution department. Therefore it will be said that the said flat is not ready for the delivery of possession in the absence of these certificates.  
In the present case and amount of about 33 lakhs had been deposited by the complainant. If it has been paid with delay, the opposite parties may impose interest on delayed payment but at the same time if the opposite parties had no completion/occupancy certificate and also did not have the different NOCs from the various Department of government, how can he impose interest? It is for them to come with clean hands. If there is no completion certificate, the opposite parties 1 to 3 cannot charge a single penny as interest.
It is clear that in this case no possession has been given till now and no above mentioned certificates have been produced by the opposite parties.
Now some case laws of Hon'ble Supreme Court and Hon'ble NCDRC are to be discussed in this light.
 
In  R. V. Prasannakumaar v. Mantri Castles Pvt. Ltd., 2019 SCC on Line SC 224, under the terms of the ABA, possession of the flats was to be handed over to the buyers on 31 January 2014. However, the developer received an occupation certificate only on 10 February 2016 and it was thereafter from May 2016 that the developer started issuing letters offering possession. Based on this, the NCDRC awarded compensation in the form of interest at the rate of 6 per cent per annum. The developer had pleaded that since the agreement provided compensation at the rate of Rs.3 per square foot per month for delayed possession, the purchasers were not entitled to anything in addition. Dealing with the submission, this Court observed:
"9. We are in agreement with the view of the NCDRC that the rate which has been stipulated by the developer, of compensation at the rate of Rs.3 per sq. ft. per month does not provide just or reasonable recompense to a flat buyer who has invested money and has not been handed over possession as on the stipulated date of 31 January 2014. To take a simple illustration, a flat buyer with an agreement of a flat measuring a 1000 sq. ft. would receive, under the agreement, not more than Rs. 3000/- per month. This in a city such as Bangalore does not provide just or adequate compensation. The jurisdiction of the NCDRC to award just compensation under the provisions of the Consumer Protection Act, 1986 cannot in the circumstances be constrained by the terms of the agreement. The agreement in its view is one sided and does not provide sufficient recompense to the flat purchasers."

The Court observed that there was a delay of two years and hence the award of interest at the rate of 6 per cent was reasonable and justified.

In Pioneer Urban Land and Infrastructure Limited v. Govindan Raghavan, (2019) 5 SCC 725, there was a delay of almost two years in obtaining an occupancy certificate after the date stipulated in the ABA. As a consequence, there was a failure to provide possession of the flat to the purchaser within a reasonable period. This Court dwelt on the terms of the ABA under which the builder was entitled to charge interest at 18 per cent per annum for the delay in payment of instalments by the purchaser. On the other hand, the failure to provide possession on the part of the developer was subject to a grace period of twelve months followed by a termination notice of ninety days and a further period of ninety days to the developer to effect a refund. Adverting to these clauses, the court noted:

"6.4. A perusal of the apartment buyer's agreement dated 8-5- 2012 reveals stark incongruities between the remedies available to both the parties. For instance, Clause 6.4(ii) of the agreement entitles the appellant builder to charge interest @18% p.a. on account of any delay in payment of instalments from the respondent flat purchaser. Clause 6.4(iii) of the agreement entitles the appellant builder to cancel the allotment and terminate the agreement, if any instalment remains in arrears for more than 30 days. On the other hand, as per Clause 11.5 of the agreement, if the appellant builder fails to deliver possession of the apartment within the stipulated period, the respondent flat purchaser has to wait for a period of 12 months after the end of the grace period, before serving a termination notice of 90 days on the appellant builder, and even thereafter, the appellant builder gets 90 days to refund only the actual instalment paid by the respondent flat purchaser, after adjusting the taxes paid, interest and penalty on delayed payments. In case of any delay thereafter, the appellant builder is liable to pay interest @9% p.a. only. Another instance is Clause 23.4 of the agreement which entitles the appellant builder to serve a termination notice upon the respondent flat purchaser for breach of any contractual obligation. If the respondent flat purchaser fails to rectify the default within 30 days of the termination notice, then the agreement automatically stands cancelled, and the appellant builder has the right to forfeit the entire amount of earnest money towards liquidated damages. On the other hand, as per Clause 11.5(v) of the agreement, if the respondent flat purchaser fails to exercise his right of termination within the time limit provided in Clause 11.5, then he shall not be entitled to terminate the agreement thereafter, and shall be bound by the provisions of the agreement."

Hon'ble Justice Indu Malhotra speaking for the Court noted:

"6.8. A term of a contract will not be final and binding if it is shown that the flat purchasers had no option but to sign on the dotted line, on a contract framed by the builder. The contractual terms of the agreement dated 8-5-2012 are ex facie one-sided, unfair and unreasonable. The incorporation of such one-sided clauses in an agreement constitutes an unfair trade practice as per Section 2(1)(r) of the Consumer Protection Act, 1986 since it adopts unfair methods or practices for the purpose of selling the flats by the builder." The Court observed that in these circumstances, the flat purchasers could not be compelled to obtain possession which was offered almost two years after the grace period under the agreement had expired. Hence, the NCDRC was held to have correctly awarded interest at the rate of 10 percent per annum.
The decision of this Court in Dhanda Case, 2019 SCC On Line SC 689  has been relied upon by learned Senior Counsel appearing on behalf of the developer as elucidating the principle that where a flat buyers agreement stipulates a consequence for delayed possession, exceptional and strong reasons must be established before the forum constituted under the Act of 1986 awards compensation in addition to what has been contractually agreed. In Dhanda's case, the SCDRC issued a direction for handing over physical possession of the residential unit to the complainant and for execution of a sale deed. In addition, compensation was awarded by way of interest at the rate of 12 per cent per annum with effect from twelve months after the stipulated date under the agreement. In an appeal by the developer, the NCDRC directed that the rate of interest for a house building loan for the corresponding period in a scheduled nationalised bank would be appropriate and if a floating rate of interest was prescribed, the higher rate of interest should be taken for the computation. A sum of Rs.1 lac per annum from the date for handing over possession to the actual date of possession was regarded as appropriate in the facts of the case. In that case under the terms of the buyer's agreements, possession was to be delivered within twenty-four months of the execution of the agreement i.e. 10 February 2013 - failing which the developer was liable to pay compensation at the rate of Rs.10 per square foot per month for the delay. The developer contended that construction activities were delayed as a result of an injunction granted by this Court over a period of eight months and consequently sought an extension of the period for handing over possession by one year. Alternatively, the developer offered to refund the money deposited with interest at 9 per cent per annum. Construction of 258 independent floors was completed while about 1,500 units were nearing completion. In two sets of Civil Appeals which came up before this Court earlier, agreed terms were arrived at providing for the award of interest at 9 per cent per annum from the date of deposit till refund. While considering the order of the NCDRC, this Court observed:
"16. The District Forum under the Consumer Protection Act, 1986 is empowered inter-alia to order the opposite party to pay such amount as may be awarded as compensation to the consumer for any loss or injury suffered by the consumer due to the negligence of the opposite party including to grant punitive damages. But the forums under the Act cannot award interest and/or compensation by applying rule of thumb. The order to grant interest at the maximum of rate of interest charged by nationalised bank for advancing home loan is arbitrary and no nexus with the default committed. The appellant has agreed to deliver constructed flats. For delay in handing over possession, the consumer is entitled to the consequences agreed at the time of executing buyer's agreement. There cannot be multiple heads to grant of damages and interest when the parties have agreed for payment of damages at the rate of Rs. 10/- per sq. ft. per month. Once the parties agreed for a particular consequence of delay in handing over of possession then, there has to be exceptional and strong reasons for the SCDRC/NCDRC to award compensation at more than the agreed rate." 

Now the interest may be 6% to 10% in favour of the allottees if they have not been given possession of the flat/plot within promised or within a reasonable time. The complainant has deposited the entire agreed cost of the flat before June 2009. Now it is the duty and obligation of the opposite party to deliver the possession within stipulated time but they failed to do so.

In the case of Priyanka Mittal & Anr.  Vs. Parsvanath Developers Ltd. & Anr. (NCDRC) which appeals arise out of single order of State Commission, hence, decided by common order. These appeals have been filed against the order dated 25.2.2015 in Complaint Nos. 18 of 2013- Nalin Bhargava &Anr. Vs. Parsvnath Developers Ltd. &Anr.; 34 of 2013- Jasleen Viswanathan &Anr. Vs. Parsvnath Developers Ltd. &Anr.; 58 of 2011- Janmejai Mani Tiwari Vs. Parsvnath Developers Ltd. &Anr.; 68 of 2013- Indu Singh Vs. Parsvnath Developers Ltd. &Anr.; 69 of 2013- Poonam Sagar Vs. Parsvnath Developers Ltd. &Anr.; 86 of 2010- Priyanka Mittal &Anr. Vs. Parsvnath Developers Ltd. &Anr.; 101 of 2011- Mohd. Aslam Khan &Anr. Vs. Parsvnath Developers Ltd. &Anr.; 130 of 2012- Dr. Sunil Kr. Singh &Anr. Vs. Parsvnath Developers Ltd. &Anr.; 49 of 2012- Neera Mittal &Anr. Vs. Parsvnath Developers Ltd. &Anr.; 74 of 2011- Deepak Bhalla Vs. Parsvnath Developers Ltd. &Anr.; 87 of 2010- Syed Gufran Ali Alvi&Anr. Vs. Parsvnath Developers Ltd. &Anr.; 96 of 2011- Uppasana Malik Vs. Parsvnath Developers Ltd. &Anr.; 175 of 20130- Umesh Chandra Dixit &Anr. Vs. Parsvnath Developers Ltd. &Anr.; 97 of 2011- Pravin Kumar Goel &Anr. Vs. Parsvnath Developers Ltd. &Anr. which complaints were partly allowed.

          The  Hon'ble  NCDRC  held that:

"Brief facts of the cases are that opposite parties/respondents are engaged in the activity of housing construction and accordingly they have launched a project named as Parsvnath Planet situated in Gomti Nagar, Lucknow. The project was demonstrated to be very lucrative and made attractive to the vendees, in order to procure/collect money from the needy persons demonstrating themselves to be excellence in the field of construction activity as compared to other builders and assured the buyers/complainants that it has been duly approved by the Lucknow Development Authority and necessary permission has also been obtained from them. The emphasis was made by the opposite parties that the possession of the Unit shall be given within a scheduled period of 36+6=42 months stipulated in agreements executed in between the parties for the project launched in the year 2006. The complainants/appellants attracted by the promise and assurance of the opposite parties, somehow managed and arranged the money from their personal sources as well as on loan at attractive rate of interest and the hard earned money was paid by them to the opposite parties in a hope that the possession of the units shall be provided to them in the year 2009 and they can leave peacefully in their own houses, since the complainants are living in rented houses. 
The complainants visited the construction site of the opposite parties after depositing the entire amount, where it was revealed that the construction activities were on halt and the persons available on the site told the complainants that the apartments are likely to be completed till 2015. Even the partial construction done by the opposite parties was defective and did not match the specifications provided in the agreement. The complainants were shocked on hearing it and observing the site. The complainants immediately contacted the Area Manager, who told the complainants that there is some delay in the construction of the apartment and the apartments shall be ready till June, 2010. The complainants have to repay the amount taken on loan alongwith interest without getting the possession of the allotted units causing irreparable loss and injury to them. The complainants have come to know that the opposite parties have invested the funds earmarked for this project into their other projects in other city due to which they have not been able to complete the project in time. Besides this, it has also come to the light that although the opposite parties had collected huge funds from the buyers but in spite of that the opposite parties have miserably failed to pay the dues of Lucknow Development Authority which forced the Lucknow Development Authority to issue coercive measures against the opposite parties for the recovery of their dues. Alleging deficiency on the part of opposite parties/ respondents, complainants filed separate complaints before State Commission. Aggrieved  by  the  order  of  Hon'ble  State  Commission, these  appeals preferred  before Hon'ble National  Consumer  Disputes  Redressal  Commission.
Hon'ble  NCDRC discussed various  case  laws  and  after  hearing  the  parties held, "Learned Counsel for appellants submitted that as complainants have been deprived of possession for a long period beyond agreed period, it amounts to restrictive trade practice under Section 2 (nnn) of Consumer Protection Act and complainants are entitled to get compensation. Section 2 (nnn) runs as under:- means a trade practice which tends to bring about restrictive trade practice manipulation of price or its conditions of delivery or to affect flow of supplies in the market relating to goods or services in such a manner as to impose on the consumers unjustified costs or restrictions and shall include- Delay beyond the period agreed to by a trader in supply of such goods or in providing the services which has led or is likely to lead to rise in the price; Any trade practice which requires a consumer to buy, hire or avail of any goods, or, as the case may be, services as condition precedent to buying, hiring or availing of other goods or services; Perusal of aforesaid provision reveals that when opposite party delays in delivery of goods which leads to rise in the price of goods meaning thereby, more price is charged from complainant, it amounts to restrictive trade practice. In the case in hand, opposite party on account of delayed delivery of possession is not charging higher rate than the agreed rate for delivery of possession of flat, so, it does not fall within the purview of restrictive trade practice under Section 2(nnn) of Consumer Protection Act. 
Admittedly, agreements were executed in 2006 and as per agreements, possession of flats was to be delivered within 42 months, meaning thereby, possession was to be given in the year 2009-2010 and possession has not been handed over so far though year 2016 has started. No doubt, complainants are entitled to get penalty amount for delayed delivery of possession as per clause 10 (c) of the agreement but opposite party cannot be permitted to avail benefit of aforesaid clause for indefinite period. This penalty clause should be allowed for the benefit of parties for a limited period and in the cases in hand, I deem it appropriate to extend applicability of aforesaid clause for a period of one year beyond 42 months and after that, complainants are certainly entitled to compensation. Opposite party cannot be allowed to avail huge funds of complainants by paying merely Rs. 5/- per sq. ft. for example, complainants who have purchased flat measuring 164.901 sq. mtr., they have made payment of about Rs. 31.00 to 32 lakhs and in the garb of clause 10 (c), opposite party is paying penalty @ approximately Rs. 9,000/- per month against enjoying funds more than Rs. 30.00 lakhs. As complainants have been deprived to shift to their flats for a long period which would not only have given them satisfaction of living in their own house but also have raised their social status and opposite party has enjoyed funds of complainants for a long period, I deem it appropriate to allow compensation @ Rs. 15,000/- p.m. to the complainants who have applied for flats upto 175 sq. mtr and Rs. 20,000/- per month to complainants who have applied for flats above 175 sq. after 54 months of execution of agreement till delivery of possession.
Against this judgment, parties went to Hon'ble  Supreme  Court. The judgment of Hon'ble  Supreme  Court is:- 
In  Nalin Bhargava  vs.  Parsvnath Developers Ltd. CA 6662/2018 @ SLP(C) 7596/2016 etc and other related civil appeals on 13 July, 2018, Hon'ble Supreme Court held:-
          "Leave granted in all the special leave petitions.CA 6662/2018 @ SLP(C) 7596/2016 etc.                       It is submitted by Mr. M.L. Lahoty, learned counsel appearing for the appellants in all the appeals that the possession has been handed over and the deficiencies have been removed and, therefore, he has no grievance. However, Mr. Lahoty would insist that there should be imposition  of  costs as compensation.
            Mr. Sachin Datta, learned senior counsel appearing for the developer has raised   objections    with regard to imposition of costs.
            Having heard learned counsel for the parties, we are of the considered opinion that the cause of justice would be best subserved if each of the appellants in the present appeals are given Rs.1,50,000/- (Rupees one lakh fifty thousand only) per flat, towards costs. When we say "cost", we mean costs alone and nothing else."

            In the case of Kolkata West International City Pvt. Ltd. Vs. Devasis Rudra [Civil Appeal No. 3182 of 2019 @ SLP (C) No(S). 1795 of 2017] judgment delivered on 25.03.2019, the Hon'ble Supreme Court has held:-

            "Interestingly, where the buyer is in default, the agreement stipulates that interest at the rate of 18 per cent from the date of default until the date of payment would be charged for a period of two months, failing which the allotment would be cancelled by deducting 5% of the entire value of the property. The agreement was evidently one sided. For a default on the part of the buyer, interest at the rate of 18% was liable to be charged. However, a default on the part of the developer in handing over possession would make him liable to pay interest only at the savings bank rate prescribed by the SBI. There is merit in the submission which has been urged by the buyer that the agreement was one sided.
            In  the Case  of Wg. Cdr. Arifur Rahman Khan and Aleya Sultana and Ors.  Versus  DLF Southern Homes Pvt. Ltd (now Known as BEGUR OMR Homes Pvt. Ltd.) and Ors.   (Civil Appeal No. 6239 of 2019 With Civil Appeal No. 6303 of 2019); The  Hon'ble  Supreme  Court  has  held:-
            "24. A failure of the developer to comply with the contractual obligation to provide the flat to a flat purchaser within a contractually stipulated period amounts to a deficiency. There is a fault, shortcoming or inadequacy in the nature and manner of performance which has been undertaken to be performed in pursuance of the contract in relation to the service. The expression "service" in Section 2 (1) (o) means a service of any description which is made available to potential users including the provision of facilities in connection with (among other things) housing construction. Under Section 14(1)(e), the jurisdiction of the consumer forum extends to directing the opposite party inter alia to remove the deficiency in the service in question. Intrinsic to the jurisdiction which has been conferred to direct the removal of a deficiency in service is the provision of compensation as a measure of restitution to a flat buyer for the delay which has been occasioned by the developer beyond the period within which possession was to be handed over to the purchaser. Flat purchasers suffer agony and harassment, as a result of the default of the developer. Flat purchasers make legitimate assessments in regard to the future course of their lives based on the flat which has been purchased being available for use and occupation. These legitimate expectations are belied when the developer as in the present case is guilty of a delay of years in the fulfillment of a contractual obligation. To uphold the contention of the developer that the flat buyer is constrained by the terms of the agreed rate irrespective of the nature or extent of delay would result in a miscarriage of justice."
            "Undoubtedly, as this court held in Dhanda, courts ordinarily would hold parties down to a contractual bargain. Equally the court cannot be oblivious to the one-sided nature of ABAs which are drafted by and to protect the interest of the developer. Parliament consciously designed remedies in the CP Act 1986 to protect consumers. Where, as in the present case, there has been a gross delay in the handing over of possession beyond the contractually stipulated debt, we are clearly of the view that the jurisdiction of the consumer forum to award just and reasonable compensation as an incident of its power to direct the removal of a deficiency in service is not constrained by the terms of a rate which is prescribed in an unfair bargain." 

            These builders are just earning money from the consumers to whom they issued allotment letters and got a huge amount. They keep this amount for a long time and earn interest on it. Property dealing is that part of business where they never pay a penny to the consumers on their amounts deposited for a long-term or if they pay, they pay a meagre interest of about 5% or so but they charge 18 to 24% or more if the consumers default in depositing any instalment. It reminds us the story of "The Merchant of Venice" The Merchant of Venice is the story of a Jewish money lender Shylock who demands that an antisemitic Christian offer "a pound of flesh" as collateral against a loan. These acts of builders also remind us the age of  Sahukari during ancient India and also during British Raj. Whether these builders have power to frame their own law? They put their terms and conditions in such a way that the sufferer will always be the consumer. The Consumer Protection Act 1986 has been enacted for the benefits of consumers,  so the courts dealing with Consumer Protection Act 1986 should come forward for their rescue. The courts are not governed by the builders but they are governed by the law, Custom and Usages. Now in the background of all the facts and also the facts of the present case, we will also discuss something more.  

            Now it has been very well established that the opposite party completely failed to deliver the possession of the said flat within stipulated time. It is deficiency of services on the part of opposite party and demanding more and more money and extending time in the garb of that no such specific clause regarding completion of the project is unfair trade practice. So in the circumstances they are not entitled to demand any amount which has been mentioned in the said letter. They have not filed the copy of the completion/occupancy certificate and NOC from the various departments as said earlier. Keeping in view the judgment of the different Hon'ble higher courts we come to the conclusion that the complainant is entitled to the following reliefs are:-

The opposite parties no.1 to 3 are liable to execute the sale deed and hand over the possession without taking any interest within 60 days from the date of judgment of this Complaint case and they will not charge any penny in future except the monthly maintenance charge that too after handing over the possession with completion certificate , occupancy certificate, NOC from Fire Department, NOC from Pollution Control Department, NOC from Civil Aviation department, Traffic Department and they shall also pay interest at a rate of 10% on the deposited amount to the complainants from respective dates of deposition till the date of giving actual possession of the said unit  . If it is not complied with, within 60 days from the date of judgment of this complaint case, the opposite parties shall be liable to pay interest at a rate of 15% per annum on this amount.
We are of the view that the complainants are entitled to get monthly damage according to the area. The area of the said unit is less than 175 m² and keeping in view the judgment of Hon'ble NCDRC in the case of Priyanka Mittal (supra), the opposite parties are jointly and severally directed to pay ₹ 15,000/- per month from 01.04.2013 till the date of compliance of this order and the order shall be complied with, within 60 days from the date of judgment of this appeal otherwise they shall be liable to pay interest at a rate of 15% per annum on this amount.
The complainants are entitled to get ₹ 150,000/- in view of Nalin Bhargava Case (supra) as cost.
In the relief clause of the complaint, the complainant has prayed that two persons other orders which this Hon'ble commission may deem fit and proper under the circumstances of the case .So keeping in view all the fraud, unfair trade practice and deficiency in service committed in this case, all the harassment and mental agony given to the allottee's father, being South Indian, appeared personally for the justice of his son and arguing the case at his own, we find that the complainants are also entitled to get ₹30 lakhs towards payment of rent of the flat, mental harassment, agony and sufferings.
No amount shall be adjusted by the opposite parties to these amounts whatsoever it may be.
The present complaint is decided accordingly.
ORDER The opposite parties no.1 to 3 are directed to execute the sale deed and hand over the possession to the complainants without taking any interest within 60 days from the date of judgment of this Complaint case and they will not charge any penny in future except the monthly maintenance charge that too after handing over the possession with completion certificate , occupancy certificate, NOC from Fire Department, NOC from Pollution Control Department, NOC from Civil Aviation department, Traffic Department and they shall also pay interest at a rate of 10% on the deposited amount to the complainants from respective dates of deposition till the date of giving actual possession of the said unit. If it is not complied with, within 60 days from the date of judgment of this complaint case, the opposite parties shall be liable to pay interest at a rate of 15% per annum on this amount. If the sale deed has not been executed and possession of the said unit has not been given within 60 days the opposite parties 1 to 3 shall be liable to pay Rs.15,000/- per month as damages/penalty for not complying with the court's order, after 60 days of the judgment of this complaint case, till the date of compliance of this order.
The opposite parties no.1 to 3 are directed to pay Rs.15,000/- per month from 01.04.2013 till the date of compliance of this order and the order shall be complied with, within 60 days from the date of judgment of this appeal otherwise they shall be liable to pay interest at a rate of 15% per annum on this amount.
The opposite party no.1 is directed to pay Rs.150,000/- to the complainant within 60 days from the date of judgment of this complaint otherwise the opposite party no 1 shall pay interest at a rate of 15% per annum.
The opposite parties 1 to 3 are directed to pay  ₹30 lakhs towards payment of rent of the flat, mental harassment, agony and sufferings.
No amount shall be adjusted by the opposite parties no.1 to 3 to these amounts whatsoever it may be.
All the decreetal amount shall be paid within 60 days from the date of judgment of this appeal, otherwise the opposite parties shall pay interest at a rate of 15% per annum on all the decreetal amount. If it is not paid within 60 days from the date of judgment of this appeal, the complainant shall be entitled to present Execution proceedings before this court at the cost of the opposite parties.
The stenographer is requested to upload this order on the Website of this Commission today itself.
Certified copy of this judgment be provided to the parties as per rules.     
 
          (Vikas Saxena)                        (Rajendra Singh) 

 

              Member                             Presiding Member

 

Judgment dated/typed signed by us and pronounced in the open court.

 

Consign to the Record Room.

 

 

 

          (Vikas Saxena)                        (Rajendra Singh) 

 

              Member                             Presiding Member

 

Jafri, PA II

 

C-2

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

              [HON'BLE MR. Rajendra Singh]  PRESIDING MEMBER 
        [HON'BLE MR. Vikas Saxena]  JUDICIAL MEMBER