State Consumer Disputes Redressal Commission
1.Sri Madhula Kasi Rao, ... vs 1.Sri M.Maheswara Rao, Visakhapatnam ... on 12 October, 2011
BEFORE THE A BEFORE THE A.P STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD. F.A.No.1618/2008 against C.C.No.293/2006, DISTRICT FORUM-1, Visakhapatnam. Between 1.Sri Madhula Kasi Rao, S/o.late Subrahmanyam, Hindu, Hindu, Aged 41 years, Employee, R/o.49-14-27, Lalithanagar, Visakhapatnam-16. 2. Sri Karanam Varalakshmi Narasimha Sankara Vijaya Kumar, S/o.late Venkataswamy, Hindu, aged 43 years, male Junior Assistant, City Police Commissionerate, Suryabagh, Visakhapatnam. Appellants/ Complainants And 1.Sri M.Maheswara Rao, S/o. fathers name not Known to the complainants, Hindu, aged 45 years, Male, Sub-Inspector of Police, Gopalapatnam Police Station, President, Police Officers Association, Visakhapatnam City , Visakhapatnam. 2. Sri Ch.Srinivasa Rao, S/o. fathers name not Known to the complainants, Hindu, aged 45 years, Male, APRC 2648, CAR, Visakhapatnam , Secretary, Police Officers Association, Visakhapatnam City , Visakhapatnam. 3. Sri D.Gowri Sankar, S/o. fathers name not Known to the complainants, Hindu, aged 49 years, Male, APRC 352, CAR, Visakhapatnam , Treasurer, Police Officers Association, Visakhapatnam City , Visakhapatnam. 4. Sri K.Simhachalam, S/o. fathers name not Known to the complainants, Hindu, aged 53 years, Male, HC 88, Harbour Police Station , Ex.President, Police Officers Association, Visakhapatnam City , Visakhapatnam. 5. Sri K.Suri, S/o. fathers name not Known to the complainants, Hindu, aged 56 years, Male, ARHC 722, Home Guard Organization, Ex.Secretary Police Officers Association, Visakhapatnam City , Visakhapatnam. 6. Police Officers Association, Visakhapatnam City , Visakhapatnam, Rep. by its President , Gopalapatnam Police Station, Visakhapatnam. Respondents/ Opp.parties Counsel for the Appellants : M/s. N(P).Anjana Devi Counsel for the respondent : Mr.A.S.C.Bose offers to file vakalat for R1,R2 , R3 and R5 R4 and R6 served . None appeared. QUORUM: THE HONBLE JUSTICE SRI D.APPA RAO, PRESIDENT AND SMT.M.SHREESHA, HONBLE MEMBER
WEDNESDAY, THE TWELFTH DAY OF OCTOBER, TWO THOUSAND ELEVEN.
(Typed to dictation of Smt.M.Shreesha, Honble Member) **** Aggrieved by the order in C.C.No.293/2006 on the file of District Forum-1, Visakhapatnam, the complainants preferred this appeal.
The brief facts as set out in the complaint are that the complainant no.1 purchased a site measuring 167 sq.yds. in survey no.48 situated at Madhurawada, Pathaparadesipalem Village, Kapula Uppada Panchayat, Bheemunipatnam Mandal, Visakhapatnam Dist. for a sale consideration of Rs.16,700/- from Aasi Appa Rao and another represented by their GPA holder Sri Uddaraju Venkata Satyanarayana Raju. Opp.party no.4 got the same registered with the office of Sub Registrar, Bheemunipatnam, Visakhapatnam in document no.6926/01 of 2001 dt. 7.12.2001. Complainant no.2 also purchased a site measuring 167 sq. yards in the same survey number and village as mentioned above for complainant no.1 on 13.12.2001 from Sri Dwarampudi Satyanarayana Reddy and 5 others represented by their General Power of Attorney holders etc . i.e. respondents 4 and another Sri Uddaraju Venkata Satyanarayana Raju and he registered the said site under document no.975/01. The complainants are in peaceful possession and enjoyment of the said sites from the date of purchase.
On 27.2.2002 opp.party no.4 representing Police Officers Association, Visakhapatnam as its President and other opp.parties received a sum of Rs.44,000/- each from the complainants (stating that Rs.16,700/- is towards execution of the Sale Deed and Rs.27,300/- towards Developmental Charges to the Urban Development Authority, Visakhapatnam) promising that they would execute a Sale Deed conveying a site measuring 167 sq.yds. each to the complainants in Survey no.48 at Madhurawada, Pathaparadesipalem, Kapulauppada Grama Panchayat, Visakhapatnam but they did not execute any Sale Deed in their favour and have been postponing the matter. Opp.parties 1 to 3 who are President, Secretary and Treasurer of opp.party no.6 and opp.parties 4 and 5 who are managing the affairs of opp.party no.6 are liable to compensate the complainant for deficiency of service. Opp.parties 1 and 2 issued a notice on 22.12.2004 stating that the Association passed a resolution on 19.12.2004 to the effect that each of the member shall pay an amount of Rs.15,000/- additionally on or before 31.1.2005 towards developmental charges and they have not accounted an amount of Rs.27,300/- received by them from the complainants towards developmental charges. The complainants submit that though the opp.parties have received an amount of Rs.44,000/- each from them they have not executed the Sale Deeds as promised by them. Alleging deficiency in service on the part of the opp.parties, the complainants approached District Forum to direct the opp.parties to execute the Sale Deeds in favour of the complainants in respect of 167 sq.yds.
of site each to the complainants in S.No.48 Kapula Uppada Madhura Patha Paradesipalem Village, Kapula Uppada Village Panchayat, Bhimunipatnam Mandal, Visakhapatnam and in the event of failure to execute the Sale Deeds to pay a sum of Rs.3 lakhs each to the complainants being the present market value of the sites, to pay interest @ 18% p.a. till realization to pay damages of Rs.50,000/- each to the complainants Opposite parties 1 to 3 and 5 filed counter denying the allegations made by the complainants and contending that employees of the Police Department formed an Association for the welfare of the employees. Fourth opposite party as President of the said Association collected an amount of Rs.44,000/- from each member of the Association for acquiring land, for developing the agricultural land into house site, to prepare a layout and for approving the same from VUDA, to construct drainages and roads, to get electrification and to register one such plot in an extent of 167 sq.yards to each member of the Association.
Opp.parties submit that they have also paid the amounts to fourth opp.party. First opp.party paid Rs.88,000/- for two plots, second opp.paty also paid Rs.88,000/- for two plots and third opp.party paid Rs.44,000/- for one plot and obtained receipts. But the fourth opp.party deceived the members and misappropriated the funds to the tune of Rs.37,00,000/- and he was suspended for the same and criminal cases were filed against him . subsequent to the suspension of fourth opp.party and receipt of show cause notice from VUDA, the Commissioner of Police interfered and conducted a meeting and advised to form a new society to take care of the welfare of the police personnel and accordingly a new Society was formed with name and style as Visakha City Police Housing Colony Residential Welfare Association registered under Societys Act and opp.parties 1 to 3 were elected as President, Secretary and Treasurer for the said Society. A general body meeting was conducted and with the opinion of the majority of the members, a resolution was passed to the effect that each member who is having 167 sq.yards has to contribute Rs.15,000/- and who is having 200 sq,yards has to contribute Rs.20,000/- for getting the approval of VUDA and to get conversion of the agricultural land into house sites and to construct drainages and roads etc. Accordingly 245 members paid their contributions and these opp.parties put in their best efforts and complied the conditions in the BLP and got approved the layout by VUDA . The complainants failed to deposit their contributions as per the resolution . The opp.parties submit that they are not necessary parties to this case and prayed for dismissal of the complaint with costs.
The District Forum based on the evidence adduced i.e. Exs.A1 to A4 and B1 to B9 and pleadings put forward dismissed the complaint.
Aggrieved by the said order the complainants preferred this appeal.
The facts not in dispute are that vide Exs.A1 and A2 an amount of Rs.44,000/- each has been paid by the complainants for plots nos.13 and 72 respectively in survey no.48 for 167 sq.yards in Kapula Uppada Panchayat of Bheemunipatnam Mandal. Exs.A1 and A2 are dt.27.2.02. The 6th opp.party arrayed herein is the Police Officers Association and opp.parties 1 to 3 are the President, Secretary and Treasurer respectively of this Association. Opposite parties 4 and 5 are the previous President and Secretary of the Association who are managing the affairs of the Association. On 22.12.04 opposite parties 1 and 2 issued a notice stating that opposite party no.6 passed a resolution on 19.12.04 to collect an additional sum of Rs.15,000/- from each of the members on or before 31.1.05 towards developmental charges. It is the complainants case that 4th opp.party while collecting Rs.44,000/- on 27.2.02 represented that out of this Rs.44,000/- Rs.27,300/- is towards the developmental charges. It is the respondents/opp.parties contention that when the 4th opp.party was the President of opposite party no.6 Association he collected Rs.44,000/- per member for each plot of 167 sq.yards. and misappropriated funds to a tune of 37 lakhs and he was suspended from the service. Thereafter a new Welfare Association was formed and registered and opposite parties 1 to 3 were elected as President, Secretary and Treasurer respectively. It is the respondents/opp.parties case that a resolution has been passed by the Association that each member who intended to purchase 167 sq.yards should pay Rs.15,000/- towards developmental charges. It is evident from the record that Ex.B6 dt.18.5.06 specifies that the final lay out was approved by VUDA. The District Forum has dismissed the complaint on the ground that the complainants ought to have filed a suit for specific performance. The Apex Court in Bangalore Development Authority (BDA) v. Syndicate Bank (bank) reported in (2007) 6 SCC 711 while considering a dispute between the BDA and bank relating to delay in the delivery of some of the houses referred to the decisions in Lucknow Development Authority (1 Supra) Gaziabad Development Authority vs. Balbir Singh, HUDA vs. Darsh Kumar and Gaziabad Development Authority vs. Union of India laid down the following principles:
(a) to (f) ..
(g). where full payment is made and possession is delivered, but title deed is not executed without any justifiable cause, the allottee may be awarded compensation for harassment and mental agony in addition to appropriate direction for execution and delivery of title deed.
(h) to
(j) It is therefore to be held that such obligation constitutes service and comes within the meaning of Section 2(o) of the Act. The execution of sale deed being an integral part is also service.
From the afore mentioned judgement we are of the considered opinion that it is clearly laid down that the Consumer Fora has jurisdiction to adjudicate matters with respect to the facts in the instant case. While observing so, we notice from the record that the first complainant purchased by virtue of a registered Sale Deed dt.7.12.2001 from Aasi Appa Rao and others represented by GPA one Udda Raju Venkatasatyanarayana Raju and the fourth opposite party. Likewise the second complainant purchased from Dwarapudi Satyanarayana Reddy and five others represented by GPA holder Udda Raju Satyanarayna Raju and fourth opposite party vide Sale Deed 13.12.01. Thereafter it is not in dispute that vide A1 and A2 , opposite party no.4 received Rs.44,000/- from each of the complainants. But Sale Deeds were not executed. Opp.parties 4 and 6 did not contest before the District Forum. Opposite party no.3 also admits in his counter that an amount of Rs.44,000/- was collected by the then President opp.party no.4 who misappropriated an amount of Rs.37 lakhs and was subsequently suspended. We find force in the contention of the appellants/complainants that admittedly when an amount of Rs.44,000/- was paid evidenced under Exs.A1 and A2 towards plot nos.13 and 72 respectively admeasuring 167 sq.yards in Survey no.48 and the Sale Deeds specify that the amounts paid were Rs.16,700/- by each of the complainants, we see no substantial grounds for the opp.parties to once again demand an amount of Rs.15,000/- towards developmental charges. We are of the considered view that if the amounts were misappropriated by opp.party no.4 it is for the opp.party no.6 Association to recover the amounts from opp.party no.4 and the concerned authorities and the burden of payment of additional amount of Rs.15,000/- cannot be fastened on these complainants. Therefore we set aside the order of the Dist Forum and allow this appeal directing opp.parties 1 to 6 jointly and severally to register the said plots in the name of the complainants within 4 weeks from the date of receipt of this order together with costs of Rs.5000/-.
In the result this appeal is allowed and order of District Forum is set aside directing opp.parties 1 to 6 jointly and severally to register the said plots admeasuring 167 sq.yards in survey no.48 in Kapula Uppada Madhura Patha Paradesipalem Village, Kapula Uppada Village Panchayat, Bhimunipatnam Mandal, Visakapatnam in the name of the complainants within 4 weeks from the date of receipt of this order and also pay Rs.5000/- towards costs.
PRESIDENT MEMBER Pm* Dt.12.10.2011