State Consumer Disputes Redressal Commission
Nissenkarao Gurnadha Chandra Sekhar vs 1. M/S. Aliens Developers P. Ltd., Rep. ... on 15 February, 2017
Cause Title/Judgement-Entry STATE CONSUMER DISPUTES REDRESSAL FORUM Telangana Complaint Case No. CC/119/2015 1. Nissenkarao Gurnadha Chandra Sekhar S/o. N. Mallikharjuna Rao, aged about 44 years Occupation IT Professional , R/o 5-85/1, Manjeera Road, Chanda Road, Chanda Nagar Hyderabad ...........Complainant(s) Versus 1. 1. M/s. Aliens Developers P. Ltd., Rep. by its Managing Director and Joint Managing Director, Mr. HariChalla S/o. Mr.CVR Chowdhary and Mr.C.VenkatPrasannaChalla S/o Mr.CVR Chowdhary, respectively O/o.Flat No.910, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City Present addresses of parties S.No.1 to 3 are at Aliens Space Station, Tellapur Post , Ramachandrapuram Mandal Medak Dist. Hyderabad. 4. Bank of Hyderabad Hyderabad - 500 081 2. 2. Mr. HariChalla S/o. Mr.CVR Chowdhary Managing Director, M/s Aliens Developers P. Ltd O/o.Flat No.910, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City Hyderabad - 500 081 3. 3. Mr.C.VenkatPrasannaChalla S/o Mr.CVR Chowdhary, Joint Managing Director, M/s Aliens Developers P. Ltd O/o.Flat No.910, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City Hyderabad - 500 081 4. 4. Bank of Hyderabad Rep.by its Branch Manager AP Police Academy branch, APPA Junction Hyderabad 500019 ............Opp.Party(s) BEFORE: HON'BLE MR. JUSTICE B. N. RAO NALLA PRESIDENT HON'BLE MR. Sri. PATIL VITHAL RAO JUDICIAL MEMBER For the Complainant: For the Opp. Party: Dated : 15 Feb 2017 Final Order / Judgement
STATE CONSUMER DISPUTES REDRESSAL COMMISSION OF TELANGANA : AT HYDERABAD CC NO. 321 OF 2014 Between :
Mrs Somdutta Banerjee W/o Raja Benerjee Aged about 38 yrs, Occ: Business Raja Benerjee S/o Susanta Benerjee Aged about 41 years, Occ: Associate Professor IIT (Hyderabad) Both are R/o Flat No.G3, Mythri Homes Pranaam Hospital Lane, Madinaguda Hyderabad -500 049 ...Complainants A N D M/s Alliens Developers Pvt Ltd., Alliens Space Station, Corp. Off: Gachibowli Tellapur, Hyderabad-500 032 Rep. by its Managing Director Hari Challa State Bank of India Gandhi Nagar Branch Gandhi Nagar, Hyderabad Rep. by its asst. General Manager ... Opposite Parties CC NO.20 OF 2015 Between :
Sadanand Tumma S/o Dayanand Tumma Aged about 42 years, Occ: Software Engineer Mrs Anitha Sadanand Tumma W/o Sadanand Tumma Aged about 37 years, Occ: House wife Both are R/o 3-6-913/1, Dattanagar Narayanguda, Hyderabad ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) Corporation Bank Dr.No.1-98/11/2, Plot No.59 Arunodaya Colony, Madhapur Branch Hyderabad-500 081 Rep. by its Branch Manager ... Opposite Parties CC NO.31 OF 2015 Between :
Manish Bhatia S/o Mr.Ramesh Bhatia Aged about 40 years, Occ: Software Engineer Mrs Yogita Bhatia W/o Manish Bhatia Aged about 40 years, Occ: Home Maker Both are R/o Apartment No.76, Block Primrose L&T Serene Country, Telecom Nagar, Gachibowli Hyderabad-500 032 ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) State Bank of India, Gandhinagar Branch, Gandhinagar Hyderabad-500 080 Rep. by its Branch Manager ... Opposite Parties CC NO.32 OF 2015 Between :
Srinivasu Oggu S/o Venkateswarlu Aged about 48 years, Occ: Engineer Senior Project Manager Mrs Srilakshmi Maturi W/o Sreenivasu Oggu Aged about 43 years, Both are R/o Flat No.308, Lantana Block Bhanu Township, Miyapur, Hyderabad ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) State Bank of India, Abids Circle Branch Rep. by its Branch Manager, Abids, Hyderabad-500 001 ... Opposite Parties CC NO.54 OF 2015 Between :
Srinivas Rahul Peyyeti S/o Srikrishna Peyyeti Aged about 42 years, Occ: Merchant Navy Presently R/o in 23-A, Lords Street, presently R/o 23-A, Lords Street, Fleet Wood, FY7 6DX, Lancshire, UK, rep. by his wife GPA Holder Mrs Anju Singh Peyyeti W/o Srinivas Rahul Peyyeti Aged about 42 yrs, Occ: House Wife R/o F.No.203 Himavathi Apartments, Street No.8, Habsiguda, Hyderabad - 500 007 Mrs Anju Singh Peyyeti W/o Srinivas Rahul Peyyeti Aged about 42 years, Occ: Housewife R/o F.No.F-203, HImavathi Apts., Street No.8, Habsiguda, Hyderabad-500 007 ...Complainant A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) State Bank of India Rep. by its Asst. General Manager RACPC, Branch Hyderabad-500 003 ... Opposite Parties CC NO.57 OF 2015 Between :
Debashish Mishra S/o M.P.Mishra Aged about 35 years, Occ: Service Mrs Preethi Mishra W/o Debashish Mishra Aged about 36 years, Occ: HR, Both are R/o 6-3-1102, Manjari Apartments Flat No.204, Somajiguda, Hyderabad-500 082 ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) State Bank of India Patny Centre Branch Secunderabad-500 003 Rep. by its Branch Manager ... Opposite Parties CC NO.58 OF 2015 Between :
Rajiv Lahiri S/o Rahul Lahiri Aged about 36 years, Occ: IT Manager Mrs Chalourmi Mukherjee W/o Rajiv Lahiri Aged about 35 years, Occ: Sr.Analyst IT Both are R/o Plot No.26, New Friends Colonyu Phase-II, Hyderguda, Attapur, Hyderabad-500 048 ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) Corporation Bank Madhapur Branch, 1-98/11/2 Plot No.59, Arunodaya Colony Hyderabad-500 081 Rep. by its Branch Manager ... Opposite Parties CC NO.113 OF 2015 Between :
Prathipati Rama Rao S/o P.Swamy Aged about 46 yrs, Occ: LIC Development Officer Mrs P.Lakshmi Kantha Sarojini W/o P.Rama Rao, aged about 43 yrs, Occ:Housewife Both are R/o 1-7-1259, Flat No. A2 Siri Enclave, Advocates Colony Hanamkonda, Warangal ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) State Bank of Hyderabad Rep. by its Branch Manager Vikrampuri Branch, HACP Colony Near Secunderabad Club Secunderabad ... Opposite Parties CC NO.118 OF 2015 Between :
Lalitha Ponuganti W/o Balaji Eranti Aged about 37 years, Occ: Software Engineer Balaji Eranti S/o Venkata Chalapathy Aged about 36 years, Occ: Software Engineer Both are R/o Flat No.B-12 ASPEN WOODS Doddakammanahalli Main Road, Off: Bannerghatta Road Hulimavu, Gengaluru, Karnataka -560 083 ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) Bank of India Rep. by its Asst. General Manager AP Police Academy Branch Hyderabad ... Opposite Parties CC NO.119 OF 2015 Between :
Nissenkarao Gurnadha Chandra Sekhar S/o N.Mallikharjuna Rao, aged about 44 years Occ: IT Professional R/o 5-85/1, Manjeera Road Chanda Nagar, Hyderabad ...Complainant A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) State Bank of Hyderabad Re p. by its Branch Manager Chandanagar Branch Hyderabad-500 019 ... Opposite Parties CC NO.141 OF 2015 Between :
Singh Chane S/o late KS Chane Aged about 36 years Mrs Jyotinder Kaur Chane W/o Manmohan Singh Chane Aged about 35 years, Both are R/o # 910, 9th Floor, Aurum Tower Sy.No.30 & 31, PBEL City, Peeran Cheruvu Village, Rajendranagar Mandal, Ranga Reddy Dist.
...Complainants A N D 1) M/s Aliens Developers (P) Ltd.,
Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) Corporation Bank Rep. by its Branch Manager Madhapur Branch, 1-98/11/2, Plot No.59, Arunodaya Colony Hyderabad-500 081 ... Opposite Parties CC NO.155 OF 2015 Between :
Mrs Nitya Singh W/o Chandra Shekhar Singh Aged 32 years, Occ: Software Engineer R/o E2401, Mantri Celestia, Near Wipro Circle Nanakramguda, Hyderabad-500 032 ...Complainant A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) State Bank of India Rep. by its Branch Manager PBB Abids Branch Hyderabad-500 001 ... Opposite Parties CC NO.163 OF 2015 Between :
Mr.Saroj Kumar S/o Ram Ahlad Rai Aged about 33 years, Occ: Merchant Navy Mrs Pallavi Singh W/o Saroj Kumar Aged about 28 years, Occ: HR Consultant Both are R/o 503, A Block Western Plaza Apts., Opp: OU Colony, Shaikpet, Hyderabad-500 008 ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) Allahabad Bank Rep. by its Branch Manager Secunderabad Branch Secunderabad-500 003 ... Opposite Parties CC NO.170 OF 2015 Between :
Sunil Kumar Jaiswal S/o Mohan Lal Aged about 34 years, Occ: Sr.Consultant Mrs Bhavna Gurgela W/o Sunil Kumar Jaiswal Aged about 30 years, Occ: House Wife Both ar R/o Flat No.S-103, Saffire Block Jai Sri Devi Homes, Hafeezpet, Miyapur Hyderabad-500 050 ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) Bank of India Rep. by its Branch Manager APPA Branch, Hyderabad-500 008 ... Opposite Parties CC NO.179 OF 2015 Between :
Lalit Narayan Mahapatra S/o late Gadadhar Mahapatra Aged about 40 years, Occ: Defence Personnel Mrs Priyadarshini Mahapatra W/o Lalit Narayan Mahapatra Aged about 39 years, Occ: Housewife Both are R/o Selectin Centre Central C/o 56APO, PIN:900236 ...Complainants A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) State Bank of India Gandhinagar Branch Hyderabad-500 080 Rep. by its Branch Manager ... Opposite Parties CC NO.53 OF 2016 Between :
Vasa Sanjeeva Reddy S/o Vasa Nehru Aged about 35 years, Occ: Consultant R/o K 1202, Aparna Sarovar, Nallagandla, Lingampally Hyderabad-500 046 ...Complainant A N D
1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081.
2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.911, Teja Block, My Home Navadeepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081.
( present addresses of Ops No.1 to 3 are at Aliens Space Station, Tellapur, Ramachandrapuram Mandal Medak District, Hyderabad (Telangana-502032)
4) Bank of India Rep. by its Branch Manager AP Police Academy Branch Himayath Nagar, Golconda PO Hyderabad-500 005 ... Opposite Parties Counsel for the Complainant: Sri V.Gourisankara Rao, Advocate Sri D.Raji Reddy, Advocate Counsel for the Opp. Parties: M/s P.Rajasripathi Rao No.1 to 3 Counsel for the Opp.Party No.4: M/s Dyumani (CC20,58 & 141/15), Sri Hari Prasad,(CC321/14,31,54&179/15) Sri Prabhakar Sharma (CC32,155/15) M/s Vinoda Devi(CC 170,53 & 118/15) Sri Ch.Govardhan Rao (CC57/15), Sri K.Narayan Rao, (CC113&119/15), & Sri B.Damodhar Reddy, (CC163/15) QUORUM :
HON'BLE SRI JUSTICE B.N.RAO NALLA, PRESIDENT AND SRI VITHAL RAO PATIL, MEMBER WEDNESDAY THE FIFTEENTH DAY OF FEBRUARY TWO THOUSAND SEVENTEEN Oral Order : (per Hon'ble Sri Justice B.N.Rao Nalla, Hon'ble President) *** The complaints arise out of identical facts and similar circumstances, as they are disposed of by common order. The complaint, C.C.No.20/2015 is taken as the lead case.
2) The case of the Complainants in brief, is that the Opposite party No.1 company represented to them that they are engaged in the business of constructing multi-storied apartments and entered into development agreement with the owners of the land comprised in survey nos. 384, 385 and 426/A situated at Tellapur village, Ramchandrapur Mandal, Medak district to construct high rise apartments under the name and style of 'Aliens Space Station' and obtained permission bearing No.HUDA/621/P4/PLG/HUDA/2008 and they would provide all amenities therefor, would give possession by the end of November/December, with certain grace period and on such representation of the opposite parties, the complainants entered into agreement of sale for purchase of flats, having super built-up area with one car parking along with undivided share of land, as detailed below.
3. The complainants entered into agreements of sale in respect of flats at Aliens Space Station, situate at Tellapur village, Ramachandrapuram mandal, Medak district for the consideration thereof as detailed in the table below:
Case number Flat number Station Area in Sft.
Un-divided share (in Rs.) Total consideration Amount paid (in Rs) Date of Agreement Date of completion/ grace period 321/2014 1641/16th floor No.7 2191 47.11 sq.yds.
62,31,996/-
29,79,100/-
28.12.2010 Nov, 2011 9 months 20/2015 2001/20th floor No.1 1344 29.90 sq.yds 41,68,004/-
20,17,502/-
09.08.2010 Nov, 2011 9 months 31/2015 318/3rd floor No.3 2191 47.11 sq.yds 58,87,176/-
17,66,153/-
06.02.2010 Dec, 2011/ 6 months 32/2015 1704/ 17th floor No.1 1412 30.36 sq.yds 42,52,475/-
17,28,671/-
08.02.2010 Dec, 2011/ 6 months 54/2015 1743/ 17th floor No.7 1874 40.29 sq.yds 51,10,166/-
21,94,162/-
29.11.2010 Nov'2011/ 9 months 57/2015 1753//17th floor No.9 1432 30.79 sq.yds 41,61,636/-
21,90,330/-
25.04.2009 3 years/ 6 months 58/2015 662/6th floor No.1 1597 34.34 sq.yds 45,49,655/-
20,71,861/-
24.12.2010 Nov'2011/9` months 113/2015 2750/27th floor No.8 1412 24.30 sq.yds 47,61,708/-
22,92,594/-
16.10.2012 June 2014/ 6 months 118/2015 1972/19th floor No.1 1874 40.29 sq.yds 55,23,327/-
32,99,559/-
04.07.2012 Dec'13/ 6 months 119/2015 2028/20th floor No.5 1344 28,90 sq.yds 43,81,885 21,06,943/-
27.03.2012 Dec'13 141/2015 1549/ 15th floor No.8 1687 34.34 sq.yds 56,13,285 23,90,844/-
27.01.2012 Dec'13/ 6 months 155/2015 868/ 8th floor No.11 1122 24.12 sq.yds 30,59,034/-
18,34,620/-
13.06.2009 Dec'11/6 months 163/2015 367/ 3rd floor No.11 2132 36.69 sq.yds 78,83,209/-
46,82,137/-
01.03.2013 Dec'13/9 months 170/2015 1873/ 18th floor No.12 1412 30.79 sq.yds 43,22,550/-
22,80,328/-
12.07.2012 Dec'12/3 months 179/2015 1002/ 10th floor No.1 1597 34.34 sq.yds 43,07,589/-
21,61,377/-
16.04.2010 Dec'11/ 6 months 53/2016 2463/ 25th floor No.11 1673 35.97 sqa.yds 53,64,876/-
27,62,788/-
20.07.2012 Nov'2013/ 9 months
4. The Opposite parties had not commenced construction of the flats even after the stipulated period is expired. There is no possibility of the construction of the flats as also the Opposite parties had not responded to the repeated requests of the Complainants. The Complainants got issued the legal notice, to which there was no response. The Complainants had sought for return of the amount with interest, compensation and costs of the complaint, in each case, as detailed below.
Case number Relief sought (principal) (Rs.) Rate of interest Holding charges Rental Value Compensation claimed Costs claimed 321/2014 29,78,600/-
18% p.a.
-
3,64,000/-
5,00,000/-
1,00,000/-
20/2015 20,17,502/-
24% p.a. 2,97,838/-
5,10,720/-
10,00,000/-
50,000/-
31/2015 17,66,153/-
24% p.a. 2,43,201/-
8,10,670/-
10,00,000/-
50,000/-
32/2015 17,28,671/-
24% p.a. 1,56,732/-
5,22,440/-/ also insurance claim of Rs.2,18,383/- collected by Op4 10,00,000/-
50,000/-
54/2015 21,94,162 24% p.a. 2,13,636/-
7,12,120/-
10,00,000/-
50,000/-
57/2015 21,90,330/-
24% p.a. 1,97,616/-
6,58,720/-
10,00,000/-
50,000/-
58/2015 20,17,861/-
24% p.a. 1,43,730/-
4,79,100/-
10,00,000/-
50,000/-
113/2015 22,92,594/-
24% p.a. 50,832/-
1,69,440/-
10,00,000/-
50,000/-
118/2015 32,99,559/-
24% p.a. 1,01,196/-
4,49,760/-
10,00,000/-
50,000/-
119/2015 21,06,943/-
24% p.a. 72,576/-
2,41,920/-
10,00,000/-
50,000/-
141/2015 23,90,844/-
24% p.a. 96,159/-
3,20,530/-
10,00,000/-
50,000/-
155/2015 18,34,620/-
24% p.a. 1,44,738/-
4,82,460/-
10,00,000/-
50,000/-
163/2015 46,82,137/-
24% p.a. 1,47,108/-
4,47,720/-
10,00,000/-
50,000/-
170/2015 22,80,328/-
24% p.a. 1,62,951/-
5,43,170/-
10,00,000/-
50,000/-
179/2015 21,61,377/-
24% p.a. 10,00,000/-
50,000/-
53/2016 27,62,788/-
24% p.a. 1,45,551/-
5,01,900/-
10,00,000/-
50,000/-
The Complainants also sought to repay the home loan owed by them to the Opposite party bank with necessary interest and other charges as levied.
5. The Complainants are paying monthly instalments and interest on the amount obtained by way of home loan besides rent to the house where they are staying at present. Due to the fraudulent actions on the part of the opposite parties, complainants suffered with mental agony, escalation of cost and physically by wandering in and around the office of the opposite parties for the past few years, for which, the opposite parties are liable to pay compensation as claimed in the table shown above. Hence, the complaint with a prayer to direct the opposite parties to comply with the above reliefs, as detailed in the table shown above.
6. The Opposite parties promised to deliver the possession of the flat to the Complainants as prescribed in the agreement of sale with some grace period. Having agreed to purchase the above flats, Complainants entered into Agreement of sale with the Opposite party No.1 paying the earnest money and also by obtaining home loan from the OP No.4 bank and got disbursed the amount.
7. The Complainants opted for pre-EMI scheme, as such, OP No.1 shall pay the pre-EMI on behalf of the complainants till the date of possession of the flat in pursuance of the Tripartite Agreements entered into between the parties. The Complainants are compelled to pay the monthly loan instalments amount to opposite party No.4 bank. The opposite parteis 1 to 3 have failed to commence even the base/pillar footing works at the site in respect of the subject flats, as such, Complainants requested for cancellation of the booking and sought for refund of the amount. Hence, prayed to allow the complaint as prayed for, supra in the table shown above.
8. The Opposite parties 1 to 3 resisted the claim on the premise that the complainants filed the complaint to gain out of their breach of contract and the complaint is not maintainable in view of there being no consumer dispute and the arbitration clause mentioned in the agreement of sale providing for settlement of disputes by means of arbitration process.
9. The Opposite parties submitted that originally the land in Sy.No.384 was an agricultural land and they filed application for conversion of the same into non-agricultural land on 23.10.2006 and FTL clearance was granted on 30.12.2006. Permission was granted on 14.04.2007 for conversion of agricultural land into non-agricultural land and thereafter HUDA earmarked the land as agricultural zone and the Opposite parties have filed application for change of use of the land as commercial use zone.
10. It is averred by Opposite parties that Municipal Administration and Urban Development (I) Department notified the land in Sy.No.384 as residential use zone. The project could not be commenced in view of proposed road under Master plan, until realignment of the proposed road without affecting the land in Sy.No.384 is made. Realignment of the proposed road was approved on 03.04.2008 and permission was accorded approving the building plan on 11.04.2008. Opposite parties have obtained NoC from the A.P. Fire Services Department on 15.12.2007 and subsequently it was reduced from 91.40 meters to 90.40 meters. After following due procedure and process, the Opposite parties obtained NoC from Airports Authority on 10.07.2009.
11. It is further averred that HUDA accorded technical approval on 14.10.2009 for ground + 20 floors and release of building permission upto 29 floors is awaited. In view of arbitration clause in the agreement the complaint is not maintainable before this Commission and the same has to be referred for arbitration as per the provisions of Arbitration and Conciliation Act, 1996. That they have taken necessary steps to complete the project. The project is a massive project and due to reasons beyond their control, the Opposite parties could not complete the project within the time frame and they informed the complainant that the project required sanction from statutory authorities and mentioned the same as 'force majeure' in the agreement of sale. It also agreed to pay compensation at agreed rate to maintain goodwill and relationship with the customers.
12. It is stated that for the delay, the Opposite parties have agreed to pay Rs.3/- per sq.ft. in terms of clause VIII(g) of the Agreement for the delay caused in completing the project and they agreed to adjust the amount towards dues payable by the complainant. The delay was only due to Telangana agitation, Sakala Janula Samme, etc., The complainant filed the complaint with ulterior motive to defame the opposite parties. The Complainant shall file relevant receipts and documents to prove the payments.
13. They denied to have not given any response. The Opposite parties are taking all necessary steps to deliver the flats at the earliest. The Complainant is not entitled for any compensation and their claim is illegal. The complainant is not entitled for refund of amount and interest thereon and any compensation and costs. There is no deficiency of service on the part of the Opposite parties. Hence prayed for dismissal of the complaint.
14. The opposite party no.4 in C.C.No.20 of 2015 filed reply by way of memo resisting the case. The complainants have approached the bank for availing loan for purchase of flats. Basing on the necessary loan and security documents it (the bank) had agreed to sanction loan as per the norms. The complainant no.1 by his letter dated 21.08.2010 requested the opposite party no.4 to disburse part of the loan amount i.e., Rs.17,67,502/- to the opposite party and accordingly it had disbursed the same. The complainants are estopped to contend that the opposite party no.4 should have co-related the loan disbursement with the progress of the construction in accordance with the progress of Sec.4 and 5 of the AP Apartment (Promotion of Construction and Ownership Act, 1987) and the opposite party no.4 violated the same and committed unfair practice. The complainant paid the entire loan amount on 17.05.2013 and the account was closed Therefore it prayed for dismissal of the complaint with costs.
15. During the course of enquiry, the Complainant got filed evidence affidavit on their behalf and also got marked the documents as exhibits. On behalf of the opposite parties 1 to 3, the Managing Director of the Opposite party no.1 by name Hari Challa filed his affidavit and the documents, Ex.B1 to B18, in each case. On behalf of the opposite party no.4 no affidavit or documents have been filed.
16. The counsel for the Complainants and the Opposite parties had advanced their arguments reiterating the contents of the complaint and the written version in addition to filing written arguments on behalf of Complainants. Heard both sides.
17. The points for consideration are :
Whether the complaint is maintainable in view of arbitration clause in the agreement of sale ?
ii) Whether the complaint is not a 'consumer dispute'?
iii) Whether there is any deficiency in service on the part of the Opposite parties?
iv) To what relief ?
18. POINT NO.1 : The Complainants entered into "Agreement of Sale" with the Opposite party No.1 for purchase of flats and paid the consideration amount as detailed in the above shown above. A tripartite agreement was also executed by the Complainants and Ops. The agreement of sale provides reference to arbitration. The learned counsel for the opposite parties 1 to 3 have contended that in view of the arbitration clause in the agreement, the Complainants cannot maintain the complaint before this Commission. Clause XVIII of the Agreement of sale provides for deciding the disputes arising under the agreement by arbitration proceeds.
19. In terms of the agreement of sale, the dispute has to be decided by means of arbitration. However, remedy provided under the provisions of Consumer Protection Act is an additional remedy and in the light of law laid in "National Seeds Corporation Ltd., Vs. M.Madhusudhan Reddy reported in (2012) 2 SCC 506 wherein the maintainability of the complaint before consumer forum prior to the complainants having exhausted the other remedy was considered as under:
"The remedy of arbitration is not the only remedy available to a grower. Rather, it is an optional remedy. He can either seek reference to an arbitrator or file a complaint under the Consumer Act. If the grower opts for the remedy of arbitration, then it may be possible to say that he cannot, subsequently, file complaint under the Consumer Act. However, if he chooses to file a complaint in the first instance before the competent Consumer Forum, then he cannot be denied relief by invoking Section 8 of the Arbitration and Conciliation Act, 1996 Act. Moreover, the plain language of Section 3 of the Consumer Act makes it clear that the remedy available in that Act is in addition to and not in derogation of the provisions of any other law for the time being in force."
For the above reasons, the Point No.1 is answered in favour of the Complainants and against the Opposite parties.
20. In the arguments, counsel for Complainants reiterated the same facts as averred in the complaint besides stating that the Opposite parties 1 to 3 ought to have acted in accordance with the provisions of the Andhra Pradesh (Promotion of Construction and Ownership) Act & Rules, 1987 while undertaking such agreements and hence pleading 'force majeure' does not arise.
21. On the other hand, the counsel for the Opposite parties 1 to 3 in the arguments submitted that as per agreement, if the Complainants wants to cancel the booking of the flat, they shall forego 10% of the total flat cost as charges which is agreed by them. In the case on hand, there is no provision for refund of earnest money. Admittedly, on failure to comply with terms and conditions of agreed terms by the Opposite parties 1 to 3, the Complainants sought for refund of the amount. Hence, this Commission does not find any merit in the contention put forth by the learned counsel for Opposite parties 1 to 3. Though averments are made against the Opposite party No.4 in the complaint, no relief is sought against it by the Complainants.
22. POINTS No.2 & 3 : The Opposite parties 1 to 3 entered into Development Agreement with the land owners of the land admeasuring Ac.19.26 guntas in survey numbers 383, 385 and 426/A situate at Tellapur village of Ramachandrapuram mandal, Medak district and they agreed to deliver the residential flat to the Complainants in accordance with the terms & conditions agreed upon and consented thereof and as per specifications given thereto.
23. In pursuance of the development agreement, the opposite parties have obtained permission for construction of the residential building on the land and admittedly there has been abnormal delay in completion of the project in so far as this complaint is concerned. The opposite parties have attributed the delay to the authorities concerned in granting permission and NoC etc., as to the cause for delay in completion of the project. The opposite parties would contend that the cause for delay is beyond their control which is force majeure. The Opposite parties 1 to 3 stated the reasons for the delay in completion of the construction of the residential complex as under:
"The reasons, for delay is, project required clearance from statutory bodies which are necessary for execution of the project. The said fact was informed to the complainant and even mentioned in the agreement of sale under clause No.XIV and described as "force majure". The above referred facts mentioned squarely fall under the said clause. Therefore, the present complaint is not maintainable before the Hon'ble Commission as there is no deficiency of service on the part of the opp. party in executing the project and if the complainant wants to cancel her booking she can do so in conformity with terms of agreement only."
24. The complainants have submitted that owing to failure of the opposite parties 1 to 3 in completing the construction of the flats, they opted for cancellation of the agreement of sale of flat and the opposite parties 1 to 3 have contended that in order to maintain cordial relations with the complainants, they agreed to pay compensation in terms of the agreement which they entered into in normal course with other customers. The complainants also got issued notice setting forth series of events of delay and negligence and false promises made by the Opposite parties 1 to 3 seeking for refund of the amount on the premise of inaction on the part of the opposite parties 1 to 3.
25. The opposite parties 1 to 3 have promised to complete construction of the flat and hand over its possession to the complainants as prescribed in the agreement of sale with certain grace period as agreed and on their failure to perform their part of contract, the opposite parties 1 to 3 have proposed to pay rents but failed to pay the same. However, there is no communication from the side of the opposite parties in this regard and the opposite parties have not filed a piece of paper to show their readiness to pay compensation and adjust the same towards the dues payable by the complainants.
26. Not keeping promise to complete construction of the building and failure to deliver possession of the flat constitutes deficiency in service on the part of the opposite parties. The complainants have two options left for recovery of the amount, either by filing suit in court of law or by way of filing complaint before State Consumer Disputes Redressal Commission in view of the amount claimed falling within the pecuniary jurisdiction of this commission. The contention of the opposite parties that the complaint is not maintainable is not sustainable.
27. The complainant contends that contrary to the terms of agreement and also various guidelines for releasing loan amounts, the bank has released the entire amount in one go without considering the stages of construction to the detriment of his interest. The bank can directly pay the amount to the developer as agreed upon but not whole of the amount without even verifying the stages of construction and existence of property. It could not have released the amount without verifying the progress of construction jeopardising their claims. By referring to project programme guide lines where there was specific reference that the developer should be in business for not less than 5 years and the builder/developer has history of due completion of 3 projects and it should have completed at least 1,00,000 sft. of built up area, and that without satisfying the eligibility criterion, the bank could not have sanctioned Advance Disbursement Facility (ADF for short).
28. The OP No.4 bank contends that by virtue of tripartite agreement, the developer has to indemnify the bank in cases of this nature, where under, it was specifically mentioned that :
"The Builder agrees to demand payment from the Bank towards the cost of the Flat strictly as per the stage of construction of the Flat agreed to be sold to the Borrower and it will be responsibility of the Borrower to verify the stage of construction.
Immediately upon receipt of the loan amount sanctioned to the Borrower, the Builder agrees to execute and register a valid conveyance in favour of the Borrower and deliver the original Sale Deed after its registration directly to the Bank. In this context, the Borrower irrevocably authorises the Builder to deliver the original Sale Deed directly to the bank."
The developer and complainant are jointly liable for any of the claims for the loan amount disbursed. In the light of above clause, they are estopped from making any claim. In order to get over the payment of the amount towards EMI they were impleaded as parties. It is only a financial institution facilitating funding of the project and purchase thereof. It has nothing to do with the completion of construction.
29. In contravention of the guidelines issued by Reserve Bank of India from time to time and tripartite agreement, the bank disbursed the loan amount. It is not known why the bank had taken such a stance when the guidelines stipulate to release the amount stage wise. The fact remains that the bank released the amounts to the developer contrary to guidelines.
30. There would be no meaning in releasing the entire amount in one go, without watching the progress of construction work. This would cause unjust enrichment to the developer, and loss to the complainant. The terms of the agreement in between three parties were made in order to see that no party suffers from non-implementation of terms of the agreement. The bank cannot act at its own whims and fancies, and release the amount.
31. If the bank acts contrary to the guidelines, the complainant is not liable to refund the amount paid to the developer. The bank can as well recover from the developer by recoursing the above clauses. The courts will not come to the rescue of the party which violates the terms and conveys benefits to one party in preference to another. It intends to cause loss to a genuine borrower by unduly favouring a defaulting and unfair customer. All this amounts to unfair trade practice.
32. However, the very property which the complainants sought to purchase was a non-existent property kept as primary security. It also extended the loan on deposit of equitable mortgage though there was a mention that if equitable mortgage is not possible it would be by registered mortgage deed. The bank alleges that loan was sanctioned taking the property as security which the complainant intends to purchase from the developer besides on the instruction of the complainant. When the bank knew full well that the property was non-existent and no doubt document was executed in favour of the complainant by the developer in order to create equitable mortgage, disbursing the loan amount to the developer cannot be said to be valid. Considering the nature of transaction between the parties, we are of the opinion that the bank could not have disbursed the amount without taking proper care and caution to find out the non-existence of the flat for which loan was sanctioned.
33. The banks and financial institutions promising to lend monies or sanctioning loans and the borrower investing in the project will be clothed by the principles of Promissory Estoppel. The doctrine of promissory estoppel is an evolving doctrine, contours of which are not yet fully and finally demarcated. Being an equitable doctrine, it should be kept elastic enough in the hands of the court to do complete justice between the parties. If the equity demands that the promissor is allowed to resile and the promisee is compensated appropriately that ought to be done. If, however, equity demands that the promissor should be precluded in the light of things done by the promisee on the faith of representation from resiling and that he should be held fast to his representation, that should be done. It is a matter holding scales even between the parties to do justice between them. This is the equity implicit in the doctrine vide State of H.P. Vs. Ganesh Wood Products reported in 1995 (6) SCC 363.
34. It is legally open to the bank to take a decision in good faith in the exercise of its bonafide discretion as to whether it was safe to make advances of public monies to any particular party and arrive at a decision after examining the relevant facts and circumstances. The bank did not act in good faith nor had it exercised bonafide discretion while releasing the funds.
35. Recourse can be had to a decision in Nannapaneni Venkata Rao Co-operative Sugars Ltd. Vs. State Bank of India reported in AIR 2003 AP 515 (DB) it was held :
"Refusal on the part of the respondent bank to pay interest on the ground that opening of such account and crediting of the interest is not in accordance with the guidelines of RBI is not tenable as the respondent is solely responsible for suppressing the fact while entering into the contract."
36. This Commission can take judicial cognizance of the fact that the OP No.4 bank had financed the builder obviously in view of reputation the developer was having by then, and the bank contrary to the terms of the agreement as well as guidelines, disbursed the amounts keeping the interests of the complainant in jeopardy. The banks are picking and choosing certain clauses and contending that the very complainant have given authorization to them to release the amount and therefore they have released, forgetting the fact that the very financing of the project was contrary to the scheme issued in this regard. Evidently, the bank as well as the developer benefitted from these transactions. The developer has taken the amount without constructing the flat, and equally the bank has been collecting the amounts from the complainant towards EMI. It is a case of double jeopardy. Necessarily all this amounts to unfair trade practise as well as deficiency in service on the part of developer as well as the bank. Necessarily the complainant is to be compensated. Since terms of the agreement enable the bank to collect from the developer, it can as well recover the same. The bank by violating its own rules cannot take advantage and recover the same from the complainant.
37. The bank has undoubtedly violated the guidelines and released the amount even without bothering to verify as to the stage and nature of construction. In other words, the bank financed a non-existent project or incomplete project, duping its own customer. If the bank releases the amounts contrary to the guidelines, it has to suffer for the consequential losses. Whatever loss caused thereby it could as well approach appropriate forum for recovery of the amount from the developer, to which it has released the amount in one go. The bank under the terms entitled to recover from the developer to which it had paid the amounts. It cannot turn round and claim against the complainant. It is not under original stipulation that the bank had to pay the entire amount to the developer. The developer also agreed to refund the amount if there are cancellations of the agreements or failure to fulfil its commitments. The agreement that was arrived at earlier was fair and no party would benefit from the lapses or mistakes of the other. Therefore, the complainant is not liable to pay the equated monthly instalments.
38. The bank has to collect the loan amount plus whatever interest and other legally permissible charges from the developer and credit it to the complainant's loan account. It shall not collect further EMI's nor entitled to any more amount except the amount, if any, remained unpaid by the complainant towards loan granted to him. The bank has no authority to complain to CIBIL. In fact, if there is a provision, the CIBIL has to enter the name of the bank, as one of the violators of guidelines of the banks. For the reasons stated supra, the Points No.2 and 3 are answered in favour of the Complainants and against the Opposite parties.
39. In the above facts and circumstances, the points 1 to 4 are answered accordingly holding that the Opposite parties 1 to 3 are jointly and severally liable to pay the amounts to the Complainants.
40. It is very pertinent to mention here though an amount of Rs.21,61,377/- is claimed towards refund of the amount in CC No.179/2015 in the pleadings, however, no receipts or any proof of payment- there for are filed.
41. In the result, the complaints a re allowed holding the opposite parties 1 to 3 jointly and severally liable to refund the amount paid by the Complainants. In case, sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above direction. The registration charges and stamp duty, etc., shall be borne by the developer. Time for compliance: four weeks.
C.C. NO.321/2014(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs. 29,78,600/- (as per receipts bearing Ex.A3 to A5, calculation sheet of Opno.1 and as per the admission of the Op no.2 in its evidence affidavit) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.20/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.23,15,340/-( as per Exs.A4 to A6) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.31/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.17,66,153/-( as per Exs.A2 and A3 and as per the admission of Op No.4 in its evidence affidavit ) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.32/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.17,28, 671/-( as per Exs.A2 to A5) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.54/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.21,94,162/-( as per Exs.A2 to A5) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.57/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.21,90,330/-( as per Exs.A1, the agreement of sale and the admission of Op No.4 in its evidence affidavit) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.58/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.20,17,861/-( as per Exs.A2 to A5) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.113/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.22,92,594/-( as per Exs.A2 and admission of Op4 in its written version) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.118/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.32,99,559/-( as per Exs.A9 to A12 and admission of Op4 in its evidence affidavit) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.119/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.21,06,943/-( as per Exs.A2, A3 and Ex.A8) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.141/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.23,90,844/-( as per Exs.A2 to A5 and the admission of the Op4 in its written version) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.155/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.18,34,620/-( as per Exs.A2 to A10 ) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.163/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.46,82,137/-( as per receipts Exs.A2 to A7 ) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.170/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.22,80,328/-( as per Exs.A2 receipt, Ex.A5 Bank statement of the complainant and admission of the Op4 in its written version) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.179/2015
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.20,12,277/-( as per Exs.A2 to A4 receipts and the admission of Op4 in his evidence affidavit) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.C.C. NO.53/2016
(i) In the result, the complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.27,62,788/-( as per receipts Ex.A2, A6 and as per the admission of Op4 in his evidence affidavit) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainant.
iii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
PRESIDENT MEMBER Dated: 15.02.2017 APPENDIX OF EVIDENCE CC NO. 321 OF 2014 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Mrs Somdutta Benerjee, Sri Hari Challa, as RW1 (on behalf of OP Complainant no.1 No.1). Sri P.Ramesh Kumar as RW2 ( on behalf of Op. no.2 EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 28.12.2010 executed by the Op No.1 in favour of the complainant Ex.A2 Copy of SBI Home Loan sanctioned letter dated 10.01.2011 issued by SBI to the complainant Ex.A3 Copy of receipt bearing No.05838 dated 12.12.2010 for Rs.60,000/- Ex.A4 Copy of receipt bearing No.06407 dated 16.12.2010 for Rs.1,90,000/- Ex.A5 Copy of receipt bearing No.06660 dated 20.01.2010 for Rs.8,41,664/- Ex.A6 Copy of letter dated: nil addressed by the Op to the complainant requesting to arrange for the payment of Rs.17,87,436/- Ex.A7 Copy of statement of price of flat no.1641 Ex.A8 Copy of statement of price of flat No.2175/station 12 Ex.A9 Copy of statement of price of flat No.2634/Station No.6 Ex.A10 Copy of email dated 25.12.2010 sent by the complainant and also the reply of the opposite party dated 25.12.2010 Ex.A11 Copy of email dated 21.05.2012 Ex.A12 Copy of email dated 01.08.2013 sent by the Op no.1 to the complainant no.2 showing quarterly site updates Ex.A13 Copy of email dated 13.09.2013 sent by the Op no.1 to the complainant no.2 showing price sheet Ex.A14 Copy of email dated 1l7.07.2014 sent by the Op no.1 to the complainant no.2 showing flat handovers update Ex.A15 Calculation statement of the complainant. APPENDIX OF EVIDENCE CC NO. 20 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Sadanand Tumma, Sri Hari Challa, as RW1 (on behalf of OP Complainant no.1 No.1). EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 09.08.2010 executed by the Op No.1 in favour of the complainants Ex.A2 Copy of Sale Deed dated 16.08.2012 executed by the Op No.1 in favour of the complainants Ex.A3 Copy of construction agreement dated 16.08.2012 in between the Op. no.1 and the complainants Ex.A4 Copy of receipt bearing No.05734 dated 05.-8.2010 for Rs.2,50,000/- Ex.A5 Copy of receipt bearing No.06733 dated 24.08.2010 for Rs.17,67,502/- Ex.A6 Copy of receipt bearing No.10894 dated 10-.08.2012 for Rs.2,97,838/- Ex.A7 Copy of Credit Sanction Intimation by the opposite party no.4 to the complainants Ex.A8 Copy of certificate issued by the opposite party no.4 with regard to home loan details. Ex.A9 Copy of registration certificate dated 18.08.2012 Ex.A10 Copy of Statement of Account of the complainant from 01.04.2010 to 31.12.2010 Ex.A11 Copy of email dated 18.02.2013 sent by the Ops to the complainants Ex.A12 Copy of legal notice dated 16.01.2015 got issued by the complainants to the Ops Ex.A13 Copies of postal receipts Ex.A14 Copy of net tracking of Indian Post Offices APPENDIX OF EVIDENCE CC NO. 31 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Manish Bhatia, Sri Hari Challa, as RW1 (on behalf of OPs Complainant no.1 Sri P.Ramesh Kumar as RW2 ( on behalf of Op no.4 EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 06.02.2010 executed by the Op No.1 in favour of the complainants Ex.A2 Copy of receipt bearing No.04533 dated 31.01.2010 for Rs.2,50,000/- Ex.A3 Copy of receipt bearing No.04909 dated 13.03.2010 for Rs.27,435/- Ex.A4 Copy of letter dated 18.02.2010 addressed by Op no.1 to the complainant no.1 undertaking that it will protect the price offered to him. Ex.A5 Copy of letter dated 26.04.2010 addressed by Op no.4 informing the complainants that the account is operative at Gandhinagar Branch. Ex.A6 Copy of statement of account of the complainants from 01.04.2010 to 24.04.2011 Ex.A7 Copy of email dated 25.01.2015 sent by the Op no.1 to the complainants. Ex.A8 Office copy of legal notice dated 13.01.2015 got issued by the complainants to the Opposite parties Ex.A9 Original postal receipts and postal acknowledgements APPENDIX OF EVIDENCE CC NO. 32 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Srinivasu Oggu, Sri Hari Challa, as RW1 (on behalf of OPs Complainant no.1 Sri Khaja Zaheer Ahmed as RW2 ( on behalf of Op no.4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 08.02.2010 executed by the Op No.1 in favour of the complainants Ex.A2 Copy of receipt bearing No.04331 dated 29.11.2009 for Rs.2,50,000/- Ex.A3 Copy of receipt bearing No.04655 dated 31.01.2010 for Rs.3,00,000/- Ex.A4 Copy of receipt bearing No.05440 dated 10.04.2010 for Rs.10,90,800/- Ex.A5 Copy of receipt bearing No.06004 dated 12.09.2010 for Rs.87,871/- Ex.A6 Copy of home loan sanctioned letter dated 08.04.2010 fo Op no.4 Ex.A7 Copy of certificate of Insurance dated 04.05.2010 Ex.A8 Copy of Statement of Account of the complainant from09.04.2010 to 24.01.2015 Ex.A9 Office Copy of legal notice dated 19.01.2015 got issued by the complainant to the opposite parties no.1 to 3. Ex.A10 Original postal receipts and postal acknowledgements For Opposite party No.4 Ex.B19 Copy of Housing Loan Application Form of the complainants dated 15.02.2010 Ex.B20 Copy of arrangement letter dated 08.04.2010 of the Op no.4 Ex.B21 Copy of Tripartite Agreement dated 10.04.2010 between the complainants, Ops Ex.B22 Copy of letter dated 10.04.2010 addressed by the complainants to Op no.4 requesting to make arrangement of payment of Rs.14,88,366/- Ex.B23 Copy of true extract of statement of housing loan dated 28.04.2010 of the complainants APPENDIX OF EVIDENCE CC NO. 54 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Srinivas Rahul, Sri Hari Challa, as RW1 (on behalf of Ops) Complainant no.1 Sri P.Ramesh Kumar as RW2 ( on behalf of Op no.4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 29.11.2010 executed by the Op No.1 in favour of the complainants Ex.A2 Copy of receipt bearing No.06305 dated 25.11.2010 for Rs.2,50,000/- Ex.A3 Copy of receipt bearing No.05911 dated 02.12.2010 for Rs.1,50,000/- Ex.A4 Copy of receipt bearing No.07263 dated 22.02.2011 for Rs.3,31,387/- Ex.A5 Copy of receipt bearing No.06004 dated 12.09.2010 for Rs.14,62,775/- Ex.A6 Copy of Tripartite Agreement between the Ops no.1 to 3, complainants and Op4 Ex.A7 Copy of home loan sanctioned letter dated 24.02.2011 of Op no.4 Ex.A8 General Power of Attorney dated 20.01.2015 Ex.A9 Office Copy of legal notice dated 21.01.2015 got issued by the complainants to the opposite parties no.1 to 3 Ex.A10 Original Postal receipts and returned covers APPENDIX OF EVIDENCE CC NO. 57 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Debashis Mishra, Sri Hari Challa, as RW1 (on behalf of Ops) Complainant no.1 Sri P.Mallikarjuna Sarma as RW2 ( on behalf of Op no.4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 25.04.2009 executed by the Op No.1 in favour of the complainants Ex.A2 Copy of Amendment of Agreement of Sale dated 14.09.2010 Ex.A3 Copy of Tripartite Agreement dated 29.06.2009 in between Op1, complainants and Op4. Ex.A4 Copy of home loan sanctioned letter dated 30.01.2009 of Op no.4 Ex.A5 Copy of home loan statement of complainants dated 30.01.2015 Ex.A6 Copy of Tripartite agreement dated 29.04.2011 between Op1, complainants and Op4 Ex.A7 Copy of home loan sanctioned letter dated 30.04.2011 of Op no.4 Ex.A8 Copy of Home loan statement dated 28.01.2015 Ex.A9 Office Copy of legal notice dated 13.01.2015 got issued by the complainants to the opposite parties no.1 to 3 Ex.A10 Original Postal receipts and returned covers For Opposite party No.4 Ex.B19 Copy of Bank Statement of Housing Loan from 11.07.2009 to 02.05.2011 Ex.B20 Copy of Bank Statement of Housing Loan from 30.04.2011 to 28.01.2015 APPENDIX OF EVIDENCE CC NO. 58 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Rajiv Lahiri, Sri Hari Challa, as RW1 (on behalf of Ops) Complainant no.1 EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 24.12.2010 executed by the Op No.1 in favour of the complainants Ex.A2 Copy of receipt bearing No.06188 dated 15.12.2010 for Rs.1,50,000/- Ex.A3 Copy of receipt bearing No.06435 dated 31.12.2010 for Rs.1,00,000/- Ex.A4 Copy of receipt bearing No.06860 dated 10.01.2011 for Rs.15,17,861/- Ex.A5 Copy of receipt bearing No.0634 dated 10.01.2011 for Rs.2,50,000/- Ex.A6 Copy of Credit Sanction Intimation of Op4 Ex.A7 Copy of Home Loan Certificate Provisional Ex.A8 Office copy of legal notice dated 27.01.2015 got issued by the complainants to the Opposite parties no.1 to 3 Ex.A9 Original Postal Receipts and Returned Postal Covers For Opposite party No.4 Ex.B19 Agreement for Term Loans (Housing) dated 10.01.2011 Ex.B20 Copy of Tripartite Agreement dated 10.01.2011 between Op1, complainants and Op no.4. Ex.B21 Copy of letter addressed by the Ops to complainants requesting to make arrangement of payment of Rs.15,17,861/- Ex.B22 Copy of letter dated 10.01.2011 addressed by the complainants to Op no.4 requesting to make arrangement of payment of Rs.15,17,861/- Ex.B23 Bank Statement of Account from 01.01.2011 to 31.03.2011 APPENDIX OF EVIDENCE CC NO. 113 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Prathipati Rama Rao, Sri Hari Challa, as RW1 (on behalf of Ops) Complainant no.1 EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 16.10.2012 executed by the Op No.1 in favour of the complainants Ex.A2 Copy of receipt dated 10.11.2012 for Rs.9,61,708/- Ex.A3 Copy of receipt bearing No.07130 dated 29.08.2012 for Rs.2,50,000/- Ex.A4 Copy of Tripartite Agreement dated 16.11.2012 between opposite party no.1, complainants & Opposite party no.4 Ex.A5 Copy of Bank Statement of Account from 17.11.2012 to 09.06.2014 of the complainants Ex.A6 Office copy of the legal notice dated 07.05.2015 got issued by the complainants to the Opposite parties no.1 to 3. Ex.A7 Original Postal Receipts and postal acknowledgements Ex.A8 Copy of police complaint given to the PS Ramachandrapuram dated 17.03.2015 For Opposite party No.4 Ex.B19 Copy of letter dated 10.01.2012 addressed by the complainants to Op no.4 requesting to make arrangement of payment of Rs.13,75,562/- Ex.B20 Copy of Tripartite Agreement dated 16.11.2011 between Op1, complainants and Op no.4. Ex.B21 Bank Statement of Account from 01.11.2011 to 26.04.2016 APPENDIX OF EVIDENCE CC NO. 118 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Mrs Lalitha Ponuganti, Sri Hari Challa, as RW1 (on behalf of Ops) Complainant no.1 Smt Sita Mahalakshmi as RW2 ( on behalf Op4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 04.07.2012 executed by the Op No.1 in favour of the complainants Ex.A2 Copy of Sale Deed dated 16.08.2012 executed by the Op1 to the complainants Ex.A3 Copy of Construction Agreement dated 16.08.2012 between Op1 and the complainants Ex.A4 Copy of Tripartite Agreement dated 06.08.2012 between Op1, complainants and Opposite party no.4 Ex.A5 Copy of certificate of Encumbrance on property Ex.A6 Copy of Sanction letter dated 4.8.2012 for Credit Limits above Rs.2 lakhs Ex.A7 Copy of Bank Account Statement 01.04.2013 to 31.03.2014 Ex.A8 Copy of IDBI Bank Account Statement from 01.06.2012 to 01.09.2012 Ex.A9 Copy of receipt No.10128 dated 02.06.2012 for Rs.50,000/- Ex.A10 Copy of receipt No.10129 dated 02.06.2012 for Rs.2,00,000/- Ex.A11 Copy of receipt No.10130 dated 02.06.2012 for Rs.8,07,815/- Ex.A12 Copy of receipt No.10785 dated 10.08.2012 for Rs.3,90,567/- Ex.A13 Copy of complaint given to the PS Ramachandrapuram dated 18.03.2015 Ex.A14 Copy of legal notice dated 13.04.2015 got issued by the complainants to the opposite parties no.1 to 3 Ex.A15 Original postal receipts, postal acknowledgements Ex.A16 Statement of account of complainant no.1 issued by the Op1 For Opposite party No.4 Ex.B19 Copy of demand letter for release of first disbursement given by the complainant dated 04.08.2012 APPENDIX OF EVIDENCE CC NO. 119 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Nissenkarao Gurnadha, Sri Hari Challa, as RW1 (on behalf of Ops) Chandrasekhar, Complainant no.1 EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 27.03.2012 executed by the Op No.1 in favour of the complainant Ex.A2 Copy of receipt No.09758 dated 14.02.2012 for Rs.6,90,000 Ex.A3 Copy of receipt No.10095 dated 20.04.2012 for Rs.12,16,943/- Ex.A4 Copy of Home Loan Sanction letter dated 16.04.2012 Ex.A5 Copy of email correspondence with the Ops no.1 to 3 dated 14.05.2014 Ex.A6 Office copy of legal notice dated 18.05.2015 got issued by the complainant to the Ops. Ex.A7 Original postal receipts and returned covers. Ex.A8 Copy of account statement with regard to payment of amounts by the complainant For Opposite party No.4 Ex.B19 Copy of Tripartite Agreement dated 19.04.2012 between the Op1, the complainant and the opposite party no.4 Ex.B20 Copy of Bank statement of account from 19.04.2012 to 13.01.2016 of the complainant Ex.B21 Copy of Bank statement of account from 19.04.2012 to 13.01.2016 of the complainant Ex.B22 Copy of Bank statement of account from 19.04.2012 to 13.01.2016 of the complainant APPENDIX OF EVIDENCE CC NO. 141 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Manmohan Singh Chane, Sri Hari Challa, as RW1 (on behalf of Ops) Complainant no.1 EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 27.01.2012 executed by the Op No.1 in favour of the complainant Ex.A2 Copy of receipt No.09493 dated 27.01.2012 for Rs.2,50,000/- Ex.A3 Copy of receipt No.09665 dated 03.02.2012 for Rs.1,00,000/- Ex.A4 Copy of receipt No.11273 dated 02.11.2012 for Rs.1,00,000/- Ex.A5 Copy of receipt No.11360 dated 30.11.2012 for Rs.50,000/- Ex.A6 Copy of Home Loan Sanction letter dated Ex.A7 Copy of Tripartite Agreement dated 6.2.2012 between Op1, complainant and the opposite party no.4 Ex.A8 Bank Account statement of the complainant from 01.02.2012 to 31.03.2012 Ex.A9 Copy of complaint given to PS Ramachandrapuram dated 08.01.2015 Ex.A10 Copy of FIR dated 08.01.2015 Ex.A11 Copy of legal notice dated 06.02.2015 got issued by the complainant to Ops no.1 to 3 Ex.A12 Original Postal receipts and acknowledgements with returned covers. For Opposite party No.4 Ex.B19 Agreement for Term Loans (Housing) dated 06.02.2012 Ex.B20 Copy of Tripartite Agreement dated 06.02.2012 between Op1, complainants and Op no.4. Ex.B21 Copy of letter dated 10.01.2011 addressed by the complainants to Op no.4 requesting to make arrangement of payment of Rs.18,90,844/- Ex.B22 Bank Account Statement of the complainant from 01.01.2012 to 31.03.2012 APPENDIX OF EVIDENCE CC NO. 155 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Nitya Singh, Sri Hari Challa, as RW1 (on behalf of Ops) Complainant Sri Khaja Zaheer Ahmed as RW2 (on behalf of Op4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 13.06.2009 executed by the Op No.1 in favour of the complainant Ex.A2 Copy of receipt No.03392 dated 07.06.2009 for Rs.2,00,000/- Ex.A3 Copy of receipt No.03576 dated 23.05.2009 for Rs.50,000/- Ex.A4 Copy of receipt No.05664 dated 01.07.2010 for Rs.50,000/- Ex.A5 Copy of receipt No.04977 dated 10.11.2010 for Rs.50,000/- Ex.A6 Copy of receipt No.04976 dated 10.04.2010 for Rs.73,005/- Ex.A7 Copy of receipt No.03673 dated 25.08.2009 for Rs.10,70,662/- Ex.A8 Copy of receipt No.12779 dated 14.09.2013 for Rs.2,51,920/- Ex.A9 Copy of receipt No.12780 dated 14.09.2013 for Rs.53,183/- Ex.A10 Copy of receipt No.11699 dated 12.12.2013 for Rs.1,08,855/- Ex.A11 Copy of sale deed dated 04.05.2010 executed by the OP1 in favour of complainant Ex.A12 Copy of Construction Agreement dated 04.05.2010 Ex.A13 Office copy of legal notice dated 06.07.2015 got issued by the complainant to the Opposite parties no.1 to 3 Ex.A14 Original postal receipts and acknowledgements. For Opposite party No.4 Ex.B19 Copy of application for Housing Loan of the complainant dt.30.06.2009 Ex.B20 Copy of Arrangement letter of SBI Easy Home Loan dated 22.08.2009 Ex.B21 Copy of Tripartite Agreement dated 2.8.2009 Ex.B22 Copy of letter dt.22.08.2009 addressed to Op4 Ex.B23 Copy of letter dt.22.08.2013 addressed to Op4 Ex.B24 Copy of request for disbursement of loan dated 04.08.2013 Ex.B25 Copy of Bank statement of account of the complainant from 10.08.2009 to 28.04.2016 CC NO. 163 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Saroj Kumar, Sri Hari Challa, as RW1 (on behalf of Ops) Complainant Sri C.Sankara Rao as RW2 (on behalf of Op4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 01.03.2013 executed by the Op No.1 in favour of the complainant Ex.A2 Copy of receipt No.10982 dated 02.02.2013 for Rs.2,50,000/- Ex.A3 Copy of receipt No.12260 dated 06.03.2013 for Rs.5,52,000/- Ex.A4 Copy of receipt No.12261 dated 06.03.2013 for Rs.7,02,619/- Ex.A5 Copy of receipt No.12208 dated 11.03.2013 for Rs.27,96,685/- Ex.A6 Copy of receipt No.11944 dated 08.08.2013 for Rs.2,68,723/- Ex.A7 Copy of receipt No.12238 dated 16.08.2013 for Rs.1,12,112/- Ex.A8 Copy of Tripartite Agreement for housing loan dated 07.03.2013 between Op1, complainant and the Op4 Ex.A9 Copy of Letter dated 08.03.2013 addressed Op4 to the complainant Ex.A10 Copy of letter dated 19.08.2013 addressed by Op1 to the complainant Ex.A11 Copy of police complaint dated 15.03.2014 given by the complainant to the PS Ramachandrapuram Ex.A12 Copy of receipt no.150 dated 15.03.2014 Ex.A13 Authorization letter of the complainant dated 28.08.2015 Ex.A14 Office copy of legal notice dated 27.08.2015 got issued by the complainant to the opposite parties no.1 to 3 Ex.A15 Original Postal receipts and returned covers For Opposite party No.4 Ex.B19 Copy of letter addressed by the complainant dated 08.03.2013 to the Op4 Ex.B20 Copy of email correspondence for release of loan amount from complainant` CC NO. 170 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Anil Kumar, Sri Hari Challa, as RW1 (on behalf of Ops) GPA Holder Mrs Sitamahalaxmi, as RW2 (on behalf of Op4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 12.07.2012 executed by the Op No.1 in favour of the complainant Ex.A2 Copy of receipt No.08428 dated 23.10.2011 for Rs.8,50,000/- Ex.A3 Copy of Tripartite Agreement for housing loan dated 16.08.2012 between Op1, complainant and the Op4 Ex.A4 Copy of Loan Sanction Letter dated 16.08.2012 of the complainant Ex.A5 Bank Statement of Account of the complainant from 16.08.2012 to 07.09.2015 Ex.A6 Office copy of legal notice dated 25.08.2015 got issued by the complainant to the opposite parties no.1 to 3 Ex.A15 Original Postal receipts and returned covers For Opposite party No.4 Ex.B19 Copy of letter addressed by the complainant dated 13.08.2012 to the Op4 CC NO. 179 OF 2015 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Lalit Narayan, Sri Hari Challa, as RW1 (on behalf of Ops) Mahapatra, Complainant no.1 Sri P.Ramesh Kumar as RW2 (on behalf of Op4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 16.04.2010 executed by the Op No.1 in favour of the complainant Ex.A2 Copy of receipt No.05958 dated 17.09.2010 for Rs.1,00,000/- Ex.A3 Copy of receipt No.05068 dated 14.04.2010 for Rs.2,50,000/- Ex.A4 Copy of receipt No.05164 dated 30.04.2010 for Rs.3,70,000/- Ex.A5 Copy of Tripartite Agreement for housing loan dated nil between Op1, complainant and the Op4 Ex.A6 Copy of Loan Sanction Letter dated 21.05.2010 Ex.A7 Bank Statement of Account of the complainant from 01.03.2010 to 31.12.2010 Ex.A8 Office copy of legal notice dated 09.03.2015 got issued by the complainant to the opposite parties no.1 to 3 Ex.A9 Original Postal receipts and acknowledgements CC NO. 53 OF 2016 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Vasa Sanjeeva , Sri Hari Challa, as RW1 (on behalf of Ops) Reddy, Complainant Mrs Sitamahalaxmi, as RW2 (on behalf of Op4) EXHIBITS MARKED For Complainants : Ex.A1 Copy of agreement of sale dated 20.07.2012 executed by the Op No.1 in favour of the complainant Ex.A2 Copy of receipt No.10634 dated 06.08.2012 for Rs.7,50,000/- Ex.A3 Copy of Tripartite Agreement for housing loan dated 11.08.2012 between Op1, complainant and the Op4 Ex.A4 Copy of Loan Sanction Letter dated 16.08.2012 of the complainant Ex.A5 Bank Statement of Account of the complainant Ex.A6 Copy of receipt dated 11.08.2012 for RS.10,00,000/- Ex.A7 Copy of letter of the complainant to Op4 requesting to release part of loan amount. Ex.A8 Office copy of legal notice dated 27.02.2016 got issued by the complainant to the opposite parties no.1 to 3 Ex.A15 Original Postal receipts, acknowledgements and returned covers For Opposite party No.4 Ex.B19 Copy of letter addressed by the complainant dated 13.08.2012 to the Op4 For Opposite parties (common in all cases) : Ex.B1 Copy of Lr.No.252931/4/2007 addressed by Principal Secretary to Government to Vice, Chairman, HUDA, Hyderabad for change of land use. Ex.B2 Copy of G.O.Ms.No.288, Municipal Administration & Urban Development (I1) Department, dated 03.04.2008 (HMDA revised master plan). Ex.B3 Copy of (report) Lr.No.D1/3601/2007, dated 05.05.2007 addressed by District Collector, Medak to Vice-Chairman & Managing Director, HUDA along with map. Ex.B4 Copy of minutes of meeting of multi-storeyed building committee for HUDA area held on 29.02.2008 at 3-00 pm in the chambers of Vice-Chairman, HUDA (4 basements + Ground + 13 Upper Floors). Ex.B5 Copy of Lr.No.1927/Misc/Plg/H/2008, dated 31.03.2008 addressed by HUDA to the Principal Secretary to Government for 30 meters road alignment in Sy.No.384 & 385. Ex.B6 Copy of Lr.No.621/P4/Plg/HUDA/2008, dated 11.04.2008 addressed by HUDA to OP No.1 approving 4 basements + Ground + 13 upper floors). Ex.B7 Copy of Lr.No.621/Pr/Plg/HUDA/ 2008, dated 11.04.2008 addressed by HUDA to Executive Authority, Tellapur Gram Panchayat according technical permission of residential apartments. Ex.B8 Copy of minutes of meeting of multi-storeyed building committee for MSB in HUDA area held on 05.06.2008 at the chambers of Vice-Chairman, HUDA (4 basements + ground + 29 upper floors). Ex.B9 Copy of Lr.No.621/P4/Plg/HMDA/2008, dated 14.10.2009 addressed by HMDA to the Executive Authority, Tellapur Gram Panchayat according technical permission of residential apartments (4 basements + ground + 20 upper floors). Ex.B10 Copy of Lr.No.SEIAA/AP/MDK-14/08, dated 12.08.2008 addressed by State Level Enviornment Impact Assessment Authority, Hyderabad to according environmental clearances to Opposite parties. Ex.B11 Copy of Lr.No.19038/I1/2009, dated 24.11.2009 addressed by Principal Secretary to Government to Ops (clearance of GOMs.No.111). Ex.B12 Copy of letter addressed by Opposite parties, dated 08.10.2010 to the HMDA, Hyd (revised application and plans for building permission consisting of 3 basement + ground + 29 upper floors). Ex.B13 Copy of Lr.No.10186/MP1/Plg/HMDA dated 28.03.2011 addressed by HMDA to the Ops to pay publication charges for change of land use from residential to commercial. Ex.B14 Copy of cash acknowledgement receipt bearing No.825631 for Rs.1,000/- in File No.2011-2-431 for new water connection. Ex.B15 Copy of Certificate of best compliments issued by Indian Green Building Council in favour of the Opposite parties company. Ex.B16 Copy of certificate of best compliments awarded by Cityscape in favour of the Opposite parties company. Ex.B17 Copy of letter addressed by the Opposite parties to the purchaser by name S.Pragathi intimating to take possession of the flat, dated 02.11.2015. Ex.B18 Copies of photographs of flat occupants occupying the completed flats. PRESIDENT MEMBER Dated: 15.02.2017 [HON'BLE MR. JUSTICE B. N. RAO NALLA] PRESIDENT
[HON'BLE MR. Sri. PATIL VITHAL RAO] JUDICIAL MEMBER