Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

State Consumer Disputes Redressal Commission

Smt. Sweenie Reddy vs M/S. Emaar Hills Township Pvt. Ltd. on 19 September, 2013

  
 
 
 
 
 

 
 
 





 

 



 

BEFORE THE A.P.STATE
CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD. 

 

   

 

 CC
30 of 2012 

 

Between: 

 

1) Smt. Sweenie Reddy 

 

W/o. P. Radhive Reddy 

 

Age: 32 years 

 

Associate Professor 

 

  

 

2) P. Radhive Reddy 

 

S/o. Podduturi Hanmanth Reddy 

 

Age: 35 years, Advocate 

 

Both are R/o. 104,  

 

Gouri Apartments 

 

Urdu Hall Lane, 

 

Hyderabad-500 029. *** Complainants  

 

  

 

And 

 

1. Govt. of
Andhra Pradesh 

 

Rep. by its Principal Secretary 

 

(Revenue), Secretariat Building 

 

Secretariat, Hyderabad. 

 

  

 

2. A.P.
Industrial Infrastructure Corporation Ltd. 

 

(APIIC), Parishram Bhavan 

 

6th Floor, Fatehmaidan Road 

 

Basheerbagh, Hyderabad 

 

Rep. by its Managing Director 

 

  

 

3. M/s.
Emaar Hills Township Pvt. Ltd. 

 

Office at :
Manikonda Village 

 

Gachibowli, Hyderabad 

 

Rep. by its
Authorised Signatory 

 

G.V. Vijay Raghav,  

 

S/o. G. Hara Gopal Krishna 

 

Flat No. 313,  

 

My Home Mount View Apartments 

 

Navodaya Colony, Yellareddyguda 

 

Hyderabad. 

 

  

 

4. M/s. Emaar MGF Land Ltd. 

 

Regd. Office at ECE House 

 

28, Kasturiba Gandhi Marg 

 

New Delhi-110 001. 

 

Rep. by its Authorised Signatory 

 

G.V. Vijay Raghav,  

 

S/o. G. Hara Gopal Krishna 

 

Flat No. 313,  

 

My Home Mount View Apartments 

 

Navodaya Colony, Yellareddyguda 

 

Hyderabad. *** Opposite Parties  

 

  

 

  

 

  

 

  

 

  

 

  

 

  

 

  

 

 CC
40 of 2012 

 

Between: 

 

  

 

1) Prabhakar Solipuram 

 

S/o. Late S.L.N. Reddy 

 

  

 

2) Mrs. Veena,  

 

W/o. Prabhakar Solipuram 

 

Both are R/o. Villa No. A-8 

 

Hill Ridge Villas,Gachibowli 

 

Hyderabad.   *** Complainants  

 

  

 

And 

 

1. Govt. of
Andhra Pradesh 

 

Rep. by its Principal Secretary 

 

(Revenue), Secretariat Building 

 

Secretariat, Hyderabad. 

 

  

 

2. A.P.
Industrial Infrastructure Corporation Ltd. 

 

(APIIC), Parishram Bhavan 

 

6th Floor, Fatehmaidan Road 

 

Basheerbagh, Hyderabad 

 

Rep. by its Managing Director 

 

  

 

3. M/s.
Emaar Hills Township Pvt. Ltd. 

 

Office at :
Manikonda Village 

 

Gachibowli, Hyderabad 

 

Rep. by its
Authorised Signatory 

 

G.V. Vijay Raghav,  

 

S/o. G. Hara Gopal Krishna 

 

Flat No. 313,  

 

My Home Mount View Apartments 

 

Navodaya Colony, Yellareddyguda 

 

Hyderabad. 

 

  

 

4. M/s. Emaar MGF Land Ltd. 

 

Regd. Office at ECE House 

 

28, Kasturiba Gandhi Marg 

 

New Delhi-110 001. 

 

Rep. by its Authorised Signatory 

 

G.V. Vijay Raghav,  

 

S/o. G. Hara Gopal Krishna 

 

Flat No. 313,  

 

My Home Mount View Apartments 

 

Navodaya Colony, Yellareddyguda 

 

Hyderabad. *** Opposite Parties  

 

  

 

Counsel for the complainant:  M/s.
P. Raja Sripathi Rao  

 

Counsel for the Ops:    Govt. Pleader (Op1) 

 

 M/s.
K. Srinivasa Rao (Op2) 

 

 Ops
3 & 4  Notice held sufficient 

 

 

 

  

 

  

 

  

 

  

 

 

 

  

 

  

 

CORAM:  

 

 SMT. M. SHREESHA, PRESIDING MEMBER 

 

& 

 

 SRI S. BHUJANGA RAO, MEMBER  

 

 

THURSDAY, THE NINETEENTH DAY OF SEPTEMBER TWO THOUSAND THIRTEEN 

 

  

 

ORAL
ORDER:

(Per Smt. M. Shreesha, Member)   ***

1) This is a complaint filed u/s 17(a)(i) of the Consumer Protection Act.

2) The brief facts as stated in the complaint are that the complainants are purchasers of one of the flats in Excelsior Project bearing No. BH EXCL TB-F04-B2-04/B4. The complainants submit that the land in Sy.

No.91 of Gachibowli village was the government land known as Kancha Muktha which was transferred in bits and pieces to Op2 i.e., APIIC and Op1 initiated a scheme for development of an integrated project including International Convention Centre with a hotel, township, Golf course, residential and commercial development etc. and EMAAR Projects PJSC, Dubai was selected as the developer and an MOU dt.

6.11.2002 and Collaboration Agreement dt. 19.8.2005 and Supplementary Agreement were entered into between Op2 and EMAAR Projects PJSC, Dubai. Thereafter Op2 along with EMAAR Projects PJSC, Dubai created SPV with equity holding of both the parties. The SPV is EHTPL i.e., Op3 which is the parent company.

The collaboration agreement entered into between Op2 & Op3 designates Op3 as developer which is required to develop an Integrated Project consisting of Convention Centre Complex, Golf Course and also a township consisting of residential plots for villas, town houses and apartments. Op2 is the nodal agency of Op1 had transferred the land admeasuring Ac. 258.36 gts in Survey No. 210 (P) and 211 (P) of Manikonda Village, Rajendranagar Mandal and land in Survey No. 91(P) of Gachibowli Village, Serilingampally, Mandal Ranga Reddy Dist. Therefore Op2 constitutes 26% shareholding in Op3 and executed a deed of conveyance dt. 28.12.2055 in favour of Op3 and later on Op3 sold 95% of its 74% shareholding in the SVP to Op4. Op3 entered into a development agreement dt. 3.12.2006 and thereafter cancelled this agreement and entered into Development Agreement-cum- GPA dt. 25.7.2007 in which there is no time limit for Op4 to complete the project. The complainant submits that clause 2.3 of the Development Agreement-cum-GPA is against the principles of natural justice.

In pursuance of development agreement wide publicity was given for sale of flats and villas in the Boulder Hills Excelsior Project and the complainants were attracted by the advertisement as Op2 was fully involved in the said project. They paid an amount of Rs. 6,57,029/- as advance for purchase of said flat. Op4 issued a letter 17.10.2008 allotting Flat No. BH EXCL TB-F04-B2-04/B4 admeasuring 2612.62 sft along with undivided interest in the land for a sum of Rs. 10,968,632/- which works out to Rs. 4,800/- per sft along with two car parks. The total sale price including two car parks is Rs. 13,140,576 out of which the complainants paid an amount of Rs. 98,45,270/-

The complainants submits that CBI was investigating into the deals of Op2 & Op4 and the Enforcement Directorate has also taken cognizance of the acts and commissions of all the Ops and registered ECIMR which was reported in the media and that the Enforcement Directorate is taking steps to seize the properties of Ops 3 & 4. In addition to this OS No. 655/2010 has been filed by Op2 against Op4 before the IInd Addl. Chief Judge, City Civil Court, Hyderabad for permanent injunction, which evidences that Op4 will not be able to proceed with the construction of the flat. The complainants submit that Ops 3 & 4 with a malafide intention has stopped the construction activity and in spite of receiving major part of the sale consideration and in spite of several representations made by the complainants to commence construction the Ops 3 & 4 behaved in a high handed manner and challenged the complainants to approach any court of law.

The complainants having considered all the developments demanded the Ops 1 to 4 to refund Rs. 98,45,270/- and got issued a legal notice on 23.12.2011 for which they received a vague reply on 13.1.2012 stating that the construction could not be completed on account of force majeure. Vexed with the attitude of the opposite parties the complainants approached this Commission seeking the following directions:

                    
i.       
To direct Ops 1 to 4 to jointly and severally to pay a sum of Rs. 98,45,270/- together with interest @ 24% p.a., from the date of complaint.
                  
ii.       
To direct the Ops 1 to 4 for the acts of omission to pay compensation of Rs. 1 lakh to the complainants.
                 
iii.       
Awarding costs of the litigation of Rs. 50,000/-.
 
3) Op1 though not filed written version filed the Affidavit evidence of Smt. A. Vani Prasad, Collector Ranga Reddy Dist.
4) Op2 filed written version stating that the it is wholly owned company of the Govt. of A.P. with the main object of promoting industries in the State of A.P. and as per the Collaboration Agreement with EMMAR Properties PJSC, Dubai incorporated SVP M/s. EMMAR Hills Township Pvt. Ltd. (Op3) for the development of the township component of Integrated Project. Op2 submits that they filed a company petition in C.P. No. 108/2010 before the Company Law Board against EMMAR Properties PJSC (Op3) and also instituted a suit against Op4 for rendition of accounts and for permanent injunction in OS No. 655/2010 in which the IInd Addl.

Chief Judge, City Civil Court, Hyderabad was pleased to grant status quo orders in IA No. 3941/2010. Op2 admits that they entered into an MOU on 6.11.2002 for the development and also Collaboration Agreement and a Supplementary Agreement dt. 19.8.2033 with M/s. EMMAR Projects PJSC, Dubai and also admits that SPV was created for the township component of the Integrated Project and that Op3 was also having equity holding and Op2 is having 26% equity in Op3 company.

Op2 submits that the conveyance of the land in favour of SPV i.e., Op3 is a conditional sale for the development of the township project by Op3 and Op4 has nothing to do with the project. Op2 has taken various legal steps to protect its interest. This Op is not a party to any agreement entered into by Ops 3 &4 including the Development Agreement-cum- GPA dt. 25.7.2007 and therefore the said agreements are not binding on this opposite party. They deny that Op4 gave massive publicity that Op2 is also a partner of the project. Op 2 further contends that no amounts were paid to them either by the complainant or by Ops 3 & 4 and therefore deny that they were part of any dubious deals with Ops 3 & 4 and further submits that there is no privity of contract between the complainants and this Op. In fact they have instituted a suit in O.S. No. 655 of 2010 on the file of IInd Addl. Chief Judge, City Civil Court, Hyderabad against Op4. As they did not receive any complaints either from the complainants or from Ops 3 &4 nor entered into any agreement with the complainant and rather Op2 itself initiated steps against Ops 3 & 4 to protect its interests and therefore the question of deficiency of service or refund of amount does not arise.

5) The notice sent by this Commission to Ops 3 & 4 were returned with an endorsement Left . Since they are sent to last known addresses, service of notices held sufficient by virtue of Section 28 (A)(3) of the Consumer Protection Act. None appeared for Ops 3 & 4. No representation.

6) The complainants filed their affidavit evidence and Exs. A1 to A29 are marked on their behalf. Op1 filed affidavit of Smt. Vani Prasad, Collector, Ranga Reddy Dist. by way of evidence and Exs. B8 to B15 are marked on their behalf and Op2 filed affidavit of the General Manager by way of evidence and Exs. B1 to B7 are marked on their behalf.

       

7) The points that fall for our consideration are:

                    

i.    Whether there is any deficiency of service on behalf of Ops?

                  

ii.    whether the complainants are entitled to the reliefs sought for in the complaint?

8) The facts not in dispute are that Op1 is the State and Op2 is the APIIC and EMAAR Projects PJSC, Dubai was selected as the developer and an MOU dt. 6.11.2002 and Collaboration Agreement dt. 19.8.2005 and Supplementary Agreement were entered into between Op2 and EMAAR Projects PJSC, Dubai. It is also an admitted fact that Op2 and EMAAR Projects PJSC, Dubai Dubai created an SPV with equity holding of both parties i.e., 26% of Op2 and 74% of Op3. As per the Collaboration Agreement Op3 which is designated as developer required to develop the Integration Project consisting of Convention Centre Complex, Golf Course and also a township consisting of residential plots for villas, town houses and apartments.

9) It is the complainants case that Op2 being the nodal agency of Op1 transferred the land admeasuring 258.36 acres in S.No. 210(P) and 211(P) of Manikonda Village, Rajendranagar, Mandal, 91(P) of Gachibowli Village, Serlingampally Mandal, Ranga Reddy Dist. etc. and executed a deed of conveyance in favour of Op3 which is evidenced under Ex. A1. A2 is the Development Agreement-Cum-GPA dt. 25.7.07 entered into between M/s. EMAAR Hills Township Pvt. Ltd. and M/s. EMAAR MGF Land Pvt. Ltd. who are the land owner and builder respectively. The complainants submit that Clause 2.3 of the GPA agreement under the heading Project Term does not state any specific time schedule which amounts to unfair trade practise. It is also the complainants case that they entered into agreement of sale on 31.10.2008 with Op3 evidenced under Ex. A3 in which Op3 has assured that physical possession of the flat would be handed over in 24 months from the date of 1st payment which was made on 17.10.2008. Ex. A4 is the construction agreement dt. 31.10.2008. Ex. A5 is the letter addressed by The Excelsior Boulder Hills Golf and Country Club to the complainants intimating the payment schedule.

10) The complainants submit that they have paid an amount of Rs. 98,45,270 out of the sale consideration of Rs. 13,140,576/- for the flat No. BH EXCL TB F04-B2-04/B4 admeasuring 2612.16 sft which includes two Car parkings. Ex. A7 to A19 evidence the payments as follows:

Ex.
No. Cheque No. Date Rs.
A6 Letter of Op4 28-05-2010 8595270 A7 112793 21-06-2010 45000 A8 112794 21-06-2010 45000 A9 112797 21-06-2010 20000 A10 365045 19-06-2010 30000 A11 112796 19-06-2010 45000 A12 365033 17-06-2010 30000 A13 112795 16-06-2010 45000 A14 365046 16-06-2010 40000 A15 219814 14-12-2010 200000 A17 219815 15-12-2010 250000 A18 365048 11-12-2010 350000 A19 219812 11-12-2010 150000 Total     9845270          
11) It is the complainants case that in spite of receiving major part of sale consideration and in spite of repeated requests and demands made by them Op4 has stopped construction and there is no likelihood of construction being completed in view of the investigations being done by CBI and Enforcement Directorate. The complainants further contend that a suit in O.S. No. 655/2010 on the file of II Addl. Chief Judge, City Civil Court, Hyderabad was filed by Op2 against EMR MGF Land limited which is evidenced under Ex. B2
12) Op1 filed the affidavit of evidence of Smt. Vani Prasad, Deputy Collector, R.R. Dist. and also filed their written arguments. It is the main contention of Op1 that the construction agreement dt. 31.10.2008 was entered into between Op3 and complainants wherein Op3 is shown as the Developer- cum-GPA which shall complete the construction within 36 months with a grace period of Six months. As per clause 11.1 at page 149 of the Developer- cum-GPA the developer undertakes full liability for bearing any loss and harm caused to the purchaser. Op1 also denies for want of personal knowledge about any MOU dt. 6.11.2012 entered into between Ops2 & 3 for development and also Collaboration Agreement and Supplementary Agreement by Op2. Op1 submits that they are not necessary parties and are not liable to pay any amounts and there is no deficiency of service on their behalf.
13) It is the main contention of Op2 that there is no privity of contract between them and the complainants and that all payments were made to Ops 3 & 4 and that they are not a party to the Development Agreement-Cum-GPA entered into between the complainants and Ops 3 & 4 and that they have filed OS No. 655/2010 on the file of II Addl. Chief Judge, City Civil Court, Hyderabad against Ops 3 & 4 for rendition of accounts and to suffer permanent injunction and the Honble Court granted Status Quo orders on 16.10.2010 in IA No. 3941/2010. Op2 admits that they entered into an MOU on 6.11.2002 for the development and also Collaboration Agreement and a Supplementary Agreement dt. 19.8.2033 with M/s. EMMAR Projects PJSC, Dubai and also admits that SPV was created for the township component of the Integrate Project.
14) It is also not in dispute that the complainant got issued a legal notice Ex. A20 dt. 23.12.2011 for which they received a reply on 13.1.2012 evidenced under Ex. A21. Ex.A28 & A29 are copies of Hindi and English version of Certificate of Incorporation of Op3 company.
15) Notices to Ops 3 & 4 were sent to the following addresses:
3. M/s. Emaar Hills Township Pvt. Ltd.

Office at : Manikonda Village Gachibowli, Hyderabad Rep.

by its Authorised Signatory G.V. Vijay Raghav, S/o. G. Hara Gopal Krishna Flat No. 313, My Home Mount View Apartments Navodaya Colony, Yellareddyguda Hyderabad.

 

4. M/s. Emaar MGF Land Ltd.

Regd.

Office at ECE House 28, Kasturiba Gandhi Marg New Delhi-110 001.

 

We observe from Ex. A5 which is the payment request letter dt. 26.3.2010 wherein the address of Ops 4 is listed as follows:

Emaar MGF land Ltd., Hyderabad, Manikonda Village, Gachibowli Hyderabad-500
032.

Regd.

Office: ECE House, 28, Kasturiba Gandhi Marg, New Delhi-110 001.

 

As these notices were sent to the last known address and they were returned with an endorsement Left. Since they were sent to last known addresses, service of notices held sufficient by virtue of Section 28A(3) of the Consumer Protection Act.

16) It is also pertinent to note that the legal notice sent by the complainant evidenced under Ex. A20 to the same aforementioned addresses have been served as per the postal acknowledgement and in fact Ex. A21 is the reply given by Op4.

17) The complainants have established the payment of Rs. 98,45,270 to Op4 vide Exs. A6 to A19. Keeping in view the admission of Op2 that the payments have been made to Ops 3 & 4 and also the receipts on record, we are of the considered view that the complainants have established their case that a major part of sale consideration was paid and that they did not complete the construction and delivered possession of the flat as agreed upon within the stipulated period. Much reliance can be placed on reply notice Ex. A21 dt. 13.1.2012 which has been issued by Op4 in which they have relied on Article 7.1 of Article 7 and 28.2.2 and 28.2.4 of Article 28 of the construction agreement which reads as follows:

     
Article 7.1 of Article 7 of agreement:
The owner and/or developer-cum-GPA shall not incur any liability for failure to comply with this agreement if the delay is due to reason of any force majeure condition viz., by reason of any Act of God or Act of Govt. or any other reasons beyond the reasonable control of the owner and/or developer-cum-GPA.
Article 28.2.2 of Article 28 of Construction Agreement:
The owner and/or developer-cum-GPA shall not be liable for any failure to perform its obligations hereunder to the extent that such performance has been delayed, hindered or prevented due to circumstances beyond the control of Owner and Developer-cum-GPA., any act of any authority (including refusal or revocation of a license or consent or repossession of part of whole of the Project Land), compliance with any law or government order, rule, regulation or direction .
Article 28.2.4 of Article 28 of Construction Agreement:
During the operation of force majeure events, the obligations of Owner and Developer-cum-GPA hereunder shall be suspended until the termination of such force majeure events.
 
18) It is their main contention that the force majeure clause has triggered in view of G.O. Ms. No. 1279 dt. 8.10.2010. The aforementioned clauses only refer to the reasons beyond the control of the developer but the facts in the instant case cannot be construed to be termed under force majeure i.e., they are not conditions which are by act of God but have arisen because of their own transactions which necessitated to file O.S No. 655/2010 and had obtained injunction. Therefore the contention of Ops 3 & 4 in their reply notice invoking the aforementioned clauses under force majeure is unsustainable. Having accepted the payments and admittedly not completing the project stating that the conditions are beyond their control without refunding the amounts of the complainants amounts to deficiency of service and unfair trade practise on their behalf.
19) Now we rely on the judgement of Apex Court in Lucknow Development Authority Vs. M.K. Gupta reported in III (1993) CPJ 7 (SC) while dealing with the question whether the statutory authorities such as Lucknow Development Authority or Delhi Development Authority or Banga lore Development Authority constituted under State Acts to carry on planned development of the cities in the State are amenable to Consumer Protection Act 1986 (hereinafter referred to as 'the Act') for any act or omission relating to housing activity such as delay in delivery of possession of the houses to the allottees, non-completion of the flat within the stipulated time, or defective and faulty construction etc. Another aspect of this issue is if the housing activity carried on by the statutory authority or private builder or contractor came within the purview of the Act only after its amendment by the Ordinance No. 24 in 1993 or the Commission could entertain a complaint for such violations even before their Lordships held:
9. This takes us to the larger issue if the public authorities under different enactments are amenable to jurisdiction under the Act. It was vehemently argued that the local authorities or Government bodies develop land and construct houses in discharge of their statutory function, therefore, they could not be subjected to provisions of the Act. The learned Counsel urged that if the ambit of the Act would be widened to include even such authorities it would vitally affect functioning of official bodies. The learned Counsel submitted that the entire objective of the Act is to protect a consumer against malpractices in business.

The argument proceeded on complete misapprehension of the purpose of Act and even its explicit language. In fact the Act requires provider of service to be more objective and ca retaking. It is still more in public services. When private undertakings are taken over by the Government or corporations are created to discharge what is otherwise State's function, one of the inherent objectives of such social welfare measures is to provide better, efficient and cheaper services to the people. Any attempt, therefore, to exclude services offered by statutory or official bodies to the common man would be against the provisions of the Act and spirit behind it. It is indeed unfortunate that since enforcement of the Act there is a demand and even political pressure is built up to exclude one or the other class from operation of the Act. How ironical it is that official or semi-official bodies which insist on numerous benefits, which are otherwise available in private sector, succeed in bargaining for it on threat of strike mainly because of larger income accruing due to rise in number of consumers and not due to better and efficient functioning claim exclusion when it comes to accountability from operation of the Act. The spirit of consumerism is so feeble and dormant that no association, public or private spirited, raises any finger on regular hike in prices not because it is necessary but either because it has not been done for sometime or because the operational cost has gone up irrespective of the efficiency without any regard to its impact on the common man. In our opinion, the entire argument found on being statutory bodies does not appear to have any substance. A Government or semi Government body or a local authority is as much amenable to the Act as any other private body rendering similar service. Truly speaking it would be a service to the society if such bodies instead of claiming exclusion subject themselves to the Act and let their acts and omissions scrutinised as public accountability is necessary for healthy growth of society.

 

20) With respect to liability of Op1 we are of the considered opinion that Principal Secretary representing the State cannot be made personally liable for the acts of Ops 2 to 4 as per the law laid down in the Consumer Protection Act, 1986. The complainants have not established by way of documentary evidence the deficiency of service if any on behalf of Op1 as defined u/s of 2(1)(g) of the Consumer Protection Act which reads as follows :

g)     "deficiency" means any fault, imperfection, shortcoming or inadequacy in the quality, nature and manner of performance which is required to be maintained by or under any law for the time being in force or has been undertaken to be performed by a person in pursuance of a contract or otherwise in relation to any service.

Therefore, we do not find Op1 personally liable with respect to deficiency of service as laid down under the Consumer Protection Act.

21) Now we address ourselves to the question of liability of Op2 who admittedly owns 26% share in SPV which is created by Ops 2 & 3 jointly. Ex. A4 construction agreement is dt.

31.10.2008 entered into between Ops 3 & 4 and the complainant which reads as follows :

The purchaser, owner and the Developer-cum-GPA shall wherever the context so requires or admits, be collectively referred to as parties and severally as party.
1.    Andhra Pradesh Industrial Infrastructure Corporation (APIIC) as the nodal agency of Govt. of A.P. issued a Govt. order No. 359 dt. 4.9.2002 approving the proposal to set up an Integrated Township Project including Golf Course and multiuse land development at Manikonda, Ranga Reddy Dist in favour of EMAAR Properties PJSC (EMAAR PJSC) and conveyed the free hold land admeasuring 258.36 acres forming part of Survey Nos. 210(P) and 211(P) of Manikonda Village, Rajendranagar Mandal, 91(P) of Gachibowli Village, Serilingampally Mandal, Ranga Reddy Dist, 4 to 26(P), 27/4 to 35(P), 36 to 40, 42, 43 to 46P), 47, 48(P) and 49(P) of Nananakramguda village, Serlingampally Mandal, Ranga Reddy Dist. more fully described in Sch.-4 (hereinafter referred to as the Project Land) to and in favour of M/s. EMAAR Hills Township Pvt.

Ltd. the owner herein, a special purpose vehicle incorporated by EMAAR PJSC and APIIC vide Conveyance Deed dt. 28.12.2005 registered as D.No. 25060/07 in the Office of the Dist. Registrar, Ranga Reddy Dist.

 

2.    Subsequently, the owner has executed a Development Agreement-Cum-GPA dt. 25.7.2007 registered as D.No. 9648 of 2007 in Dist. Registrars Office, Ranga Reddy Dist. exclusively in favour of M/s. EMAAR MGF Land Ltd., the Developer-cum-GPA herein, on a revenue sharing basis to develop the Project Land which shall without limitation include Project Management, Design & Development, Architectural Control, Construction, Landscaping, Operation & Maintenance, Sales and Marketing etc., for the Integrated Township Boulder Hills consisting of, without limitation, information technology, Special Economic Zones, Multi-storeyed Residential Apartments, Semi-Independent Town-Houses, Villas, Hotels, Retail Malls, Golf & Country Club, Parks, Play Grounds, Open Spaces, and other Public Utilities etc. (herein after collectively referred to as the Project)   The aforementioned points 1 & 2 clearly state that the development of the project is on revenue sharing basis with Op2, and that the owner has executed Development-Cum-GPA on 25.7.2007 and therefore liability of Op2 cannot be undermined.

In plaint copy in O.S. No. 655/2010, Op2 stated as follows :

(7) As required by the Collaboration Agreement the said Emaar Properties incorporated M/s. Emaar Hills Township Pvt. Ltd. (hereinafter referred to as EHTPL) under the laws of India as a joint Venture Company for the development of the township component f the integrated project Emmar Properties (thorough Emaar Holdings its 100% subsidiary) held 74% equity therein and the remaining 26% shares were held buy Plaintiff. It is pertinent to mention here that EHTPL is a Special Purpose Vehicle (SPV). created pursuant to agreement between Plaintiff and Emaar Properties. The government of Andhra Pradesh through the Plaintiff, was obliged to contribute to the equity by transferring its own land to the said Joint Venture Company for the purpose of developing the township component of the integrated project, Land being the most material contribution of the entire assets as without the land the project could not take off, receiving 26% of the equity as its share, the other 74% being held by Emaar Holdings.
 
(9) As submitted above, by an order G.O. No.359 dated 4.9.2002, the Plaintiff was appointed as Nodal Agency, to develop and implement the integrated Project which facility was to cater to the potential tourist traffic arriving for Convention and Congresses likely to be held in Hyderabad. The Integrated Project was given the status of Tourism Project and related eligible incentives were also conferred thereon. The details of the Project, extent of land and location besides other salient features, in line with which, Plaintiff and Emaar Properties were to enter into a Memorandum of Understanding (hereinafter referred to as MOU) for the purpose of execution of the Integrated Project, were also set out in the annexure thereto.

It is submitted that the mandate of the Plaintiff as set out in the said G.O. defined the powers and terms of grant of land thereby, Copies of the G.O. are enclosed and marked Annexure 3. The Plaintiff always has to act only through its authorized signatory as a corporate entity. The Government order was modified later in some minor details but the basic character of the project and the role of the various parties remained the same.

(10) That the Government of Andhra Pradesh issued G.O.M No.14 dated 11.1.2005, (Annexure

4) and some modifications were required to be carried out to the Collaboration Agreement and accordingly a supplementary agreement dated 19.4.2005 was executed between plaintiff and Emaar Properties which is filed herewith filed herewith ass Annexure 5.

         

The legal effects of all the above documents executed between the parties in so far as the present suit is concerned are:

(a) The Plaintiff ente4red into a Collaboration agreement with Emaar Properties for the implementation and grounding of the project as contemplated by the Plaintiff, in the property belonging to the plaintiff and granted to the said entity for the purpose.
(b) The said Integrated Project is to be developed only by the Joint Venture Companies (SPVs) formed by Plaintiff, APIIC along Emaar Properties PSJC for that purpose.
(c) Emaar Hills Township Pvt. Ltd., being the SPV Company promoted by the Developer (Emaar Properties) for the development of the land conveyed into the Integrated Township Project.

The aforementioned clause 10(b) clearly establishes that the Integrated Project is to be developed by the SPV formed by the plaintiff i.e., Op2 along with Emmar Properties PSJC. It is clear that the property in question also belong to Op2 as it was allotted 26% of equity in the SPV. Therefore Op2 at this juncture cannot shirk from its liability. The duty of Op2 as to take appropriate steps to protect the interests of the Govt. of Andhra Pradesh and also interests of the public, and see that the property was not used for any other purpose than what was originally contemplated in the Collaboration Agreement. For any disputes between Op2 and Op3 & 4, the complainant cannot be made to suffer.

Keeping in view the aforementioned reasons, we are of the considered opinion that Ops 2 to 4 are jointly and severally liable for refund of the amounts paid by the complainants together with compensation of Rs. 25,000/- towards mental agony and costs of Rs. 10,000/-.

22) In the result this complaint is allowed in part directing the Ops 2 to 4 jointly and severally to pay Rs. 98,45,270/- to the complainants within one month from the date of receipt of this order failing which the amount will carry interest @ 9% p.a., from the date of filing of the complaint i.e., from 17.2.2012 till the date of payment. We also award compensation of Rs.

25,000/- and costs of Rs. 10,000/-. The complaint against Op1 is dismissed but without costs.

 

CC 40 of 2012

23) Consequently for the aforementioned reasons and in the light of payments made by the complainants vide Ex. A5 to A9, CC No. 40 of 2012 is also allowed directing the Ops 2 to 4 jointly and severally to pay Rs. 95,64,225/- to the complainants within one month from the date of receipt of this order failing which the amount will carry interest @ 9% p.a., from the date of filing of the complaint i.e., from 7.4.2012 till the date of payment. We also award compensation of Rs. 25,000/- and costs of Rs. 10,000/-. The complaint against Op1 is dismissed but without costs.

   

1) _______________________________ PRESIDING MEMBER  

2)           ________________________________ MEMBER                                                       CC 30 of 2012   APPENDIX OF EVIDENCE WITNESSES EXAMINED FOR COMPLAINANTS OPPOSITE PARTIES None None DOCUMENTS MARKED FOR COMPLAINANTS:

 
Ex.A1:
Deed of conveyance dt. 28.12.2005   Ex.A2 : Development Agreement cum GPA dt. 25.07.2007   Ex.

A3: Agreement dt. 31.10.2008 between complainant and Ops 3 & 4.

 

Ex.A4:

Construction agreement dt. 31.10.2008 between complainant and Ops 3 & 4.
 
Ex.A5:
Payment receipt dt. 26.03.2010 issued for Rs. 85,95,270/- by Op4 and amount outstanding statement.
         
Ex.A6 : Payment receipt dt. 28.05.2010 and amount outstanding statement.
 
Ex.A7 : Receipt issued by Op4 as to receipt of Cheque dt. 21.6.2010 for Rs. 45,000/-
 

Ex.

A8: Receipt issued by Op4 as to receipt of Cheque dt. 21.6.2010 for Rs. 45,000/-

 

Ex.

A9; Receipt issued by Op4 as to receipt of Cheque dt. 21.6.2010 for Rs. 20,000/-

 

Ex.

A10; Receipt issued by Op4 as to receipt of Cheque dt.19.6.2010 for Rs. 30,000/-

 

Ex.

A11: Receipt issued by Op4 as to receipt of Cheque dt.19.6.2010 for Rs. 45,000/-

 

Ex.

A12; Receipt issued by Op4 as to receipt of Cheque dt.17.6.2010 for Rs. 30,000/-

 

Ex.

A13; Receipt issued by Op4 as to receipt of Cheque dt.16.6.2010 for Rs. 45,000/-

 

Ex.

A14; Receipt issued by Op4 as to receipt of Cheque dt.16.6.2010 for Rs. 40,000/-

 

Ex.

A15: Receipt issued by Op4 as to receipt of Cheque dt.14.12.2010 for Rs. 2 lakhs   Ex.A16:

copy of cheque dt.
14.12.2010 for Rs. 2 lakhs in favour of OP4.
 

Ex.

A17: Copy of cheque dt. 15.12.2010 for Rs. 2,50,000/- in favour of Op4.

 

Ex.

A18: Copy of cheque dt. 11.12.2010 for Rs. 3,50,000/- in favour of Op4.

 

Ex.

A19; Copy of cheque dt. 11.12.2010 for Rs. 1,50,000/- in favour of Op4.

 

Ex.A20: Legal Notice dt. 23.12.2011 got issued by complainant to Ops   Ex.A21 : Reply notice dt. 13.01.2012 issued by Op4 to A20 notice.

 

Ex.A22 to A27 : Postal Receipts & Acknowledgements.

 

Ex.A28 & 29 : Certificate of incorporation of Ops 3 & 4.

   

DOCUMENTS MARKED FOR Ops:

Ex.B1:
Photostat copy of authorization dt. 2.3.2006 issued by V.C & M.T of APIIC Ltd to its officials.
 
Ex.B2:
Photostat copy of plaint in OS No. 655/2010 filed by APIIC Ltd., against EMMAR MGF Land Ltd.,   Ex.B3:
Photostat copy of statusquo orders granted by IInd Addl. Chief Judge in IA 3941/2010 in OS No. 655/2010 dt. 15.12.2010   Ex.B4:Photosrat copy of CP 108/2010 filed by APIIC Ltd., against EHTP Ltd., and others the before Company Law Board at Chennai.
 
Ex.B5 : Photostat copy of GOMS No. 359 dt. 4.9.2012 issued by the Govt. of AP in favour of APIIC Ltd.,   Ex.B6 : Photostat copy of reply notice dt. 9.6.2012 got issued by Op2 to complainant.
 
Ex.B7: Postal Acknowledgment     Ex.B8: Govt.
Memo No. 61939/ASN. (2)/98-8 dt. 13.8.2001 Ex.B9: Panchnama dt. 24.8.2001 Ex.B10:
Locations Sketch dt. 24.8.2001 Ex.B11:
Photostat copy of GOMS No. 1033 dt. 9.10.2003 Ex.B12:
Panchnama Ex.B13: Location Plan Ex.B14:
Letter No. 612/1990 dt. 15.10.2003 addressed by APIIC Ltd.
to Dy. Collector & MRO, Serlingampally,   Ex.B15:
Photostat copy of panchnama dt. 22.10.2003     CC 40 of 2012   APPENDIX OF EVIDENCE WITNESSES EXAMINED FOR COMPLAINANTS OPPOSITE PARTIES None None   DOCUMENTS MARKED FOR COMPLAINANTS:
 
Ex.A1:
Deed of conveyance dt. 28.12.2005   Ex.A2 : Development Agreement cum GPA dt. 25.07.2007   Ex.

A3: Agreement dt. 31.10.2008 between complainant & Ops 3 & 4.

Ex.A4:

Photostat copy of intimation letter dt. 27.03.2008 issued by Op4 to complainant   Ex.A5 to A8: Photostat copy of cheques issued by complainant to Ops 3 & 4 for various amounts.
 
Ex.A9 : Photostat copy of receipt dt. 09.01.2009 for Rs. 20,90,926/-
 

Ex.A10:

Photostat copy of letter of comfort dt. 7.2.2009 issued by Op4 to complainant   Ex.A11:
Legal notice got issued by complainant to Ops dt. 23.12.2011   Ex.A12: Postal Acknowledgments Ex.A13 : Reply notice dt. 13.01.2012 issued by Op4 to Ex. A11 notice.
Ex.A14 to 16 : Certificate of incorporation relating Ops 3 & 4 companies.
       
DOCUMENTS MARKED FOR Ops:
Ex.B1:
Photostat copy of authorization dt. 2.3.2006 issued by V.C & M.T of APIIC Ltd to its officials.
 
Ex.B2:
Photostat copy of plaint in OS No. 655/2010 filed by APIIC Ltd., against EMMAR MGF Land Ltd.,   Ex.B3:
Photostat copy of statusquo orders granted by IInd Addl. Chief Judge in IA 3941/2010 in OS No. 655/2010 dt. 15.12.2010   Ex.B4:Photosrat copy of CP 108/2010 filed by APIIC Ltd., against EHTP Ltd., and others the before Company Law Board at Chennai.
 
Ex.B5 : Photostat copy of GOMS No. 359 dt. 4.9.2012 issued by the Govt. of AP in favour of APIIC Ltd.,   Ex.B6 : Photostat copy of reply notice dt. 9.6.2012 got issued by Op2 to complainant.
 
Ex.B7: Postal Acknowledgment    
1) _______________________________ PRESIDING MEMBER  
3)           ________________________________ MEMBER     *pnr                                               UP LOAD O.K.