State Consumer Disputes Redressal Commission
Sushil Ishpuniani vs M/S Three C Projects Pvt. Ltd. on 9 May, 2017
Daily Order IN THE DELHI STATE CONSUMER DISPUTES REDRESSAL, COMMISSION : DELHI (Constituted under Section 9 of the Consumer Protection Act, 1986) Date of Arguments : 09.05.2017 Date of Decision : 12.05.2017 Complaint No. 705/2017 IN THE MATTER OF: Mr. Sunil Ishpuniani, S/o Shri Hans Raj, R/o 102, T6, Parsvanath Prestige 2, Sector 93A, Noida-201304 (UP). Mrs. Anjali Ishpuniani, W/o Mr. Sunil Ishpuniani, R/o 102, T6, Parsvanath Prestige 2, Sector 93A, Noida-201304 (UP). ........Complainants VERSUS M/s. Three C Properties Private Limited, Through its Directors. Registered office at: D-107, Panchsheel Enclave, New Delhi-110017. ..........Opp. Party CORAM SH. O. P. GUPTA, MEMBER (JUDICIAL) SH. ANIL SRIVASTAVA, MEMBER
1. Whether reporters of local newspaper be allowed to see the judgment? Yes/No
2. To be referred to the reporter or not? Yes/No Present : Sh. Bhavya Goyal, Counsel for the Complainant.
PER : SHRI ANIL SRIVASTAVA, MEMBER Sh. Sunil Ishpuniani & Smt. Anjali Ishpuniani have filed this complaint before this Commission u/s 17(a)(i) of the Consumer Protection Act, 1986 against M/s. Three C Properties Private Limited hereinafter are referred to complainants and opposite party respectively praying for relief as under :-
Direct the Opposite party to refund the entire amount of Rs.10,00,000/- alongwith an interest of Rs.10,50,000/- (calculated at the rate of 18% per annum for a period of 70 months starting from the date of payment made by the Complainants till the date of filing of this complaint) Direct the opposite parties to pay an amount of Rs.5,00,000/- to the complainants as damages for the mental agony and harassment suffered by them due to its arbitrary, unfair and unlawful acts, as detailed above.
Grant the cost of litigation to the Complainants.
Any other order, relief or direction, which this Hon'ble Commission may deem fit and proper under the present facts and circumstances.
Facts of the case are these.
The complainants aggrieved by the attitude of the OP and alleging deficiency on his part have complained against the OP alleging that they have not been handed over the possession of the office space admeasuring 1245 sq. ft bearing no. 403 on 4th Floor, in Tower 2 of the commercial project known as OZONE BOULEVARD located at Plot No. H-10, Sector-98, Noida, UP. The complainants stated that they had already made the payment of Rs.10,00,000/- as sought by the opposite party.
We have heard the arguments and perused the record.
In the first instance we note that this Commission does not enjoy the territorial jurisdiction for the reasons that the plot in question is situated at Greater Noida and cause of action has also arisen there. For this purpose we rely upon Section 17 of the Consumer Protection Act which posits as under :
[(2)] A complaint shall be instituted in a State Commission within the limits of whose jurisdiction,-
(a) The opposite party or each of the opposite parties, where there are more than one, at the time of the institution of the complaint, actual and voluntarily resides or carries on business or has a branch office or personally works for gain; or (b) any of the opposite parties, where there are more than one, at the time of the institution of the complaint, actually and voluntarily resides, or carries on business or has a branch office or personally works for gain provided that in such case either the permission of the State Commission is given or the opposite parties who do not reside or carry on business or have a branch office or personally works for gain, as the case may be, acquiesce in such institution; or (c) the cause of action, wholly or in part, arises]
The law categorically posits that Commission would enjoy the territorial jurisdiction if cause of action arose in that area. The policy as stated above having been opted at Moga, Punjab accident having been done at Gujarat, by no stretch of imagination the jurisdiction of this Commission at Delhi can be invoked.
In this connection , the Hon'ble Apex Court in the matter of Soni Surgical Vs. NIC, IV (2009) CPJ 40 have held as under:-
Moreover, even if it had application, in our opinion, that will not help the case of the appellant. Learned Counsel for the appellant submitted that the respondent-insurance company has a branch office at Chandigarh and hence under the amended Section 17 (2) the complaint could have been filed in Chandigarh. We regret, we cannot agree with the learned counsel for the appellant. In our opinion, an interpretation has to be given to the amended Section 17(2)(b) of the Act, which does not lead to an absurd consequence. If the contention of the learned counsel for the appellant is accepted, it will mean that even if a cause of action has arisen in Ambala, then too the complainant can file a claim petition even in Tamil Nadu or Gauhati or anywhere in India where a branch office of the insurance company is situated. We cannot agree with this contention. It will lead to absurd consequences and lead to bench hunting. In our opinion, the expression 'branch office' in the amended Section 17(2) would mean the branch office where the cause of action has arisen. No doubt this would be departing from the plain and literal words of Section 17(2)(b) of the Act but such departure is sometimes necessary (as it is in this case) to avoid absurdity.
The Ld. Counsel has drawn our attention to the judgement passed by NCDRC in the matter of Aggarwal Packers and Movers Vs. Renu Sharma and another judgement against passed by NCDRC in the matter of Housing Board Haryana Vs. Inderjit Garg, II (2012) CPJ 316. In the both cases, NCDRC has held that jurisdiction can be invoked by the factum of registered office. However facts of those cases are not apposite to this case. Keeping in view the verdict of the apex court in Sonic Surgical case holding that cause of action in the matter would arise from the place where the material decision was taken and not by the fact of head office / registered office of the company, we hold that this Commission has no territorial jurisdiction to hear this case and we accordingly withhold orders passed by District Forum.
We order accordingly.
Copy of this order be sent to both the parties free of cost as contemplated under the Consumer Protection Rules 1987 read with Consumer Protection Regulations 2005. A copy of this order may be sent to the District Fora for information. File be consigned to Record Room.
(ANIL SRIVASTAVA) (O.P. GUPTA) MEMBER MEMBER (JUDICIAL)