State Consumer Disputes Redressal Commission
Parsvnath Developers Ltd vs Amit Chopra on 25 July, 2011
BEFORE THE DISTRICT CONSUMER DISPUTES REDRESSAL FORUM-I, U STATE CONSUMER DISPUTES REDRESSAL COMMISSION, UNION TERRITORY, CHANDIGARH. Appeal Case No. 430 of 2010 Date of institution: 26.11.2010 Date of decision : 25.07.2011 1. Parsvnath Developers Ltd., Regd.& Corporate office, 6th floor, Arunachal Building,19, Barakhamba Road, New Delhi through its Managing Director. 2. The Managr, Parsvnath Developers Ltd., SCO -1, Ist floor, Madhya Marg, Sector-26, Chandigarh. . Appellants Versus 1. Amit Chopra son of Shri R.K.Chopra,resident of House No.555, Sector-18-B, Chandigarh. 2. Chandigarh Housing Board, 8 Jan Marg,Sector-9, Chandigarh through its Chairman. .. Respondents. Appeal U/S 15 of the Consumer Protection Act,1986 Present Sh.Aftab Singh,advocate proxy for Sh.Ashwani Talwar,advocate for the appellants. Sh.Kunal Mulwani,advocate for respondent No.1. Sh.Manit Sharma,advocate, proxy for Sh.Jagdish Marwaha,advocate for respondent No.2. Appeal case No.435 of 2010 (Date of institution:30.11.2010) Amit Chopra son of Shri R.K.Chopra, resident of House No.555, Sector-18-B, Chandigarh. --Appellant Versus 1. Parsvnath Developers Ltd., Regd.& Corporate office, 6th floor, Arunachal Building,19, Barakhamba Road, New Delhi through its Managing Director. 2. The Managr, Parsvnath Developers Ltd., SCO -1, Ist floor, Madhya Marg, Sector-26, Chandigarh. 3. Chandigarh Housing Board, Sector-9, Chandigarh through its Chairman. --Respondents Present: Sh.Kunal Mulwani,advocate for the appellant. Sh.Aftab Singh,advocate, proxy for Sh.Ashwani Talwar,advocate for OP Nos.1 & 2 Sh.K.K.Gupta,advocate for respondent No.3 . Appeal case No.437 of 2010 (Date of institution:1.12.2010) Chandigarh Housing Board, Sector-9-D, Chandigarh through its Secretary. --Appellant Versus Amit Chopra S/o Sh.R.K.Chopra, #555,Sector 18-B, Chandigarh. M/s Parsvnath Developers Ltd., through its Director, SCO No.1, Ist floor, Madhya Marg, Sector-26, Chandigarh --Respondents Present:Sh. K.K.Gupta, advocate for the appellant. Sh.Kunal Mulwani,advocate for respondent No.1 Sh.Aftab Singh,advocate proxy for Sh.Ashwani Talwar,advocate for respondent No.2 QUORUM : Justice Sham Sunder, President Mrs. Neena Sandhu, Member
Per Justice Sham Sunder , President This order shall dispose of the aforesaid three appeals, arising out of the order dated 26.10.2010, rendered by the District Consumer Disputes Redressal Forum-I, U.T. Chandigarh (hereinafter to be referred as the District Forum only), vide which it accepted the complaint with costs of Rs.5000/- and directed the OPs jointly and severally to refund the amount of Rs.14,22,750/- to the complainant alongwith interest at the current SBI term deposit rate, from the date of deposit. The OPs were also directed to pay Rs.50,000/- to the complainant, as compensation, for causing mental agony and harassment. The OPs were further directed to comply with the aforesaid order, jointly and severally within 30 days, from the date of receipt of its certified copy, failing which they shall be liable to pay the aforesaid amount with penal interest @ 18% p.a. till its payment.
2. Amit Chopra, complainant applied for a residential flat by depositing Rs.2,64,550/- alongwith the application form on 17.12.2007. He was allotted residential flat No. 304 on 3rd floor, Block No.E-4 in the project of OP Nos.1 & 2 namely Parsvnath Prideasia at Rajiv Gandhi Chandigarh Technology Park, Chandigarh. Thereafter, various amounts were deposited by the Complainant, the total whereof came to be Rs.14,22,750/-. Development agreement dated 06.10.2006 was executed between OP Nos.1 & OP No.3. Flat buyer agreement dated 26.3.2008 was also executed amongst the parties. According to both these agreements, the construction of the residential units was to be completed within a period of 36 months of signing of the development agreement i.e. 6.10.2006. OP Nos.1 & 2,however, failed to make any development at the site. Dissatisfied with the act and conduct of the OPs, the complainant sought cancellation of the allotment and the refund of amount of Rs.14,22,750/-, alongwith upto date interest. Despite his repeated requests, the amount in question, was not refunded by the OPs. It was further stated that the OPs were deficient, in rendering service, and also indulged into unfair trade practice. When the grievance of the complainant, was not redressed, left with no alternative, a complaint under Section 12 of the Consumer Protection Act,1986(hereinafter to be called as the Act only) was filed by him.
3. OP Nos.1 & 2, in their written reply, admitted the factual matrix of the case. It was stated that that the Chandigarh Administration was desirous of developing residential, commercial and other related infrastructure facilities, as an integrated project at Rajiv Gandhi Chandigarh Technological Park in Chandigarh, for which purpose land measuring approximately 123.79 acres with private sector participation, was earmarked. Bids/proposals from private parties for this activity were invited.
OP-1 submitted its proposal with the Chandigarh Administration, which was accepted, vide its letter of acceptance dated 09.06.2006. It was further stated that soon after taking possession of the land measuring 123.79 acres, they started fencing the same. However, the Government of Haryana, claimed ownership over a portion of the said land. The OPs were,thus, stopped from carrying out their activities. The matter was taken up by the OPs with the Chandigarh Administration a number of times and a number of meetings were also held between the OPs and the State of Haryana. However, the matter with regard to the ownership of a portion of the land, the possession whereof was handed over to the OPs remained unsettled. It was further stated that on 12.4.2007, the Chandigarh Housing Board informed OP NO.1 in writing that the dispute had been resolved with the Haryana Government and handed over a revised demarcation plan of the land to it. The Chandigarh Housing Board, however, refused to deliver physical possession of the revised/changed area. The alternative and revised demarcated land offered to OP No.1, by the Chandigarh Housing Board included land belonging to the Forest Department on which there existed more than 200 full grown trees and restrictions were imposed by the Forest Department with regard to the felling of the same. It was further stated that since possession of the entire unencumbered land required for the development of the project had not been handed over to OP NOs.1 & 2, the construction activity could not be started and, as such, delay in the completion of the residential units , as also delivery of possession thereof to the complainant resulted. It was further stated that the dispute between OP Nos.1 & 2 and the Chandigarh Housing Board with regard to the project itself had already been referred to the arbitration and, as such, the District Forum had no jurisdiction to entertain the complaint and decide the same. It was further stated that the refund of amount could be made to the complainant, only after deduction of 5% of the basic price, as per clause 5(a) of the agreement dated 26.3.2008. It was further stated that a period of 36 months, for completion of the residential units, was to commence, from the date of delivery of the possession of the entire land by the Chandigarh Housing Board to OP NOs.1&2 as per the development agreement, and not from the date of execution of the same. It was denied that the OP Nos. 1 & 2 were deficient, in rendering service and also indulged into unfair trade practice.
4. OP NO.3, Chandigarh Housing Board, in its written reply, besides admitting the factual matrix of the case, stated that flat buyer agreement dated 26.3.2008 was executed amongst the parties. It was further stated that according to clause 9(a) of the said agreement, OP Nos.1 & 2 were required to complete the construction within 36 months of the signing of the agreement. It was further stated that it was the developer who was responsible for non-completion of the construction within the stipulated period and it had no concern with the same. It was further stated that in the event of seeking the refund by the buyer, the amount deposited by him could only be refunded to him, after deduction of 5% of the basic price, as per clause 5(a) of the flat buyer agreement. It was further stated that there is no deficiency, in service, on the part of OP No.3,in rendering service, nor it indulged into unfair trade practice.
5. After hearing the Counsel for the parties , and, on going through the evidence and record of the case, the District Forum, passed the order, in the manner, referred to, in the opening para of the instant order.
6. Feeling aggrieved, the aforesaid three appeals, one by Parsvnath Developers Ltd. & another appellants/OPs, for setting aside the impugned order, second by the appellant/complainant claiming interest @ 24% p.a. and revival of allotment of the unit, in terms of clause 5(a) of the flat buyer agreement, and the third by the Chandigarh Housing Board, appellant/OP also for exonerating of their liability, to pay any amount, to the complainant and setting aside the impugned order were filed.
7. We have heard the Counsel for the parties, and have gone through the record of the case, carefully.
8. The Counsel for the Parsvnath Developers Ltd.
and another, appellants/OPs in Appeal No.430/2010 submitted that, till date the Chandigarh Housing Board had not handed over the possession of the entire unencumbered land, required for the project in question. He further submitted that it was, under these circumstances, that the construction of the project could not be undertaken and the possession could not be delivered, as it was an integrated project. He further submitted that the appellants have not abandoned the project. He further submitted that the complainant was only entitled to the refund of amount, after deduction of 5% of the basic price, in view of the provisions of clause 5(a) of the flat buyer agreement. He further submitted that the interest was awarded by the District Forum, at a higher rate. He further submitted that the order of the District Forum, being illegal, is liable to be set aside.
9. The Counsel for the appellant/complainant, in Appeal case No.435 of 2010 submitted that, the amount deposited by the appellant, was illegally withheld by the OPs for a sufficiently longer period, as a result whereof, he was deprived of the use thereof. He further submitted that the District Forum, granted too meagre interest @ 18% p.a. He further submitted that the appellant was entitled to interest @ 24% p.a. He further submitted that, even the relief, with regard to the revival of allotment of the unit, to the complainant, in terms of clause 5(a), in case, the project was revived by the OPs, was sought, but the same was not granted to the complainant, without any rhyme or reason. He further submitted that, since there was no default, in making payment on the part of the complainant, the OPs could not deduct 5% of the basic price, from the amount, deposited by him, at the time of refund thereof. He further submitted that the order of the District Forum be modified to that extent.
10. The Counsel for the Chandigarh Housing board, appellant/OP, in Appeal Case NO.437/2010, submitted that, it was the responsibility of the developer to construct the flats and deliver possession thereof within 36 months from 6.10.2006, the date when the development agreement between the OPs, was executed. He further submitted that, as per clause 9( c)of the flat buyer agreement, on account of non-delivery of possession within the prescribed time, compensation indicated therein, could only be awarded against the developer, but the District Forum was wrong, in holding the Chandigarh Housing Board, jointly and severally liable to pay the compensation of Rs.50,000/-. It was further submitted that the compensation of Rs.50,000/- for alleged mental agony and harassment was wrongly awarded by the District Forum. It was further submitted that the appeal be accepted and the order of the District Forum be set aside.
11. The first question, that arises for consideration, is, as to within which period the construction of the residential units, was likely to be completed. There is, no dispute, about the factum, that the complainant applied for the allotment of a flat. He was allotted a flat. He deposited Rs.14,22,750/- through various instalments, towards the price of flat, which was allotted to him, as admitted by the OPs. Clause 9(a) of the flat buyer agreement annexure C4, dated 26.3.2008, referred to above, which is relevant, for answering the question, posed at the outset of this paragraph, reads as under ;
Construction of the residential units is likely to be completed within a period of thirty six (36) months of the signing of the Development Agreement i.e. 06.10.2006 between the Developer and CHB and/or as may be extended in terms of the Development Agreement shall be subject to force majeure and circumstances beyond the control of the Developer, and any restrains, restrictions from any Courts/authorities. The delay in grant of environmental clearances beyond 12 months of the signing of the Development Agreement shall not be counted towards the said period of 36 months.
12. The plain reading of Clause 9(a) of the flat buyer agreement, extracted above, clearly goes to reveal, that the construction of the residential units, was to be completed, within a period of thirty six months of the signing of the development agreement dated 06.10.2006 annexure R1/1. The time could be extended, in terms of the development agreement dated 6.10.2006, subject to force majeure, and the circumstances beyond the control of the developer. OP Nos.1 & 2 admitted, in their written reply that, in the first instance, the possession of entire project land was handed over to them by OP No.3, and when the fencing was being done, the Haryana Govt. raised dispute with regard to the ownership of a portion of the land. It is further the case of OP Nos.
1 & 2 that when that dispute was resolved, and in lieu of the disputed portion of the land, possession of some other land was given to them, the same was discovered to be that of the Forest Department. Even if, it is assumed for the sake of arguments, that the ownership of a small portion of the land was disputed, that did not mean that the construction of the residential units, could not be undertaken, on the remaining land, which constituted the major portion of the project land, and with regard whereto, there was no dispute, whatsoever. Therefore, it was not, on account of the circumstances, beyond the control of the developer, that delay was caused, in the construction of residential units . The developer also could not take shelter of force majeure clause. No document was produced by OP Nos.1 & 2, that any restriction was imposed by any Court or Authority upon them, as a result whereof, they could not raise construction of residential units, in time. Even, it was not proved that there was delay, in the grant of environmental clearance. OP Nos.1 & 2, without first confirming the clear title of the land, over which the project was to be developed, started booking the flats and allotting the same to the prospective buyers, by fleecing them of huge amounts and making misleading statement that the construction of residential units will be completed within 36 months w.e.f. 6.10.2006. Even long after the expiry of the stipulated period, not even a brick was laid, at the site, what to speak of raising construction. OP Nos.1 & 2, thus, indulged into unfair trade practice. It is, therefore, held that the construction of the residential units was to be completed within 36 months from 6.10.2006 i.e. by 5.10.2009.
13. The next question, that arises for consideration, is, as to whether the complainant was entitled to the refund of the amount deposited by him with interest or not ? Clause 9(d) of the flat buyer agreement annexure C4, which is relevant, to answer this question, reads as under;
9(d) If as a result of any rules or directions of the Government or if any competent authority delays, withholds, denies the grant of necessary approvals for the Project, or if due to any force majeure conditions, the Developer is unable to deliver the unit to the Buyer, the Developer and CHB shall be liable to refund to the Buyer the amounts received from the Buyer with interest at the SBI Term Deposit Rate as applicable on the date of refund.
14. The complainant deposited instalments, in time, with the hope of getting possession of the flat allotted to him, within a period of 36 months from 10.6.2006, but all his hopes were dashed to the ground when he found that even by the year 2010, not even a single brick had been laid, at the spot, what to speak of construction of flats, and delivery of possession thereof to the buyers. In these circumstances, the complainant could not wait for an indefinite period. The only option with the complainant, in such circumstances, was to ask for the refund of the amount. He, thus, issued a legal notice for refund of the amount with interest, but the OPs failed to do so. The plain reading of Clause 9(d) extracted above, reveals that if the developer, for whatever the reasons may be, fails to deliver the residential unit to the buyer, the developer and the Chandigarh Housing Board, shall be liable to refund the amounts, received from the buyer, with interest, at the SBI Term Deposit Rate, as applicable, on the date of refund. The OPs were, thus, deficient, in rendering service by neither delivering the possession of the flat, within the stipulated time, nor refunding the amount with interest as provided under Clause 9(d) of the agreement, referred to above. The complainant was, thus, entitled to the refund of the amount of Rs.14,22,750/- with interest at the SBI term deposit rate, as per Clause 9(d) of the Agreement, referred to above, from the date of deposit till realization. The District Forum was right, in holding so.
15. Coming to the submission of the Counsel for OP Nos.1 & 2, that since there was breach of Clause5(a) of the flat buyer agreement, by the complainant, he was entitled to the refund of the amount deposited by him, only after deduction of 5% of the basic price of the flat. It may be stated here, that such an argument advanced by the Counsel for OP Nos.1 & 2, is misconceived.
Clause 5(a) of the aforesaid agreement C4 , reads as under ;
5(a)Timely payment of the instalments/amounts due shall be of the essence of this Agreement. If payment is not made within the period stipulated and/or the Buyer commits breach of any of the terms and conditions of this Agreement, then this Agreement shall be liable to be cancelled. In the eventuality of cancellation, earnest money being 5% of the basic price would be forfeited and the balance, if any, would be refundable without interest. However, the sellers may allow the revival of the allotment of the unit (subject to its availability) in the name of the Buyer on payment of revival charges amounting to 10% of earnest money.
16. The plain reading of Clause 5(a) extracted above, clearly goes to show that admittedly the payment of instalments/amounts due, shall be the essence of the agreement and if the payment was not made, within the stipulated period, or the buyer committed breach of any of the terms and conditions of the agreement, the agreement shall be liable to be cancelled and the amount would be refunded, after deduction of 5% of the basic price. The question arises, as to whether, there was default, in making the payment of instalments, or violation of any other term and condition of the agreement aforesaid, on the part of the complainant, or not ? It was proved, as also admitted by the OPs, that the payment of instalments was made by the complainant, as and when the same fell due. There was no delay, in making payment of instalments, towards the price of the flat, on the part of the complainant. Since, after the payment of the aforesaid amount, and expiry of the period of 36 months from 6.10.2006, not even a single brick had been laid, the complainant was left with no alternative than to ask for the refund of the amount. There was also no breach of any other term and condition of the agreement, referred to above, on the part of the complainant. As such, the provisions of Clause 5(a), extracted above, relating to the deduction of 5% amount of the basic price, could not be invoked. The complainant was, thus, entitled to the refund of the entire amount, deposited by him, with interest. The District Forum was also right, in holding so. The findings of the District Forum, in this regard, are affirmed. The submission of the Counsel for the Parsvnath Developers & another appellants, in this regard, being without merit, must fail, and the same stands rejected.
17. The next question, that arises for consideration, is, as to whether, the complainant was entitled to compensation for not handing over possession to him, for causing him physical harassment and mental agony, or not ? No doubt, clause 9( c) of the flat buyer agreement, specifies as to at what rate the compensation is to be granted to the complainant, in case, the possession is not delivered in time. However, compensation was not granted, by the District Forum at the specified rate mentioned in clause 9( c). The District Forum, after taking into consideration the facts, circumstances, the physical harassment and mental agony suffered by the complainant, granted him lump-sum compensation of Rs.50,000/-. In the appeal filed by the appellant/complainant, he has not challenged the inadequacy of compensation, awarded to him. In the appeal, the appellant/complainant has not claimed compensation, at the rate specified in clause 9(c ) of the agreement, annexure C4. In this view of the matter, the appellant/complainant cannot be granted compensation, at the rate, specified in clause 9(c ) of the agreement annexure C4.
The compensation of Rs.50,000/- awarded by the District Forum, cannot be said to be excessive, unreasonable or unfair.
The submission of the Counsel for the appellants in appeal Nos.430and 437, being devoid of merit is rejected.
18. The District Forum, fell into an error in holding that the Chandigarh Housing Board, was jointly and severally liable with the developer to pay the compensation awarded. According to clause 9(c ) of the agreement annexure C4, it was only the developer, which was liable to pay the compensation and not the Chandigarh Housing Board. To this extent, the order of the District Forum requires modification.
19. The District Forum granted interest @ 18% p.a., in the event of non-compliance of the order within 30 days. It may be stated here, that the interest @ 18% awarded, on account of non-compliance of its order within 30 days, is also on the higher side. In our opinion, the interest @ 12% p.a., on account of non-compliance of the order, could be said to be just, reasonable and fair. The order of the District Forum, in this regard, also requires modification.
20. Coming to the factum, as to whether, the complainant is entitled to interest @ 24% p.a. and revival of flat, claimed by him, in the appeal in terms of Clause 5(a) of the agreement, referred to above, in case, the project was revived , it may be stated here, that both these reliefs cannot be granted to him. As stated above, the penal interest could only be granted at a reasonable rate. It has been held in para 19 above, that penal interest @ 12% p.a. can be said to be reasonable, fair and just. Since, the complainant had claimed the refund of amount, the question of protecting his right, with regard to the allotment of a flat, as and when the project was revived, does not arise. Amit Chopra appellant in Appeal case NO.435 of 2010, therefore, is not entitled to the reliefs, claimed by him, in the appeal.
21. Although, the dispute interse the OPs i.e. Parsvnath Developers Ltd. and the Chandigarh Housing Board, as per clause 18 of the Escrow Agreement dated 1.06.2007, executed amongst them, and the State Bank of India has already been referred to the Arbitrators, yet the jurisdiction of the Consumer Fora was not barred. With a view to resolve the controversy in its proper perspective, reference to Section 3 of the Consumer Protection Act,1986 is made, which reads as under ;
3.Act not in derogation of any other law.
The provisions of this Act shall be in addition to and not in derogation of the provisions of any other law for the time being in force.
22. Section 3 of the Act is worded, in widest terms, and leaves no manner of doubt that the provisions of the Act, shall be in addition to, and not in derogation of any other law, for the time being in force.
The mere fact that the other remedy of resorting to the arbitration proceedings, as per agreement annexure R4, has been availed of by the OPs, that would not oust the jurisdiction of the Consumer Fora, in view of Section 3 of the Act. Similar principle of law was laid down in Fair Engg. Pvt. Ltd. & another Vs N.K.Modi (2003)2 SCC412 and C.C.I Chambers Coop. Housing Society Ltd. Vs Development Credit Bank Ltd. (2006)3 SCC721. The submission of the Counsel for the appellants, in appeal NO.430 of 2010, being devoid of merit is rejected.
23. For the reasons, recorded above, Appeal No.430/2010 titled as Parsvnath Developers Ltd.
& another Vs Amit Chopra & ors. and Appeal No.437 of 2010 titled as Chandigarh Housing Board Vs Amit Chopra & another , are partly accepted, with the following modifications ;
(i)that only the Parsvnath Developers Ltd. shall be liable to pay compensation of Rs.50,000/- awarded by the District Forum, for harassment and mental agony, caused to the complainant, and the Chandigarh Housing Board shall not be liable to pay the same.
(ii) that the direction of the District Forum regarding the grant of penal interest @ 18% p.a. on non-compliance of the order within 30 days, is modified, and instead the OPs, are ordered to pay penal interest @ 12% p.a. on the aforesaid payable amounts, on account of non-compliance of the order, within the period stipulated by the District Forum.
(iii) the remaining reliefs, granted by the District Forum, shall remain undisturbed.
24. Appeal No.435 of 2010 filed by Amit Chopra appellant, being devoid of merit, must fail, and the same is dismissed.
25. The parties in all the appeals, are left to bear their own costs.
26. Complete certified copy of this order, shall be placed in appeal file Nos.435 of 2010 and 437 of 2010.
27.. Certified Copies of this order be sent to the parties, free of charge.
28. The file be consigned to record room.
Sd/-
Announced (JUSTICE SHAM SUNDER) 25th July,2011 President Sd/- ( NEENA SANDHU) Member *Js STATE COMMISSION Appeal case NO.430/2010 Present:
Sh.Aftab Singh,advocate proxy for Sh.Ashwani Talwar,advocate for the appellants.
Sh.Kunal Mulwani,advocate for respondent No.1.
Sh.Manit Sharma,advocate, proxy for Sh.Jagdish Marwaha,advocate for respondent No.2.
Dated the 25th day of July,2011 ORDER Vide our detailed order of the even date, recorded separately, this appeal has been partly accepted.
(Justice Sham Sunder) (Neena Sandhu) President Member STATE CONSUMER DISPUTES REDRESSAL COMMISSION, UNION TERRITORY, CHANDIGARH.Appeal Case No. 435 of 2010
Date of institution: 30.11.2010 Date of decision : 25.07.2011 Amit Chopra son of Shri R.K.Chopra, resident of House No.555, Sector-18-B, Chandigarh.
--Appellant Versus
1. Parsvnath Developers Ltd., Regd.& Corporate office, 6th floor, Arunachal Building,19, Barakhamba Road, New Delhi through its Managing Director.
2. The Managr, Parsvnath Developers Ltd., SCO -1, Ist floor, Madhya Marg, Sector-26, Chandigarh.
3. Chandigarh Housing Board, Sector-9, Chandigarh through its Chairman.
--Respondents Present: Sh.Kunal Mulwani,advocate for the appellant.
Sh.Aftab Singh,advocate, proxy for Sh.Ashwani Talwar,advocate for OP Nos.1 & 2 Sh.K.K.Gupta,advocate for respondent No.3 .
QUORUM :
Justice Sham Sunder, President Mrs. Neena Sandhu, Member Per Justice Sham Sunder , President This appeal has been dismissed, in terms of our detailed order of the even date, recorded separately, in connected Appeal case bearing No.430 of 2010 titled as Parsvnath Developers Ltd.& another Vs Amrit Chopra & another . A copy of that order be placed on this file, which shall form part of this order.
Certified Copies of this order be sent to the parties, free of charge. The file be consigned to record room.
Sd/- sd/-
Announced (JUSTICE SHAM SUNDER) (NEENA SANDHU) 25th July,2011 President Member STATE CONSUMER DISPUTES REDRESSAL COMMISSION, UNION TERRITORY, CHANDIGARH.
Appeal Case No. 437of 2010 Date of institution: 1.12.2010 Date of decision : 25.07.2011 Chandigarh Housing Board, Sector-9-D, Chandigarh through its Secretary. --Appellant Versus Amit Chopra S/o Sh.R.K.Chopra, #555,Sector 18-B, Chandigarh.
M/s Parsvnath Developers Ltd., through its Director, SCO No.1, Ist floor, Madhya Marg, Sector-26, Chandigarh
--Respondents Present:Sh. K.K.Gupta, advocate for the appellant.
Sh.Kunal Mulwani,advocate for respondent No.1 Sh.Aftab Singh,advocate proxy for Sh.Ashwani Talwar,advocate for respondent No.2 QUORUM :
Justice Sham Sunder, President Mrs. Neena Sandhu, Member Per Justice Sham Sunder , President This appeal has been partly accepted, in terms of our detailed order of the even date, recorded separately, in connected Appeal case bearing No.430 of 2010 titled as Parsvnath Developers Ltd. & another Vs Amit Chopra & another. A copy of that order be placed on this file, which shall form part of this order.
Certified Copies of this order be sent to the parties, free of charge. The file be consigned to record room.
Sd/- sd/-
Announced (JUSTICE SHAM SUNDER) (NEENA SANDHU) 25th July,2011 President Member