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 2, Cited by 0]

State Consumer Disputes Redressal Commission

Sanjay Saini vs Spaze Towners Pvt.Ltd. on 3 March, 2016

  	 Daily Order 	   

STATE CONSUMER DISPUTES REDRESSAL COMMISSION, HARYANA, PANCHKULA.

 

 

 

                                                Complaint No.45 of 2016

 

                                                      Date of Institution: 24.02.2016                             Date of Decision: 03.03.2016

 

 

 

Sanjay Saini S/o Sh.Ram Chander Saini R/o B-605, Plot No.58, Sukriti CGHS, Sector 56, Gurgaon.

 

.....Complainant

 

 

 

Versus

 

 

 

M/s Spaze Towers Pvt. Ltd. Spazedge, Sector-47, Gurgaon-Sohna Expressway Gurgaon, 122002, Haryana.

 

          .....Opposite Party

 

 

 

CORAM:             Mr. R.K.Bishnoi, Judicial Member.

 

                   Ms.Urvashi Agnihotri, Member.                                     

 

For the parties:  Mr.N.K.Malhotra, Advocate counsel for the complainant.

 

 

 

O R D E R
 

R.K.BISHNOI, JUDICIAL MEMBER :-

          It is alleged by the complainant that he booked a flat measuring 1600 sq. feet with the opposite party (O.P.) and deposited Rs.53,94,675/- upto the month of May 2012.  On 15.07.2009 flat buyers agreement was executed in between them and as per clause 29 of that agreement the possession was to be delivered within 36 months from that date i.e. upto 15.07.2012.  In case of default of possession the O.P. was supposed to give compensation @ Rs.5/- per sq. feet per month of the super area till the offer of possession.  In this case the possession was offered in the month of January 2016. So the O.P. is liable to pay Rs.3,78,202/- qua this account. The O.P. charged compound interest @ 18% on the delayed payment  and he is also entitled for interest at this rate on the amount deposited by him which comes to Rs.50,73,565.18.  As he made payment in time, he was entitled for discount of 7% which comes to Rs.3,99,362/-.  So the O.P. be directed to pay the amount as mentioned in the relief clause, which is as under:-
"xxxxx respondent may kindly be directed to pay the  amount of Rs.59,73,565.18/- as interest @ 18% vide Annexure C-6, upon the amount deposited Rs.67,46,120/- (Annexure C-5) from 16.07.2012 to 30.01.2016 as well as 7% discount on basic price (Rs.399,262/- vide annexure C-8 and interest calculation on delayed possession (Rs.5/- sq. ft./months) vide Annexure C-4 which total comes Rs.58,51,030/- and litigation expenses of Rs.55,000/- as legal fee and Rs.10,000/- as other expenses and Rs.10.00 lac as compensation on account of deficiency and mental agony and harassment on the part of the respondent."

2.      Heard. File perused.

3.      As per facts mentioned above, it is clear that the complainant is asking for compensation on the ground of delay in delivery of possession.  As per his averments, the possession was to be delivered upto 15.07.2012.  Thereafter, the O.P. was to pay compensation @ Rs.5/- per sq. feet which comes to Rs.3,78,202/-, as alleged in para No.5 of the complaint. When the parties have executed an agreement they are bound by the same and the terms and conditions as opined by Hon'ble Supreme Court  in  United India Insurance Co. Ltd. and others Vs.Roshan Lal Oil Mills Ltd. and others (2000) 10 SCC 19, Sikka Papers Ltd. Vs. National Insurance Co. Ltd. and others. AIR 2009 SC 2834.  The contract has to be construed having reference to the stipulations contained in it and no artificial far fetched meaning could be given to the words appearing in it.  When it is settled by the Hon'ble Apex court that the parties cannot deviate from the terms and conditions settled in between them, complainant cannot go beyond the same.  When provision about compensation qua delayed possession is mentioned in the agreement, the complainant cannot ask interest @18% on the deposited amount. He is seeking relief on both the counts. When a specific clause has been mentioned in the agreement, an allottee cannot ask to give compensation beyond the same.  He signed the agreement with open eyes and cannot ask to ignore the same.  O.P. charged the interest as agreed in between them on the delayed payment.  It is no-where mentioned in the agreement that allottee will not be liable to pay the interest at this rate.  As per complainant the amount of discount is Rs.3,99,262.50.  In this way the amount to be paid qua delayed possession and refund comes to Rs.3,78,202+3,99,262.50=7,77,464.50/-, which is much less than the pecuniary jurisdiction of this Commission.  It appears that the complainant has enhanced the amount just to bring this complaint within the jurisdiction of this Commission.

4.      Value of flat cannot be taken into consideration for pecuniary jurisdiction as already opined by this Commission in Complaint No.19 of 2014 titled as Vinita Goyal and another Vs.M/s Unitech Limited and another decided on 21.02.2014, which is as under:-

 
"7.               The Act was enacted with a view to providing  better protection to the consumers. As is apparent, the word consumer denotes a person who buys the goods or avails the services yet the Act includes within its ambit the user of goods or services as well. Section 2(d) of the Act defines the term 'consumer' which is set out as under:-
Section 2(d) "consumer" means any person who--
buys any goods for a consideration which has been paid or promised or partly paid and partly promised, or under any system of deferred payment and includes any user of such goods other than the person who buys such goods for consideration paid or promised or partly paid or partly promised, or under any system of deferred payment when such use is made with the approval of such person, but does not include a person who obtains such goods for resale or for any commercial purpose; or hires or avails of any services for a consideration which has been paid or promised or partly paid and partly promised, or under any system of deferred payment and includes and beneficiary of such services other than the person who hires or avails of the services for consideration paid or promised, or partly paid and partly promised, or under any system of deferred payments, when such services are availed of with the approval of the first mentioned person but not include a person who avails of such services for any commercial purpose,.
8.                A plain reading of the aforesaid Section makes it clear that the consumer is a person who either buys the goods or avails or hires the services and also a person who is user of such goods or services but such use is made with the approval of the first mentioned person. Needless to say, goods or services for commercial purpose or for resale have been excluded from the purview of the Act. Now what emerges from the provision is that a person is consumer either of goods or of services.
9.                Further Section 17 of the Act deals with the jurisdiction of this Commission. For facilitation, the same is reproduced as under:-
Jurisdiction of the State Commission:-(1) Subject to the other provisions of this Act, the State Commission shall have jurisdiction-
to entertain-
complaints where the value of the goods or services and compensation, if any, claimed exceeds rupees twenty lakhs but does not exceed rupees one crore; and appeals against the orders of any District Forum within the State; and
(b)     to call for the records and passed appropriate orders in any consumer dispute which is pending before or has been decided by any District Forum within the State where it appears to the State Commission that such District Forum has exercised a jurisdiction not vested in it by law, or has failed to exercise a jurisdiction so vested or has acted in excercise on its jurisdiction illegally or with material irregularity.
(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, actually 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 work for gain, as the case may be, acquiesce in such institution; or

 

(c)     the cause of action , wholly or in part, arises.

 

10.              A plain reading of Section 17 of the Act suggests that there is a fair scheme in the Act with regard to hierarchy of the consumer forums established under the Act. In respect of the goods or services and the compensation, the value of which does not exceed rupees twenty lakhs, the complaint shall lie before the District Forum whereas where the value of such goods or services and the compensation exceeds rupees twenty lakhs but does not exceed rupees one crore, the complaint lies before the State Commission and where the value of the goods or services and compensation is exceeding rupees one crore, the complaint is maintainable before the National Commission. The legislators were conscious of the fact that the Act deals with either the defect of goods or deficiency in service. So, ordinarily, where the value of goods which are for self consumption and not for resale or commercial purpose, is less than rupees twenty lakhs, the legislators wanted to confer jurisdiction upon the District Forum at the first instance but where the value of such goods or services exceeds such limit, the alternative jurisdictions were conferred.
11.              Now, dealing with the question formulated above, that is, whether the complaint is maintainable before this Commission or it was required to be filed before the District Consumer Forum. At the threshold, the complainant has to demonstrate whether he has come up before this Commission complaining of defect in goods or deficiency in service. If the grievance pertains to defect of goods, then the value thereof plus compensation shall govern the jurisdiction but if it is with regard to deficiency in service, the complainant has to assess the deficiency in service availed by him.
12.              In the instant case, the complainants are complaining of deficiency in service rendered by the opposite parties but when the jurisdictional point is raised the complainants put forth the price of flat, that is, Rs.17,93,750/- for making out jurisdiction of this Commission. It is to be noticed that the sum of Rs.17,93,750/- is the price of flat. The flat does not fall within the definition of 'goods'. Section 2(i) of the Act states that 'goods' means goods as defined in the Sale of Goods Act, 1930. Section 2(7) of the Sale of Goods Act, 1930 which defines 'goods' is reproduced as under:-
"goods" means every kind of movable property other than actionable claims and money; and includes stock and shares, growing crops, grass, and things attached to or forming part of the land which are agreed to be severed before sale or under the contract of sale;
13.              In view of above, the irresistible conclusion  is that the complainants have invoked the jurisdiction of this Commission by counting the price of flat as price of service. For assessing the value of service, the price of flat cannot be counted because the flat is an immoveable property. That apart, the complainants have failed to show how the value of services rendered by the opposite parties is more than rupees twenty lakhs.
14.              It is repeated experience of the redressal agencies that the litigants inflate and enhance their claim of compensation to suit the jurisdiction, which they may choose to avail. It is obviously the bounden duty of the redressal agencies themselves to scrutinize the reasonableness of the monetary claim raised by the complainant. It is well settled principle of law that the computation alone does not conclusively govern the pecuniary jurisdiction of the redressal agencies under the Act.
15.              The valuation of the relief claimed in the complaint is manifestly and grossly inflated and there is every reason to believe that it has been purposely done to enable the complaint to institute the case before the State Commission.
16.              As regards the compensation, the same is required to be assessed in reference to the loss and injury suffered by the complainant. The complainants have failed to show as to how the value of the service and compensation exceeds rupees twenty lakhs. "

5.      As per facts mentioned above this Commission is not having pecuniary jurisdiction to decide this matter. When the amount is less than the pecuniary jurisdiction of this commission complaint be returned to the complainant to file it before the competent forum. 

6.      Complaint is disposed of accordingly.

7.      However, in terms of judgment of the Hon'ble Supreme Court in Laxmi Engineering Works Versus PSG Industries Institute (1995) 3 SCC 583, the complainant may seek exemption/condonation of the time spent before the Consumer Fora to seek remedy before the District Forum, if so advised.

 

March 03rd, 2016 Mr.Urvashi Agnihotri, Member, Addl.Bench   R.K.Bishnoi, Judicial Member Addl.Bench S.K.