State Consumer Disputes Redressal Commission
Air Commodore Vijay Krishan Seth vs Dlf Homes Panchkula Pvt. Ltd. on 20 January, 2017
Daily Order STATE CONSUMER DISPUTES REDRESSAL COMMISSION, U.T., CHANDIGARH Consumer Complaint : 652 of 2016 Date of Institution : 29.09.2016 Date of Decision : 20.01.2017 Air Commodore Vijay Krishna Seth S/o Bal Krishen Seth R/o 12, IAS Officers Society, GH-31, Sector 20 Panchkula, Haryana, PIN - 134116. Gaurav Seth S/o Air Commodore Vijay Krishna Seth permanent R/o 12, IAS Officers Society, GH-31, Sector 20 Panchkula, Haryana, PIN - 134116, currently residing at House No.35, River Drive South, Jersey City, NJ, 07310 USA (through Power of Attorney in favour of his father - Air Commodore Vijay Krishna Seth S/o Bal Krishen Seth R/o 12, IAS Officers Society, GH-31, Sector 20 Panchkula, Haryana, PIN - 134116). .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 649 of 2016 Date of Institution : 29.09.2016 Date of Decision : 20.01.2017 Maj. Gen. (Retd.) M.P. Singh S/o Late Shri Jang Bahadur Singh R/o House No.240A, Sector 2, Panchkula 134 112. Ms. Smriti Kanwar D/o Maj. Gen. (Retd.) M.P. Singh R/o House No.240A, Sector 2, Panchkula 134 112. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Party(ies). Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 650 of 2016 Date of Institution : 29.09.2016 Date of Decision : 20.01.2017 Prem Prakash Sharma S/o Late L. C. Sharma R/o 709 Himashikha Colony, Pinjore, District-Panchkula, Haryana. Usha Kiran Sharma W/o Prem Prakash Sharma R/o 709 Himashikha Colony, Pinjore, District-Panchkula, Haryana. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 651 of 2016 Date of Institution : 29.09.2016 Date of Decision : 20.01.2017 Prem Prakash Sharma S/o Late L. C. Sharma R/o 709 Himashikha Colony, Pinjore, District-Panchkula, Haryana. Usha Kiran Sharma W/o Prem Prakash Sharma R/o 709 Himashikha Colony, Pinjore, District-Panchkula, Haryana. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 653 of 2016 Date of Institution : 29.09.2016 Date of Decision : 20.01.2017 Lt. Col. Anil Thakur S/o Shri K. C. Thakur R/o House No.50, Sector 'A', Chandimandir, Panchkula, Haryana - 134 107. .........Complainant. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainant. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 671 of 2016 Date of Institution : 04.10.2016 Date of Decision : 20.01.2017 Air Vice Marshal (Retd.) Charanjit Singh Gill, S/o Sh. Khushwant Singh Gill, R/o #3702, Jal Vayu Vihar, GH-4A, Sector-20, Panchkula, Haryana. Navdeep Gill W/o Air Vice Marshal (Retd.) Charanjit Singh Gill, R/o #3702, Jal Vayu Vihar, GH-4A, Sector-20, Panchkula, Haryana. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 692 of 2016 Date of Institution : 17.10.2016 Date of Decision : 20.01.2017 Dinesh Singh S/o Maj. Gen. (Retd.) Sukhdev Singh R/o House No.1007, Sector 36C, Chandigarh. Ms. Anu Singh W/o Sh. Dinesh Singh R/o House No.1007, Sector 36C, Chandigarh. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 693 of 2016 Date of Institution : 17.10.2016 Date of Decision : 20.01.2017 Dinesh Singh S/o Maj. Gen. (Retd.) Sukhdev Singh R/o House No.1007, Sector 36C, Chandigarh. Ms. Anu Singh W/o Sh. Dinesh Singh R/o House No.1007, Sector 36C, Chandigarh. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 694 of 2016 Date of Institution : 17.10.2016 Date of Decision : 20.01.2017 Lt. Gen. (Retd.) P. S. Bhalla S/o Late S. Amar Singh Bhalla R/o Flat No.M-262, Jal Vayu Vihar, Sector 25, Noida - 201301. Mrs. Jaswinder Kaur Bhalla W/o Lt. Gen. (Retd.) P. S. Bhalla R/o Flat No.M-262, Jal Vayu Vihar, Sector 25, Noida - 201301. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 697 of 2016 Date of Institution : 17.10.2016 Date of Decision : 20.01.2017 Aman Gupta S/o Sh. Dharam Paul Gupta R/o Green Woods, Lower Kaithu, Shimla-3. Sh. Dharam Paul Gupta s/o Late Sh. Gian Chand R/o Green Woods, Lower Kaithu, Shilma-3. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 698 of 2016 Date of Institution : 17.10.2016 Date of Decision : 20.01.2017 Col. Rajeshwar Singh S/o Shri Gobind Singh R/o Command Hospital (SC), Wanowarie, Pune, Pin - 411040, Maharashtra. Ms. Amita Singh W/o Col. Rajeshwar Singh R/o Command Hospital (SC), Wanowarie, Pune, Pin - 411040, Maharashtra. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO No.190-191-192, Sector 8-C, Chandigarh through its authorized representative. DLF Homes Panchkula Pvt. Ltd., Regd. Office at 12th Floor, DLF City, Phase-III, National Highway-8, Gurgaon through its Managing Director. ..........Opposite Parties. Argued by: Sh. Ashim Aggarwal, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocates for the Opposite Parties. Consumer Complaint : 709 of 2016 Date of Institution : 19.10.2016 Date of Decision : 20.01.2017 Karan S/o Mithan Lal R/o House No.2316, Block-B, Urban Estate, Jind. .........Complainant. Versus DLF Homes Panchkula Pvt. Ltd., SCO 190-191-192, Sector-8-C, Chandigarh-U.T., Pin - 160009 through its Manager/Authorized Signatory/Officer-in-charge/ Director Sales & Marketing. DLF Homes Panchkula Pvt. Ltd., Regd. Office DLF Gatway Tower, Second Floor, DLF City, Phase-III, Gurgaon 122002, Haryana, India through its Manager/ Authorized Signatory/Officerin-charge/Director Sales & Marketing. Site Address:- The Valley, Sector 3, Kalka-Pinjore Urban Complex. ..........Opposite Parties. Argued by: Sh. Naveen Sheokand and Sh. Polly Shera, Advocates for the complainant. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocate for the Opposite Parties. Consumer Complaint : 712 of 2016 Date of Institution : 19.10.2016 Date of Decision : 20.01.2017 Jatinder Singh Joshi son of Balwinder Singh Joshi, Kanchan W/o Jatinder Singh Joshi, Both are residents of Wellington-IC-014, DLF, Phase-5, Gurgaon, Haryana. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO 190-191-192, Sector-8-C, Chandigarh-U.T., Pin - 160009 through its Manager/Authorized Signatory/Officer-in-charge/ Director Sales & Marketing. DLF Homes Panchkula Pvt. Ltd., Regd. Office DLF Gatway Tower, Second Floor, DLF City, Phase-III, Gurgaon - 122002, Haryana, India through its Manager/ Authorized Signatory/Officerin-charge/Director Sales & Marketing. Site Address:- The Valley, Sector 3, Kalka-Pinjore Urban Complex. ..........Opposite Parties. Argued by: Sh. Naveen Sheokand and Sh. Polly Shera, Advocates for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocate for the Opposite Parties. Consumer Complaint : 713 of 2016 Date of Institution : 19.10.2016 Date of Decision : 20.01.2017 Bhagat Ram Chaowdhri son of Ram Chander R/o 127, Professor Colony, Balsamand Road, Hisar. Himani Dabas W/o Sh. Narinder Singh R/o H.No.99, Vijay Nagar, Hansi Road, Distt. Bhiwani. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO 190-191-192, Sector-8-C, Chandigarh-U.T., Pin - 160009 through its Manager/Authorized Signatory/Officer-in-charge/ Director Sales & Marketing. DLF Homes Panchkula Pvt. Ltd., Regd. Office DLF Gatway Tower, Second Floor, DLF City, Phase-III, Gurgaon 122002, Haryana, India through its Manager/ Authorized Signatory/Officerin-charge/Director Sales & Marketing. Site Address:- The Valley, Sector 3, Kalka-Pinjore Urban Complex. ..........Opposite Parties. Argued by: Sh. Naveen Sheokand and Sh. Polly Shera, Advocates for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocate for the Opposite Parties. Consumer Complaint : 714 of 2016 Date of Institution : 19.10.2016 Date of Decision : 20.01.2017 Rajinder Paul Sharma son of Late Sh. Brahma Nand Sharma, Kala Devi Sharma W/o Rajinder Paul Sharma, Ramandeep Kaushal S/o Sh. Rajinder Paul Sharma, All are residents of House No.25-B, Hira Nagar, Near 22 No. Fatak, Patiala (Punjab). .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO 190-191-192, Sector-8-C, Chandigarh-U.T., Pin - 160009 through its Manager/Authorized Signatory/Officer-in-charge/ Director Sales & Marketing. DLF Homes Panchkula Pvt. Ltd., Regd. Office DLF Gatway Tower, Second Floor, DLF City, Phase-III, Gurgaon 122002, Haryana, India through its Manager/ Authorized Signatory/Officerin-charge/Director Sales & Marketing. Site Address:- The Valley, Sector 3, Kalka-Pinjore Urban Complex. ..........Opposite Parties. Argued by: Sh. Naveen Sheokand and Sh. Polly Shera, Advocates for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocate for the Opposite Parties. Consumer Complaint : 715 of 2016 Date of Institution : 19.10.2016 Date of Decision : 20.01.2017 Parminder Singh Joshi s/o Balwinder Singh Joshi, Sapna Sharma W/o Parminder Singh Joshi, Both are residents of #5, Factory Compound, Nestle India Limited, Moga - 142001, Punjab. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO 190-191-192, Sector-8-C, Chandigarh-U.T., Pin - 160009 through its Manager/Authorized Signatory/Officer-in-charge/ Director Sales & Marketing. DLF Homes Panchkula Pvt. Ltd., Regd. Office DLF Gatway Tower, Second Floor, DLF City, Phase-III, Gurgaon 122002, Haryana, India through its Manager/ Authorized Signatory/Officerin-charge/Director Sales & Marketing. Site Address:- The Valley, Sector 3, Kalka-Pinjore Urban Complex. ..........Opposite Parties. Argued by: Sh. Naveen Sheokand and Sh. Polly Shera, Advocates for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocate for the Opposite Parties. Consumer Complaint : 716 of 2016 Date of Institution : 19.10.2016 Date of Decision : 20.01.2017 Yashpal S/o Sh. Kali Ram, Yashveer Chaudhary S/o Yash Pal, Yashdeep Chaudhary S/o Yash Pal, All residents of GHS-70, F-50, Sector 20, Panchkula, Haryana. .........Complainants. Versus DLF Homes Panchkula Pvt. Ltd., SCO 190-191-192, Sector-8-C, Chandigarh-U.T., Pin - 160009 through its Manager/Authorized Signatory/Officer-in-charge/ Director Sales & Marketing. DLF Homes Panchkula Pvt. Ltd., Regd. Office DLF Gatway Tower, Second Floor, DLF City, Phase-III, Gurgaon 122002, Haryana, India through its Manager/ Authorized Signatory/Officerin-charge/Director Sales & Marketing. Site Address: The Valley, Sector 3, Kalka, Pinjore Urban Complex. ..........Opposite Parties. Argued by: Sh. Ashok Kumar Khubbar, Advocate for the complainants. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocate for the Opposite Parties. Consumer Complaint : 730 of 2016 Date of Institution : 25.10.2016 Date of Decision : 20.01.2017 Mrs. Brij Bala Goel W/o Sh. Anil Goel R/o Aggarwal Bhawan, Opposite Bus Stand, Sanjauli, Shimla, H.P., presently residing in House No.39, Sector 9, Panchkula, Haryana. .........Complainant. Versus DLF Homes Panchkula Pvt. Ltd., SCO 190-191-192, Sector-8-C, Chandigarh-U.T., Pin - 160009 through its Manager/Authorized Signatory/Officer-in-charge/ Director Sales & Marketing. DLF Homes Panchkula Pvt. Ltd., Regd. Office DLF Gatway Tower, Second Floor, DLF City, Phase-III, Gurgaon 122002, Haryana, India through its Manager/ Authorized Signatory/Officerin-charge/Director Sales & Marketing. ..........Opposite Parties. Argued by: Sh. Piyush Aggarwal, Advocate for the complainant. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocate for the Opposite Parties. Consumer Complaint : 781 of 2016 Date of Institution : 09.11.2016 Date of Decision : 20.01.2017 Dr. Bharti Bansal D/o Sh. S. K. Bansal r/o H.No.3193, Sector-28-D, Chandigarh through her General Power of Attorney holder, Sh. S. K. Bansal S/o Late Sh. M. R. Bansal r/o H.No.3193, Sector-28D, Chandigarh. .........Complainant. Versus DLF Homes Panchkula Pvt.Ltd., SCO No.190-191-192, Sector-8-C, Chandigarh through its Managing Director/Authorized Signatory. ..........Opposite Party. Argued by: Sh. Gaurav Bhardwaj, Advocate Proxy for Sh. Savinder Singh Gill, Advocate for the complainant. Ms. Ekta Jhanji, Sh. Parveen Jain, Sh. Arjun Sharma and Ms. Sapna Seth, Advocate for the Opposite Party. Complaints under Section 17 of the Consumer Protection Act, 1986. BEFORE: JUSTICE JASBIR SINGH (RETD.), PRESIDENT. SH. DEV RAJ, MEMBER.
MRS. PADMA PANDEY,MEMBER.
PER DEV RAJ, MEMBER By this order, we propose to dispose of the aforesaid 19 consumer complaints bearing Nos.652, 649, 650, 651, 653, 671, 692, 693, 694, 697, 698, 709, 712, 713, 714, 715, 716, 730 and 781 all of 2016.
2. At the time of arguments on 12.01.2017, it was agreed between Counsel for the parties, that issues in law and facts involved in the above complaints and complaints bearing Nos.708 of 2016 and 711 of 2016, by and large, are the same, and therefore, these complaints can be disposed of, by passing one consolidated order.
However, on perusal of documents in CC/708/2016 and CC/711/2016 and the details given in the chart by the Opposite Parties given during arguments, it transpired that there were certain contradictions. We, therefore, deem it proper to list these two cases for fresh hearing so as to have clarifications.
3. Under above circumstances, to dictate order, facts are being taken from consumer complaint bearing No.652 of 2016 , titled as 'Air Commodore Vijay Krishna Seth & Anr. Vs. DLF Homes Panchkula Pvt.Ltd. & Anr.'.
4. In brief, the facts are that since complainant No.1 was desirous of owning a residential accommodation for his family and occupation near Chandigarh, he jointly with his son (complainant No.2) booked an independent floor in the project of the Opposite Parties, in the name and style of "DLF Valley, Panchkula" at Village Bhagwanpur, Tehsil & Distt. Kalka, Panchkula, by paying an amount of Rs.6 Lacs on 26.03.2010. Complainant No.2 executed a Power of Attorney dated 11.05.2015 (Exhibit C-1) in favour of his father (complainant No.1) for filing the instant complaint. The complainants were allotted an independent floor No.DVF-A1/52-SF#217 having saleable area of 2255 sq. ft. on 03.04.2010 vide allotment letter (Exhibit C-2) and the price payable was Rs.47,62,559.76 plus club charges etc. The complainants opted for 2 Years Construction Linked Payment Plan. It was assured that an independent Floor Buyer's Agreement would be executed within a week or so but with the intention to defeat the right for timely possession, the said Agreement was executed on 18.11.2010 (Exhibit C-3) at Chandigarh i.e. after expiry of more than 8 months from the date of booking and 7 months from the date of allotment.
5. It was further stated that as per Clause 11(a) of the Agreement, the Opposite Parties were to hand over possession of the said independent floor within 24 months from the date of execution of the Agreement i.e. by 17.11.2012 or they could take maximum three years from the date of allotment as per recent judgment passed by Hon'ble National Consumer Disputes Redressal Commission, after completing the interiors like flooring, CP fittings, white wash, kitchen fittings etc. but till date, possession has not been offered. It was further stated that accounts statement/customer ledger as on 07.09.2016 (Exhibit C-5) provided by the Opposite Parties showed that all payments were made well in advance and in excess at times and nothing is due as on date but the Opposite Parties did not pay to the complainants the default amount on account of delayed possession as contemplated under Clause 15 of the Agreement. It was further stated that the Opposite Parties be subjected to heavy interest in view of deliberate delay on their part as the penalty under Clause 15 has been unilaterally fixed and hardly comes to 4% p.a. of the total amount paid whereas even the fixed deposit rate is more than 9% p.a. and the Opposite Parties were charging at least 18% p.a. for delayed payments.
6. It was further stated that the informal enquires revealed that possession would be handed over by the Opposite Parties in November 2016 and the complainants have been constantly representing vide emails (Exhibit C-6 colly.). It was further stated that the complainants have also been burdened with the increased/excess service tax that was charged/levied after 18.11.2012 i.e. by when possession of the independent floor was to be accomplished as per the Agreement. It was further stated that the aforesaid acts of the Opposite Parties amounted to deficiency, in rendering service, and indulgence into unfair trade practice.
7. Alleging deficiency, in rendering service, and indulgence into unfair trade practice, on the part of the Opposite Parties, the complainants filed the instant complaint under Section 17 of the Consumer Protection Act 1986 (in short 1986 Act) seeking directions to the Opposite Parties, to hand over the physical possession of unit, in question, complete in all respects, after obtaining requisite permissions/approvals like completion and occupation certificates etc., execute and register sale deed in respect of the allotted floor within 30 days from the date of handing over of possession; restrain the Opposite Parties from cancelling, alienating, altering, changing or creating third party interest in the unit, in question, pay delay compensation interest @18% p.a. w.e.f. 03.04.2013 i.e. 3 years from the date of allotment letter till the date of handing over of physical possession; bear all payments towards increase in service tax levied after 18.11.2012 by reflecting its credit in the statement of accounts; award Rs.10,00,000/- as compensation for deficiency in service, unfair trade practice, mental harassment, loss & injury suffered by the complainants due to negligence of the Opposite Parties; furnish complete accounts as also intimate the balance payments to be made on possession; award Rs.55,000/- towards litigation expenses and pass such further orders/directions, as may be necessitated in the matter and deemed appropriate under the circumstances of the case.
8. The Opposite Parties, in their preliminary submissions in the written statement stated that the complainants filed the instant complaint in total disregard to the terms of Floor Buyer's Agreement executed between the parties, which amounted to default/breach of its terms and conditions. It was further stated that the complainants had purchased the said floor through broker and Rs.1,31,327.99 was paid to the broker by the Opposite Parties. It was further stated that the complainants are backing out from the executed contract. It was further stated that occupation certificate (Annexure R/1) was received on 09.09.2016 and handing over of possession of the floor, in question, is in process. It was further stated that the complainants had the full knowledge about the executed terms of Agreement dated 18.11.2010. It was further stated that the complainants prayed for unfounded demands, which were not as executed terms of the Agreement and, thus, the Opposite Parties pray to allow 31% cost escalation of the construction as well 47% of the land holding cost, totaling 76% of the sale price. It was further stated that the project was cost escalation free as the complainants shall get the possession of the floor on the same price as committed by the Opposite Parties at the time of allotment of the floor through application form dated 03.04.2010. It was further stated that construction of the project got delayed due to stay on construction, ordered by the High Court and thereafter by Hon'ble Supreme Court of India due to third party litigation involving acquisition proceedings of land of litigants therein, in the years 2010 and 2012.
9. The Opposite Parties have further stated after dismissal of the said litigation by Hon'ble Supreme Court on 12.12.2012, the Opposite Parties vide letter dated 15.04.2013 offered an exit option to the complainants by accepting refund of their entire amount paid till date with 9% interest but they refused to avail the said option and apart from opting to continue with the project, also consented to the extension of time. It was stated that occupation certificate(s) of 1669 units had already been received and offer of possession was under process. It was also stated that proper water connection and electricity supply was in place and housekeeping and maintenance services were being provided through leading multinational company namely Jones Lang Lasalle. Further, under the caption " FACTS OF THE COMPLAINT", it was stated that the complainants paid Rs.6 Lacs at the time of booking of the said floor and thereafter the payments were to be made as per the payment schedule forming part of the application for allotment. Property No.DVF-A-1/52-SF was allotted vide allotment letter dated 03.04.2010, value of which was Rs.48,75,309.76 plus service tax, as applicable. It was further stated that an Independent Floor Buyer's Agreement was executed between the complainants and the Opposite Parties on 18.11.2010.
10. In the preliminary objections, it was stated that the parties were bound by the terms and conditions mentioned in the Independent Floor Buyer's Agreement; that the complainants have made baseless allegations of unfair trade practice, deficiency in service etc. with an ulterior motive to amend/modify/rewrite the concluded Agreement duly executed between parties, purely to invoke jurisdiction of this Commission; that this Commission cannot adjudicate upon the matter where the prima facie prayers are for modification of clauses of the Agreement; that the complainants are not consumer as the floor, in question, was booked by them for investment purposes and earning profits and that when given the option to exit vide letter dated 15.04.2013 (Annexure R-3), the complainants agreed to continue with allotment and delay and, as such, they (complainants) voluntarily waived of their right to raise any grievance. An objection was also raised in the written statement that as per Clause 55 in the Agreement, all disputes arising out of the Agreement are to be settled amicably, failing which, they shall be referred to the Arbitration. It was further stated that the Opposite Parties could not be made liable for delay caused due to force majeure conditions, which was on account of stay by Hon'ble Punjab & Haryana High Court and Hon'ble Supreme Court of India from 19.04.2012 to 12.12.2012 and delay in grant of approvals in layout plans and service plans. In Sub Para (g) of Para 8, it was further stated that approval regarding revision in layout plan and service plans sought on 11.3.2013 and 20.05.2013, was received on 06.09.2013 and 14.08.2014 respectively. Apart from above objections, in Paras 19-20 of the written statement, on merits, though the Opposite Parties admitted that the office of the Opposite Parties is situated in Chandigarh and the Agreement was also executed between the parties at Chandigarh, however, the territorial jurisdiction of this Commission to entertain and try the complaint has been challenged on the ground that the project, in dispute, is situated in Panchkula, which comes within the jurisdiction of Panchkula District.
11. The Opposite Parties also moved miscellaneous applications under Section 8 of Arbitration and Conciliation Act, 1996 in the following consumer complaints, for referring the matter to the sole arbitration:-
Sr. No. Complaint Case No. Miscellaneous Application No.
1.
712/2016 592/2016
2. 714/2016 593/2016
3. 715/2016 594/2016
4. 716/2016 596/2016 The applications aforesaid were disposed of by this Commission by holding that the question qua arbitration would be considered at the time of final arguments in the main case.
12. On merits, it was stated that no assurance was given to the complainants to execute the Buyer's Agreement within a week or so. It was stated that as per the terms and conditions of the Floor Buyer's Agreement, the Agreement was executed only when 25% of the price was paid by the allottee. Accordingly, the Agreement was executed on 18.11.2010. It was further stated that the complainants were given an Early Payment Rebate (EPR) of Rs.2,47,381.70. It was further stated that the complainants on their own will/understanding and accord purchased the floor, in question. It was further stated that vide Clause I of Allottee's Representation in the Agreement, the Opposite Parties readily provided all the information and clarification as required by them. It was denied that the price of the unit was Rs.47,62,559.76 plus club charges etc. It was stated that the price of the unit as per Schedule of Payment (SOP) was Rs.48,75,309.76 plus service tax. It was admitted that as per Clause 11(a) of the Agreement, possession of the allotted unit, was to be handed over to the complainants within 24 months from the signing of the Agreement subject to force majeure conditions or due to reasons beyond the control of Opposite Parties as mentioned in Clauses 11(b) and 11(c) of the Agreement. It was further stated that delivery of possession of the unit, in question, was delayed on account of force majeure conditions. It was further stated that SLP No.21786-88/2010 was filed, wherein the Hon'ble Apex Court stayed the construction activities at the project vide order dated 19.04.2012, which was vacated on 12.12.2012 only. It was further stated that after vacation of stay, the construction work again resumed and, therefore, delay in handing over possession was due to force majeure conditions. It was reiterated that there was an early payment rebate of Rs.2,47,381.70 and letter dated 15.04.2013 giving option to exit, was issued to the complainants, which they did not avail.
13. It was further stated that as per Clause 10 of the Agreement, the Opposite Parties were not under an obligation to seek consent from the complainants, as the written consent was only required if the area sought to be increased was more than 15%. It was further stated that in the instant case, the increase in area was less than 15% and, as such, the demand for additional area was completely right and justified. It was further reiterated that occupancy certificate was already received for the floor, in question, on 09.09.2016. It was further stated that neither there was any deficiency, in rendering service, on the part of the Opposite Parties nor they indulged into any unfair trade practice. The remaining averments, were denied, being wrong.
14. On 16.12.2016, the counsel for the complainants suffered a statement that the complainants did not wish to file any rejoinder and, as such, no rejoinder was filed.
15. The complainants, in support of their case, submitted their joint affidavit, by way of evidence, alongwith which, a number of documents were attached.
16. The Opposite Parties, in support of their case, submitted the affidavit of Sh. Shiv Kumar, their Authorized Signatory, by way of evidence, alongwith which, a number of documents were attached.
17. We have heard the Counsel for the parties, and have gone through the evidence and record of the case, carefully.
18. It is evident that the complainants were allotted Independent Floor No.DVF-A-1/52-SF in DLF Valley, Panchkula by the Opposite Parties vide allotment letter dated 03.04.2010 (Exhibit C-2) and Independent Floor Buyer's Agreement between them and the Opposite Parties was executed at Chandigarh on 18.11.2010 (Exhibit C-3). The total price of the said independent floor, as depicted in the Agreement, was Rs.47,62,559.76, besides other charges, securities, deposits and taxes etc. as specified in the Application/Agreement. The complainants, in all, actually paid a sum of Rs.43,34,595.75 as mentioned in the Chart showing details of the property, in question, placed on record, under the signatures of the Counsel for the Opposite Party(ies), at the time of arguments on 12.01.2017. Benefit of Early Payment Rebate (EPR) of Rs.2,47,381.70 was also given by the Opposite Parties. As per Clause 11(a) of the Agreement, the Opposite Parties were to complete the construction of the said independent floor within a period of 24 months from the date of execution of the said Agreement. It is also on record that vide letter dated 15.04.2013 (Annexure R-3), they (Opposite Parties) sought further time of 12 months, in addition to 24 months, to complete the construction work. Vide that letter, option was also given by the Opposite Parties to seek refund alongwith 9% interest. However, the complainants agreed to a further period of 12 months in handing over of possession. As admitted by Counsel for both the parties, as also stated in the aforesaid Chart, given at the time of arguments, possession of the unit, in question, has been offered by the Opposite Parties to the complainants on 15.11.2016 vide offer of possession letter (Exhibit C-9) after receipt of occupation certificate on 09.09.2016, during the pendency of the instant complaint filed on 29.09.2016. Copy of the aforesaid offer of possession letter dated 15.11.2016 (Exhibit C-9) alongwith copies of other two letters dated 15.11.2016 & 20.11.2016 (Exhibits C-10 & C-11 respectively) and certain photographs (Exhibit C-12) were placed on record by the complainants by moving Miscellaneous Application No.603 of 2016, which was disposed of vide order dated 21.12.2016, allowing the said documents to be taken on record.
19. The Opposite Parties, in preliminary submissions, have prayed to allow them 31% cost escalation of construction as well as 47% of the land holding cost, totaling 76% of the sale price. There is a clear and specific stipulation in Clause 1.2 of the Agreement that price of the unit is escalation free. The Opposite Parties failed to complete construction and deliver possession within stipulated period and extended one year period. The Opposite Parties are themselves responsible for delay and deficiency in service and their prayer for allowing them escalation cost amounts to seeking amendment of the terms and conditions of the Agreement. The plea, being devoid of merit, must fail, and the same stands rejected.
20. Since the Independent Floor Buyer's Agreement, in the instant case, was executed between the parties on 18.11.2010 and period stipulated therein for handing over possession was to commence from the date of execution of the same (Agreement), the averment of the Opposite Parties that Hon'ble Punjab & Haryana High Court had restrained them from creating any third party rights, during the year 2010, is not relevant.
21. A specific allegation as regards delay in execution of the Agreement has been made by the complainants in Para 3 of their complaint. The Counsel for the complainants also argued that the complainants applied for flat on 26.03.2010 by paying booking amount of Rs.6 Lacs, unit was allotted on 03.04.2010, and Independent Floor Buyer's Agreement was executed on 18.11.2010 after a gap of around 8 months from the date of booking/payment of booking amount and around 7 months from the date of allotment. It was further argued that delay in execution of the Agreement was an act of unfair trade practice by the Opposite Parties, and, therefore, the complainants are entitled to interest on the amount, so deposited, till the Agreement was executed. It may be stated here that the Opposite Parties, in cases pertaining to this project, have been pleading that there being stay by the Hon'ble Punjab and Haryana High Court during the year 2010, it acted as a force majeure and delayed the project but this Commission, as observed in the preceding para in the instant case also, has been rejecting the aforesaid plea of the Opposite Parties (Builder) on the ground that since the Agreement was executed in December 2010/January 2011 or so, they (Opposite Parties) are not entitled to any benefit out of this delay. In the face of arguments of the Counsel for the complainants, such stay by the High Court shall act as force majeure condition. It may also be stated that it is not immediately after booking of the unit that Buyer's Agreement is executed and the process, in all fairness, is likely to take 3-4 months. The complainants are, therefore, not entitled to any compensation for delay of around 4 months in execution of Agreement.
22. In some of the complaints an objection as regards poor construction quality of the unit(s) has been raised. It has been categorically stated by the Opposite Parties in the written statement(s) filed, that they have hired the services of professionals of international and national level companies to complete the project and all the facilities, amenities are on the verge of completion. No cogent evidence by way of report of an Engineer/Architect in support of allegation(s) of the complainant(s) in regard to poor quality of construction, has been brought on record. In the absence of cogent evidence, such a bald assertion cannot be given any cognizance. These points were also not pressed during arguments.
23. The first question, that falls for consideration, is, as to whether, in the face of existence of arbitration clause in the Agreement, to settle disputes between the parties through Arbitration, in terms of provisions of Section 8 (amended) of 1996 Act, this Commission has no jurisdiction to entertain the consumer complaint. This question has already been elaborately dealt with by this Commission in case titled ' Sarbjit Singh Vs. Puma Realtors Private Limited', IV (2016) CPJ 126. Paras 25 to 35 of the said order, inter-alia, being relevant, are extracted hereunder:-
25. The next question, that falls for consideration, is, as to whether, in the face of existence of arbitration Clause in the Agreement, to settle disputes between the parties through Arbitration, in terms of provisions of Section 8 (amended) of 1996 Act, this Commission has no jurisdiction to entertain the consumer complaint.
26. To decide above said question, it is necessary to reproduce the provisions of Section 3 of the Consumer Protection Act 1986 (in short the Act), 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."
27. It is also desirable to reproduce unamended provisions of Section 8 of 1996 Act, which reads thus:-
"8. Power to refer parties to arbitration where there is an arbitration agreement.--
(1) A judicial authority before which an action is brought in a matter which is the subject of an arbitration agreement shall, if a party so applies not later than when submitting his first statement on the substance of the dispute, refer the parties to arbitration.
(2) The application referred to in sub-section (1) shall not be entertained unless it is accompanied by the original arbitration agreement or a duly certified copy thereof.
(3) Notwithstanding that an application has been made under sub-section (1) and that the issue is pending before the judicial authority, an arbitration may be commenced or continued and an arbitral award made."
28. Many a times, by making reference to the provisions of Section 8 of 1996 Act, in the past also, such objections were raised and the Hon'ble Supreme Court of India, when interpreting the provisions of Section 3 of 1986 Act, in the cases of Fair Air Engg. Pvt. Ltd. & another Vs. N. K. Modi (1996) 6 SCC 385, C.C.I Chambers Coop. Housing Society Ltd. Vs Development Credit Bank Ltd. (2003) 7 SCC 233, Rosedale Developers Private Limited Vs. Aghore Bhattacharya and others, ( Civil Appeal No.20923 of 2013) etc., came to a conclusion that the remedy provided under Section 3 of 1986 Act, is an independent and additional remedy and existence of an arbitration clause in the agreement, to settle disputes, will not debar the Consumer Foras, to entertain the complaints, filed by the consumers.
29. In the year 2015, many amendments were effected in the provisions of 1996 Act. After amendment, Section 8 of 1996 Act, reads as under:-
"8. Power to refer parties to arbitration where there is an arbitration agreement.--
(1) A judicial authority, before which an action is brought in a matter which is the subject of an arbitration agreement shall, if a party to the arbitration agreement or any person claiming through or under him, so applies not later than the date of submitting his first statement on the substance of the dispute, then, notwithstanding any judgment, decree or order of the Supreme Court or any Court, refer the parties to arbitration unless it finds that prima facie no valid arbitration agreement exists."
30. Now it is to be seen, whether, after amendment in Section 8 of the principal Act, any additional right has accrued to the service provider(s), to say that on account of existence of arbitration agreement, for settling the disputes through an Arbitrator, the Consumer Foras have no jurisdiction to entertain a consumer complaint. As has been held by Hon'ble Supreme Court of India, in various cases, and also of the National Commission, in large number of judgments, Section 3 of the 1986 Act, provides additional remedy, notwithstanding any other remedy available to a consumer. The said remedy is also not in derogation to any other Act/Law.
31. Now, we will have to see what difference has been made by the amendment, in the provisions of Section 8 of 1996 Act. After amendment, it reads that a Judicial Authority is supposed to refer the matter to an Arbitrator, if there exists an arbitration clause in the agreement, notwithstanding any judgment, decree, order of the Hon'ble Supreme Court of India, or any other Court, unless it finds that prima facie, no valid arbitration agreement exists. The legislation was alive to the ratio of the judgments, as referred to above, in earlier part of this order. Vide those judgments, it is specifically mandated that under Section 3 of 1986 Act, an additional remedy is available to the consumer(s), which is not in derogation to any other Act. As and when any argument was raised, the Hon'ble Supreme Court of India and the National Commission in the judgments, referred to above, have made it very clear that in the face of Section 8 of 1996 Act and existence of arbitration agreement, it is still opened to the Consumer Foras to entertain the consumer complaints. None of the judgments ever conferred any jurisdiction upon the Consumer Foras to entertain such like complaints. Only the legal issues, as existed in the Statute Book, were explained vide different judgments. If we look into amended provisions of Section 8 of the principal Act, it explains that judicial Authority needs to refer dispute, in which arbitration agreement exist to settle the disputes notwithstanding any judgment/decree or order of any Court. That may be true where in a case, some order has been passed by any Court, making arbitration Agreement non-applicable to a dispute/parties. However, in the present case, the above said argument is not available. The jurisdiction of Consumer Foras to entertain consumer complaints, in the face of arbitration clause in the Agreement, is in-built in 1986 Act. It was not given to these Foras, by any judgment ever. The provisions of Section 3 of 1986 Act interpreted vide judgments vis a vis Section 8 of un-amended 1996 Act, were known to the legislature, when the amended Act 2015 was passed. If there was any intention on the part of the legislature, then it would have been very conveniently provided that notwithstanding any remedy available in 1986 Act, it would be binding upon the judicial Authority to refer the matter to an Arbitrator, in case of existence of arbitration agreement, however, it was not so said.
32. We can deal with this issue, from another angle also. If this contention raised is accepted, it will go against the basic spirit of 1986 Act. The said Act (1986) was enacted to protect poor consumers against might of the service providers/multinational companies/traders. As in the present case, the complainant has spent his life savings to get a unit, for his residential purpose. His hopes were shattered. Litigation in the Consumer Fora is cost effective. It does not involve huge expenses and further it is very quick. A complaint in the State Commission can be filed, by making payment between Rs.2000/- to Rs.4000/- (in the present case Rs.4000/-). As per the mandate of 1986 Act, a complaint is supposed to be decided within three months, from the date of service to the opposite party. In cases involving ticklish issues (like the present one, maximum not more than six months to seven months time can be consumed), whereas, to the contrary, as per the principal Act (1996 Act), the consumer will be forced to incur huge expenses towards his/her share of Arbitrator's fees. Not only as above, it is admissible to an Arbitrator, to decide a dispute within one year. Thereafter, the Court wherever it is challenged may also take upto one year and then there is likelihood that the matter will go to the High Court or the Hon'ble Supreme Court of India. Such an effort will be a time consuming and costly one. Taking note of fee component and time consumed in arbitration, it can safely be said that if the matter is referred to an Arbitrator, as prayed, in the present case, it will defeat the very purpose of the provisions of 1986 Act.
33. The 1986 Act provides for better protection of interests and rights of the consumers. For the said purpose, the Consumer Foras were created under the Act. In Section 3 of 1986 Act, it is clearly provided that the said provision is in addition to and not in derogation of any provisions of any other law, for the time being in force. The 1986 Act is special legislation qua the consumers. The poor consumers are not expected to fight the might of multinational companies/traders, as those entities have lot of resources at their command. As stated above, in the present case, the complainant has spent his entire life earnings to purchase the plot, in the said project, launched by the opposite party. However, his hopes were shattered, when despite making substantial payment of the sale consideration, he failed to get possession of the plot, in question, in a developed project. As per ratio of the judgments in the case of Secretary, Thirumurugan Cooperative Agricultural Credit Society v. M. Lalitha (2004) 1 SCC 305 and United India Insurance Co. Ltd. Vs. M/s Pushpalaya Printers, I (2004) CPJ 22 (SC), and LIC of India and another Vs. Hira Lal, IV (2011) CPJ 4 (SC), the consumers are always in a weak position, and in cases where two interpretations are possible, the one beneficial to the consumer needs to be accepted. The opinion expressed above, qua applicability of Section 8 (amended) of 1996 Act, has been given keeping in mind the above said principle.
34. Not only this, recently, it was also so said by the National Commission, in a case titled as Lt. Col. Anil Raj & anr. Vs. M/s. Unitech Limited, and another, Consumer Case No.346 of 2013, decided on 02.05.2016. Relevant portion of the said case, reads thus:-
"In so far as the question of a remedy under the Act being barred because of the existence of Arbitration Agreement between the parties, the issue is no longer res-integra. In a catena of decisions of the Hon'ble Supreme Court, it has been held that even if there exists an arbitration clause in the agreement and a Complaint is filed by the consumer, in relation to certain deficiency of service, then the existence of an arbitration clause will not be a bar for the entertainment of the Complaint by a Consumer Fora, constituted under the Act, since the remedy provided under the Act is in addition to the provisions of any other law for the time being in force. The reasoning and ratio of these decisions, particularly in Secretary, Thirumurugan Cooperative Agricultural Credit Society Vs. M. Lalitha (Dead) Through LRs. & Others - (2004) 1 SCC 305; still holds the field, notwithstanding the recent amendments in the Arbitration and Conciliation Act, 1986. [Also see: Skypak Couriers Ltd. Vs. Tata Chemicals Ltd. - (2000) 5 SCC 294 and National Seeds Corporation Limited Vs. M. Madhusudhan Reddy & Anr. - (2012) 2 SCC 506.] It has thus, been authoritatively held that the protection provided to the Consumers under the Act is in addition to the remedies available under any other Statute, including the consentient arbitration under the Arbitration and Conciliation Act, 1986."
35. In view of the above, the plea taken by the opposite party, that in the face of existence of arbitration clause in the Agreement, to settle disputes between the parties through Arbitration, in terms of provisions of Section 8 (amended) of 1996 Act, this Commission has no jurisdiction to entertain the consumer complaint, being devoid of merit, is rejected."
In view of the above, the objection raised by Counsel for the Opposite Parties that in the face of existence of arbitration clause in the Agreement, to settle disputes between the parties through Arbitration, in terms of provisions of Section 8 (amended) of 1996 Act, this Commission has no jurisdiction to entertain the consumer complaint, being devoid of merit, is rejected. Accordingly, the miscellaneous applications under Section 8 of the Arbitration and Conciliation Act 1996 stand dismissed.
24. The next objection raised by Counsel for Opposite Parties was that the complainants have made baseless allegations of unfair trade practice, deficiency in service etc. with an ulterior motive to amend/modify/rewrite the concluded Agreement duly executed between the parties, purely to invoke jurisdiction of this Commission. It was further stated that the complainants were virtually inviting this Commission to assume powers conferred under the Civil Court and, therefore, this Commission did not have the jurisdiction to consider the present complaint. It may be stated here, that the complainants hired the services of the Opposite Parties, for purchasing the flat, in question, in the manner, referred to above. According to Clause 11(a) of the Agreement, subject to force majeure conditions and reasons, beyond the control of Opposite Parties, they were to complete construction of the said Independent Floor within a period of twenty four months, from the date of execution of the same (Agreement). Section 2 (1) (o) of the Act, defines 'service' as under:-
"service" means service of any description which is made available to potential users and includes, but not limited to, the provision of facilities in connection with banking, financing insurance, transport, processing, supply of electrical or other energy, board or lodging or both, housing construction, entertainment, amusement or the purveying of news or other information, but does not include the rendering of any service free of charge or under a contract of personal service"
25. From the afore-extracted Section 2(1)(o) of the Act, it is evident that housing/construction, also comes within the definition of a service. In Narne Construction P. Ltd., etc. etc. Vs. Union Of India and Ors. Etc., II (2012) CPJ 4 (SC), it was held that when a person applies for the allotment of a building or site or for a flat constructed by the Development Authority and enters into an agreement with the Developer, or the Contractor, the nature of transaction is covered by the expression 'service' of any description. Housing construction or building activity carried on by a private or statutory body constitutes 'service' within the ambit of Section 2(1)(o) of the Act. Similar principle of law, was laid down, in Haryana Agricultural Marketing Board Vs. Bishambar Dayal Goyal & Ors. (AIR 2014 S.C. 1766). Under these circumstances, the complaint involves the consumer dispute, and the same is maintainable. Not only this, as stated above, Section 3 of the Act, provides an alternative remedy. Even if, it is assumed that the complainants have the remedy to file a suit in the Civil Court, the alternative remedy provided under Section 3 of the Act, can be availed of by them, as they fall within the definition of a 'consumer', as stated above. In the instant case, the complainants are seeking relief on account of violation of terms and conditions of the Agreement by the Opposite Parties and their deficiency in rendering service. It, therefore, cannot be said that the complainants are trying to rewrite/modify the terms of the Agreement. Such an objection, taken by the Opposite Parties, in their written reply, therefore, being devoid of merit, is rejected.
26. To defeat claim of the complainants, the next objection raised by the Opposite Parties was that since the complainants had purchased the flat, in question, for earning profits i.e. for resale, as and when there was escalation in the prices of real estate, as such, they would not fall within the definition of 'consumer, as defined by Section 2 (1) (d) (ii) of the Act. It may be stated here that there is nothing, on record to show, that the complainants are property dealer(s), and are indulged in sale and purchase of property, on regular basis. Further, it has been specifically stated in Para 1 of the complaint that since complainant No.1 was desirous of owning a residential accommodation for his family and occupation near Chandigarh, he jointly with his son (complainant No.2) booked an independent floor in the project of the Opposite Parties. In the absence of any cogent evidence, in support of the objection raised by the Opposite Parties, mere bald assertion to that effect, cannot be taken into consideration. Otherwise also, in a case titled as Kavita Ahuja Vs. Shipra Estate Ltd. and Jai Krishna Estate Developer Pvt. Ltd., 2016 (1) CPJ 31, it was held by the National Consumer Disputes Redressal Commission, New Delhi, that the buyer(s) of the residential unit(s), would be termed as consumer(s), unless it is proved that he or she had booked the same for commercial purpose. The principle of law, laid down, in Kavita Ahuja's case (supra) is fully applicable to the present case. Under these circumstances, by no stretch of imagination, it can be said that the unit, in question, was purchased by the complainants, by way of investment, with a view to earn profit, in future. Similar view was reiterated by the National Commission, in DLF Universal Limited Vs. Nirmala Devi Gupta, 2016 (2) CPJ 316. Not only above, recently under similar circumstances, in a case titled as " Aashish Oberai Vs. Emaar MGF Land Limited", Consumer Case No.70 of 2015, decided on 14 Sep. 2016, the National Commission, while rejecting similar plea raised by the builder, observed as under:-
"In the case of the purchase of the house which a builder undertakes to construct for the buyer, the purchase can be said to be for a commercial purpose where it is shown, by producing evidence, that the buyer is engaged in the business of a buying and selling of houses and or plots as a trading activity, with a view to make profits by sale of such houses or plots. A person cannot be said to have purchased a house for a commercial purpose only by proving that he owns or had purchased more than one houses or plots. In a given case, separate houses may be purchased by a person for the individual use of his family members. A person owning a house in a city A may also purchase a house in city B for the purpose of staying in that house during short visits to that city. A person may buy two or three houses if the requirement of his family cannot be met in one house. Therefore, it would not be correct to say that in every case where a person owns more than one house, the acquisition of the house is for a commercial purpose. In fact, this was also the view taken by this Commission in Rajesh Malhotra & Ors. vs. Acron Developers Pvt. Ltd. &Ors. First Appeal No.1287 of 2014 decided on 05.11.2015."
The complainants, thus, fall within the definition of 'consumer', as defined under Section 2(1)(d) of the Act. Such an objection, taken by the Opposite Parties, in their written reply, therefore, being devoid of merit, is rejected.
27. An objection has been raised by the Opposite Parties that the complainants, when given the option to seek refund with 9% simple interest, agreed to continue with allotment and also agreed to delay and, as such, they waived of their right to raise any grievance. This plea of the Opposite Parties is not well based. While seeking option vide letter dated 15.04.2013 (Annexure R-3), the complainants were informed of delay and extension of one year was sought. One year extended period expired on 17.11.2013 whereas the possession was offered on 15.11.2016 vide offer of possession letter (Exhibit C-9). Had the Opposite Parties handed over possession before the stipulated period of two years in the Agreement plus one year extended period i.e. by 17.11.2013, position would have been different and in that situation, it would have been accepted that the complainants had waived of their right to raise grievance. The plea being devoid of merit is not tenable.
28. In so far as the demand raised on account of increase in area and PLC as per clauses No.1.10 for PLC and 10, in the Final Statement of Account and objection to this effect by the complainants, is concerned, the Opposite Parties, in their written statement, have stated that since the increase was less than 15%, therefore, no consent of the complainants was required and the demand, so raised, was totally justified. In this regard, the Opposite Parties have relied upon Clause 10 of the Agreement, which envisaged that in case of any alteration, modification, resulting in increase/decrease of more than 15% in the saleable area, any time prior to the grant of occupation certificate, the company was to intimate in writing to the allottee the proposed changes thereof and the resultant change if any in the total price of the floor to be paid by the allottee. The increase in area being less than 15%, prior consent of the complainants was not required in view of provision in Clause 10 of the Agreement. Therefore, the demand raised by the Opposite Parties to this effect, is legal and tenable and the complainants are liable to pay the same. The complainants have also not adduced any evidence by way of report of an Engineer/Architect that increase in area, (which is less than 15%) did not exist.
29. The next question, that falls for consideration, is, as to whether, there is delay in offering/delivering possession of the flat, in question. Clauses 11(a) & 11(b) of Independent Floor Buyer's Agreement dated 18.11.2010 [Exhibit C-3] read thus:-
"11(a) Schedule for possession of the said Independent Floor:-
The Company based on its present plans and estimates and subject to all just exceptions, endeavors to complete construction of the said Independent Floor within a period of twenty four (24) months from the date of execution of the Agreement unless there shall be delay or failure due to Force majeure conditions and due to reasons mentioned in Clause 11(b) and 11(c) or due to failure of Allottee to pay in time the Total Price and other charges, taxes, deposits, securities etc and dues/payments or any failure on the part of the allottee to abide by all or any of the terms and conditions of this Agreement.
11(b) Delay due to reasons beyond the control of the company:-
If the possession of the Said Independent Floor is delayed due to Force Majeure conditions, then the company shall be entitled to extension of time for delivery of possession of the said Independent Floor. The company during the continuance of the Force Majeure reserves the right to alter or vary the terms and conditions of the agreement or if the circumstances so warrant, the company may also suspend the development for such period as is considered expedient and the allottee shall have no right to raise any claim compensation of any nature whatsoever for or with regard to such suspension."
As stated above, according to Clause 11(a) of the Agreement, subject to force majeure conditions and reasons, beyond the control of the Opposite Parties, they were liable to deliver physical possession of unit, within a period of 24 months, from the date of execution of the same (Agreement). In the event of failure to deliver possession, as per Clause 15 of the Agreement, the complainants were entitled to get penal compensation @Rs.10/- per square feet, per month, of the saleable area, for the period of delay. It is true that in some litigation, the Hon'ble Supreme Court of India stayed construction at the project site and order passed remained in force from 19.04.2012 up-to 12.12.2012 i.e. for about 8 months. It is also an admitted fact, that by making reference to above fact of granting stay, which resulted into delay in construction at the site, consent of the complainants was sought, vide letter dated 15.04.2013, to complete construction within further 12 months. Option was also given to the complainants, to seek refund of the deposited amount, alongwith simple interest @9% P.A. The complainants exercised former option and continued to make payment(s) thereafter and as admitted by the Counsel for the parties, at the time of arguments, the complainants have made payments in the sum of Rs.43,34,595.75. Taking into account 12 months extension, the Opposite Parties were required to deliver possession on or before 17.11.2013, but not later than that. As stated in the written statement, permission for occupation of the unit, in question, was received on 09.09.2016 (Annexure R-1). By making a misleading statement, that possession of the unit, was to be delivered within maximum period of 24 months from the date of execution of the Agreement and within further extended period of 12 months i.e. latest by 17.11.2013, and by not abiding by the commitment, made by the Opposite Parties, they were not only deficient, in rendering service, but also indulged into unfair trade practice. The argument of the Opposite Parties that delay in handing over possession of independent floor was attributable due to delay in receiving statutory approvals from the competent authorities, the same being absolutely beyond its control, is not tenable. The Independent Floor Buyer's Agreement was executed on 18.11.2010 and before execution thereof, the Opposite Parties ought to have obtained all the approvals. If permissions/approvals for revision in layout plans and service plans were sought on 11.03.2013 and 20.05.2013, approvals for which were also received in due course of time, the initial time taken (approximately 2½ years) for seeking such approvals amounts to clear deficiency on the part of the Opposite Parties and in the absence of any justified reason for not doing so earlier, time consumed in obtaining such approvals would not amount to force majeure condition. The plea taken, therefore, is of no help to the Opposite Parties. Clearly, there is inordinate delay of around four years beyond initial stipulated period of two years and three years from one year extended period in offering possession of the unit, in question to the complainants. Delay in offering possession to the complainants is an act of clear deficiency of the Opposite Parties.
30. The next question, that falls for consideration, is, as to whether, the complainants are entitled to compensation, if so, at what rate, for non-delivery of physical possession of the unit, in question, within the stipulated period of 24 months and extended period of 12 months on account of force majeure conditions. As stated above, in the instant case, the Opposite Parties did not deliver possession within 24 months as stipulated in Independent Floor Buyer's Agreement and thereafter within extended period of 12 months, from execution of the Agreement on 18.11.2010 i.e. by 17.11.2013. There is, thus, inordinate delay of around 3 years, even beyond the extended period. Possession of the unit, in question, was offered by the Opposite Parties on 15.11.2016 i.e. during the pendency of the complaint. The Hon'ble National Commission in the case of Shri Suman Nandi & Anr. Vs. M/s Unitech Limited & Anr., Complaint No.277 of 2013, decided on 17.12.2015, held in Para 16 as under:-
"16. On perusal of the Buyer's Agreement and the affidavits filed by the parties it is clear that the complainants had booked the subject apartments on the expressed promise extended by the opposite parties that subject to Force Majeure, the opposite parties would deliver the possession of the apartments complete in all respect within 30-36 months, as the case may be, of the execution of the Buyers Agreement and being influenced by the said promise the complainants entered into the contract. No doubt in the Buyer's Agreement some scope for delay due to unavoidable circumstances was kept in mind for which clause 4.a. for compensating the complainants for delay was incorporated but it does not mean that the intention was that even in the event of inordinate delay in completing the construction and delivering the possession, the complainants would be entitled to meagre compensation of Rs.5/- per sq. ft. per month which is much less than the bank rate for loan or fixed deposit. Therefore, in our considered view clause 4.a. was meant for computing compensation in case of a minor delay in delivery of possession. If the argument of the opposite party is to be accepted, it would lead to absurd situation and would give an unfair advantage to the unscrupulous builder who might utilize the consideration amount meant to finance the project by the buyer for his other business venture at nominal interest of 2-3 per cent as against much higher bank lending rates. This could never be the intention of legislation that if such a proposition is accepted, it would result in defeating the object of Consumer Protection Act."
The National Commission granted 12% interest as compensation from the date of default in delivery of possession.
31. Recently in Capt. Gurtaj Singh Sahni & anr. Vs Manager, Unitech Limited & anr., consumer complaint bearing no.603/2014, decided on 02.05.2016, the Hon'ble National Commission, directed the opposite party/builder to pay interest on the deposited amount, for the period of delay, till delivery of possession of the unit. Relevant contents of the said order read thus:-
"8. If the compensation for the delay in construction is restricted to what is stipulated in the Buyers Agreement, there will be no pressure upon the builder to complete the construction since he will be more than happy to keep on paying paltry compensation of about 3% per annum of the capital investment, instead of arranging funds at much higher cost, to complete the construction.
9. xxxxxxxxxxxxx
10. For the reasons stated hereinabove, the complaints are disposed of with the following directions:
(1) xxxxxxxxxxxxxx (2) The opposite party shall pay compensation in the form of simple interest @ 12% per annum from the expected date of possession till the date on which the possession is actually offered to the complainants after completing the construction in all respects and obtaining the requisite completion certificate.
(3) No separate compensation would be payable to the complainants either towards the rent if any paid by them or for the mental agony and harassment which they have suffered on account of the failure of the opposite party to perform its contractual obligation."
32. No doubt, in the Buyer's Agreement, some scope for delay due to unavoidable circumstances was kept in mind, for compensating the complainants for delay, but it does not mean that the intention was that even in the event of inordinate delay, in completing the construction and delivering the possession, the complainants would be entitled to meagre compensation of Rs.10/- per sq. ft. per month, which is much less than the bank rate for loan or fixed deposit. Therefore, in our considered view, Clauses 11(a) and 15 were meant for computing compensation, in case of a minor delay in delivery of possession.
33. Thus, keeping in view the principle of law laid down by the Hon'ble National Commission, in the cases, referred to above, and position stated above, grant of compensation in the form of simple interest @12% on the deposited amount for the period of delay, till delivery of possession of the unit, would meet the ends of justice.
34. In the instant case, as is apparent from offer of possession letter dated 15.11.2016, placed, on record, by the complainants through Miscellaneous Application No.603 of 2016, that benefit in the sum of Rs.8,90,206/- on account of compensation for delayed period, has been given to the complainants in the Final Statement of Account. Therefore, in this case, the complainants are entitled to compensation by way of interest @12% calculated for delayed period (minus) the amount of Rs.8,90,206/- already adjusted in the Final Statement of Account.
35. The next question, that falls for consideration, is, as to whether, the complainants are entitled to compensation, under Section 14(1)(d) of the Act, on account of mental agony and physical harassment, and injury caused to them, for inordinate delay in delivering physical possession of the unit to them, by the Opposite Parties, by the promised date in the Agreement or latest by 17.11.2013 i.e. within the extended period. Admittedly, the possession of unit, in question, has been offered to the complainants on 15.11.2016. The compensation in the sum of Rs.10 Lacs claimed by the complainants is highly exaggerated. The complainants have been adequately compensated by granting 12% interest for the delay period. The price of the unit, in question, is escalation free. The complainants shall also get the benefit of escalation in price of the unit. Under these circumstances, compensation, on account of mental agony and physical harassment, caused to the complainants, due to the acts of omission and commission of the Opposite Parties, if granted, to the tune of Rs. 1,50,000/- shall be reasonable, adequate and fair. The complainants, are, thus, held entitled to compensation, in the sum of Rs. 1,50,000/-.
36. As regards plea of complainants that liability towards increase in service tax levied after 18.11.2012 was of the Opposite Parties, it may be stated here that the complainants have not given any details of such increase in service tax. Further, delay of one year was on account of stay by Hon'ble Supreme Court of India and the complainants consented and opted to continue with the project, which meant that they accepted liability for increase in service tax during the extended period. The financial implication for the alleged increase is not likely to be significant. In any case, the complainants have been adequately compensated by granting 12% interest on the deposited amount for delay in delivering possession.
37. Similarly, in the following 15 complaints bearing No.649, 650, 651, 653, 692, 693, 697, 698, 709, 712, 713, 714, 715, 716, and 730 all of 2016, (particulars of which are indicated in Table-A below), the possession of the unit(s) has been offered by the Opposite Parties:-
TABLE - A Sr. No. Complaint No. Date of independent Floor Buyer's Agreement.
Due date for possession after 2 years plus 1 year extended period Date on which possession offered.
Date of receiving Occupation Certificate.
1.
649/2016(*) 18.11.2010 17.11.2013 29.10.2016 18.03.2016
2. 650/2016 20.06.2011 19.06.2014 05.10.2016 02.05.2016
3. 651/2016 19.11.2010 18.11.2013 26.10.2016 05.04.2016
4. 653/2016(*) 16.02.2011 15.02.2014 10.10.2016 05.04.2016
5. 692/2016 20.01.2011 19.01.2014 29.10.2016 12.04.2016
6. 693/2016 01.12.2010 30.11.2013 15.11.2016 05.04.2016
7. 697/2016(#) 14.02.2011 13.02.2014 10.10.2016 02.05.2016
8. 698/2016 17.02.2011 16.02.2014 15.10.2016 09.06.2016
9. 709/2016 11.04.2011 10.04.2014 29.10.2016 09.06.2016
10. 712/2016 25.11.2010 24.11.2013 26.10.2016 13.01.2016
11. 713/2016 24.01.2011 23.01.2014 29.10.2016 29.06.2016
12. 714/2016(*) 07.12.2010 06.12.2013 29.10.2016 13.01.2016
13. 715/2016 17.01.2011 16.01.2014 26.10.2016 02.05.2016
14. 716/2016 21.01.2011 20.01.2014 15.11.2016 09.09.2016
15. 730/2016(#) 14.01.2011 13.01.2014 05.10.2016 05.04.2016 (*) In complaints at Sr. Nos.1, 4 and 12, delay compensation in not offering possession of the unit(s), in question, within the stipulated period has already been given to the complainant(s) in Final Statement of Account annexed with letters of possession and admitted in the Chart submitted by the Counsel for Opposite Parties at the time of arguments.
(#) In complaints at Sr. Nos.7 and 15, there is DLI of Rs.96,958/- & Rs.2,19,832.76 respectively on account of delay in remitting installments.
38. In the instant case as also in cases mentioned at Sr. Nos.1 to 15, as indicated above in Table-A, it was stated at bar that possession has been offered during October 2016 and November 2016 i.e. during the pendency of the said complaints, subject to furnishing of affidavits/documents and making the balance payment. As per the offer of possession letters placed, on record, in all these cases, six months' time has been given to the complainants to complete the formalities and make the payment without delayed interest. Ms. Ekta Jhanji, Advocate, Counsel for the Opposite Parties, on getting instructions from the Opposite Parties stated that in case, any allottee is eager to get possession, he/she will complete formalities and deposit the amount before the period of six months and as and when amount is deposited and other necessary documents are submitted, within 3 weeks thereafter, possession will be handed over, to the complainant(s). She further stated that contingent Vat deposit will not be insisted upon at this stage, subject to furnishing of an affidavit by the allottee to make the payment as and when demanded by the Government. In cases relating to this project, earlier the Opposite Parties, at the time of offering possession, were also raising demand on account of stamp duty and registration charges but now while offering possession, no demand on account of stamp duty and registration charges has been raised.
39. The Counsel for the parties were further in agreement that stamp duty and registration charges shall be payable at the time of execution of the sale deed of the unit, in question, after possession is handed over; charges on account of advocate fee etc. would not be payable by the complainants, but incidental expenses, which may be incurred at the time of registration of sale deed, shall be borne by the complainants. Thus, at this stage, the complainants are held liable to pay the demand raised minus contingent vat, advocate charges etc. Previously, while offering possession, the Opposite Parties were giving only 30 days' time to deposit the amount towards demand raised in the letter offering possession but since now the Opposite Parties have, as a goodwill gesture, granted six months' time to complete the formalities and to deposit the amount towards demand raised, coupled with the fact that there would be no holding charges during this period, as already stated above, the ends of justice would be served if the complainants are granted compensation by way of grant of 12% interest, for the delayed period up-to date of offer of possession plus 2 months (30 days for making payment + 30 days grace period). Thus, the complainants are held entitled to interest @12% for the delayed period. However, if despite deposit of amount towards demand raised, the Opposite Parties fail to hand over possession within 30 days, for delay period beyond 30 days, they shall be liable for making payment of compensation.
40. In Consumer Complaints mentioned at Sr. Nos.1 to 6, 8 to 14, in Table-A above, the complainants are held entitled to compensation in the sum of Rs.1,50,000/- in each case.
41. In Consumer Complaint s No. 697/201 6 & 730/2016, mentioned at Sr. Nos.7 and 15 respectively, there has been DLI in the sum of Rs.96,958/- and Rs.2,19,832.76 respectively against the complainants. Delay in payment of installments partly contributes to delay in completion of unit. Therefore, in these complaints, the complainants are not entitled to same amount of compensation. Grant of compensation in the sum of Rs.1,25,000/- in each of these cases would serve the ends of justice.
42. In two Consumer Complaints No.671/2016 and 694/2016, details whereof are given hereunder in Table B, possession of the unit(s), in question, has not been offered to the complainants by the Opposite Parties:-
TABLE - B 1 2 3 4 5 6 Sr. No. Complaint Case No. Date of independent Floor Buyer's Agreement.
Whether original allottee?
Due date for possession after one year extended period Date of receiving Occupation Certificate.
1.
671/2016 28.02.2011 Yes 27.02.2014 21.10.2016
2. 694/2016 12.01.2011 Yes 11.01.2014 21.10.2016 In these cases, the occupation certificates of the units, in question, have been received by the Opposite Parties on 21.10.2016. As stated above, possession of the units, in question, has not been offered/delivered by the Opposite Parties to the complainants. Therefore, in view of observations made in the preceding paras, the complainants, in these cases, are entitled to possession of the units, in question, complete in all respects on payment of amount due. The complainants, in these cases, are held entitled to 12% p.a. interest on the deposited amount for the delayed period beyond three years i.e. from 28.02.2014 and 12.01.2014 till possession is handed over. In CC/694/2016, the complainants are entitled to compensation in the sum of Rs.1,50,000/- on account of mental agony, physical harassment and deficiency in service. Since in CC/671/2016, there is a DLI of Rs.1,95,334/- on account of delay in remittance of installments, which has a bearing on the completion of project, the complainants, are held entitled to compensation in the sum of Rs.1,25,000/-.
43. In one complaint bearing Nos.781/2016 particulars of which are indicated in Table 'C' below, the complainant has sought refund of the deposited amounts:-
TABLE - C Sr. No. Description/Details Complaint Case No. 781/2016
1.
Amount deposited. (Rs.) Rs.50,63,446.00(*)
2. Date of Agreement.
31.01.2011
3. Due date for offering possession.
30.01.2014
4. Whether possession offered 15.11.2016
5. Delay in offer of possession 2 Years 10 Months
6. Whether first allottee Yes
7. DLI Rs.20,446.94 Ps (*) During arguments, the Counsel for the Opposite Parties admitted the receipt of the amount as shown against the Column 'Amount deposited (Rs.)' at Sr. No.1 in the table.
44. As is evident from record of this complaint, the Independent Floor Buyer's Agreement was executed on 31.01.2011. As per Clause 11(a) of the Agreement, the Company was to endeavor to complete construction of the independent floor within a period of 24 months from the date of execution of the agreement unless there was delay or failure due to reasons mentioned in Clauses 11(b) and 11(c) or due to failure of the allottee to pay in time the total price and other charges, taxes and cesses, deposits, securities etc. and dues/payments or any failure on the part of the allottee to abide by all or any of the terms and conditions of the Agreement. Clause 12 of the Agreement stipulated that company upon obtaining certificate of occupation and use from the Governmental Authority, shall offer in writing, possession of the independent floor to the allottee in terms of the Agreement to be taken within 30 days from the date of issue of such notice and the Company shall give possession provided the allottee is not in default of any terms and conditions of the Agreement and has complied with all provisions, formalities, documentation etc., as may be prescribed by the Company in this regard. In this case, 24 months period plus the extended period of 12 months from the date of execution of the agreements expired on 30.01.2014. However, the possession of the unit, in question, was offered on 15.11.2016 (during pendency of the complaint). No reason or circumstances, which were beyond the control of the Opposite Parties for such delay beyond initial period of two years and one year extended period, have been explained. There is, thus, inordinate delay in offering possession of the allotted unit. This Commission in the case of Brig Ajay Raina (Retd.) and another Vs. M/s Unitech Limited, Consumer Complaint No.59 of 2016, decided on 24.05.2016, in the light of law settled by Hon'ble National Commission in such cases, held that the complainant is entitled to refund of the amount deposited by her with the Opposite Party. Relevant Paras of the aforesaid judgment read thus:-
"Further, even if, it is assumed for the sake of arguments, that offer of possession, was made to the complainants, in July 2015 i.e. after a delay of about three years, from the stipulated date, even then, it is not obligatory upon the complainants to accept the same. It was so held by the National Commission in Emaar MGF Land Limited and another Vs. Dilshad Gill, III (2015) CPJ 329 (NC). Recently also, under similar circumstances, in the case of M/s. Emaar MGF Land Ltd. & Anr. Vs. Dr.Manuj Chhabra, First Appeal No.1028 of 2015, decided on 19.04.2016, the National Commission, held as under:-
"I am of the prima facie view that even if the said offer was genuine, yet, the complainants was not obliged to accept such an offer, made after a lapse of more than two years of committed date of delivery".
The principle of law laid down in the aforesaid cases is fully applicable to the present case. It is therefore held that the complainants could not be held guilty, of filing the present complaint, seeking refund of the deposited amount, alongwith interest and compensation, as possession of the unit was not offered to them by the stipulated date.
It was clearly stated by the National Commission, in Emaar MGF Land Limited and another Vs. Dilshad Gill, III (2015) CPJ 329 (NC), that when the promoter has violated material condition, in not handing over possession of the unit, in time, it is not obligatory for a purchaser to accept possession after that date. Recently in a case titled as Aashish Oberai Vs. Emaar MGF Land Limited, Consumer Case No.70 of 2015 decided on 14 Sep 2016, under similar circumstances, the National Commission negated the plea taken by the builder while holding as under:-
"I am in agreement with the learned senior counsel for the complainant that considering the default on the part of the opposite party in performing its contractual obligation, the complainant cannot be compelled to accept the offer of possession at this belated stage and, therefore, is entitled to refund the entire amount paid by him alongwith reasonable compensation, in the form of interest."
Therefore, the complainant, in this complaint, is held entitled to refund of the amount alongwith interest @15% per annum from the dates of respective deposits.
45. As regards compensation for mental agony, harassment etc., the complainant is held entitled to compensation of Rs.1,75,000/-.
46. No other point, was urged, by the Counsel for the parties, in all the cases.
47. For the reasons recorded above, all the complaints bearing Nos.652, 649, 650, 651, 653, 671, 692, 693, 694, 697, 698, 709, 712, 713, 714, 715, 716, 730 and 781 all of 2016 are partly accepted, with costs, in the following manner:-
Consumer Complaint s bearing No:
652, 649, 650, 651, 653, 692, 693, 697, 698, 709, 712, 713, 714, 715, 716 and 730 all of 2016.
In these 16 cases, the Opposite Parties have offered possession during the pendency of the complaints i.e. in October 2016 and November 2016, asking the complainants to deposit the amount(s) within six months. In case, any allottee is eager to get possession, he/she will complete formalities and deposit the amount before the period of six months, and pay the amount towards demand raised, except the demands towards, contingent VAT deposit and Advocate charges, and as and when, amount is deposited and other necessary documents are submitted, possession will be handed over to complainant(s), by the Opposite Parties within 30 days.
In case, the Opposite Parties fail to deliver possession within 30 days from the date of making payment by the complainants, for such delay, beyond 30 days, compensation by way of interest @12% p.a. on the deposited amount for each month, till possession is delivered, shall be payable by 10th of the following month and failure shall entail penal interest @15% p.a. instead of 12% p.a. till payment is made.
The Opposite Parties, in each of these cases, are, jointly and severally, directed as under:-
(i) To hand over physical possession of the unit(s), allotted in favour of the complainant(s), complete in all respects, to the complainant(s), within a period of 30 days, from the date balance payment is made/documents are completed by the complainant(s).
(ii) Execute and get registered the sale deed in respect of the unit(s), in question, within one month from the date of handing over of possession to the complainant(s). The stamp duty, registration charges and incidental expenses, if any, shall be borne by the complainant(s).
(iii) To pay compensation, by way of interest @12% p.a., on the deposited amount, to the complainant(s), with effect from 18.11.2013, 18.11.2013, 20.06.2014, 19.11.2013, 16.02.2014, 20.01.2014, 01.12.2013, 14.02.2014, 17.02.2014, 11.04.2014, 25.11.2013, 24.01.2014, 07.12.2013, 17.01.2014, 21.01.2014 & 14.01.2014 respectively up-till two months from the date of offer of possession i.e. up-to 14.01.2017, 28.12.2016, 04.12.2016, 25.12.2016, 09.12.2016, 28.12.2016, 14.01.2017, 09.12.2016, 14.12.2016, 28.12.2016, 25.12.2016, 28.12.2016, 28.12.2016, 25.12.2016, 14.01.2017 & 04.12.2016 respectively or up-to the date on which possession is actually handed over, whichever is earlier, within 45 days, from the date of receipt of a certified copy of this order, failing which, the said amount shall carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till realization.
[ In CC/652/2016, CC/649/2016, CC/653/2016 & CC/714/2016, compensation in the sum of Rs.8,90,206.00, Rs.6,28,070.96, Rs.5,10,281.00 & Rs.6,18,145.16, on account of delay in possession has been credited in Final Statement of Account. The same shall be deducted from the compensation amount by way of interest @12% for delay period] In case, the Opposite Parties fail to deliver possession within 30 days from the date of making payment by the complainants, for such delay, beyond 30 days, compensation by way of interest @12% p.a. on the deposited amount for each month, till possession is delivered, shall be payable by 10th of the following month and failure shall entail penal interest @15% p.a. instead of 12% p.a. till payment is made.
(iv) Pay compensation in the sum of Rs.1,50,000/-, in each case, [ In CC/697/2016 & CC/730/2016 - Rs.1,25,000/- in each case] on account of mental agony, physical harassment and deficiency in service and Rs.35,000/- as litigation costs, in each case, to the complainant(s), within 45 days from the date of receipt of a certified copy of the order, failing which, the said amount shall carry interest @12% p.a., from the date of filing the complaint(s) till realization.
In all these complaints, as agreed between the parties, the Advocate Charges shall not be charged by the Opposite Parties. The actual expenditure for registration of Sale Deed(s) besides Stamp duty and Registration charges, shall, however, be borne by the complainant(s).
As agreed, the amount of contingent Vat deposit will not be insisted upon at this stage, subject to furnishing an affidavit by the allottee to make the payment as and when demanded by the Government. The amount of contingent vat, shall be payable by the complainant(s) as and when the same becomes payable by the Opposite Parties to the Government. The complainant(s) shall deposit contingent vat within three weeks from the date the same is paid by Opposite Parties to the Government and the complainant(s) are informed of this fact. Delay beyond three weeks from the receipt of notice shall attract simple interest @12% per annum.
Since the demand(s) raised have, by and large, been held to be justified, in cases wherever, there is delay in making payment towards demand raised beyond two months, period taken beyond two months shall be excluded for the purpose of payment of 12% interest compensation on delayed period.
Consumer Complaint bearing No:
671/2016 and 694/2016.
The Opposite Parties (DLF Homes Panchkula Pvt. Ltd.), in each of these cases, are jointly and severally, held liable and directed as under:-
(i) To hand over physical possession of the unit, allotted in favour of the complainant(s), complete in all respects, to the complainant(s), within three months from the date of receipt of a certified copy of this order, on payment of the amount(s), by the complainant(s), due against them.
(ii) Execute and get registered the sale deed(s) in respect of the unit(s), in question, within one month from the date of handing over of possession to the complainant(s). The stamp duty, registration charges and incidental expenses, if any, shall be borne by the complainant(s).
(iii) To pay compensation, by way of interest @12% p.a., on the deposited amount(s), to the complainant(s), with effect from 28.02.2014 and 12.01.2014 respectively till 31 . 01 .201 7, within 45 days, from the date of receipt of a certified copy of this order, failing which, the said amount(s) shall carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till realization.
(iv) To pay compensation by way of interest @12% p.a. on the deposited amount(s), to the complainant(s) w.e.f. 01. 02 .201 7, onwards (per month), till possession is delivered, by the 10th of the following month, failing which, the same shall also carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till payment is made.
(v) Pay compensation in the sum of Rs.1,50,000/- (in CC/694/2016) and Rs.1,25,000/- (in CC/671/2016) on account of mental agony, physical harassment and deficiency in service and Rs.35,000/- as litigation costs, in each case, to the complainant(s), within 45 days from the date of receipt of a certified copy of the order, failing which, the said amount(s) shall carry interest @12% p.a., from the date of filing the complaint till realization.
Consumer Complaint s bearing No:
781/2016.
The Opposite Party is held liable and directed as under:-
(i) To refund the amount of Rs.50,63,446/-, alongwith simple interest @15% per annum, to the complainant, from the respective dates of deposits, till realization, within 45 days, from the date of receipt of a certified copy of this order, failing which, the Opposite Party shall pay the aforesaid amounts alongwith simple interest @18% per annum, instead of 15% per annum, from the date of default till actual payment;
(ii) To pay an amount of Rs.1,75,000/- as compensation for mental agony, physical harassment & deficiency in service and Rs.35,000/- as litigation costs, to the complainant, within a period of 45 days from the date of receipt of a certified copy of the order, failing which, the Opposite Party shall pay the aforesaid amount alongwith simple interest @15% per annum from the date of filing the complaint till actual payment;
48. However, it is made clear that in case, the complainant has availed loan facility from any financial institution(s), such an institution shall have the first charge on the amount payable, to the extent, the same is due against the complainant.
49. Certified copy of this order, be placed on the file of consumer complaints bearing Nos.649, 650, 651, 653, 671, 692, 693, 694, 697, 698, 709, 712, 713, 714, 715, 716, 730 and 781 all of 2016.
50. Certified copies of this order be sent to the parties, free of charge.
51. The file be consigned to Record Room, after completion.
Pronounced.
20.01. 201 7 [JUSTICE JASBIR SINGH (RETD.)] PRESIDENT (DEV RAJ) MEMBER (PADMA PANDEY) MEMBER Ad