National Consumer Disputes Redressal
Jivitesh Nayal & Anr. vs M/S. Emaar Mgf Land Limited & Anr. on 2 November, 2017
NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI CONSUMER CASE NO. 34 OF 2015 1. JIVITESH NAYAL & ANR. Resident of A-404, Krishna Apra Sapphire, Vaibhav Khand, Indira Puram, Ghaziabad ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LIMITED & ANR. Through Its Managing Director, ECE House, Kasturba Gandhi Marg, New Delhi - 110 001. ...........Opp.Party(s) CONSUMER CASE NO. 1194 OF 2015 1. CHHAVI MOHAN BHUTANI & ANR. 2603, PLOT B, SECTOR-22, DWARKA, NEW DELHI 2. KUSUM BHUTANI 2603, PLOT B, SECTOR-22, DWARKA, NEW DELHI ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LTD. ECE HOUSE, 28 KASTURBA GANDHI MARG, NEW DELHI-110001. ...........Opp.Party(s) CONSUMER CASE NO. 1471 OF 2015 1. RAHUL KUMAR S/o. B-5/22 1st Floor, Safdarjung Enclave, New Delhi - 110 029. ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LIMITED ECE House, 28 Kasturba Gandhi Marg, New Delhi - 01 ...........Opp.Party(s) CONSUMER CASE NO. 40 OF 2015 1. ROHIT SAHAI & ANR. S/o. Late Sri Krishan Kumar, R/o. 605, Tower 4 Sushant Estate, Sector - 52, Gurgaon - 122 003. ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LIMITED & ANR. Through Its Managing Director, ECE House, Kasturba Gandhi Marg, New Delhi -110 001. ...........Opp.Party(s) CONSUMER CASE NO. 42 OF 2016 1. SANGEETA SHARMA Through Vijay Anand Sharma R/o. 597, Sector - 4, Vaishali, Ghaziabad Uttar Pradesh. ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LTD. ECE House, 28 Kasturba Gandhi Marg, New Delhi - 01. ...........Opp.Party(s) CONSUMER CASE NO. 664 OF 2015 1. KUMAR RISHABH & ANR. C-9,SFS flats, Shakti Narayan Extention, New Delhi-110052 ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LIMITED ECS House, 28, Kasturba Gandhi Marg New Delhi-110001 ...........Opp.Party(s) CONSUMER CASE NO. 665 OF 2015 1. ROHAN SHARMA & ANR. B-95, Sarita Vihar, New Delhi - 110 076. ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LIMITED ECE House, 28 Kasturba Gandhi Marg, New Delhi - 01. ...........Opp.Party(s) CONSUMER CASE NO. 668 OF 2015 1. KUMAR VAIBHAV & ANR. C-9, Shakti Nagar, Extension, New Delhi - 52. ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LIMITED ECE House, 28 Kasturba Ganhi Marg, New Delhi - 01. ...........Opp.Party(s) CONSUMER CASE NO. 671 OF 2015 1. RAJAN DATTA S/o. Late Som Nath Datta, Through Peyosh Datta S/o. Rajan Datta, 1501, Tower F, Sector 54 Palm Springs, Gurgaon, Haryana. ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LIMITED ECE House, 28 Kasturba Ganhi Marg, New Delhi - 01. ...........Opp.Party(s) CONSUMER CASE NO. 673 OF 2015 1. SHALOO SRIKRISHNA & ANR. C-116, 2nd Floor Inderpuri, New Delhi . ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LIMITED Ece House, 28 Kasturba Gnahi Marg, New Delhi - 01. ...........Opp.Party(s) CONSUMER CASE NO. 741 OF 2015 1. SALIL MOHAN GUPTE & ANR. P2A, 112,, PRINCETON ESTATE, DLF PHASE-5, GURGAON-122016 ...........Complainant(s) Versus 1. M/S. EMAAR MGF LAND LTD. ECE HOUSE, 28, KASTTURBA GANDHI MARG, NEW DELHI-110001 ...........Opp.Party(s)
BEFORE: HON'BLE MR. JUSTICE V.K. JAIN,PRESIDING MEMBER
For the Complainant : Mr. Sushil Kaushik, Advocate
Ms. Himanshi Singh, Advocate For the Opp.Party : M/S. EMAAR MGF LAND LIMITED & ANR.
Dated : 02 Nov 2017 ORDER
In CC/34/2015 & CC/40/2015
For the Opposite Party : Mr. Aditya Narain, Advocate
Mr. Kshitij Parashar, Advocate
Mr. Arjun Jain, Advocate
In CC/664/2015, CC/665/2015
CC/668/2015, CC/673/2015
CC/671/2015
For the Opposite Party : Mr. Aditya Narain, Advocate
Mr. Shashank Sharma, Advocate
In CC/741/2015
For the Opposite Party : Mr. A.S. Chadhiok, Sr. Advocate
Mr. Aditya Narain, Advocate
Mr. Arjun Jain, Advocate Ms. Anushree Narain, Advocate
Ms. Sweta Kakkad, Advocate
Mr. Mishra Raj Shekhar, Advocate
Mr. Gaurav Sharma, Advocate
In CC/1194/2015, CC/1471/2015
& CC/42/2016
For the Opposite Party : Mr. Aditya Narain, Advocate
Mr. Arjun Jain, Advocate Ms. Anushree Narain, Advocate
JUSTICE V.K. JAIN, PRESIDING MEMBER
The complainants in these matters are allottees of residential flats in a project namely "Emerald Floors" at Emerald Hills, which the opposite party was to construct on the land comprised in Village Maidawas, Sector 65 of Gurgaon. The following are the particulars of the bookings made by the complainants, the flats allotted to them, the date on which Builder Buyer Agreements were executed, the sale consideration agreed between the parties and the payment made so far to the opposite party:
Sl. No.
CC No.
Apartment Details
Booking date
Date of execution of BBA
Agreed sale consideration
Amt. paid
1.
34/2015 EHF-350-C-SF-002 17.6.2009 12.10.2009 6108600 5778600
2. 40/2015 EHF-350-I-FF-134 6.9.2009 28.12.2009 7065000 5771122
3. 664/2015 EFP-II-54-0001 17.5.2010 16.09.2010 11718000 9280006
4. 665/2015 EFP-12A-0202 29.9.2009 Resale 02.9.2010 7080100 6204003
5. 668/2015 EFP-II-54-0101 17.5.2010 16.9.2010 10039250 7381846
6. 673/2015 EFP-10-0301 25.9.2009 28.12.2009 6251163 5919596
7. 741/2015 EHF-350-I-FF-114 09.7.2009 resale 28.12.2009 7335000 7242786
8. 1194/2015 EFP-06-0002 10.11.2009 02.1.2010 8255642 7499725
9. 1471/2015 EFP-24-0501 24.01.2010 Resale 04.9.2010 9417900 8395955
10. 42/2016 EFP-27-0402 20.01.2010 30.4.2010 8477248 8209461
11. 671/2015 EFP-09-0001 25.9.2009 28.12.2009 7946350 7158578
2. As per Clause 13(a) of the BBA, the opposite party proposed to hand over possession within 27 months from the execution of the said agreement though it was entitled to a grace period of three months for the limited purpose of applying and obtaining the occupancy certificate. The grievance of the complainants is that the possession of the flat / floor has not been offered to them despite they having paid major part of the sale consideration to the opposite party. However, in two cases, CC/40/2015 and CC/741/2015, the possession has been delivered during pendency of the complaints. The complainants have therefore approached this Commission by way of these separate complaints, seeking possession of their respective flats complete in all respects or in the alternative, ready-to-move-in, independent flats of identical size in a similar locality. The second alternative prayer made by the complainants is for payment of a sum calculated at Rs.9,500/- per sq. ft. of the area of their respective flats, which according to them is the current market price of such residential flats / floor. They are also seeking compensation under several heads including rental value, interest @ 24% per annum and compensation for the physical and mental torture and agony suffered by them.
3. The complaint has been resisted by the opposite party which has taken a preliminary objection that since the agreed consideration was less than Rupees One crore, this Commission lacks pecuniary jurisdiction to entertain the complaint. On merits, the allotment made to the complainant as well as the execution of the Builder Buyer Agreements with them, has been admitted. The payments made by the complainants have also not been disputed. It is claimed that in view of Clause 15 of the Builder Buyer Agreement, in the event of delay, the complainants are entitled only to compensation calculated at Rs.10/- per sq. ft. per month. The construction, according to the opposite party, is in full swing. It is alleged that all possible efforts are being made to complete the construction and deliver possession to the complainants.
4. In terms of Section 21 of the Consumer Protection Act, this Commission possesses the requisite pecuniary jurisdiction to entertain a consumer complaint, where the value of the goods or services as the case may be, and the compensation, if any, claimed in the complaint, exceeds Rupees One Crore. As held by a Three-Members Bench of this Commission in CC No.97 of 2016 Ambrish Kumar Shukla & Ors. Vs. Ferrous Infrastructure Pvt. Ltd., decided on 07.10.2016, the value of services in such cases, means the sale consideration agreed to be paid by the flat buyer to the builder. The following view was taken by this Commission in CC/198/2015 Dushyant Kumar Gupta Vs. Today Homes & Infrastructure Pvt. Ltd. & connected matters, decided on 31.1.2017, and containing almost identical prayers, is relevant, as far as the issue of pecuniary jurisdiction is concerned:-
"4. The main question which arises for consideration in these complaints is as to whether this Commission possesses the requisite pecuniary jurisdiction to entertain these complaints. As provided in section 21 of the Consumer Protection Act this Commission has jurisdiction to entertain the complaints where the value of the goods or services and compensation if any claimed exceeds Rs.1 crore. Though most of the complainants have claimed refund @ Rs.10,000/- per sq.ft. of the area of the flat, no credible evidence has been led by them to prove that the market value of a flat similar to the flat allotted to them and in the same or a comparable locality was Rs.10,000/- or more on the date these complaints were instituted. No price list of any developer in respect of residential flats in the same or a comparable locality with identical or comparable specifications has been produced by them, in the absence of a credible evidence, it would be difficult to accept the bald statements of the complainants as regards the market value of a similar flat in the same or a comparable locality, on the dates these complaints were instituted. Therefore, invocation of the pecuniary jurisdiction of this Commission on the basis of the aforesaid alleged market value of the similar flats is highly misplaced and cannot be entertained.
5. This Commission has in the past granted compensation in the form of interest paid Rs.18% per annum in the cases where refund has been allowed and compensation in the form of interest @ 12% per annum in the cases where possession of the house/plot has been directed. Therefore, a claim for refund by adding the agreed sale consideration to compensation in the form of simple interest @ 18% per annum from the date of each payment till the date of filing of the complaint cannot be said to be highly exaggerated or fanciful and made only with a view to invoke the jurisdiction of this Commission, even if this Commission eventually grants a lesser compensation to the complainant. Similarly, where the complainant seeking only the possession of the house but there is no prayer for refund of the payment made by him to the builder, the value arrived it by adding the agreed sale consideration to the compensation in the form of interest @ 12% p.a. from the committed date of possession till the date of filing of the complaint would be maintainable before this Commission if the said claim comes to more than Rs.1 crore.
6. In a complaint where the complainant makes alternative prayers, one for possession of the house allotted / plot to him and the other for refund of the amount paid by him to the developer along with compensation, this Commission would have pecuniary jurisdiction to entertain the complaint where either the relief of possession or the relief of refund, alongwith the compensation as calculated in terms of para-5 hereinabove falls within the pecuniary jurisdiction of this Commission. Since in such a case, the State Commission will not have the requisite pecuniary jurisdiction to grant one of the alternative reliefs claimed in the complaint, the complainant cannot be asked to approach the said Commission.
8. The contention of the learned senior counsel for the opposite party was that the service tax and VAT cannot be added to the sale price in order to determine the value of the service in terms of Section 21 of the Consumer Protection Act. I however, find no merit in this contention since, as per the agreement between the parties, the flat buyers were required to pay the aforesaid taxes to the opposite party, and not pay them directly to the concerned Government. It would be immaterial that the opposite party, in turn would have to deposit the said taxes with the concerned Government, the material fact being that without payment of the agreed purchase price and these taxes, the opposite party would be under no obligation to deliver possession of the flat to the buyers. Therefore, the aforesaid taxes, in my opinion, cannot be excluded while determining the value of the service, in terms of Section 21 of the consumer Protection Act."
5. If considered in terms of the decision in Dushyant Kumar Gupta (supra), this Commission does possess the requisite pecuniary jurisdiction to entertain the complaints since the agreed sale consideration and the compensation in the form of interest comes to more than Rupees one crore in all these matters.
6. It was contended by the learned senior counsel for the opposite party that compensation for the purpose of pecuniary jurisdiction would mean only the contractual compensation agreed between the parties. However, I find no merit in the contention. A bare perusal of Section 21(a) of the Consumer Protection Act would show that for the purpose of pecuniary jurisdiction, compensation, if any, claimed by the complainant is to be added to the value of the goods or services, as the case may be. Of course, a highly exaggerated, fanciful or inflated claim cannot be considered to be a genuine claim and therefore, cannot be determinative of the pecuniary jurisdiction. However, considering that not only this Commission, but the Hon'ble Supreme Court has awarded compensation in the form of interest at the rate upto 18% per annum, compensation in the form of interest calculated @ 18% per annum would not be taken as a highly inflated or exaggerated claim so as to warrant outright rejection of the complaint, even though the Court / Forum may award a lesser compensation. Therefore, I find no merit in the contention that this Commission lacks pecuniary jurisdiction to entertain these complaints.
7. On merits, the following contentions were advanced by Shri A.S. Chadhiok, learned senior counsel for the opposite party:
(a) In view of the Clause 13(a) read with Clause 15 of the BBA, compensation @ Rs.10/- per sq. ft. per month is in the nature of a stipulation by way of penalty and therefore, the upper limit of the compensation which can be awarded to the complainants, in the event of breach of contract by the opposite party.
(b) No evidence of actual damages, if any, caused to the complainants has been led and therefore, they are not entitled to any compensation or damages.
(c) No loss or injury to the complainants has been established, and therefore, they are not entitled to any compensation.
(d) No negligence on the part of the opposite party is proved or even alleged.
(e) The complainants are seeking specific performance of the contract between the parties, and therefore are bound by its terms.
8. Clause 13(a) and 15 of the BBA read as under:
"13. POSSESSION -
(a) Time of handing over the possession Subject to terms of this clause and subject to the allottee(s) having complied with all the terms and conditions of the agreement, and not being in default under any of the provisions of this Agreement and compliance with all provisions, formalities, documentation etc., as prescribed by the company, the company proposes to hand over the possession of the Independent Floor within 27 months from the date of execution of this Agreement. The allottee(s) agres and understands that the company shall be entitled to a grace period of three months for applying and obtaining the occupation certificate in respect of the Independent Floor and / or the project.
15. COMPENSATION -
(a) In case within a grace period of six months as stated in clause 13(a), the company is not able to hand over the possession to the Allottee(s), the Allottee(s) shall be entitled to payment of compensation for delay at the rate of Rs.10/-(Rupees ten only) per sq. ft. per month of the super Area till the date of notice of possession under the provisions of Clause 14(a), provided the allottee(s) has complied with all the terms and conditions of this Agreement. The Allottee(s) shall have no other claim against the company in respect of the said independent floor and parking space under this Agreement during such extended period.
(b) The Allottee(s) agrees that the compensation as payable under clause 15 (a) hereinabove shall be payable only after making payment of all charges and clearing off all dues as reserved in this Agreement and after allottee(s) fulfils all the condition as set out in clause 14(b).
(c) The allottee(s) agrees and understands that the compensation as mentioned hereinabove, that may become payable to the allottee(s) will be paid only if the allottee(s) has not defaulted and or breached the terms of the Buyer's Agreement or defaulted in payments as per the Schedule of Payment annexed hereto this Agreement or in other words has complied with all the terms and conditions of the Agreement.
(d) Notwithstanding anything contained hereinabove or elsewhere in this Agreement, in the event if there is delay in handing over possession due to the delay or non-receipt of the occupation certificate, completion certificate and / or any other permission / sanction from the competent authorities, then in such an event no such compensation or any other compensation shall be payable to the allottee(s)."
8. In terms of Section 14(1)(e) of the Consumer Protection Act, if this Commission is satisfied that any of the allegations contained in the complaint about the services of the opposite party are proved it is required to issue an order to the opposite party directing it to remove the deficiencies in the services in question. In terms of Section 14 (1)(d) of the Act this Commission is also required to pass an order directing the opposite party to pay compensation to the complainants for any loss or injury suffered by them due to the negligence of the opposite party. If the builder, whose services are engaged by a buyer for construction of a residential house for him fails to complete the construction and deliver its possession on or before the date committed by him for the purpose, such an act on the part of the builder would be an act of negligence, causing loss or injury to the flat buyer. The term 'negligence' has not been defined in the Consumer Protection Act but as per its dictionary meaning, it is the failure to give enough care or attention especially when such an act has serious results for another person (Oxford Advanced Learner's Dictionary, New 8th Edition). As per Black's Law Dictionary IX Edition, negligence includes the failure to exercise the standard of care that a reasonably prudent person would have exercised in a similar situation. In the absence of force-majeure circumstances, a prudent builder in place of the opposite party would have been in a position to construct the flats and offer their possession to the complainants on or before the date committed for this purpose or at best within the grace period available under the BBA. By not delivering on the commitment made by it with respect to the delivery of the possession of the flats booked by the complainants, the opposite party certainly committed an act of negligence and since the said act of negligence has resulted in loss or injury to the complainants who have been deprived f the user of the flats booked by them, compensation in terms of Seciton14 (1)(d) of the Consumer Protection Act can be awarded to the complainants, against the opposite party.
Since the Act empowers this Commission to direct removal of the deficiencies in the service in question, the opposite party, in exercise of the aforesaid power of this Commission, can also be directed and in fact ought to be directed to complete the construction and deliver possession of the flats to the complainants at the earliest possible. Therefore, both the directions sought by the complainants viz. direction for completion of the construction and delivery of possession of the flats and the direction for payment f compensation for the period the possession is delayed are within the competence of this Commission under Section 14 of the Consumer Protection Act. Therefore, it is not correct to say that the complainants are seeking specific performance of the agreement they had executed with the opposite party. The specific performance of a contract can be sought before a Civil Court in terms of the provisions contained in the Specific Relief Act 1963. Neither this Commission is a Civil Court nor have the complainants invoked the provisions of the Specific Relief Act, 1963.
9. Also, I find no merit in the contention that the compensation stipulated in Clause 15(a) of the BBA is in the nature of a penalty attracting applicability of Section 74 of the India Contract Act. The aforesaid compensation is a unilateral and patently unfair term imposed by the builders upon the flat buyers. Having already paid the booking amount to the builder, they have no option but to sign on the dotted lines, since the failure to execute the agreement unilaterally drafted by the builder and imposed upon the flat builders is likely to result in the booking amount being forfeited by the builder. Therefore, executing an agreement containing such a term is nothing, but a consent given under coercion and cannot be said to be the result of the exercise of a free consent on the part of the flat buyer. Moreover, a term to pay such a paltry compensation to the flat buyer in the event of default on the part of the builder, while making him pay exorbitant interest in the event of default or delay on his part is an absolutely unfair term. In fact, the incorporation of a term for payment of a paltry compensation to the buyer in the event of the failure of the builder to deliver possession within the time period committed by him, had become so wide spread and rampant that the Legislature had to step in by enactment of the Real Estate (Regulation & Development) Act, 2016 to statutorily require the builder to pay compensation in the form of interest at prescribed rate in the event of the possession being delayed or the buyer deciding to quit on account of the delay on the part of the builder in delivering upon the promise made by him. Therefore, irrespective of Clause 15(a) of the BBA, the complainants in my view are entitled to a just and fair compensation for the period the possession of the flats is delayed by the opposite party.
10. I am also unable to accept the contention that the complainants have failed to prove any loss or injury to them on account of the failure of the opposite party to deliver the possession of the flats on or before the time period stipulated in the BBA. Had the opposite party delivered possession of the flats within the time stipulated for this purpose, the complainants would have been enjoying the use and possession of the flats booked by them. They have been deprived of the user of the flats on account of the default committed by the opposite party. It can hardly be disputed that the deprivation of the user of a self- owned house amounts to a serious injury to the flat buyer who has booked the flat for the purpose of having a shelter over his head and therefore, has either to live in a rented accommodation or an accommodation which is not suitable or convenient to him. Also, we need to appreciate the satisfaction and enjoyment one would have if he lives in a house of choice owned by him as against living in a rented accommodation or in an accommodation which is not owned by him or is not otherwise suitable or convenient to him.
11. If a paltry compensation of say Rs.10/- per sq. ft. per month is awarded against a builder, it may lead to dangerous consequences since the builder may be tempted not to complete the construction and divert the money collected from the flat buyers for other purposes, in the hope that in the event of the buyer approaching a Court or a Consumer Forum, he can get away by paying a paltry compensation of Rs.10/- per sq. ft. per month to him. Paying such a meagre compensation would always be a win win situation for a builder who is likely to pay many times more if he goes to market for arranging finances which he gets by diverting the money collected from the flat buyers to other purposes. This Commission, therefore, ought to refrain from taking a view which would lead to such serious consequences, against the innocent flat buyers. I also find some merit in the contention of the complainants that in a situation where the builder despite taking money from the flat buyers does not utilize the whole of the said money only for th construction of the flat sold to him, the amount which the builder has collected from the flat buyers should be treated as a cash deposit with the builder who should pay adequate interest to the flat buyer for utilizing his money.
12. For the reasons stated hereinabove, I hold that:
(i) The opposite party has been negligent in the matter of rendering services to the complainants
(ii) The flat buyers have suffered loss and injury due to negligence of the opposite party
(iii) The term for payment of compensation under Clause 15(a) of the BBA does not bind the complainants, who are entitled to just and fair compensation against the opposite party for the deficiency on the part of the opposite party in the services rendered to them.
(iv) The complainants are not seeking specific performance of the BBA in terms of the Specific Relief Act, 1963 but are seeking compensation in terms of Section 14(1)(d) of the Consumer Protection Act and
(v) This Commission in exercise of the powers conferred upon it by Section 14(1)(e) of the Consumer Protection Act can direct the opposite party remove the deficiencies in the services by completing the construction and delivering possession of the flats within a reasonable time.
13. The complaints are disposed of with the following directions:
(a) The opposite party shall complete the construction of the flats allotted to the complainants except the complainants in CC/741/2015 and CC/40/2015, (to whom possession has already been given) in all respects, obtain the requisite occupancy certificate at its own cost and responsibility and offer possession of the said flats to the complainants on or before 31.12.2018.
(b) The opposite party shall pay compensation in the form of simple interest @ 8% per annum to the complainants with effect from the committed date of possession till the date on which the possession was given or is actually offered, in terms of this order. The aforesaid compensation is acceptable to the complainants.
(c) Wherever applicable, the opposite party shall be entitled to a grace period of three months while computing the committed date of possession.
(d) The compensation payable in terms of this order shall be adjusted out of the additional amount, if any, payable by the complainants to the opposite party.
(e) The balance amount, if any, shall be paid to them while offering possession of the flats in terms of this order.
(f) In CC/741/2015 and CC/40/2015, the compensation will be paid within three months from today.
(g) The opposite party shall pay Rs.25,000/- as the cost of litigation in each complaint, within three months from today.
......................J V.K. JAIN PRESIDING MEMBER