State Consumer Disputes Redressal Commission
Deepak Jitesh Punajbi Son Of Mrs Kanchan ... vs 1.Ms. Aliens Developers P Ltd., Rep. By ... on 18 January, 2017
Cause Title/Judgement-Entry STATE CONSUMER DISPUTES REDRESSAL FORUM Telangana Complaint Case No. CC/191/2014 1. Deepak Jitesh Punajbi Son of Mrs Kanchan Punjabi Aged about 27 Years, R.o. Flat No.302, Sowmya Apts, Red Hills, Hyderabad 500 044 ...........Complainant(s) Versus 1. 1.Ms. Aliens Developers P Ltd., Rep. by its Managing Director and Joint Managing Director, Mr. Hari Challa Son of Mr. CVR Choudhary and Mr. C.Venkat Prasanna Son of Mr. CVR chowdary Respectively O.o. Flat No.910, Teja Block My Home Navadeepa Apartments Madhapur, Near Hitech City Hyderabad 500 081 2. 2.Mr. Hari Challa Son of Mr. CVR Chowdhary Managing Director Ms. Aliens Developers P Ltd., O.o. Flat No.910, Teja Block My Home Navadeepa Apartments Madhapur, Near Hitech City Hyderabad 500 081 3. 3.Mr. C.Venkat Prasanna Son of Mr. CVR Chowdhary Managing Director Ms. Aliens Developers P Ltd., O.o. Flat No.910, Teja Block My Home Navadeepa Apartments Madhapur, Near Hitech City Hyderabad 500 081 4. Presently addresses of parties S.No. 1 to 3 are at Aliens Space Station, Tellapur Post, Ramachandrapuram Mandal, Medak Dist Hyderabad, A.P Pin 502 032 ............Opp.Party(s) BEFORE: HON'BLE MR. JUSTICE B. N. RAO NALLA PRESIDENT HON'BLE MR. Sri. PATIL VITHAL RAO JUDICIAL MEMBER For the Complainant: For the Opp. Party: Dated : 18 Jan 2017 Final Order / Judgement STATE CONSUMER DISPUTES REDRESSAL COMMISSION OF TELANGANA AT HYDERABAD CC NO.74 OF 2014 Between : 1) Ram Prakash Avasarala S/o A.Ram Murthy, aged about 30 years, 2) Sirisha Chandrapati W/o Ram Prakash Avasarala, aged about 29 years, Both R/o 13-6-434/C/131, Maruti Nagar, Ring Road, Mehdipatnam, Hyderabad. ... Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.152 OF 2014 Between : 1) Sridhar Aritakula S/o Ramaiah, Aged about 35 years, 2) Swathi Chennuri W/o A.Sridhar, Aged about 32 years, R/o H.No.17-1-382/V/1/1, Vyshali Nagar Colony, Hyderabad - 500 079. (presently residing at Flat No.603, Block No.17, Malaysian Township, KPHB, Hyderabad - 500 072). Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.165 OF 2014 Between : S.Vimal Kumar S/o M.Mukundan, Aged about 37 years, R/o GRR Classic, Flat No.G1, H.No.1-2-33/14, Nizampet Road, Kukatpally, Hyderabad-500 072. ...Complainant AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainant : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.190 OF 2014 Between : 1) Sasikanth Vadlamudi S/o Poorna Chandra Rao, aged about 32 years, 2) Kartika Tangirala W/o Sasikanth, Aged about 30 years, Both R/o Flat No.301, Savitri Sadanam Apartments, Barkatpura, Hyderabad. ...Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.191 OF 2014 Between : Deepak Jitesh Punjabi S/o Kanchan Punjabi, Aged about 27 years, R/o Flat No.302, Sowmya Apartments, Red Hills, Hyderabad - 500 044. ...Complainant AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainant : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.204 OF 2014 Between : 1) Abhijeet Anil Thakre S/o Anil R Thakre, Aged about 37 years, 2) Swati Thakre W/o Abhijeet Anil Thakre, Aged about 33 years, Both R/o B-5, Sri Sai Mansion, Road No.13, Banjara Hills, Hyderabad - 500 034. (present address A-7, Manasarovar Garden, 2nd Floor, New Delhi - 110 015). ...Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.205 OF 2014 Between : 1) Shabab Cheekilddan Kandilat S/o Mohammed Umer, aged about 39 years, 2) Dheena Shabab W/o Shabab Cheekilddan Kandilat, aged about 31 years, R/o Block A9, Flat No.101, Singapore Township, Annojiguda, Ghatkesar, RR dist., Hyderabad-88. (present address Flat # 216, Block-D, SMR Vinay Symphony, near Pullella Gopichand Badminton Academy, ISB Road, Gachibowli, Hyderabad - 500 032). ...Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.216 OF 2014 Between : Hari Vamsi Raja Pacca S/o Hari Guru Raja Pacca, Aged about 32 years, R/o H.No.11-13-986, Road No.1, Green Hills Colony, Saroornagar, Hyderabad - 500 035. Rep. by hisGPA Mukund Santpurkar S/o late Babu Rao, aged about 61 years, R/o H.No.11-13-986, Road No.1, Green Hills Colony, Saroornagar, Hyderabad - 500 035. ...Complainant AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainant : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.217 OF 2014 Between : 1) Prasanna NG S/o KN Gundu Rao, Aged about 37 years, 2) Priya Prasanna W/o Prasanna NG, Aged about 34 years, R/o Plot No.1, IOB Colony, near Gunrock Sub-Station, Tirumalaghery, Secunderabad-500 015. (permanent address No.9, Vijaysree, Shantinagar, Hubli-580 023, Karnataka). ...Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.225 OF 2014 Between : 1) Rahul Pratap Singh S/o Rajendra Prasad Singh, aged about 38 years, 2) Sanghamitra Singh W/o Rahul Pratap Singh, Aged about 37 years, R/o Flat No.401, Sai Spurthy Enclave, Venkatagiri, JH Road, Hyderabad. (present address flat No.H14B1 Block-H, Aparna Sarovar Nallagandla, Hyderabad-19). ...Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). 4) The branch Manager, Bank of India, Gachibowli branch, H.no.1-58/5/A, Gramakantham, Gachibowli village, Serilingampally mandal, RR District - 500 032. ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar OP No.4-served with notice. CC NO.238 OF 2014 Between : Shravan Kumar Bachuwar S/o Bachuwar Sudhar, Aged about 34 years, R/o 4250, Aurora Aven, B-101, Seattle, WA, USA- 98103. (R/o D.No.2-1-123, Gujiri Galli, Bhainsa- 504 103, Adilabad district). ...Complainant AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainant : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.239 OF 2014 Between : KVS Suresh babu S/o Paiditalli, Aged about 35 years, R/o Flat No.401, Vijaya Lakshmi Residency, Indrapur Railway Colony, West Marredpally, Secunderabad. (Present address F.No.205, Meridian Enclave, Sector-1, M.V.P. Colony, Visakhapatnam - 500 017.) ...Complainant AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainant : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.252 OF 2014 Between : 1) Himanshu Jain S/o Ajay Kumar Jain, Aged about 31 years, 2) Pramila Jain W/o Ajay Kumar Jain, Aged about 56 years, R/o H.No.2-33/56/15, Sai Nagar, Madhapur, Hyderabad - 500 081. (permanent address A-11, HTPS Koraba West, Koraba district, Chattisgarh - 495 450). ...Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.253 OF 2014 Between : 1) Sruthi Pakanti W/o Gaurav Bhattacharjee, aged about 32 years, 2) Gaurav Bhattacharjee S/o GR Bhattacharjee, aged about 33 years, R/o Flat No.401, North East County, Silpa Park, Kondapur, Hyderabad. ...Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar CC NO.271 OF 2014 Between : 1) Ashish Singh S/o Shatrughan Singh, Aged about 36 years, 2) Usha Singh @ Jaiswal W/o Ashish Singh, aged about 34 years, Both R/o Flat No.101, Plot No.1-11-213, Sri Laxmi Enclave, Gurumurthy Lane, Begumpet, Hyderabad - 500 016. (Permanent address B-701, Fortune Nest, Sy.No.187, Kondapur, near Jain Heritage Cambridge School, Hyderabad - 500 084). ...Complainants AND 1) M/s Aliens Developers (P) Ltd., Rep. by its Managing Director & Joint Managing Director Mr.Hari Challa S/o CVR Chowdhary & C.Venkat Prasanna S/o CVR Chowdary, O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, near Hitech City, Hyderabad - 500 081. 2) Hari Challa S/o CVR Chowdhary, Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. 3) C.Venkat Prasanna S/o CVR Chowdhary, Joint Managing Director M/s Aliens Developers (P) Ltd., O/o Flat No.910, Teja Block, My Home Navadweepa Apartments, Madhapur, Near Hitech City, Hyderabad - 500 081. (at present located at Aliens Space Station, Tellapur Post, Ramachandrapuram mandal, Medak district - 502 032). ... Opp. Parties Counsel for the Complainants : Sri V.Appa Rao & B.Srinivas. Counsel for the Opp. parties : M/s Alluri Krishnam Raju & G.Dinesh Kumar Coram : Hon'ble Sri Justice B.N.Rao Nalla ... President and Sri Patil Vithal Rao ... Member
Wednesday, the Eighteenth day of January Two thousand Seventeen Oral Order : (per Hon'ble Sri Justice B.N.Rao Nalla, Hon'ble President) *** The complaints arise out of identical facts and similar circumstances, as such, they are disposed of by common order. The complaint, CC No.74/2014 is taken as lead case.
2. The case of the Complainants in brief, is that the Opposite party No.1 company represented to them that they are engaged in the business of constructing multistoried apartments and entered into development agreement with the owners of the land comprised in survey nos. 384, 385 and 426/A situate at Tellapur village, Ramchandrapur Mandal, Medak district to construct high rise apartments under the name and style of 'Aliens Space Station' and obtained permission bearing No.HUDA/621/P4/PLG/HUDA/2008 and they would provide all amenities there for, possession by certain period of time as detailed in the table below with a grace period and on such representation of the opposite parties, the complainants entered into agreement of sale for purchase of flats, having super built-up area with one car parking along with undivided share of land, the details of which are shown in the table below.
3. The complainants entered into agreements of sale in respect of flats at Aliens Space Station, situate at Tellapur village, Ramachandrapuram mandal, Medak district for the consideration thereof as detailed in the table below:
Case number Flat number Station Area in Sft.
Un-divided share (in Rs.) Total consideration Amount paid (in Rs) Date of Agreement Date of completion/ grace period 74/2014 1209-B on 12th floor No.2 1432 30.79 sq.yds.
41,88,771/-
20,04,885/-
28.10.2011 Nov, 2011 9 months 152/2014 504 on 5th floor No.1 1412 30.36 sq.yds.
36,22,404/-
18,11,202/-
16.10.2009 3 years, 6 months 165/2014 1203-B on 12th floor No.1 1597 34.34 sq.yds. 46,99,625/- 22,50,000/- 14.12.2010 Nov, 2011 9 months 190/2014 332 on 3rd floor No.6 1597 34.34 sq.yds. 41,40,408/- 28,98,564/- 11.11.2009 Dec, 2011 6 months 191/2014 1741 on 17th floor No.7 2191 47.11 sq.yds. 65,23,875/- 31,25,000/- 18.10.2011 Dec, 2013 204/2014 232 on 2nd floor No.6 1597 34.34 sq. yds 40,41,595/- 28,54,161/- 01.04.2009 Dec, 2011 205/2014 1720 on 17th floor No.4 1432 30.79 sq. yds. 43,19,000/- 20,70,000/- 04.12.2010 Nov, 2011 9 months 216/2014 1171 on 11th floor No.12 1344 39,02,083/- 7,46,980/- 19.04.2011 31.08.2012 217/2014 1250-A on 12th floor No.8 1412 30.36 sq.yds. 38,75,000/- 25,61,125/- 23.10.2010 Nov, 2011 9 months 225/2014 1955 on 19th floor No.9 1597 34.34 sq. yds. 55,23,593/- 27,84,983/- 07.12.2011 Aug, 2013 238/2014 1609 on 16th floor No.2 1432 30.79 sq.yds. 41,26,242/- 19,73,615/- 14.08.2010 Nov, 2011 9 months 239/2014 704 on 7th floor No.1 1412 30.36 sq.yds. 35,48,674/- 14,06,350/- 20.03.2009 3 years 6 months 252/2014 1950 on 19th floor No.8 1412 30.36 sq.yds. 46,26,500/- 25,52,547/- 06.09.2011 Nov, 2011 9 months 253/2014 615 on 6th floor No.3 1432 30.79 sq.yds. 44,49,180/- 17,35,254/- 13.06.2009 Dec, 2011 6 months 271/2014 1262-A on 12th floor No.10 1597 34.34 sq.yds. 44,99,387/- 25,43,077/- 06.02.2010 Dec, 2011 6 months
4. The Opposite parties had not commenced construction of the flats even after the stipulated period is expired and there is no possibility of the construction of the flats as also the Opposite parties had not responded to the repeated requests of the Complainants. The Complainants had sought for return of the amount with interest, compensation and costs of the complaint, in each case, as detailed below.
Case number Relief sought (principal) (Rs.) Rate of interest Interest for the period Amt of interest claimed Compensation claimed Costs claimed 74/2014 20,04,885/-
24% p.a. 15.03.2011 to 31.03.2014 12,82,000/-
10,00,000/-
50,000/-
152/2014 18,11,202/-
24% p.a. 16.10.2009 to 30.06.2014 19,35,000/-
10,00,000/-
50,000/-
165/2014 23,07,938/-
24% p.a. 14.12.2010 to 30.06.2014 19,39,000/-
5,00,000/-
50,000/-
190/2014 28,98,564/-
24% p.a. 11.11.2009 to 30.06.2014 27,59,000/-
10,00,000/-
50,000/-
191/2014 31,25,000/-
24% p.a. 18.10.2011 to 31.07.2014 17,23,000/-
5,00,000/-
50,000/-
204/2014 28,54,161/-
24% p.a. 01.04.2009 to 31.07.2014 31,63,000/-
3,00,000/-
50,000/-
205/2014 20,70,000/-
24% p.a. 04.12.2010 to 31.07.2014 17,80,000/-
5,00,000/-
50,000/-
216/2014 7,46,980/-
24% p.a. 19.04.2011 to 31.07.2014 6,27,000/-
10,00,000/-
50,000/-
217/2014 25,61,125/-
24% p.a. 23.10.2010 to 31.07.2014 19,69,000/-
4,00,000/-
50,000/-
225/2014 27,84,983/-
24% p.a. 07.12.2011 to 31.08.2014 17,31,000/-
3,00,000/-
50,000/-
238/2014 19,73,615/-
24% p.a. 14.08.2010 to 31.08.2014 18,16,000/-
10,00,000/-
50,000/-
239/2014 27,84,983/-
24% p.a. 07.12.2011 to 31.08.2014 17,31,000/-
3,00,000/-
50,000/-
252/2014 25,52,547/-
24% p.a. 06.09.2011 to 31.08.2014 24,86,000/-
10,00,000/-
50,000/-
253/2014 17,35,254/-
24% p.a. 13.06.2009 to 31.07.2014 20,82,000/-
10,00,000/-
50,000/-
271/2014 25,43,077/-
24% p.a. 29.01.2010 to 30.09.2014 27,46,000/-
5,00,000/-
50,000/-
5. There is also negligence on the part of the OP No.4 bank in releasing the loan amounts at a time without verifying the progress of the construction of the flat. Hence, the complaint praying to allow the complaint with the reliefs as prayed for and further to direct the Ops 1 to 3 to pay the loan amount due to OP No.4 with necessary interest and other charges levied.
6. The opposite parties no.1 and 3 resisted the claim on the premise that the complaint alleging deficiency of service on the part of Ops relating to the sale transaction entered between is not maintainable either under law and also in view of the facts of the case and hence liable to be dismissed in limine and also in view of the fact that the Complainants did not approach them before filing the complaint either for refund of money or for cancellation or with any request, hence, cannot attribute any deficiency of service, hence, does not fall under the purview of the C.P. Act.
7. The opposite parties submitted that on their application for conversion of agricultural land into non-agricultural land and FTL clearance, permission was granted for conversion of agricultural land into non-agricultural land on 14.04.2007 and FTL clearance was granted on 30.12.2006 and thereafter HUDA earmarked the land as agricultural zone and the opposite patties have filed application for change of use of the land as commercial use zone. The Municipal Administration and Urban Development (I) Department notified the land in survey number 384 as residential use zone. The project could not be commenced in view of proposed road under Master Plan, until realignment of the proposed road without affecting the land in survey number 384 is made. Realignment of the proposed road was approved on 03.04.2008 and the permission was accorded approving the building plan on 11.04.2008. The opposite parties have obtained NOC from the AP Fire Services Department on 15.12.2007 and permission was granted in respect of the building with height of 90.40 meters. The opposite parties obtained NOC from Airport Authority on 10.07.2009.
8. The opposite parties have submitted that HUDA accorded technical approval on 14.10.2009 for ground + 20 upper floors and release of building permission up to 29 floors is awaited. The opposite parties have taken all necessary steps to complete the project at the earliest and the project being massive and due to the reasons beyond the control of the opposite parties, the opposite parties could not complete the project within the time frame. The opposite parties informed the complainants about the delay in completion of the project due to delay in clearance from the authorities concerned. In view of arbitration clause, the complaint is not maintainable before this Commission.
9. The opposite parties submitted that the opposite parties agreed to pay Rs.3/- per sqft in terms of Clause VIII (g) of the Agreement for the delay caused in completing the project and adjust the amount towards dues payable by the complainants. Though the delay occurred for completion of the project is beyond the control of the Ops, the Ops to maintain goodwill and relationship with the customers, willing to pay the compensation at agreed rate. But the Complainants filed the present complaints with an ulterior motive to defame and to gain. The complainants are put to strict proof of the payments made by producing the relevant receipts. The complainants have to pay admittedly the balance consideration and other charges, therefore, unless the complainants pay the balance consideration, asking for delivery of flat is illegal and arbitrary.
10. The reasons for delay is project required clearance from statutory bodies which are necessary for execution of the project. The said fact was informed to the Complainant sand even mentioned in the agreement of sale under clause No.XIV and described as "force majeure". The Complainants who paid the part of sale consideration want to take back the investment from Hyderabad due to the changed circumstances in Hyderabad market after bifurcation of the State, thereby sought for refund of the amount. As there is some delay on the part of the Ops in delivering the flat, the complainant taken advantage of the same and filed the present complaint to avoid cancellation charges. The complaint is not within the limitation as time prescribed under Section 24A of the C.P. Act, hence not maintainable. The complainants are not entitled for refund of amount and interest thereon and any compensation and costs. There is no cause of action for the present complaint. If the complainants want to take refund of the amount, the complainants shall forego 20% of the amount paid or 2,00,000/- whichever is higher towards cancellation charges as per the terms of agreement. Hence prayed for dismissal of the complaints.
11. The Opposite party No.4 did not chose to make its appearance, though served with notice.
12. During the course of enquiry, the Complainant got filed evidence affidavit on their behalf and also got marked the documents as exhibits. On behalf of the opposite parties 1 to 3, the Managing Director of the Opposite party no.1 by name Hari Challa filed his affidavit and the documents, Ex.B1 to B19, in each case.
13. The counsel for the Complainants and the Opposite parties had advanced their arguments reiterating the contents of the complaint and the written version in addition to filing written arguments on behalf of Complainants. Heard both sides.
14. The points for consideration are :
i) Whether the complaint is maintainable in view of arbitration clause in the agreement of sale ?
ii) Whether the complaint is not a 'consumer dispute'? iii) Whether there is any deficiency in service on the part of the Opposite parties? iv) To what relief ?
15. POINT NO.1 : The Complainants entered into "Agreement of Sale" with the Opposite parties for purchase of flats as detailed supra, for the consideration thereof and paid the amounts shown therein, proposed tobe constructed by the Opposite parties, which are not in dispute. The agreement of sale was entered into between the Complainants and the Opposite parties 1 to 3 in respect of the above stated flats as detailed in the table supra. Thereafter, the Complainants paid the part consideration amount as per the pricing pattern of the flat issued by the Ops on various dates. The agreement of sale provides for reference to arbitration. The learned counsel for the opposite parties have contended that in view of the arbitration clause in the agreement, the Complainants cannot maintain the complaint before this Commission.
16. However, remedy provided under the provisions of Consumer Protection Act is an additional remedy and in the light of law laid in "National Seeds Corporation Ltd., Vs. M.Madhusudhan Reddy reported in (2012) 2 SCC 506 wherein the maintainability of the complaint before consumer forum prior to the complainants having exhausted the other remedy was considered as under:
"The remedy of arbitration is not the only remedy available to a grower. Rather, it is an optional remedy. He can either seek reference to an arbitrator or file a complaint under the Consumer Act. If the grower opts for the remedy of arbitration, then it may be possible to say that he cannot, subsequently, file complaint under the Consumer Act. However, if he chooses to file a complaint in the first instance before the competent Consumer Forum, then he cannot be denied relief by invoking Section 8 of the Arbitration and Conciliation Act, 1996 Act. Moreover, the plain language of Section 3 of the Consumer Act makes it clear that the remedy available in that Act is in addition to and not in derogation of the provisions of any other law for the time being in force."
Thus, in view of the ratio laid in aforementioned decision, the consumer has two options, either to proceed for arbitration process or to invoke the provisions of the Consumer Protection Act. As such, it cannot be said that the complaint is not maintainable before this Commission in view of the arbitration clause in the agreement. For the above reasons, the Point No.1 is answered in favour of the Complainants and against the Opposite parties.
17. In the arguments, counsel for Complainants reiterated the same facts as averred in the complaint besides stating that the Opposite parties ought to have acted in accordance with the provisions of the Andhra Pradesh (Promotion of Construction and Ownership) Act & Rules, 1987 while undertaking such agreements and hence pleading 'force majeure' does not arise. They relied on Section 72 of Indian Contract Act supported by the Judgment of Hon'ble Apex Court in Brij Pal Sharma Vs. Ghaziabad Development Authority reported in III (2005) CPJ 43 (SC) and submitted that the Apex Court opined that grant of interest @ 18% p.a. by way of damages and compensation is justified. He further relied on decision in Ghaziabad Development Authority Vs.Balbir Singh reported in II (2004) CPJ 12 wherein it is stated "in our view, irrespective of whether there was genuine reason to cancel or not, the monies must be returned with interest @ 18%." This Commission perused the said Judgments. In Ghaziabad Development Authority versus Balbir Singh, the Hon'ble Supreme Court further observed that the interest shall be payable from the dates of deposit of the amounts till the date of repayment.
18. On the other hand, the counsel for the Opposite parties in the arguments submitted that as per agreement, if the Complainants want to cancel the booking of the flat, they shall forego 20% of the total flat cost as charges which is agreed by them and in that regard, relied on Judgment reported in 2009 (2) CPR 197 (NC) : II (2009) CPJ 276 (NC) in Punjab Urban Planning and Development Authority and another Vs. Shyam Sunder Tiwari and others, wherein, it is held that "courts cannot add anything or improve upon the terms of contract between the parties." However, this Commission perused the said order. The facts of the said case and facts of the case on hand are different. In the said case, the Petitioner Authority withdrew the scheme and there was provision for refund of earnest money. In the case on hand, there is no provision for refund of earnest money. Admittedly, on failure to comply with terms and conditions of agreed terms by the Opposite parties, the Complainants sought for refund of the amount. Hence, this Commission does not find any merit in the contention put forth by the learned counsel for Opposite parties.
19. POINTS No.2 & 3 : The Opposite parties 1 to 3 entered into Development Agreement with the land owners of the land admeasuring Ac.19.26 guntas in survey numbers 383, 385 and 426/A situate at Tellapur village of Ramachandrapuram mandal, Medak district and they agreed to deliver the residential flat to the Complainants in accordance with the terms and conditions agreed upon and consented thereto and as per specifications given therein. The Development Agreement is not merely an agreement and in fact, it is "Development Agreement-cum-Power of Attorney".
20. In pursuance of the development agreement, the opposite parties have obtained permission for construction of the residential building on the land and admittedly there has been abnormal delay in completion of the project in so far as these complaints are concerned. The opposite parties have attributed the delay to the authorities concerned in granting permission and No Objection Certificate, bifurcation of the State etc., as to the cause for delay in completion of the project. The opposite parties would contend that the cause for delay is beyond their control which is 'force majeure'.
21. The force majeure clause in the Agreement of sale does not include within its ambit the delay caused in granting permission, NOC etc., The Opposite parties failed to explain how they could take shelter under the cover of "force majeure". We may state that the delay caused in obtaining permission or NOC etc., cannot be considered as 'force majeure'. It is quite not understandable how the bifurcation of State can be attributed to be cause for delay in completion of the project. The opposite parties ought to have informed the complainants about the delay likely to be caused in obtaining the permission which they failed to. For that matter, the Opposite parties cannot receive any sale consideration from any person in respect of any flat unless they have obtained permission from HUDA or HMDA.
22. The complainants have submitted that owing to failure of the opposite parties in completing the construction of the subject flats, they opted for cancellation of the agreement of sale of flats and the opposite parties have contended that in order to maintain cordial relations with the complainants, they agreed to pay compensation in terms of the agreement which they entered into in normal course with other customers. The complainants got issued a notice to the Opposite parties through their counsel setting forth series of events of delay and negligence and false promises made by the Opposite parties seeking for refund of the amount on the premise of inaction on the part of the opposite parties.
23. The opposite parties have promised to complete construction of the flat and hand over its possession to the complainant(s) within the stipulated time therein with a grace period of six/nine months as agreed and on their failure to perform their part of contract, the opposite parties have proposed to pay rents but failed to pay the same. However, there is no communication from the side of the opposite parties in this regard and the opposite parties have not filed a piece of paper to show their readiness to pay compensation and adjust the same towards the dues payable by the complainants. Having received the part sale consideration amount, the Opposite parties kept with them without commencing the construction work of the building.
24. Not keeping-up promise to complete construction of the building and failure to deliver possession of the flat constitutes deficiency in service on the part of the opposite parties. The complainants have two options left for recovery of the amount, either by filing suit in court of law or by way of filing complaint before State Consumer Disputes Redressal Commission in view of the amount claimed falling within the pecuniary jurisdiction of this commission. The contention of the opposite parties that the complaint is not maintainable is not sustainable.
25. The Opposite parties can only receive such amount of sale consideration which would be in accordance with the payment schedule and correspond to the stage of construction of the flats. However, the Opposite parties had received the sale consideration in excess of what was to be received from the complainants particularly the construction of the building was not yet commenced. Not keeping-up the promise to complete construction of the building and failure to deliver possession of the flat as also not keeping-up promise to refund the amount as per the terms of the repayment scheduler constitutes deficiency in service on the part of the Opposite parties.
26. The complainants claimed refund of amount paid together with interest besides claim for damages. The complainants cannot be said to have acquiesced to the delay in construction of the project. Though the complainants have not disputed that the opposite parties have informed them about the cause for delay in obtaining permission and NOC etc., which does not disentitle them from claiming compensation. The complainants are entitled to interest @ 12% p.a. on the amount paid from the date of complaint till realization. For the reasons stated supra, the Points No.2 and 3 are answered in favour of the Complainants and against the Opposite parties.
27. POINT No.4 : In the above facts and circumstances, the points 1 to 4 are answered accordingly holding that the Opposite parties 1 to 3 are jointly and severally liable to refund the amount to the Complainants.
28. In the result, the complaints are allowed holding the Opposite parties 1 to 3 jointly and severally liable to refund the amount paid by the Complainants. In case, sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above direction. The registration charges and stamp duty etc., shall be borne by the developer OP No.1. Time for compliance: four weeks.
29. It is very pertinent to mention here though an amount of Rs.28,98,564/- is claimed towards refund of the amount in CC No.190/2014 in the pleadings, however, no receipts there for are filed. Likewise, in CC No.204/2014, though an amount of Rs.28,54,161/- is claimed towards refund of the amount, however, no receipts there for are filed and in CC No.271/2014, though an amount of Rs.25,43,077/- is claimed towards refund of the amount, however, no receipts there for are filed.
CC NO.74/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.20,04,885/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.152/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.18,11,202/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.165/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.23,07,938/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.190/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.26,99,024/- (as per the receipts bearing Ex.A2, A3, and statement of account Ex.A5) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.191/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.31,25,000/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.204/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.24,99,686/- (as per the receipts bearing Ex.A2, A3, A4 and statement of account Ex.A7) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.205/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.20,70,000/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.216/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.7,46,980/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.217/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.25,61,125/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.225/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.27,84,983/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) Further, the developer OP No.1 is directed to refund the amount disbursed by the bank to it along with interest, penal charges etc., levied by the OP No.4 bank, if any, failing which the bank is liable to collect, and credit the same to the loan account of the complainants.
iii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.238/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.19,73,615/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.239/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.14,06,350/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainant shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.252/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.25,52,547/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.253/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.17,35,254/- with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
CC NO.271/2014 :
(i) The complaint is allowed directing the Opposite parties 1 to 3 to pay an amount of Rs.22,49,693/- (as per the receipts bearing Ex.A2 to A5) with interest @ 12% per annum from the date of last payment till payment and a sum of Rs.1,00,000/- towards compensation together with costs of Rs.5,000/-. Time for compliance: four weeks.
ii) In case sale deed was executed, the complainants shall re-convey the same to the developer on compliance of above directions. The registration charges and stamp duty etc., shall be borne by the developer OP No.1.
PRESIDENT MEMBER Dated : 18.01.2017 APPENDIX OF EVIDENCE CC NO.74 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Ram Prakash -NONE- Avasarala. EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of Sale, dated 28.10.2011 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is copy of the receipt bearing No.07105, dated 13.02.2011 for Rs.1,00,000/-.
Ex.A3 is copy of the receipt bearing No.06446, dated 18.02.2011 for Rs.10,001/-.
Ex.A4 is copy of the receipt bearing No.07357, dated 14.03.2011 for Rs.5,00,000/-.
Ex.A5 is copy of the receipt bearing No.08135, dated 02.05.2011 for Rs.12,94,049/-.
Ex.A6 is copy of the receipt bearing No.08296, dated 10.10.2011 for Rs.1,00835/-.
Ex.A7 is copy of revised pricing furnished by the Ops.
Ex.A8 is office copy of legal notice, dated 20.11.2013 got issued by the Complainants to the Opposite parties.
Ex.A9 are the original postal receipts (2) nos; original postal acknowledgement; original returned postal cover.
Ex.A10 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A11 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.152 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Aritakula -NONE- Sridhar. EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of Sale, dated 16.10.2009 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is copy of the receipt bearing No.03880, dated 16.09.2009 for Rs.50,000/-.
Ex.A3 is copy of the receipt bearing No.04970, dated 30.03.2010 for Rs.3,74,481/-.
Ex.A4 is copy of the receipt bearing No.03995, dated 11.10.2009 for Rs.2,00,000/-.
Ex.A5 is copy of the receipt bearing No.04285, dated 08.12.2009 for Rs.1,00,000/-.
Ex.A6 is copy of the receipt bearing No.04187, dated 09.12.2009 for Rs.10,86,721/-.
Ex.A7 is copy of home loan sanction advice, dated 30.11.2009 issued by State Bank of India, RACPC, Hyderabad in favour of the Complainants.
Ex.A8 is copy of the revised pricing list issued by Ops.
Ex.A9 is office copy of legal notice, dated 03.06.2014 got issued by the Complainants to the Opposite parties.
Ex.A10 are the original postal receipts (2) nos; original postal acknowledgement; original returned postal cover.
Ex.A11 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A12 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.165 OF 2014 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of S.Vimal Affidavit evidence of Hari Kumar. Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainant :
Ex.A1 is Photostat copy of the Agreement of Sale, dated 14.12.2010 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is copy of the receipt bearing No.06789, dated 08.11.2010 for Rs.2,50,000/-.
Ex.A3 is copy of the receipt bearing No.758, dated 29.12.2010 for Rs.13,50,000/-.
Ex.A4 is copy of the receipt bearing No.12044, dated 18.08.2013 for Rs.57,938/-.
Ex.A5 is copy of the revised pricing list issued by Ops.
Ex.A6 is office copy of legal notice, dated 15.06.2014 got issued by the Complainant to the Ops 1 to 3.
Ex.A7 are the original postal receipts (2) nos; returned postal cover.
Ex.A8 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A9 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.190 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Kartika Affidavit evidence of Hari Tangirala, Complainant No.2. Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of Sale, dated 11.11.2009 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is copy of the receipt bearing No.04315, dated 16.11.2009 for Rs.5,78,162/-.
Ex.A3 is copy of the receipt bearing No.04119, dated 29.10.2009 for Rs.2,50,000/-.
Ex.A4 is copy of home loan sanction advice, dated 23.12.2009 issued by the State Bank of India, RACPC, Hyderabad.
Ex.A5 is the copy of statement of account of Complainant's loan account, for the period from 21.12.2009 to 13.06.2014.
Ex.A6 is the copy of the revised pricing list issued by Ops.
Ex.A7 is office copy of legal notice, dated 10.06.2014 got issued by the Complainants to the Ops 1 to 3.
Ex.A8 are the original postal receipts (2) nos and returned postal cover.
Ex.A9 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A10 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.191 OF 2014 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of A.J. Harish Kumar, GPA holder of complainant. EXHIBITS MARKED For Complainant :
Ex.A1 is Photostat copy of the Agreement of Sale, dated 18.10.2011 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is copy of the receipt bearing No.08864, dated 02.10.2011 for Rs.10,00,000/-.
Ex.A3 is copy of the receipt bearing No.10395, dated 12.06.2012 for Rs.21,25,000/-.
Ex.A4 is copy of sale deed dated 11.06.2012 registered as document No.7798/2012, executed by the land owners and developer in favour of the Complainant.
Ex.A5 is the copy of Construction Agreement dated 11.06.2012 executed by OP No.1 in favour of the Complainant.
Ex.A6 is the copy of home loan sanction arrangement letter dated 18.04.2012 issued by State Bank of India, RACPC, Hyderabad in favour of the Complainant.
Ex.A7 is the copy of statement of account of loan account of Complainant, for the period from 07.01.2014 to 07.07.2014.
Ex.A8 is the copy of revised pricing list issued by OP No.1.
Ex.A9 is the office copy of legal notice, dated 05.07.2014 got issued by the Complainant to the Ops 1 to 3.
Ex.A10 are the original postal receipts (2) nos; original postal acknowledgement and returned postal cover.
Ex.A11 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A12 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.204 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Abhijeet Affidavit evidence of Hari Challa Anil Thakre, complainant No.1. as RW1 (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of Sale, dated 01.04.2009 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is copy of the receipt bearing No.00452, dated 15.01.2009 for Rs.20,000/-.
Ex.A3 is copy of the receipt bearing No.00430, dated 12.02.2009 for Rs.2,30,000/-.
Ex.A4 is copy of the receipt bearing No.03162, dated 27.03.2009 for Rs.5,00,000/-.
Ex.A5 is copy of statement of account of Complainant's bank account.
Ex.A6 is copy of the loan sanction advice dated 16.05.2009 furnished by State Bank of India, RACPC, Hyderabad.
Ex.A7 is the copy of statement of account of home loan of Complainants, for the period from 01.01.2006 to 12.06.2014.
Ex.A8 is the copy of revised pricing list issued by OP No.1.
Ex.A9 is the office copy of legal notice, dated 18.07.2014 got issued by the Complainant to the Ops 1 to 3.
Ex.A10 are the original postal receipts (2) nos; original postal acknowledgement and returned postal cover.
Ex.A11 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A12 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.205 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Shabab Affidavit evidence of Hari Challa Cheekilddan Kandilat. as RW1 (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of Sale, dated 04.12.2010 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is copy of the receipt bearing No.06303, dated 24.11.2010 for Rs.50,000/-.
Ex.A3 is copy of the receipt bearing No.06851, dated 31.12.2010 for Rs.12,42,000/-.
Ex.A4 is copy of the receipt bearing No.06508, dated 06.01.2011 for Rs.7,78,000/-.
Ex.A5 is the copy of home loan sanction arrangement letter, dated 22.12.2010 issued by State Bank of India, RACPC, Hyderabad.
Ex.A6 is the copy of statement of account of Complainant's bank account, for the period from 14.01.2014 to 14.07.2014.
Ex.A7 is the copy of demand letter for release of first disbursement, addressed by OP No.1 to the Complainants.
Ex.A8 is the copy of revised pricing list issued by OP No.1.
Ex.A9 is the office copy of legal notice, dated 12.07.2014 got issued by the Complainant to the Ops 1 to 3.
Ex.A10 are the original postal receipts (2) nos. and returned postal cover.
Ex.A11 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A12 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.216 OF 2014 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Mukund Affidavit evidence of Hari Santpurkur, GPA holder Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainant :
Ex.A1 is Photostat copy of the Agreement for Reservation of flat, dated 19.04.2011 executed by the Opposite parties in favour of the Complainant.
Ex.A2 is the copy of receipt bearing No.06389, dated 20.11.2011 for Rs.4,96,980/-.
Ex.A3 is the copy of receipt bearing No.06388, dated 20.01.2011 for Rs.2,50,000/-.
Ex.A4 is the copy of General Power of Attorney, dated 25.07.2014 executed by Hari Vamsi Raj Pacca in favour of Mukund Santpurkar.
Ex.A5 is the copy of revised pricing list issued by the OP No.1.
Ex.A6 is the office copy of legal notice, dated 12.07.2014 got issued by the Complainant to the Opposite parties.
Ex.A7 are the original postal receipts (2) Nos, original postal acknowledgement and original returned postal cover.
Ex.A8 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A9 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.217 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Prasanna Affidavit evidence of Hari NG, Complainant No.1 Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of sale, dated 23.10.2010 executed by the Opposite parties in favour of the Complainant.
Ex.A2 is the copy of receipt bearing No.09225, dated 17.12.2011 for Rs.75,000/-.
Ex.A3 is the copy of receipt bearing No.08756, dated 17.09.2011 for Rs.75,000/-.
Ex.A4 is the copy of receipt bearing No.07704, dated 24.05.2011 for Rs.50,000/-.
Ex.A5 is the copy of receipt bearing No.05347, dated 22.10.2010 for Rs.50,000/-.
Ex.A6 is the copy of receipt bearing No.05346, dated 17.10.2010 for Rs.2,00,000/-.
Ex.A7 is the copy of receipt bearing No.10256, dated 15.04.2012 for Rs.8,00,000/-.
Ex.A8 is the copy of credit sanction intimation, issued by Corporation Bank, Retail Hub, Hyderabad to the Complainants.
Ex.A9 is the copy of statement of account of complainant's loan account, for the period from 01.04.2010 to 31.03.2011.
Ex.A10 is the copy of revised pricing list issued by OP No.1.
Ex.A11 is the office copy of legal notice, dated 12.07.2014 got issued by the Complainant to the Opposite parties.
Ex.A12 are the original postal receipts (2) Nos, original postal acknowledgement and original returned postal cover.
Ex.A13 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A14 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.225 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Rahul Affidavit evidence of Hari Pratap Singh, Complainant No.1 Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of sale, dated 07.12.2011 executed by the Opposite parties in favour of the Complainant.
Ex.A2 is Photostat copy of Tripartite Agreement executed by the OP No.1, Complainants and the OP No.4 bank.
Ex.A3 is the copy of receipt bearing No.08436, dated 23.11.2011 for Rs.5,00,000/-.
Ex.A4 is the copy of receipt bearing No.08437, dated 23.11.2011 for Rs.30,000/-.
Ex.A5 is the copy of receipt bearing No.10230, dated 14.05.2012 for Rs.1,00,000/-.
Ex.A6 is the copy of receipt bearing No.10231, dated 14.05.2012 for Rs.1,00,000/-.
Ex.A7 is the copy of receipt bearing No.10232, dated 14.05.2012 for Rs.68,595/-.
Ex.A8 is the copy of statement of account of complainant's loan account, for the period from 19.12.2011 to 31.12.2012.
Ex.A9 is the copy of revised pricing list issued by OP No.1.
Ex.A10 is the office copy of legal notice, dated 05.07.2014 got issued by the Complainant to the Opposite parties 1 to 3.
Ex.A11 is the office copy of legal notice, dated 05.07.2014 got issued by the Complainants to the OP No.4.
Ex.A12 are the original postal receipts (3) Nos and original postal acknowledgement.
Ex.A13 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A14 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.238 OF 2014 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of Shravan Kumar Affidavit evidence of Hari Bachuwar Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainant :
Ex.A1 is Photostat copy of the Agreement of sale, dated 14.08.2010 executed by the Opposite parties in favour of the Complainant.
Ex.A2 is the copy of receipt bearing No.05598, dated 21.07.2010 for Rs.2,50,000/-.
Ex.A3 is the copy of receipt bearing No.05624, dated 16.08.2010 for Rs.4,60,000/-.
Ex.A4 is the copy of demand draft bearing No.577285, dated 30.08.2010 for Rs.79,448/-.
Ex.A5 is the copy of Home Loan arrangement letter, dated 06.10.2010 issued by State Bank of India, RACPC, Hyderabad.
Ex.A6 is the copy of statement of account of complainant's loan account, for the period from 17.09.2010 to 13.01.2014.
Ex.A7 is the copy of revised pricing list issued by OP No.1.
Ex.A8 is the office copy of legal notice, dated 11.08.2014 got issued by the Complainant to the Opposite parties 1 to 3.
Ex.A9 are the original postal receipts (2) Nos and original returned postal cover.
Ex.A10 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A11 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.239 OF 2014 WITNESSES EXAMINED For Complainant : For Opposite parties : Affidavit evidence of KVS Suresh Affidavit evidence of Hari Babu, Complainant Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainant :
Ex.A1 is Photostat copy of the Agreement of sale, dated 20.03.2009 executed by the Opposite parties in favour of the Complainant.
Ex.A2 is the copy of receipt bearing No.03155, dated 20.03.2009 for Rs.5,00,000/-.
Ex.A3 is the copy of receipt bearing No.03519, dated 27.06.2009 for Rs.2,69,470/-.
Ex.A4 is the copy of receipt bearing No.04161, dated 26.10.2009 for Rs.4,86,880/-.
Ex.A5 is the copy of revised pricing list issued by OP No.1.
Ex.A6 is the office copy of legal notice, dated 23.11.2013 got issued by the Complainant to the Opposite parties 1 to 3.
Ex.A7 are the original postal receipts (2) nos; one original returned postal cover.
Ex.A8 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A9 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
Ex.A10 is the copy of acknowledgement dated 07.06.2009 for Rs.1,50,000/-.
Ex.A11 is the copy of receipt bearing No.03068, dated 22.02 for Rs.5,000/-.
CC NO.252 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Pramila Affidavit evidence of Hari Jain, Complainant No.2 Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of sale, dated 06.09.2011 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is the copy of sale deed dated 18.05.2012 registered as document No.6758/2012 executed by the OP No.1 in favour of the Complainants.
Ex.A3 is the copy of Construction Agreement dated 18.05.2012 executed by OP No.1 in favour of the Complainants.
Ex.A4 is the copy of receipt bearing No.08290, dated 28.09.2011 for Rs.1,00,000/-.
Ex.A5 is the copy of receipt bearing No.10407, dated 03.05.2012 for Rs.3,27,547/-.
Ex.A6 is the copy of receipt bearing No.08632, dated 21.09.2011 for Rs.1,00,000/-.
Ex.A7 is the copy of receipt bearing No.03635, dated 24.09.2011 for Rs.4,40,000/-.
Ex.A8 is the copy of receipt bearing No.03657, dated 29.08.2011 for Rs.45,000/-.
Ex.A9 is the copy of receipt bearing No.08612, dated 15.09.2011 for Rs.2,05,000/-.
Ex.A10 is the copy of Home Loan arrangement letter dated 27.02.2011 issued by the State Bank of India, RACPC, Hyderabad in favour of the Complainants.
Ex.A11 is the copy of statement of account of complainant's loan account, for the period from 27.09.2011 to 14.05.2014.
Ex.A12 is the copy of revised pricing list issued by OP No.1.
Ex.A13 is the office copy of legal notice, dated 04.08.2014 got issued by the Complainants to the Opposite parties 1 to 3.
Ex.A14 are the original postal receipts (2) nos; one original returned postal cover.
Ex.A15 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A16 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
Ex.A10 is the copy of acknowledgement dated 07.06.2009 for Rs.1,50,000/-.
Ex.A11 is the copy of receipt bearing No.03068, dated 22.02 for Rs.5,000/-.
CC NO.253 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Sruti Affidavit evidence of Hari Pakanti, Complainant No.1 Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of sale, dated 13.06.2009 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is the copy of receipt bearing No.03435, dated 05.06.2009 for Rs.1,00,000/-.
Ex.A3 is the copy of receipt bearing No.03487, dated 12.06.2009 for Rs.1,50,000/-.
Ex.A4 is the copy of receipt bearing No.03399, dated 15.06.2009 for Rs.1,50,000/-.
Ex.A5 is the copy of Home Loan arrangement letter dated 21.07.2009 issued by the State Bank of India, RACPC, Secunderabad in favour of the Complainants.
Ex.A6 is the copy of statement of account of complainant's loan account, for the period from 01.04.2011 to 09.07.2014.
Ex.A7 is the copy of revised pricing list issued by OP No.1.
Ex.A8 is the office copy of legal notice, dated 11.07.2014 got issued by the Complainants to the Opposite parties 1 to 3.
Ex.A9 are the original postal receipts (2) nos; one original postal acknowledgement and one original returned postal cover.
Ex.A10 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A11 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
CC NO.271 OF 2014 WITNESSES EXAMINED For Complainants : For Opposite parties : Affidavit evidence of Ashish Affidavit evidence of Hari Singh, Complainant No.1 Challa (on behalf of Ops 1 to 3) EXHIBITS MARKED For Complainants :
Ex.A1 is Photostat copy of the Agreement of sale, dated 06.02.2010 executed by the Opposite parties in favour of the Complainants.
Ex.A2 is the copy of receipt bearing No.04529, dated 29.01.2010 for Rs.50,001/-.
Ex.A3 is the copy of receipt bearing No.04540, dated 03.02.2010 for Rs.50,000/-.
Ex.A4 is the copy of receipt bearing No.04676, dated 26.02.2010 for Rs.4,00,000/-.
Ex.A5 is the copy of receipt bearing No.05413, dated 19.03.2010 for Rs.17,49,692/-.
Ex.A6 is the copy of revised pricing list issued by OP No.1.
Ex.A7 is the office copy of legal notice, dated 21.09.2014 got issued by the Complainants to the Opposite parties 1 to 3.
Ex.A8 are the original postal receipts (2) nos; one original returned postal cover.
Ex.A9 is the copy of home loan sanction letter dated 13.03.2010 issued by State Bank of India, RACPC, Hyderabad in favour of the Complainants.
Ex.A10 is Photostat copy of Certificate of Incorporation, dated 21.03.2006 obtained from the Registrar of Companies, in respect of the OP No.1 company.
Ex.A11 is Photostat copy of the Form-32 showing appointment of Sri Hari Challa as Director and Sri C.Venkat Prasanna as Joint Managing Director of M/s Aliens Developers Private Limited with effect from the date of incorporation.
For Opposite parties (common in all cases) :
Ex.B1 Copy of Lr.No.252931/4/2007 addressed by Principal Secretary to Government to Vice, Chairman, HUDA, Hyderabad for change of land use.
Ex.B2 Copy of G.O.Ms.No.288, Municipal Administration & Urban Development (I1) Department, dated 03.04.2008 (HMDA revised master plan).
Ex.B3 Copy of (report) Lr.No.D1/3601/2007, dated 05.05.2007 addressed by District Collector, Medak to Vice-Chairman & Managing Director, HUDA along with map.
Ex.B4 Copy of minutes of meeting of multi-storeyed building committee for HUDA area held on 29.02.2008 at 3-00 pm in the chambers of Vice-Chairman, HUDA (4 basements + Ground + 13 Upper Floors).
Ex.B5 Copy of Lr.No.1927/Misc/Plg/H/2008, dated 31.03.2008 addressed by HUDA to the Principal Secretary to Government for 30 meters road alignment in Sy.No.384 & 385.
Ex.B6 Copy of Lr.No.621/P4/Plg/HUDA/2008, dated 11.04.2008 addressed by HUDA to OP No.1 approving 4 basements + Ground + 13 upper floors).
Ex.B7 Copy of Lr.No.621/Pr/Plg/HUDA/ 2008, dated 11.04.2008 addressed by HUDA to Executive Authority, Tellapur Gram Panchayat according technical permission of residential apartments.
Ex.B8 Copy of minutes of meeting of multi-storeyed building committee for MSB in HUDA area held on 05.06.2008 at the chambers of Vice-Chairman, HUDA (4 basements + ground + 29 upper floors).
Ex.B9 Copy of Lr.No.621/P4/Plg/HMDA/2008, dated 14.10.2009 addressed by HMDA to the Executive Authority, Tellapur Gram Panchayat according technical permission of residential apartments (4 basements + ground + 20 upper floors).
Ex.B10 Copy of Lr.No.SEIAA/AP/MDK-14/08, dated 12.08.2008 addressed by State Level Enviornment Impact Assessment Authority, Hyderabad to according environmental clearances to Opposite parties.
Ex.B11 Copy of Lr.No.19038/I1/2009, dated 24.11.2009 addressed by Principal Secretary to Government to Ops (clearance of GOMs.No.111).
Ex.B12 Copy of letter addressed by Opposite parties, dated 08.10.2010 to the HMDA, Hyd (revised application and plans for building permission consisting of 3 basement + ground + 29 upper floors).
Ex.B13 Copy of Lr.No.10186/MP1/Plg/HMDA dated 28.03.2011 addressed by HMDA to the Ops to pay publication charges for change of land use from residential to commercial.
Ex.B14 Copy of cash acknowledgement receipt bearing No.825631 for Rs.1,000/- in File No.2011-2-431 for new water connection.
Ex.B15 Copy of Certificate of best compliments issued by Indian Green Building Council in favour of the Opposite parties company.
Ex.B16 Copy of certificate of best compliments awarded by Cityscape in favour of the Opposite parties company.
Ex.B17 Copy of letter addressed by the Opposite parties to the purchaser by name S.Pragathi intimating to take possession of the flat, dated 02.11.2015.
Ex.B18 Copies of photographs of flat occupants occupying the completed flats.
PRESIDENT MEMBER Dated : 18.01.2017 [HON'BLE MR. JUSTICE B. N. RAO NALLA] PRESIDENT [HON'BLE MR. Sri. PATIL VITHAL RAO] JUDICIAL MEMBER