State Consumer Disputes Redressal Commission
Rajiv Gupta vs M/S Puma Realtors Private Limited on 25 January, 2018
Daily Order STATE CONSUMER DISPUTES REDRESSAL COMMISSION, U.T., CHANDIGARH Complaint case No. : 397 of 2017 Date of Institution : 11.05.2017 Date of Decision : 25.01.2018 Rajiv Gupta s/o Lt. Sh. J. P. Gupta r/o Flat No.794, G.B.S. & D.C. Office Emp. Society, Sector 48-A, Chandigarh - 160047. Oma Vati Gupta W/o Lt. Sh. J. P. Gupta r/o Flat No.794, G.B.S. & D.C. Office Emp. Society, Sector 48-A, Chandigarh - 160047. ......Complainants V e r s u s M/s. Puma Realtors Private Limited, SCO No.6-8, First and Second Floor, Sector 9-D, Chandigarh through its Managing Director/Authorized Signatory. Mr. Anupam Nagalia, Director of M/s Puma Realtors Private Limited, R/o PV-66, The Palm Springs, Gold Course Road, Sector 54, Gurgaon - 122002. Mr. Amrick Singh Gambhir, Director of M/s Puma Realtors Private Limited R/o A-124, 2nd Floor, Fateh Nagar, New Delhi - 110018. ..... Opposite Parties. Argued by: Sh. Hoshiar Chand, Advocate for the complainants. Sh. Rohit Tanwar, AGM (Legal) of the Opposite Parties. Complaint case No. : 424 of 2017 Date of Institution : 16.05.2017 Date of Decision : 25.01.2018 Harjot Singh Gill S/o Sh. Harkewal Singh Gill, Aged about 39 years, resident of Kothi No.50, Phase 2, Mohali - 160055. ......Complainant. V e r s u s M/s Puma Realtors Private Limited, SCO No.6-8, 1st & 2nd Floors, Sector 9-D, Madhya Marg, Chandigarh - 160009 through its Chairman/Managing Director. M/s Puma Realtors Private Limited, SCO No.6-8, 1st & 2nd Floors, Sector 9-D, Madhya Marg, Chandigarh - 160009 through its Directors. M/s Puma Realtors Private Limited, SCO No.6-8, 1st & 2nd Floors, Sector 9-D, Madhya Marg, Chandigarh - 160009 through its Authorised Signatory Ms. Sunaina Minhas D/o Maj. Arbinder Minhas.. Second Address: Registered Office at No.5, Dhanraj Chambers, 1st Floor, Satbari, New Delhi - 110074. ..... Opposite Parties. Argued by: Sh. Dinesh Kumar Chaudhary, Advocate for the complainant. Sh. Rohit Tanwar, AGM (Legal) of the Opposite Parties. Complaint case No. : 444 of 2017 Date of Institution : 25.05.2017 Date of Decision : 25.01.2018 P. K. Sharma S/o Sh. Mohanlal Sharma, R/o Flat No.708, PSB Officers House Building Society, Sector 49-A, Chandigarh. ......Complainant V e r s u s M/s. Puma Realtors Private Limited, SCO No.6-8, First and Second Floors, Sector 9-D, Chandigarh through its Directors Sh. Anupam Nagalia and Sh. Amrick Singh Gambhir. Sh. Anupam Nagalia, Director of M/s Puma Realtors Private Limited, R/o PV-66, The Palm Springs, Gold Course Road, Sector 54, Gurgaon - 122002. Sh. Amrick Singh Gambhir, Director of M/s Puma Realtors Private Limited R/o A-124, 2nd Floor, Fateh Nagar, New Delhi - 110018. .. Opposite Parties. Argued by: Sh. Hoshiar Chand, Advocate for the complainant. Sh. Rohit Tanwar, AGM (Legal) of the Opposite Parties. Complaint case No. : 454 of 2017 Date of Institution : 31.05.2017 Date of Decision : 25.01.2018 Naresh Bhandari son of Sh. Jaswant Lal Bhandari, Resident of H.No.145, Ramlila Ground, Pathankot, Punjab - 145001. Manmohan son of Shri Hari Ram Mahajan, resident of H.No.273, Ward No.21, Kali Mata Mandir, Block-8, Tehsil Pathankot, Distt. Gurdaspur-Punjab. Puneet Mahajan son of Sh. Kuldeep Mahajan, Resident of Gali No.1, Indra Colony-Pathankot, Punjab. ......Complainants. V e r s u s Puma Realtors Private Limited, a Company incorporated under the Companies Act, 1956 (An IREO Group Company), Corporate Office at SCO No.6-8, First and Second Floors, Sector 9-D, Chandigarh 160009 (India) through its Managing Director. The Managing Director, Puma Realtors Private Limited, a Company incorporated under the Companies Act, 1956 (An IREO Group Company), Registered Office at No.5, Dhanraj Chambers, 1st Floor, Satbari, New Delhi - 110074.1 ..... Opposite Parties. Argued by: Sh. Gaurav Bhardwaj, Advocate for Sh. Paras Money Goyal, Advocate for the complainants. Sh. Rohit Tanwar, AGM (Legal) of Opposite Party No.1. Complaint case No. : 540 of 2017 Date of Institution : 13.07.2017 Date of Decision : 25.01.2018 Rakesh Kumar Gupta S/o Sh. Satya Prakash Gupta R/o Flat No.385, AOT Complex, Sector 48-A, Chandigarh (U.T.). ......Complainant. V e r s u s Puma Realtor Pvt. Ltd., having Corporate Office at SCO No.6-8, First and Second Floor, Sector-9, Chandigarh - 160009. Puma Realtor Pvt. Ltd. having Registered Office at No.5, Dhanraj Chambers, 1st Floor, Satbari, New Delhi - 110074. Anupam Nagalia, Director of Puma Realtor Pvt. Ltd., R/o #PV-66, The Palm Springs, Gold Course Road, Sector-54, Gurgaon 122002. Amrik Singh Gambhir, Director of Puma Realtor Pvt. Ltd., R/o A-124, 2nd Floor, Fateh Nagar, New Delhi - 110018. ..... Opposite Parties. Argued by: Sh. Pankaj Khullar, Advocate for the complainant. Sh. Rohit Tanwar, AGM (Legal) of the Opposite Parties. Complaint case No. : 561 of 2017 Date of Institution : 21.07.2017 Date of Decision : 25.01.2018 Gurnam Kaur wife of Late Sh. Bhagwant Singh Pannu, resident of H.No.2409, Phase 10, SAS Nagar, Mohali, Punjab, through her Attorney Sh. Paramjeet Singh Pannu, resident of H.No.2409, Phase 10, SAS Nagar, Mohali, Punjab. ......Complainant. V e r s u s M/s PUMA Realtors Pvt. Ltd. (an IREO Group Company) through its Director/Managing Director, having its Corporate Office at SCO No.6-8, First and Second Floors, Sector 9-D, Chandigarh - 160009. ..... Opposite Party. Argued by: Sh. Harsharan Singh Bajwa, Advocate for the complainant. Sh. Rohit Tanwar, AGM (Legal) of the Opposite Party. Complaints under Section 17 of the Consumer Protection Act, 1986. BEFORE: JUSTICE JASBIR SINGH (RETD.), PRESIDENT. SH. DEV RAJ, MEMBER.
MRS. PADMA PANDEY, MEMBER.
PER DEV RAJ, MEMBER After hearing arguments on 17.01.2018, it was agreed between the Counsel for the complainant(s) and Sh. Rohit Tanwar, AGM (Legal) of the Opposite Parties that the facts involved in the above six complaints, by and large, are the same and therefore, the aforesaid complaints can be disposed of, by passing one consolidated order. To dictate order, facts are being taken from complaint bearing No.397 of 2017, titled as 'Rajiv Gupta & Anr. Vs. M/s Puma Realtors Private Limited & Ors.'.
2. This complaint has been filed by the complainants, seeking refund of the entire payment made to the opposite parties i.e. Rs.39,47,794.70 against the flat bearing No.JCA-00-002, purchased by them, in the project of the opposite parties, under the name and style 'Ireo Rise', Sector 99, SAS Nagar, Mohali, Punjab. It was specifically stated that despite the fact that the opposite parties had received substantial amount of Rs.39,47,794.70 against total sale consideration of Rs.42,76,948.79, during the period from May 2011 to June 2015, they failed to offer and deliver possession of the said flat within a period of 30 months, as committed by them, vide Clause 13.3 of the Agreement dated 09.08.2011 i.e. on or before 08.02.2014, for want of construction and basic amenities. It was further stated that the complainants also availed loan of Rs.32,52,000/- from Housing Development Finance Corporation Limited and tripartite agreement between the complainants, opposite parties and the said Bank was executed on 24.02.2012 (Annexure C-5). It was further stated that possession was to be handed over maximum within a total period of 36 months (including grace period) from the date of the Buyer's Agreement or approval of building plans, which were approved on 18.01.2012. It was further stated that there was a willful and intentional delay on the part of the opposite parties, in not offering and delivering possession of the unit, in question, to the complainants. It was further stated as per Clause 13.4, the Company was liable to pay delay compensation @Rs.7.50 per sq. ft. per month of the super area of the unit, in the event of delay in handing over possession. It was further stated that letter dated 15.03.2012 (Annexure C-8) of the Opposite Parties stating that the construction was in full swing was misrepresentation.
3. It was further stated that seeing the monopolistic approach of the Opposite Parties and considerable delay in handing over possession, the complainants have been forced to demand refund of the amount paid for the said apartment. It was further stated that the complainants also withheld the payments as the Opposite Parties were not developing project and subsequently threatened with cancellation of the booking for no fault of the complainants.
4. Hence this complaint, seeking directions to the opposite parties to hand over possession of the unit, in question, alongwith other reliefs.
5. Upon notice, reply was filed by the opposite parties, wherein, they took certain preliminary objections, to the effect, that the complaint was liable to be dismissed, due to existence of arbitration Clause No.34 in the Apartment Buyer's Agreement dated 09.08.2011; that since the present complaint related to enforcement of an agreement to sell/purchase of a residential apartment i.e. an immovable property and hence, was not covered under the Act; that the complainants did not hire any services of the opposite parties, as the parties did not enter into any contract for hiring the services; that the complainants did not book the apartment for their personal use but for investment/commercial purposes; that the allegations levelled in the complaint are of contractual nature and, as such, triable by Civil Court only; that this Commission has no territorial jurisdiction on account of existence of Clause 36 in the Agreement; and that the relief claimed is beyond Section 14(1)(d) of the 1986 Act.
6. On merits, purchase of the unit, in question, by the complainants, was not disputed. It was further stated that, in terms of Clause 13.4 of the Agreement, the complainants duly agreed to receive liquidated damages from the end of the grace period i.e. 30 months plus 6 months, till possession of the unit is actually offered. It was further stated that the complainants, vide Clause No.13.3 of the Agreement, agreed that the starting period for 30 months shall be date of the said Agreement or approval of the building plans and/or fulfillment of precondition imposed thereunder, which ever was later. It was further stated that building plans were approved on 18.01.2012 and that being so, the period for 30 months, referred to above, would not be counted from the date of the said Agreement but would be from 18.01.2012. It was further stated that, as agreed between the parties, in case of failure of the opposite parties to deliver possession of the unit, within aforesaid period of 36 months, the complainants were entitled to the liquidated damages @Rs.7.50 per sq. ft. per month, of the super area of the unit, till its possession was actually offered. It was further stated that, the complainants never exercised their option to terminate the Buyer's Agreement and sought refund and that being so, Clause No.13.4 would be applicable upon the complainants. It was further stated that the complainants never made any payment within the due time as is evident from demand note dated 30.06.2014, followed by reminders dated 31.07.2014, 21.08.2014 and final notice dated 11.09.2014. It was further stated that similar is the demand note dated 14.10.2014 followed by reminders dated 29.11.2014, 20.12.2014 and final notice dated 20.01.2015 (Annexures OP-8 to OP-16). It was further stated that neither there was any deficiency, in rendering service, on the part of the opposite parties, nor they indulged into any unfair trade practice. The remaining averments, were denied, being wrong.
7. The complainants filed rejoinder, wherein they reiterated all the averments, contained in the complaint, and repudiated those, contained in the written version of the Opposite Parties.
8. The complainants, in support of their case, submitted their separate affidavits, by way of evidence, alongwith which, a number of documents were attached.
9. The Opposite Parties, in support of their case, submitted the affidavit of Sh. Rohit Tanwar, their Authorised Representative, by way of evidence, alongwith which, a number of documents were attached.
10. We have heard the Counsel for the complainant and the Authorised Representative of the Opposite Parties and have gone through the evidence, and record of the case, carefully.
11. It is evident, on record, that vide provisional allotment offer letter dated 24.05.2011 (Annexure C-1), complainants were allotted Apartment No.JCA-00-002 on Ground Floor, Juniper Court - A Tower in the project of Opposite Parties i.e. "Ireo Rise", situated in Sector 99, SAS Nagar, Mohali, having tentative super area of 1233 sq. ft. together with 1 no. parking space, forming indivisible part thereof and Apartment Buyer's Agreement was executed between the complainants and the Opposite Parties on 09.08.2011 (Annexure C-2/OP-2). As per Annexure-IV, Payment Plan (at Page 130 of the written statement), the basic sale price of the unit was Rs.40,09,290/-. The total sale consideration of the unit, in question, as per aforesaid payment plan, including External Development Charges (EDC) Rs.1,23,300/-, IFMS charges Rs.36,990/- & service tax of Rs.1,03,239/-, is Rs.42,76,948.79. The payment against the aforesaid unit was to be regulated as per aforesaid Payment Plan, Annexure IV. The complainants made payment in the sum of Rs.39,47,794.70 as is apparent from latest accounts statement (Annexure C-4). In terms of Clause 13.3 of the Agreement since building plans were approved on 18.01.2012, 30 months period for handing over possession, expired on 17.07.2014. Admittedly, neither occupation certificate has been received nor possession of the unit, in question, offered to the complainants by the Opposite Parties till the date of filing of the instant complaint or till date.
12. The Opposite Parties, while filing their written statement, contended that Opposite Parties No.2 & 3 are the Directors of Opposite Party No.1 and have been wrongly impleaded as they have no liability towards the complainants as they neither executed the Buyer's Agreement nor they received any money from the complainants. It may be stated here that a Company acts through its Director(s). The fact of Opposite Parties No.2 & 3, being Directors of the Company, has neither been disputed nor has it been pleaded that they are not the active Directors of the Company. In view of this, for failure of Opposite Party No.1, they (Opposite Parties No.2 & 3) are also equally responsible. The objection raised, thus, being not sustainable, stands rejected.
13. The first question, that falls for consideration, is, as to whether, in the face of existence of arbitration clause No.34 in the Agreement, to settle disputes between the parties through Arbitration, in terms of provisions of Section 8 (amended) of 1996 Act, this Commission has no jurisdiction to entertain the consumer complaint. It may be stated here that this Commission in case titled ' Sarbjit Singh Vs. Puma Realtors Private Limited', IV (2016) CPJ 126, noted that litigation in the Consumer Fora is cost effective. The complaint in the State Commission can be filed by making payment between Rs.2,000/- to Rs.4,000/- only. Whereas, as per principal Act (1996 Act), the consumer will be forced to incur huge expenses towards his/her share of arbitrator's fee. As per mandate of 1986 Act, a complaint is proposed to be decided within three months from the date of service of the other party. On the other hand, it is admissible to an Arbitrator to decide a dispute within one year. Thereafter, the Court wherever it is challenged may also take upto one year and then there is likelihood that the matter will go to the High Court or the Hon'ble Supreme Court of India. Such an effort will be a time consuming and costly one. Taking note of fee component and time consumed in arbitration, it was observed that if the matter is referred to an Arbitrator, it would defeat the very purpose of the provisions of 1986 Act. Paras 26, 33 and 34 of the said order, inter-alia, being relevant, are extracted hereunder:-
"26. To decide above said question, it is necessary to reproduce the provisions of Section 3 of the Consumer Protection Act 1986 (in short the Act), which reads as under;
"3. Act not in derogation of any other law.--
The provisions of this Act shall be in addition to and not in derogation of the provisions of any other law for the time being in force."
33. The 1986 Act provides for better protection of interests and rights of the consumers. For the said purpose, the Consumer Foras were created under the Act. In Section 3 of 1986 Act, it is clearly provided that the said provision is in addition to and not in derogation of any provisions of any other law, for the time being in force. The 1986 Act is special legislation qua the consumers. The poor consumers are not expected to fight the might of multinational companies/traders, as those entities have lot of resources at their command. As stated above, in the present case, the complainant has spent his entire life earnings to purchase the plot, in the said project, launched by the opposite party. However, his hopes were shattered, when despite making substantial payment of the sale consideration, he failed to get possession of the plot, in question, in a developed project. As per ratio of the judgments in the case of Secretary, Thirumurugan Cooperative Agricultural Credit Society v. M. Lalitha (2004) 1 SCC 305 and United India Insurance Co. Ltd. Vs. M/s Pushpalaya Printers, I (2004) CPJ 22 (SC), and LIC of India and another Vs. Hira Lal, IV (2011) CPJ 4 (SC), the consumers are always in a weak position, and in cases where two interpretations are possible, the one beneficial to the consumer needs to be accepted. The opinion expressed above, qua applicability of Section 8 (amended) of 1996 Act, has been given keeping in mind the above said principle.
34. Not only this, recently, it was also so said by the National Commission, in a case titled as Lt. Col. Anil Raj & anr. Vs. M/s. Unitech Limited, and another, Consumer Case No.346 of 2013, decided on 02.05.2016. Relevant portion of the said case, reads thus:-
"In so far as the question of a remedy under the Act being barred because of the existence of Arbitration Agreement between the parties, the issue is no longer res-integra. In a catena of decisions of the Hon'ble Supreme Court, it has been held that even if there exists an arbitration clause in the agreement and a Complaint is filed by the consumer, in relation to certain deficiency of service, then the existence of an arbitration clause will not be a bar for the entertainment of the Complaint by a Consumer Fora, constituted under the Act, since the remedy provided under the Act is in addition to the provisions of any other law for the time being in force. The reasoning and ratio of these decisions, particularly in Secretary, Thirumurugan Cooperative Agricultural Credit Society Vs. M. Lalitha (Dead) Through LRs. & Others - (2004) 1 SCC 305; still holds the field, notwithstanding the recent amendments in the Arbitration and Conciliation Act, 1986. [Also see: Skypak Couriers Ltd. Vs. Tata Chemicals Ltd. - (2000) 5 SCC 294 and National Seeds Corporation Limited Vs. M. Madhusudhan Reddy & Anr. - (2012) 2 SCC 506.] It has thus, been authoritatively held that the protection provided to the Consumers under the Act is in addition to the remedies available under any other Statute, including the consentient arbitration under the Arbitration and Conciliation Act, 1986."
In view of the above, the plea taken by the Opposite Parties, that in the face of existence of arbitration clause in the Agreement, to settle disputes between the parties through Arbitration, in terms of provisions of Section 8 (amended) of 1996 Act, this Commission has no jurisdiction to entertain the consumer complaint, being devoid of merit, is rejected.
14. Another objection raised by Counsel for the Opposite Parties was that since the complainants did not buy goods and did not hire any services, and were seeking enforcement of the Agreement in respect of immovable property, therefore, only a Civil Court can decide the complaint, and consumer complaint was not maintainable. It may be stated here, that the complainants hired the services of the Opposite Parties, for purchasing the unit, in question, in the manner, referred to above. According to Clause 13.3 of the Agreement, subject to force majeure conditions and reasons, beyond the control of the Opposite Parties, they were to hand over possession of the apartment, in question, within a period of thirty months, from the date of execution of the same (Agreement) or approval of building plans and/or fulfillment of the preconditions, whichever is later (commitment period). Section 2 (1) (o) of the Act, defines service as under:-
"service" means service of any description which is made available to potential users and includes, but not limited to, the provision of facilities in connection with banking, financing insurance, transport, processing, supply of electrical or other energy, board or lodging or both, housing construction, entertainment, amusement or the purveying of news or other information, but does not include the rendering of any service free of charge or under a contract of personal service"
From the afore-extracted Section 2(1)(o) of the Act, it is evident that housing/construction, also comes within the definition of a service. In Narne Construction P. Ltd., etc. etc. Vs. Union Of India and Ors. Etc., II (2012) CPJ 4 (SC), it was held that when a person applies for the allotment of a building or site or for a flat constructed by the Development Authority and enters into an agreement with the Developer, or the Contractor, the nature of transaction is covered by the expression 'service' of any description. Housing construction or building activity carried on by a private or statutory body constitutes 'service' within the ambit of Section 2(1)(o) of the Act. Similar principle of law, was laid down, in Haryana Agricultural Marketing Board Vs. Bishambar Dayal Goyal & Ors. (AIR 2014 S.C. 1766). Under these circumstances, the complaint involves the consumer dispute, and the same is maintainable. Not only this, Section 3 of the Act provides an alternative remedy. Even if, it is assumed that the complainants have remedy to file a suit in the Civil Court, the alternative remedy provided under Section 3 of the Act, can be availed of by them, as they fall within the definition of 'consumer', as stated above. In this view of the matter, the objection of the Opposite Parties, in this regard, being devoid of merit, must fail, and the same stands rejected.
15. The next question that falls for consideration, is, as to whether, this Commission has territorial jurisdiction to entertain and decide the complaint or not. According to Section 17 of the Act, a consumer complaint can be filed, by the complainants, before the State Consumer Disputes Redressal Commission, within the territorial Jurisdiction whereof, a part of cause of action arose to them. In the instant case, it is evident from Clause 33 of the Agreement, that the parties had agreed that "Hence this Agreement shall be deemed to have been executed at Chandigarh even if the Proposed Allottee has prior thereto executed this Agreement at any place(s) other than Chandigarh", meaning thereby that the Agreement in question, was deemed to be signed/executed at Chandigarh. Not only this, receipts (Annexures C-3 colly.) were issued by Opposite Party No.1 to the complainants, from its Chandigarh Office i.e. SCO 6-7-8, 1st & 2nd Floors, Sector 9-D, Chandigarh. Since, as per Clause 33 of the Agreement and the documents, referred to above, a part of cause of action arose to the complainants, at Chandigarh, this Commission has got territorial Jurisdiction to entertain and decide the complaint.
16. No doubt, in the written version, an objection was also taken by the Opposite Parties, that as per Clause 36 of the Agreement, the Courts at Mohali and the Punjab and Haryana High Court at Chandigarh, shall have Jurisdiction, to entertain and adjudicate the complaint, and, as such, the Jurisdiction of this Commission was barred. It may be stated here that all the provisions of the Code of Civil Procedure are not applicable, except those, mentioned in Section 13 (4) of the Act, to the proceedings, in a Consumer Complaint, filed under the Act. For determining the territorial jurisdiction, to entertain and decide the complaint, this Commission is bound by the provisions of Section 17 of the Act. In Associated Road Carriers Ltd., Vs. Kamlender Kashyap & Ors., I (2008) CPJ 404 (N C), the principle of law, laid down, by the National Commission, was to the effect, that a clause of Jurisdiction, by way of an agreement, between the Parties, could not be made applicable, to the Consumer Complaints, filed before the Consumer Foras. It was further held, in the said case, that there is a difference between Sections 11 /17 of the Act, and the provisions of Sections 15 to 20 of the Civil Procedure Code, regarding the place of jurisdiction. In the instant case, as held above, a part of cause of action arose to the complainants, within the territorial Jurisdiction of this Commission, at Chandigarh. In Ethiopian Airlines Vs Ganesh Narain Saboo, IV (2011) CPJ 43 (SC)= VII (2011) SLT 371, the principle of law, laid down, was that the restriction of Jurisdiction to a particular Court, need not be given any importance in the circumstances of the case.
17. In Cosmos Infra Engineering India Ltd. Vs Sameer Saksena & another I (2013) CPJ 31 (NC) and Radiant Infosystem Pvt. Ltd. & Others Vs D.Adhilakshmi & Anr I (2013) CPJ 169 (NC) the agreements were executed, between the parties, incorporating therein, a condition, excluding the Jurisdiction of any other Court/Forum, in case of dispute, arising under the same, and limiting the Jurisdiction to the Courts/Forums at Delhi and Hyderabad. The National Commission, in the aforesaid cases, held that such a condition, incorporated in the agreements, executed between the parties, excluding the Jurisdiction of a particular Court/Forum, and limiting the Jurisdiction to a particular Court/Forum, could not be given any importance, and the complaint could be filed, at a place, where a part of cause of action arose, according to Sections 11 /17 of the Act. The principle of law, laid down, in the aforesaid cases, is fully applicable to facts of the instant case. It may also be stated here, that even if, it is assumed for the sake of arguments, that the complainants had agreed to the terms and conditions of the agreement, limiting the Jurisdiction to the Courts, referred to above, the same could not exclude the Jurisdiction of this Commission, at Chandigarh, where a part of cause of action accrued to them, to file the complaint. The submission of Counsel for the Opposite Parties, in this regard, therefore, being devoid of merit, must fail, and the same stands rejected.
18. A specific objection, as regards the complainants being not consumers as they booked the apartment not for their personal use but for investment/commercial purposes, has been taken. It may be stated here that in the opening para of the complaint, the complainants have specifically stated that they applied for a residential apartment for family and personal use. At the same time, there is nothing, on record, to show that the complainants are property dealer(s), and deal in the sale and purchase of property, on regular basis, and as such, the unit, in question, was purchased by them, by way of investment, with a view to resell the same, as and when, there was escalation in the prices thereof. Thus, in the absence of any cogent evidence, in support of the objection raised by the opposite parties, mere bald assertion i.e. simply saying that the complainants being investors, did not fall within the definition of a consumer, cannot be taken into consideration. It may be stated here that in a case titled as Kavita Ahuja Vs. Shipra Estate Ltd. and Jai Krishna Estate Developer Pvt. Ltd., 2016 (1) CPJ 31, it was held by the National Consumer Disputes Redressal Commission, New Delhi, that the buyer(s) of the residential unit(s), would be termed as consumer(s), unless it is proved that he or she had booked the same for commercial purpose. Similar view was reiterated by the National Commission, in DLF Universal Limited Vs. Nirmala Devi Gupta, 2016 (2) CPJ 316. Not only above, recently under similar circumstances, in a case titled as "Aashish Oberai Vs. Emaar MGF Land Limited", Consumer Case No.70 of 2015, decided on 14 Sep. 2016, the National Commission, while rejecting similar plea raised by the builder, observed as under:-
"In the case of the purchase of the house which a builder undertakes to construct for the buyer, the purchase can be said to be for a commercial purpose where it is shown, by producing evidence, that the buyer is engaged in the business of a buying and selling of houses and or plots as a trading activity, with a view to make profits by sale of such houses or plots. A person cannot be said to have purchased a house for a commercial purpose only by proving that he owns or had purchased more than one houses or plots. In a given case, separate houses may be purchased by a person for the individual use of his family members. A person owning a house in a city A may also purchase a house in city B for the purpose of staying in that house during short visits to that city. A person may buy two or three houses if the requirement of his family cannot be met in one house. Therefore, it would not be correct to say that in every case where a person owns more than one house, the acquisition of the house is for a commercial purpose. In fact, this was also the view taken by this Commission in Rajesh Malhotra & Ors. vs. Acron Developers Pvt. Ltd. &Ors. First Appeal No.1287 of 2014 decided on 05.11.2015."
The principle of law, laid down, in the aforesaid cases is fully applicable to the present case. The objection raised, being devoid of any substance, stands rejected.
19. The next question, that falls for consideration, is, as to whether there is delay in delivering possession of apartment to the complainants and whether the complainants are entitled to seek refund of the amount deposited by them alongwith interest. It may be stated here that as per Clause 13.3 of the Apartment Buyer's Agreement dated 09.08.2011 (Annexure C-2), subject to force majeure conditions and reasons, beyond the control of the Opposite Parties, they were liable to deliver physical possession of apartment, within a period of 30 months, from the date of execution of the same (Agreement) or approval of building plans and/or fulfillment of the preconditions imposed thereunder whichever was later. Admittedly, the building plans were approved on 18.01.2012 after 09.08.2011 when agreement was executed; 30 months period for delivering possession expired on 17.07.2014. On account of force majeure circumstances, referred to above, the Opposite Parties were entitled to advantage of 180 days grace period after expiry of 30 months for unforeseen delays in obtaining the occupation certificate etc. No cogent evidence or justification for seeking advantage of 180 days grace period has been placed on record by the Opposite Parties. The Opposite Parties even did not apply for occupation certificate during the aforesaid period of 180 days. The fact remains that even after expiry of grace period of 180 days, the Opposite Parties failed to offer/deliver possession of the unit, in question, to the complainants. Clause 13.4 of the Agreement envisages that in case of delay beyond the period as referred to above, in handing over possession, the Opposite Parties shall be under obligation to pay penalty amount for the delayed period. Computing 30 months from the date of approval of building plans, on 18.01.2012, at the maximum, possession was to be delivered to the complainants by 17.07.2014. Even if, it is accepted that the Opposite Parties are entitled to further 12 months of extended delay period, as per Clause 13.5 of the Agreement, date of handing over possession come to an end on 17.07.2015. It is an admitted fact that possession of the unit, in question, has not been offered, by the date of filing the instant complaint, or even till date, for want of completion of unit and basic amenities at the site despite the fact that the complainants had already paid an amount of Rs.39,47,794.70 as against the sale consideration of Rs.42,76,948.79. Further as per account statement (Annexure C-4), there has been default of 176 days, 303 days & 204 days in remitting the installments due on 21.08.2011, 27.07.2014 & 10.11.2014 on the part of the complainants, which were paid on 13.02.2012, 26.05.2015 & 02.06.2015 respectively, on account of which, the complainants paid an amount of Rs.2,51,907.49 as delayed interest.
20. The Opposite Parties failed to abide by their commitment to offer possession of the unit, in question, by the stipulated date as per Agreement. The complainants cannot be made to wait indefinitely. No doubt, the Opposite Parties have admitted, in their written statement, that it is in the process of obtaining the occupation certificate and possession, complete in all respects, of the apartment, in question, shall be handed over in the near future, yet, it failed to place, on record, any cogent and convincing evidence, with regard to date, by which, construction of the unit is going to be complete. The Opposite Parties were duty bound to hand over possession within 30 months i.e. by 17.07.2014 or after grace period of 180 days. Sh. Rohit Tanwar, AGM (Legal) & Authorised Representative of the Opposite Parties could not give any firm date, by which the Opposite Parties would be handing over possession. It was only stated that the Opposite Parties have applied for occupation certificate. Clearly there is inordinate delay in delivering possession. By making a misleading statement, that possession of the unit, was to be delivered within the maximum period of 30 months from the date of execution of the Agreement/approval of building plans and within further extended period of 180 days and thereafter during the extended delay period of 12 months, and by not abiding by the commitment made, they (Opposite Parties) were not only deficient, in rendering service, but also indulged into unfair trade practice. Non-delivery of possession of the unit, in question, by the stipulated date, is a material violation of the terms and conditions of the Agreement, on the part of the Opposite Parties. This Commission in case titled as Brig Ajay Raina (Retd.) and another Vs. M/s Unitech Limited, Consumer Complaint No.59 of 2016, decided on 24.05.2016, wherein possession was offered after a long delay, relying upon the judgments rendered by the Hon'ble National Commission, ordered refund to the complainant while holding as under:-
"Further, even if, it is assumed for the sake of arguments, that offer of possession, was made to the complainants, in July 2015 i.e. after a delay of about three years, from the stipulated date, even then, it is not obligatory upon the complainants to accept the same. It was so held by the National Commission in Emaar MGF Land Limited and another Vs. Dilshad Gill, III (2015) CPJ 329 (NC). Recently also, under similar circumstances, in the case of M/s. Emaar MGF Land Ltd. & Anr. Vs. Dr.Manuj Chhabra, First Appeal No.1028 of 2015, decided on 19.04.2016, the National Commission, held as under:-
"I am of the prima facie view that even if the said offer was genuine, yet, the complainants was not obliged to accept such an offer, made after a lapse of more than two years of committed date of delivery".
The principle of law laid down in the aforesaid cases is fully applicable to the present case. It is therefore held that the complainants could not be held guilty, of filing the present complaint, seeking refund of the deposited amount, alongwith interest and compensation, as possession of the unit was not offered to them by the stipulated date.
It was clearly stated by the National Commission, in Emaar MGF Land Limited and another Vs. Dilshad Gill, III (2015) CPJ 329 (NC), that when the promoter has violated material condition, in not handing over possession of the unit, in time, it is not obligatory for a purchaser to accept possession after that date. Recently in a case titled as Aashish Oberai Vs. Emaar MGF Land Limited, Consumer Case No.70 of 2015 decided on 14 Sep 2016, under similar circumstances, the National Commission negated the plea taken by the builder while holding as under:-
"I am in agreement with the learned senior counsel for the complainant that considering the default on the part of the opposite party in performing its contractual obligation, the complainant cannot be compelled to accept the offer of possession at this belated stage and, therefore, is entitled to refund the entire amount paid by him alongwith reasonable compensation, in the form of interest."
In view of the above, it is held that since there was a material violation on the part of the Opposite Parties, in not handing over possession of the unit by the stipulated date or even till date, the complainants are entitled to refund of the amount deposited, alongwith interest and compensation by way of filing the instant complaint.
21. It is to be further seen, as to whether, interest, on the amount refunded can be granted, in favour of the complainants. It is not in dispute that an amount of Rs.39,47,794.70 was paid by the complainants, without getting anything, in lieu thereof. The said amount has been used by the Opposite Parties, for their own benefit. The Opposite Parties were charging heavy rate of interest @15% per annum, with quarterly rests, as per Clause 7.3 of the Agreement, for the period of delay in making payment of installments by the complainants. It is well settled law that whenever money has been received by a party which ex ae quo et bono ought to be refunded, the right to interest follows, as a matter of course. The obligation to refund money received and retained without right implies and carries with it, the right to interest. It was also so said by the Hon'ble Supreme Court of India, in UOI vs. Tata Chemicals Ltd (Supreme Court) , 2014 (2014) 6 SCC 335). In view of above, the complainants are certainly entitled to get refund of the amount deposited by them, alongwith interest @13% p.a. (simple) (less than the rate of interest charged by the Opposite Parties).
22. It may be stated here that during arguments, Sh. Rohit Tanwar, AGM (Legal) of the Opposite Parties stated that the complainants opted for subvention scheme, as per which, the Opposite Parties had borne the payment of pre-EMI. It is, however, made clear that in case, Opposite Party No.1 has incurred liability of interest on the disbursed loan amount for 24 months, as per Clause 3 of the Tripartite Agreement (Annexure C-5), then, the complainants shall not be entitled to interest on the disbursed loan amount for the said period of 24 months.
23. The next question, that falls for consideration, is, as to whether, the complainants are entitled to compensation, under Section 14(1)(d) of the Act, on account of mental agony and physical harassment, and injury caused to them. The Opposite Parties, relying upon the judgment of Hon'ble Apex Court in case titled " Godfrey Phillips India Ltd. Vs. Ajay Kumar", AIR 2008 SC 1828, pleaded that compensation could be granted if there was allegation of loss. The judgment relied upon is of no help to the Opposite Parties as in that case, the complainant had stated in his complaint that he had filed a complaint in the public interest. It may be stated that Hon'ble Apex Court in Balram Prasad Vs. Kunal Shah, (2014) 1 SCC 384, dealt with the plea urged on behalf of the complainant (in the said case) that the National Commission was wrong in rejecting different claims on the ground that same had not been made in the pleadings. The Hon'ble Apex Court, while observing that the claim for enhancement of compensation by the claimant was justified, relied upon its judgment in Nigamma and Anr. Vs. United India Insurance Company Ltd., (2009) 13 SCC 710, and held that the Court is duty-bound and entitled to award "just compensation", irrespective of the fact whether any plea on that behalf was raised by the claimant or not. In the complaint in hand, the complainants have specifically prayed for compensation of Rs.5 Lacs towards other damages & on account of mental agony/torture and physical harassment etc. caused to them. Clearly possession of the unit, in question, has not been offered to the complainants till date on account of which, they (complainants) suffered mental agony and physical harassment. The compensation in the sum of Rs.5 Lacs claimed by the complainants is, however, on the higher side. As per Account Statement (Annexure C-4), there is delayed interest amount of Rs.2,51,907.70 against the complainants for not making the payment of installment(s) in time. It is also on record that vide demand note dated 30.06.2014 (Annexure OP-8), the complainants were asked to remit the due amount of Rs.13,05,850.03, followed by reminders dated 31.07.2014 & 21.08.2014 (Annexures OP-9 & 10) and final notice dated 11.09.2014 (Annexure OP-11). Again vide demand note dated 14.10.2014 (Annexure OP-12), the complainants were asked to remit an amount of Rs.19,44,321.59, followed by reminders dated 29.11.2014, 20.12.2014, final notice dated 20.01.2015 (Annexures OP-13 to OP-15) and last and final opportunity letter for balance payment dated 28.04.2015 (Annexure OP-16). The complainants remitted the amount(s) on 02.05.2015 and 25.05.2015. Delay in payment of installment(s) partly contributes to delay in completion of unit. Therefore, the complainants are not entitled to same amount of compensation as this Commission grants in such cases. In the facts and circumstances of the case, compensation for mental agony and physical harassment and deficiency in providing service, in the sum of Rs.1,00,000/-, if granted, would be adequate to serve the ends of justice.
24. Similarly, in complaints bearing No.424 & 444 of 2017, the complainant(s) have sought refund of the deposited amounts.
25. In Complaint bearing No.424 of 2017, initially on 18.05.2017, out of the two reliefs claimed qua possession and refund, the complainant confined his prayer only qua grant of possession and consequent benefits including interest and delayed penalty etc., with a hope that possession would be offered to him within next six months. However, during the pendency of the complaint, when possession was not offered and on our asking, Sh. Rohit Tanwar, AGM (Legal)/Authorised Representative of the Opposite Parties stated that possession would be offered on getting occupation certificate, might be within next six weeks, which meant that the possession was not ready as yet. Faced with this situation on 17.01.2018, Counsel for the complainant stated that let his prayer for refund alongwith interest be considered, which was made in alternative, when complaint was filed. We permitted to do so.
26. It is on record that Apartment Buyer's Agreement was executed between the parties on 19.10.2011 (Annexure OP-2) and the building plans were approved on 18.01.2012 (Annexure OP-22). As per Accounts Statement (Annexure OP-17), the complainant deposited a total sum of Rs.51,45,774.07, which is around 95% of the total payment of Rs.55,45,894.52, with the Opposite Parties. Therefore, computing 30 months from the date of approval of building plans i.e. 18.01.2012, the possession of the unit, in question, was to be delivered by the Opposite Parties by 17.07.2014. However, the possession of the unit, in question, has not been offered/delivered by the Opposite Parties to the complainant till date. For the reasons assigned in Consumer Complaint bearing No.397 of 2017, the complainant, in this case, is also entitled to the same relief i.e. refund of the deposited amount alongwith interest @13% p.a. (simple) from the respective dates of deposits.
27. It may be stated here that the Opposite Parties, in Para 4 of their written statement, have stated that out of alleged payment of Rs.51,45,74.07, a sum of Rs.2,93,683/- was never paid by the complainant as the Opposite Parties had borne the said amount on account of Subvention Scheme opted by the complainant. Copies of demand note dated 27.01.2012, FRILL Calculation dated 27.02.2012 by the HDFC, cheque dated 28.02.2012 and receipts dated 29.02.2012, 01.03.2012 & 25.05.2012 have been annexed by the Opposite Parties as Annexure OP-9 to OP-15. Perusal of account statement (Annexure OP-17) clearly depicts that the complainant paid Rs.51,45,774.07, which included a sum of Rs.2,93,683/-. Further as per FRIL Calculation (Annexure OP-10), disbursed amount to the complainant was Rs.14,97,180/-, out of which, a sum of Rs.2,93,683/- being interest for 24 months was received by HDFC at the time of disbursement of loan amount, under subvention scheme, at discounted interest rate of 9.30% against subvention interest rate of 10.75%. The liability of complainant to repay the loan amount would be Rs.14,97,180/- and not Rs.14,97,180.00 minus (-) Rs.2,93,683.00 = Rs.12,03,497.00. However, since the Opposite Parties have incurred liability of interest on Rs.14,97,180/- for 24 months (29.02.2012 to 28.02.2014), the complainant is not entitled to interest on Rs.14,97,180/- for aforesaid period of 24 months. Qua rest of the amount, the complainant is entitled to interest from the respective dates of deposit.
The complainant is held entitled to compensation of Rs.1,75,000/- on account of mental agony and harassment, which he suffered due to deficiency of the Opposite Parties.
28. In Complaint bearing No.444 of 2017, it is on record that Apartment Buyer's Agreement was executed between the parties on 02.11.2011 (Annexure C-2) and therefore, computing 30 months from the date of approval of building plans i.e. 18.01.2012, the possession of the unit, in question, was to be delivered by the Opposite Parties by 17.07.2014. However, the possession of the unit, in question, has not been offered/delivered by the Opposite Parties till date. The complainant deposited a total sum of Rs.47,00,534.67 with the Opposite Parties, which is around 95% of the total price. For the reasons assigned in Consumer Complaint bearing No.397 of 2017, the complainant, in this case, is also entitled to the same relief i.e. refund of the deposited amount alongwith interest @13% p.a. (simple) from the respective dates of deposits.
29. It is, however, made clear that in case, the Opposite Parties have incurred liability of interest on the disbursed loan amount for 24 months, as per Clause 3 of the Tripartite Agreement (Annexure OP-5), then, the complainants shall not be entitled to interest on the disbursed loan amount for the said period of 24 months. Qua rest of the amount, the complainant is entitled to interest from the respective dates of deposit.
The complainant is also held entitled to compensation of Rs.1,75,000/- on account of mental agony and harassment, which he suffered due to deficiency of the Opposite Parties.
30. In rest of the connected three complaints bearing Nos.454, 540 & 561 all of 2017, the complainant(s) have sought possession of the unit(s), in question.
31. In Complaint bearing No.454 of 2017, on 31.07.2017, Sh. Ramnik Gupta, Advocate, who had put in appearance on behalf of Opposite Party No.1 stated that there was no post of Managing Director in the Company (Puma Realtors Private Ltd.) and as such, there is no necessity to file reply on behalf of Opposite Party No.2.
32. A specific objection has been raised by Opposite Party No.1 that the complainants are not consumers as they booked the apartment, in question, for commercial purposes to gain profits by reselling the same in the market, as none of them is related to each other in any manner what so ever and as such, the question of booking the unit, in question for their use simply does not arise. It may be stated here that the complainants, in para 1 of the complaint, have clearly averred that they are close friends and father of complainant No.3 is a close friend of complainants No.1 and 2 and neither of the complainant or their children own any residential property in Mohali, Chandigarh or Panchkula. It has also been averred that the complainants were looking for a residential property and wanted a house of their own where they could stay upon their visit to Chandigarh and, as such, the complainants, considering the bright future prospectus, opted to purchase the property, in question, for their own use and occupation. Alongwith the complaint, the complainants also filed their respective affidavits testifying the above fact. Not only this, the complainants also filed their separate affidavits on 17.01.2018 in Court, wherein, they clearly stated that they are in the business of Automobile Spare Parts, Oxygen Gas and Readymade Garments and they need to visit Chandigarh once/twice in a month. Further, it has been mentioned that they are close friends and accordingly, they purchased the flat to make their visit to Chandigarh convenient. In view of above deposition made by the complainants, the objection raised, being devoid of any merit, stands rejected.
33. The next question, which falls for consideration, is, as to whether the construction of approximately 70 flats over the existing tower(s) by Opposite Party No.1 is at the cost of existing common facilities/amenities and against the agreed terms and conditions. Relevant clauses 22.3 and 10.10 in the Apartment Buyer's Agreement read as under:-
"22.3 The Proposed Allottee agrees that the Company shall be entitled to connect the electric, water, sanitary and drainage fittings on any additional structures/storeyes with the existing electric, water, sanitary and drainage fittings. The Proposed Allottee further agrees and undertakes that it shall not at any time before or after taking possession of the said Apartment, have any right to object to the Company constructing or continuing with the construction of any other building(s)/ structures in IREO-RISE or putting up additional floors to any of the exiting towers/ Buildings in IREO-RISE or undertaking modification of any unsold apartment/units/ areas therein. The Proposed Allottee further agrees that it shall not claim any compensation or withhold the payment of maintenance and other charges, as and when demanded by the Company on the ground that the infrastructure required for IREO-RISE is not yet complete, or on any other ground whatsoever.
10.10 The Proposed Allottee hereby expressly agrees and consents that the Company shall have the absolute right to make additional construction, whether on account of increase in FAR or better utilization of the said Land or for any other reason anywhere in IREO-RISE, to the extent permissible by the government or the Competent Authority under the Act. The Company shall have the absolute and unfettered right to transfer such additional construction in any manner whatsoever as the Company may in its absolute discretion think fit. The Company and its transferees of such additional construction shall have the same rights as the Proposed Allottee with respect to IREO-RISE including the right to be member of the Society of Apartment Owners to be formed under the Apartment Act ("RWA") and the right to use of the Common Areas and other common amenities of IREO-RISE."
In view of aforesaid, we are inclined to agree with Opposite Party No.1 that construction of additional flats is in accordance with the specific provision in the Apartment Buyer's Agreement. The objection of the complainants is, therefore, not tenable. Opposite Party No.1 is entitled to raise construction of additional flats in terms of provisions in the agreement.
34. The next question, which falls for consideration, is, as to whether Opposite Party No.1, by not providing Split AC fittings in all rooms including bedrooms and complete modular kitchen, were deficient in rendering service. As per Annexure I, Opposite Party No.1 was to make provision for Split AC and modular kitchen. The provision and specifications, so mentioned in Annexure-I appended to the Agreement, at Pages 144 and 145 of the written statement, qua the aforesaid two facilities, are extracted hereunder:-
KITCHEN MODULAR KITCHEN Fitted modular Kitchen, SS Sink, CP fittings, provision for RO system, built-in hob/chimney.
COUNTERTOP Granite AIR CONDITIONING Provision for Split AC in all bedrooms, drawing & dining room.
Admittedly, the provision, in accordance with the specifications in the Apartment Buyer's Agreement, was not made. It was argued on behalf of Opposite Party No.1 that it was nowhere agreed that modular kitchen comprising both upper and lower cabinets/cupboards was to be provided, and that it was nowhere mentioned that portion above the working slab is a must for a modular kitchen. Opposite Party No.1 cannot draw its own conclusion that modular kitchen would be complete, even if the cup-boards are provided only below the slab. Had it been so mentioned in the specifications, the position would have been different. When it is clearly mentioned that modular kitchen is to be provided, it would mean modular kitchen with cup-boards below and above the slab. Opposite Party No.1 has also failed to clarify, why the provision of Split AC was not made. Thus, Opposite Party No.1 is liable to provide modular kitchen with cup-boards upper the slab also and so also the provision for split AC in the bedrooms and drawing & dining room.
35. The next question, that falls for consideration, is, as to whether there is delay in delivering possession of apartment to the complainants. As stated above, according to Clause 13.3 of the Agreement, subject to force majeure conditions and reasons, beyond the control of Opposite Party No.1, it was liable to deliver physical possession of apartment, within a period of 30 months, from the date of execution of the same (Agreement) or approval of building plans and/or fulfillment of the preconditions whichever is later (commitment period). The building plans were approved on 18.01.2012 as is evident from Annexure OP-9 i.e. after execution of Buyer's Agreement on 18.10.2011. Computing 30 months from 18.01.2012, commitment period for handing over possession was up-to 17.07.2014. As already discussed in the preceding paras of the judgment, advantage of 180 days grace period would have been admissible to Opposite Party No.1, had it applied for the occupation certificate during the aforesaid period of 180 days.
36. On 14.11.2017, Sh. Ramnik Gupta, Advocate, Counsel for Opposite Party No.1 placed, on record, notice of possession dated 30.06.2017, which was sent to the complainants in the first week of August, 2017, copy whereof was supplied to the Counsel for the complainants. No doubt, Opposite Party No.1 was duty bound to hand over possession within 30 months i.e. by 17.07.2014. Clearly, there is delay of more than three years in offering/delivering possession. The authorized representative of Opposite Party No.1 argued that considering the fact that complainants are seeking compensation under Clause 13.4, the due date for possession is to be taken as 30 months + 6 months i.e. 17.01.2015 and not 17.07.2014. It may be stated here that the complainants are not being granted any compensation under Clause 13.4 and the complainants while seeking compensation have not sought the same w.e.f. 17.01.2015. The plea being devoid of merit stands rejected. By making a misleading statement, that possession of the unit, was to be delivered within the period as discussed above, and by not abiding by the commitment made, Opposite Party No.1 was not only deficient, in rendering service, but also indulged into unfair trade practice.
37. In the offer of possession letter dated 30.06.2017 ( admittedly dispatched in August, 2017, say 1st August 2017), the complainants were given 60 days' time to make payment and for completion/ submission of documents and upon the complainants doing so, Opposite Party No.1 was to take another 30 days for final touches/finishing works in the apartment. When we look into the contents of the account statement, no payment is due against the complainants and in fact, a sum of Rs.40,680.72 is payable to the complainants. The delay in delivering possession would come up-to (01.08.2017 + 60 days + 30 days) 30.11.2017.
38. The next question, that falls for consideration, is, as to whether, the complainants are entitled to compensation, if so, at what rate, for delay in delivering physical possession of the unit beyond the time stipulated in the Agreement. It may be stated here that in case titled Capt. Gurtaj Singh Sahni & anr. Vs Manager, Unitech Limited & anr., consumer complaint bearing no.603/2014, decided on 02.05.2016, the Hon'ble National Commission, directed the opposite party/builder to pay interest on the deposited amount, for the period of delay, till delivery of possession of the unit. Relevant contents of the said order reads thus:-
"8. If the compensation for the delay in construction is restricted to what is stipulated in the Buyers Agreement, there will be no pressure upon the builder to complete the construction since he will be more than happy to keep on paying paltry compensation of about 3% per annum of the capital investment, instead of arranging funds at much higher cost, to complete the construction.
9. xxxxxxxxxxxxx
10. For the reasons stated hereinabove, the complaints are disposed of with the following directions:
(1) xxxxxxxxxxxxxx (2) The opposite party shall pay compensation in the form of simple interest @ 12% per annum from the expected date of possession till the date on which the possession is actually offered to the complainants after completing the construction in all respects and obtaining the requisite completion certificate. (3) No separate compensation would be payable to the complainants either towards the rent if any paid by them or for the mental agony and harassment which they have suffered on account of the failure of the opposite party to perform its contractual obligation."
39. No doubt in the Buyer's Agreement, some scope for delay due to unavoidable circumstances was kept in mind, for compensating the complainants for delay, but it does not mean that even in the event of inordinate delay, that too without justified reasons, in completing the construction and delivering the possession, the complainants would be entitled to meagre compensation of Rs.7.50 per sq. ft. of super area, which is much less than the bank rate for loan or fixed deposit. If the argument of Opposite Party No.1 is to be accepted, it would lead to an absurd situation and would give an unfair advantage to the unscrupulous builder, who might utilize the consideration amount meant to finance the project, by the buyer, for its other business venture, at nominal interest of 3 to 4 per cent, as against much higher bank lending rates. This could never be the intention of legislation that if such a proposition is accepted, it would result in defeating the object of Consumer Protection Act.
40. Thus, keeping in view the principle of law laid down by the Hon'ble National Commission, in the case, referred to above, award of interest @12% on the deposited amount for the period of delay i.e. w.e.f. 18.07.2014 till 30.11.2017, would meet the ends of justice. However, since Opposite Party No.1, while offering possession, gave credit of Rs.3,59,611.50 on account of delayed compensation, this amount shall be reduced from the compensation amount arrived at by granting 12% interest on the deposited amount(s) for the delay period.
The complainants, are, also held entitled to compensation, in the sum of Rs.1,50,000/-.
41. In Complaint bearing No.540 of 2017, the unit, in question, was originally allotted to one Amit Malhotra on 11.01.2012 (Annexure C-1) and Apartment Buyer's Agreement was executed between him and the Opposite Parties on 26.03.2012 i.e. subsequent to approval of building plans relating to this project on 18.01.2012. Thereafter, the apartment, in question, was purchased by Sh. Sanjeev Kumar Jain & Mrs. Chetna Jain, from whom the complainant, namely, Rakesh Kumar Gupta purchased the said unit on 28.01.2014, as is evident from Nomination/ Assignment of rights vide letter dated 28.01.2014 (Annexure C-3). Thus, computing 30 months from the date of execution of the Agreement i.e. 26.03.2012, the possession of the unit, in question, was to be delivered by the Opposite Parties by 25.09.2014 but the same has still not been offered to the complainant. Even the completion/ occupation certificate, which was applied in November 2016 (Annexure OP-3) has still not been received by the Opposite Parties. Therefore, in this case also, besides other reliefs qua modular kitchen and provision for Split AC, as awarded in complaint bearing No.454 of 2017, the complainant is entitled to possession of the unit, in question, and award of interest @12% on the deposited amount for the period of delay i.e. w.e.f. 26.09.2014, till delivery of possession of the unit. The complainant is also held entitled to compensation of Rs.1,50,000/-.
42. In Complaint bearing No.561 of 2017, the complainant in the first instance had sought relief of grant of possession and in the alternative, refund of the entire amount alongwith interest. However on 25.07.2017, Counsel for the complainant confined his prayer only for grant of possession with compensation in the shape of interest etc. for the delayed period.
In this case, Apartment Buyer's Agreement qua the unit, in question, was executed between Ms. Bhagwant Singh Pannu & his wife, namely, Ms. Gurnam Kaur and the Opposite Party on 12.12.2011 whereas building plans relating to this project were approved 18.01.2012. Thus, computing 30 months from the date of approval of building plans i.e. 18.01.2012, the possession of the unit, in question, was to be delivered by the Opposite Party by 17.07.2014. Admittedly, possession was offered vide letter dated 30.06.2017 (Annexure OP-4), dispatched on 21.07.2017, whereby, complainant, being the widow and legal heir of Late Sh. Bhagwant Singh Pannu, was given 45 days' time to make payment and for completion/submission of documents and upon the complainant doing so, the Opposite Party was to take another 30 days for final touches/finishing works in the apartment. When we look into the contents of the account statement, no payment is due against the complainant and in fact, a sum of Rs.31,558.12 is payable to the complainant. The delay in delivering possession would come up-to (21.07.2017 + 45 days + 30 days) 05.10.2017. Therefore, in this case also, besides other reliefs qua modular kitchen and provision for Split AC, as awarded in complaint bearing No.454 of 2017, the complainant is also entitled to award of interest @12% on the deposited amount for the period of delay i.e. w.e.f. 18.07.2014 till 05.10.2017. However, since the Opposite Party, while offering possession, gave credit of Rs.3,59,611.50 (Annexure OP-10) on account of delayed compensation, this amount shall be reduced from the compensation amount arrived at by granting 12% interest on the deposited amount(s) for the delay period.
43. Since, there was a huge delayed interest in the sum of Rs.3,76,186/- for not remitting the installments in time, and the complainant paid Rs.3,76,186/- against the said DLI, the complainant is not entitled to same amount of compensation. As such, grant of compensation in the sum of Rs.1,00,000/- on account of mental agony and harassment suffered by the complainant shall serve the ends of justice.
44. It may be stated here that in connected complaints bearing Nos.424, 444, 454, 540 & 561 all of 2017, the objection qua the complainant(s) being not consumer under Section 2(1)(d)(ii) of the Act as the properties were purchased for commercial purpose and not for personal use, stands decided in favour of the complainants, in view of observations made in Para 18 of this judgment.
45. No other point, was urged, by the Counsel for the parties.
46. For the reasons, recorded above, all the complaints bearing Nos.397, 424, 444, 454, 540 & 561, all of 2017, are partly accepted with costs.
Complaints No.397, 424 & 444 all of 2017
47. In these cases, the Opposite Parties are, jointly and severally, held liable and directed as under:-
(i) To refund the amount of Rs.39,47,794.70 (in CC/397/2017), Rs.51,45,774.07 (in CC/424/2017) & Rs.47,00,534.67 (in CC/444/2017) to the complainant(s), alongwith interest @13% (simple), from the respective dates of deposits, within a period of 45 days, from the date of receipt of a certified copy of this order.
In CC/424/2017, the complainant shall not be entitled to interest on the loan amount of Rs.14,97,180/- for the period between 29.02.2012 to 28.02.2014 i.e. during the period, the Opposite Parties had paid pre-EMI interest to the financial institution concerned, under Subvention Scheme.
It is made clear that in two complaints viz. CC/397/2017 & CC/444/2017, if the Opposite Parties have incurred liability of interest on the disbursed loan amount for 24 months, as per Clause 3 of the Tripartite Agreement, the complainant(s) shall not be entitled to interest on the disbursed loan amount for the said period of 24 months.
(ii) To pay an amount of Rs.1,00,000/- (in CC/397/2017) and Rs.1,75,000/- each (in CC/424/2017 & CC/444/2017), as compensation for mental agony, physical harassment, deficiency in rendering service and unfair trade practices and Rs.35,000/-, in each case, as cost of litigation, to the complainant(s), within a period of 45 days from the date of receipt of a certified copy of the order.
(iii) In case, the payment of amount, mentioned in Clause (i), is not made, within the stipulated period, then the Opposite Parties, shall be liable to pay the amount mentioned in Clause (i) above, with interest @15% (simple), from the date of default, till realization and amount(s) mentioned in Clause (ii) above, with interest @13% (simple) from the date of filing the complaint till realization.
48. Since the complainant(s), in the aforesaid complaints, have availed loan facility from the financial institution(s), it is made clear that the said institution shall have the first charge on the amount(s) payable, to the extent, the same is due against the complainant(s).
Complaints No.454 and 561 of 2017.
49. Opposite Party No.1 (in CC/454/2017) and the Opposite Party (in CC/561/2017), are held liable and directed as under:-
To hand over physical possession of the unit(s), allotted in favour of the complainant(s), complete in all respects, including modular kitchen with cupboards above the slab also and provision for Split AC in all bedrooms, drawing & dining room, to the complainant(s), within a period of 30 days, from the date of receipt of a certified copy of this order, on payment of the amount, legally due against the complainant(s), if any, and submission of required documents.
To execute and get registered the sale deed(s), in respect of the unit(s), in question, within one month from the date of handing over possession, as indicated in Clause (i) above, on payment of registration charges and stamp duty etc. by the complainant(s).
To pay compensation, by way of interest @12% p.a., on the deposited amount(s), to the complainant(s), from 18.07.2014 & 18.07.2014 to 30.11.2017 & 05.10.2017 respectively, within 45 days, from the date of receipt of a certified copy of this order(s), failing which, the said amount(s) shall carry penal interest @15% p.a. instead of 12% p.a., from the date of default till realization.
(In these complaints viz. CC/454/2017 & CC/561/2017, a sum of Rs.3,59,611.50 each, credit for which has been given on account of delayed compensation, shall be deducted from the compensation amount arrived at by way of interest @12% for delay period).
Further for failure of Opposite Parties to deliver possession within 30 days from the date of making payment/ submission of documents by the complainant(s), for such delay, beyond 30 days, compensation by way of interest @12% p.a. on the deposited amount(s) for each month, till possession is delivered, shall be payable by 10th of the following month and failure shall entail penal interest @15% p.a. instead of 12% p.a. till payment is made.
To pay compensation, in the sum of Rs.1,50,000/- (in CC/454/2017) & Rs.1,00,000/- (in CC/561/2017), on account of mental agony and physical harassment, caused to the complainant(s), and Rs.35,000/-, in each case, as cost of litigation, to the complainant(s), within 45 days from the date of receipt of a certified copy of this order, failing which, the same shall carry interest @12% p.a., from the date of filing the complaint(s) till realization.
Refund the amounts of Rs.40,680.72 (n CC/454/2017) and Rs.31,558.12 (in CC/561/2017) to the complainant(s) within a period of 45 days, from the date of receipt of certified copy of this order.
50. However, complaint bearing No.454 of 2017, against Opposite Party No.2 - The Managing Director, Puma Realtors Pvt. Ltd. stands dismissed, with no order as to cost.
Complaint Case No.540 of 2017.
51. In this case, the Opposite Parties are, jointly and severally, directed as under:-
To hand over physical possession of the unit, allotted in favour of the complainant, complete in all respects, including modular kitchen with cupboards above the slab also and provision for Split AC in all bedrooms, drawing & dining room, to the complainant, within a period of four months, from the date of receipt of a certified copy of this order, on payment of the amount, legally due against him.
To execute and get registered the sale deed, in respect of the unit, in question, within one month from the date of handing over possession, as indicated in Clause (i) above, on payment of registration charges and stamp duty etc. by the complainant.
To pay compensation, by way of interest @12% p.a., on the deposited amount, to the complainant, from 26.09.2014 to 28 . 02 .201 8, within 45 days, from the date of receipt of a certified copy of this order, failing which, the said amount shall carry penal interest @15% p.a. instead of 12% p.a. from the date of default, till realization.
To pay compensation by way of interest @12% p.a. on the deposited amount, due to the complainant w.e.f. 01. 03 .201 8, onwards (per month), till possession is delivered, by the 10th of the following month, failing which, the same shall also carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till payment is made.
To pay compensation, in the sum of Rs.1,50,000/- on account of mental agony and physical harassment, caused to the complainant, and Rs.35,000/- as cost of litigation, to the complainant, within 45 days from the date of receipt of a certified copy of this order, failing which, the same shall carry interest @12% p.a., from the date of filing the complaint till realization.
52. Certified Copy of this order be placed in the file of connected complaints bearing Nos.424, 444, 454, 540 & 561 all of 2017.
53. Certified Copies of this order be sent to the parties, free of charge.
54. The file be consigned to Record Room, after completion.
Pronounced.
25 .01.2018. Sd/-
[JUSTICE JASBIR SINGH (RETD.)] PRESIDENT Sd/-
(DEV RAJ) MEMBER Sd/-
(PADMA PANDEY) MEMBER Ad