Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 0]

State Consumer Disputes Redressal Commission

Satish Kumar Sahore vs Manohar Infrastructure And ... on 3 January, 2024

  	 Daily Order 	   

STATE CONSUMER DISPUTES REDRESSAL COMMISSION,

 

U.T., CHANDIGARH

 

 

 
	 
		 
			 
			 

Complaint case No.
			
			 
			 

:
			
			 
			 

28 of 2023
			
		
		 
			 
			 

Date of Institution
			
			 
			 

:
			
			 
			 

05.04.2023
			
		
		 
			 
			 

Date of Decision
			
			 
			 

:
			
			 
			 

03.01.2024
			
		
	


 

 

 

 

 

Satish Kumar Sahore S/o Sh. Roshan Lal Sahore R/o Unit No. 692, SF in The Palm Residency, Manohar Infrastructure and Constructions, New Chandigarh-140901, District SAS Nagar, Mohali, Punjab.

 
	  


 

 

 

Versus

 

 

 

 

 
	 Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017 through its Director/Managing Director/Chairman/Authorised signatory.
	 Manohar Infrastructure & Constructions Pvt. Ltd, Site Office:-Village MullanpurGaribdas, PGI Road, District SAS Nagar, Mohali, Punjab through its Director/Managing Director/Chairman/Authorised signatory.
	 Tarninder Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139- 141, Sector 17-C, Chandigarh 160017.
	 Narinderbir Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Dhanwant Singh Sidhu Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Effective Facility Management Private Limited., Site Add; Sector 3, New Chandigarh, SAS Nagar, Mohali through its Director/Managing Director/Chairman/Authorised signatory


 

.....Opposite Parties

 

================================================================

 
	 
		 
			 
			 

Complaint case No.
			
			 
			 

:
			
			 
			 

29 of 2023
			
		
		 
			 
			 

Date of Institution
			
			 
			 

:
			
			 
			 

05.04.2023
			
		
		 
			 
			 

Date of Decision
			
			 
			 

:
			
			 
			 

03.01.2024
			
		
	


 

 

 

 

 
	 Kuldeep Kaur W/o Gurbinder Singh
	 Gurbinder Singh S/o Modan Singh


 

Both resident of Unit No.619, Upper Ground Floor in The Palm Residency, Manohar Infrastructure and Constructions, New Chandigarh-140901, District SAS Nagar, Mohali, Punjab.

 

 

 
	  


 

 

 

Versus

 

 

 

 

 
	 Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017 through its Director/Managing Director/Chairman/Authorised signatory.
	 Manohar Infrastructure & Constructions Pvt. Ltd, Site Office:-Village MullanpurGaribdas, PGI Road, District SAS Nagar, Mohali, Punjab through its Director/Managing Director/Chairman/Authorised signatory.
	 Tarninder Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139- 141, Sector 17-C, Chandigarh 160017.
	 Narinderbir Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Dhanwant Singh Sidhu Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Effective Facility Management Private Limited., Site Add; Sector 3, New Chandigarh, SAS Nagar, Mohali through its Director/Managing Director/Chairman/Authorised signatory


 

.....Opposite Parties

 

================================================================

 
	 
		 
			 
			 

Complaint case No.
			
			 
			 

:
			
			 
			 

30 of 2023
			
		
		 
			 
			 

Date of Institution
			
			 
			 

:
			
			 
			 

05.04.2023
			
		
		 
			 
			 

Date of Decision
			
			 
			 

:
			
			 
			 

03.01.2024
			
		
	


 

 

 

 

 
	 Yudhvir Singh S/o Sh.Jagjit Singh
	 Ms.Mini Gurvinder Kaur w/o Yudhvir Singh


 

Both resident of Unit No.693, Upper Ground Floor in The Palm Residency, Manohar Infrastructure and Constructions, New Chandigarh-140901, District SAS Nagar, Mohali, Punjab.

 
	  


 

Versus

 

 

 
	 Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017 through its Director/Managing Director/Chairman/Authorised signatory.
	 Manohar Infrastructure & Constructions Pvt. Ltd, Site Office:-Village MullanpurGaribdas, PGI Road, District SAS Nagar, Mohali, Punjab through its Director/Managing Director/Chairman/Authorised signatory.
	 Tarninder Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139- 141, Sector 17-C, Chandigarh 160017.
	 Narinderbir Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Dhanwant Singh Sidhu Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Effective Facility Management Private Limited., Site Add; Sector 3, New Chandigarh, SAS Nagar, Mohali through its Director/Managing Director/Chairman/Authorised signatory


 

.....Opposite Parties

 

================================================================

 
	 
		 
			 
			 

Complaint case No.
			
			 
			 

:
			
			 
			 

31 of 2023
			
		
		 
			 
			 

Date of Institution
			
			 
			 

:
			
			 
			 

05.04.2023
			
		
		 
			 
			 

Date of Decision
			
			 
			 

:
			
			 
			 

03.01.2024
			
		
	


 

 

 

 

 
	 Dinesh Kumar Nagpal S/o Sh.Ram Nagpal
	 Anupama Nagpal W/o Sh.Dinesh Kumar Nagpal


 

Both resident of Unit No.696, FF in The Palm Residency, Manohar Infrastructure and Constructions, New Chandigarh-140901, District SAS Nagar, Mohali, Punjab.

 
	  


 

Versus

 

 

 
	 Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017 through its Director/Managing Director/Chairman/Authorised signatory.
	 Manohar Infrastructure & Constructions Pvt. Ltd, Site Office:-Village MullanpurGaribdas, PGI Road, District SAS Nagar, Mohali, Punjab through its Director/Managing Director/Chairman/Authorised signatory.
	 Tarninder Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139- 141, Sector 17-C, Chandigarh 160017.
	 Narinderbir Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Dhanwant Singh Sidhu Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Effective Facility Management Private Limited., Site Add; Sector 3, New Chandigarh, SAS Nagar, Mohali through its Director/Managing Director/Chairman/Authorised signatory


 

.....Opposite Parties

 

================================================================

 
	 
		 
			 
			 

Complaint case No.
			
			 
			 

:
			
			 
			 

32 of 2023
			
		
		 
			 
			 

Date of Institution
			
			 
			 

:
			
			 
			 

05.04.2023
			
		
		 
			 
			 

Date of Decision
			
			 
			 

:
			
			 
			 

03.01.2024
			
		
	


 

 

 

 

 
	 Vishlika W/o Sh.Ajay Prakash
	 Aay Prakash S/o Dinesh Prasad


 

Both resident of Unit No.694, First Floor in The Palm Residency, Manohar Infrastructure and Constructions, New Chandigarh-140901, District SAS Nagar, Mohali, Punjab.

 
	  


 

 

 

Versus

 

 

 

 

 
	 Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017 through its Director/Managing Director/Chairman/Authorised signatory.
	 Manohar Infrastructure & Constructions Pvt. Ltd, Site Office:-Village MullanpurGaribdas, PGI Road, District SAS Nagar, Mohali, Punjab through its Director/Managing Director/Chairman/Authorised signatory.
	 Tarninder Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139- 141, Sector 17-C, Chandigarh 160017.
	 Narinderbir Singh Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office: Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Dhanwant Singh Sidhu Director/Authorized Signatory of Manohar Infrastructure & Constructions Pvt. Ltd, Corporate Office:- Manohar Campus SCO 139-141, Sector 17-C, Chandigarh 160017.
	 Effective Facility Management Private Limited., Site Add; Sector 3, New Chandigarh, SAS Nagar, Mohali through its Director/Managing Director/Chairman/Authorised signatory


 

.....Opposite Parties

 

================================================================

 

Present:-       Sh.Sandeep Bhardwaj, Advocate for the complainant(s).

 

Sh.Simranjit Singh Sidhu, Advocate for the opposite parties no.1 to 5.

 

Opposite party no.6 exparte vide order dated 15.05.2023.

 

 

 

 

 

BEFORE:       JUSTICE RAJ SHEKHAR ATTRI, PRESIDENT

 

                      MR. RAJESH K. ARYA, MEMBER
 

JUSTICE RAJ SHEKHAR ATTRI, PRESIDENT                      By this order, we propose to dispose of the aforesaid five consumer complaints. Since, the issues involved in the above complaints, except minor variations, here and there, of law and fact are the same, therefore, we are of the opinion that these complaints can be disposed of, by passing a consolidated order.

 

Factual scenario:-

          It is the case of the respective complainants that despite the fact that substantial amounts stood received from them by the opposite parties against the flats/units located in their project, details of which are given below, they (opposite parties) failed to develop the same by the committed date(s) and in order to evade their liability, paper possession was offered to the complainants and that too in the absence of basic amenities, which is not sustainable in the eyes of law  and the same is also not accompanied with occupation and completion certificates. It has been stated that even the terms and conditions contained in the respective agreements i.e. buyers agreement and maintenance agreement are wholly one sided and heavily loaded in favour of the opposite parties and nothing has been left for the complainants therein. However, under compelling circumstances, the complainants took over possession of their respective plots and got the conveyance deed executed. The opposite parties are charging maintenance charges from the complainants in the absence of basic amenities and also occupation and completion certificates. The project is as good as jungle and there is no security at the project site.  Number of letters sent to the opposite parties for redressal of grievances of the complainants did not yield any result.
 
Details of the project/unit(s):-
 
CC No. 28/2023 29/2023 30/2023 31/2023 32/2023 Project name "Palm Residency", New Chandigarh, SAS Nagar, Pb.
"Palm Residency", New Chandigarh, SAS Nagar, Pb.
"Palm Residency", New Chandigarh, SAS Nagar, Pb.
"Palm Residency", New Chandigarh, SAS Nagar, Pb.
"Palm Residency", New Chandigarh, SAS Nagar, Pb.
Unit booked/allotted on 27.08.2018 (C-1) 15.09.2018 (C-1) 27.11.2019 (C-1) 23.07.2019 (C-1) 30.07.2018 (C-1) No. and Area of the unit 692, 2nd Floor (1675 sq.feet) 619, Upper Ground Floor (1560sq.feet) 693, Upper Ground Floor (1675 sq.feet) 696, First Floor (1675 sq.feet) 694, First Floor (1675 sq.feet) Total cost/amount paid 6601175.00 plus  misc. charges like stamp duty etc. 6500520.00plus  misc. charges like stamp duty etc. 3517500plus  misc. charges like stamp duty etc. 5901025.00plus  misc. charges like stamp duty etc. 6725125.00plus  misc. charges like stamp duty etc. Agreement dated 13.09.2018 (C-2) 31.10.2018 (C-2) 27.11.2019 (C-2) 30.09.2019 (C-2) 13.10.2018 (C-2) Possession due date 12.09.2019 (12 months i.e. 6 months plus 6 months grace period  as per clause 4.2 of agreement C-2) 01.03.2020 (16 months i.e. 10 months plus 6 months grace period  as per clause 4.2 of agreement C-2) 26.05.2020 (Mentioned only grace period of 6 months as per clause 4.2 of agreement C-2) 29.06.2020 (9 months i.e. 3 months plus 6 months grace period  as per clause 4.2 of agreement C-2) 13.06.2020 (20 months i.e. 14 months plus 6 months grace period  as per clause 4.2 of agreement C-2) Possession delivered on 20.05.2019 (C-4) 27.05.2020 (C-4) 28.11.2019 (C-4) 13.11.2019 (C-4) 12.06.2019 (C-4) Sale deed executed on 01.07.2020 (C-5) 20.07.2020 (C-5) 27.11.2019 (C-5) 28.11.2019  (C-5) 24.12.2019 (C-5) Allottee Original Original Original Original Original Occupation Certificate obtained Not yet Not yet Not yet Not yet Not yet Completion certificate obtained Not yet Not yet Not yet Not yet Not yet   Relief sought by the respective complainants:-
          Following relief has been sought by the respective complainants :-
To pay interest on the deposited amounts from the respective due  dates of possession till handing over the physical possession of the units in question after obtaining the occupation and completion certificates by the opposite parties from GMADA/competent authority.
To provide all facilities and maintenance services as promised and agreed as mentioned in the maintenance agreement.
To waive of fixed maintenance charges till the date of issuance of final completion certificate from GMADA/competent authority.
To declare the terms and conditions of agreements and maintenance agreements as unfair, which are against the interest of the complainant(s) being null and void being unfair.
To pay compensation on account of mental agony, physical harassment, financial loss caused to the complainants and deficiency in service, negligence and adoption of unfair trade practice on the part of opposite parties and also cost of litigation in respective complaints and  To grant additional relief if any, as per the provision of the Consumer Protection Act, 2019.
 
Written version of the opposite parties no.1 to 5:-
          The claim of the complainants has been contested by the opposite partiesby way of filing separate written versions wherein number of objections were taken as under:-
that the complainants have concealed material facts from this Commission that this Commission is not vested with  pecuniary and territorial jurisdiction to entertain these complaints;
these complaints are barred by limitation, as the possession of the respective units stood delivered to the complainants as far as back in the year 2019-2020 and these complaints have been filed in the year 2023;
that the terms and conditions of the agreements have been approved by the RERA, as such, the complainants cannot dispute the same before this Commission;
that the complainants have failed to raise any objection qua terms and  conditions of the said agreements, when draft thereof was sent to them;
 
          On merits, it has been stated that theproject is at the verge of completion; thatapplication for sanction of the project in question was moved by the opposite parties on 12.09.2011 with the Competent Authorities; that the project was approved on 22.03.2013 and the formal agreement was signed with the Government of Punjab on 14.06.2013; that thereafter some more land was added to the project, for which completion period was given upto 13.06.2018, vide supplementary agreement dated 16.06.2016 executed with the Government; that later on exemption from the applicability of provisions of the Punjab Apartment and Property Regulation Act, 1995, (PAPR Act) stood granted by the Government on 25.01.2017; that the Competent Authority has  granted extension for completion of the project upto 31.12.2022; that all the basic amenities such as sewerage, water, electricity, metalled road connectivity etc. have been provided at the project site. However, it has been fairly admitted by the opposite parties in para no.17 of preliminary submissions that they have already applied for partial completion certificate for which the Competent Authorities are taking considerable time for issuance of the same. The complainants are being charged for maintenance charges for the services provided to them at the project site.Remaining averments of the complaint have been denied being wrong.
 
Opposite party no.6 exparte:-
          Despite service, none put in appearance on behalf of opposite party no.6, as a result whereof, it was proceeded against exparte vide order dated 15.05.2023.
 
Rejoinder filed by the complainants:-
          In the rejoinder filed, the complainant(s)reiteratedthe  averments contained in their complaints and controverted those contained in the written replies of the opposite parties.
          The parties led evidence in support of their cases and also filed written arguments/submissions.
          We have heard the contesting parties and have gone through the record of the cases, including the written arguments/submissionsfiled by them, very carefully.
 
Observations/findings of this Commission:-
Pecuniary jurisdiction:-
          First, we will deal with the objection taken by the opposite parties no.1 to 5 with regard to pecuniary jurisdiction of this Commission, it may be stated here that the provisions of Section 47 of Consumer Protection Act, 2019 (under which these complaints have been filed) speak about the jurisdiction of this Commission. It is necessary to reproduce relevant provisions of Section 47 of CPA 2019 as under:-
 
".........47. (1) Subject to the other provisions of this Act, the State Commission shall have jurisdiction--
 
to entertain--
 
complaints where the value of the goods or services paid as consideration, exceeds rupees one crore, but does not exceed rupees ten crore: Provided that where the Central Government deems it necessary so to do, it may prescribe such other value, as it deems fit;
complaints against unfair contracts, where the value of goods or services paid as consideration does not exceed ten crore rupees; appeals against the orders of any District Commission within the State...
xxxxxx........."
 
A bare perusal of Section 47 (1) (a) (ii) provides that the State Commission shall also have the jurisdiction to entertain and decide the complaints against unfair contracts, where the value of goods or services paid as consideration does not exceed ten crore rupees, (pecuniary jurisdiction of State Commission has now been decreased to rupees two crores vide Consumer Protection (Jurisdiction of the District Commission, the State Commission and the National Commission) Rules, 2021 dated 30.12.2021. Definition of "unfair contract" has been provided under Clause 2 (46) of CPA 2019 as under:-
 
(46) "unfair contract" means a contract between a manufacturer or trader or service provider on one hand, and a consumer on the other, having such terms which cause significant change in the rights of such consumer, including the following, namely:--
 
(i) requiring manifestly excessive security deposits to be given by a consumer for the performance of contractual obligations; or  
(ii) imposing any penalty on the consumer, for the breach of contract thereof which is wholly disproportionate to the loss occurred due to such breach to the other party to the contract; or  
(iii) refusing to accept early repayment of debts on payment of applicable penalty; or  
(iv) entitling a party to the contract to terminate such contract unilaterally, without reasonable cause; or  
(v) permitting or has the effect of permitting one party to assign the contract to the detriment of the other party who is a consumer, without his consent; or  
(vi) imposing on the consumer any unreasonable charge, obligation or condition which puts such consumer to disadvantage...."
 

In the present cases, admittedly, the complainants have specifically challenged various terms andconditions mentioned in the respective buyer's and maintenance agreements, meaning thereby that for determination of pecuniary jurisdiction, this Commission has to see that thevalue of the goods or services paid as consideration should not exceed rupees two crores. Furthermore, wehave also gone through the terms and conditions of the respective agreements and are of the considered opinion that the same areone sided, harsh, oppressive and unconscionable to the complainants like as per clause 2.7 of the agreement in case there is delay in making payment in respect of the unit in question, the opposite parties can charge interest @18% p.a. on the unpaid amount, but at the same time, as per clause 2.10 in case there is any excess amount received by the opposite parties and the same is refundable on account of decrease in area of the unit, the same will be refunded by the opposite parties alongwith meager interest @6% p.a. Similarly, as per clause 2.21 of the said agreement, consent has been thrust upon the complainants qua electricity tariff/power backup. In clause 2.24 the opposite parties agreed that price of the unit includes fire detection and fighting equipments but in clause 2.25 it has been mentioned thatif required the cost of firefighting or preventive measures in the common areas within the project will be borne by allottees. Similarly, clause 4.1 pertains to completion certificate, yet, application for applying the said certificate has been mentioned as date of completion of construction, which is in contravention of clause no.2.10.Clause no.4.2 says that possession of the unit will be delivered in the specified period with grace period, yet, no penaltyclause has been incorporated in case there is delay on the part of the opposite parties indelivery of possession. Similarly, there are number of other clauses/conditions contained in the respective agreements, which are one sided, harsh, oppressive and unconscionable. In our considered opinion, the act of thrusting the said one sided, harsh, oppressive and unconscionable conditions upon the complainant, amounts to imposing upon the complainants unreasonable charge, obligation and condition which had put them to disadvantage. The cases of the complainants thus fall under Section 2 (46) (vi) of CPA 2019.Thisact and conduct of opposite parties also amounts to effect of permitting them to assign the contract to the detriment of the complainants, without their consent and also imposing upon themunreasonable charge, obligation and condition to put themto disadvantage, which is covered under the provisions of Section 2 (46) (v) and (vi) of CPA 2019, which gives reason to this Commission to say that it was a case of 'unfair contract'. In this view of the matter, objection taken by the opposite partiesno.1 to 5 regarding pecuniary jurisdiction of this Commission stands rejected and it is held that these complaintsare maintainable under Section (2) 46 and 47 (1) (a) (ii) of CPA 2019.

   

Territorial Jurisdiction:-

          Now we will deal with the objection taken by the opposite parties no.1 to 5 to the effect that this Commission did not vest with territorial jurisdiction to entertain these complaints. It may be stated here that it is settled law that even an infinitesimal fraction of a cause of action will be part of the cause of action and confer jurisdiction on the Court/Tribunal/Commission within the territorial limits of which that occurs. In the instant cases, this Commission is vested with territorial jurisdiction because all the buyers agreement(s), maintenance agreements qua the respective units of the complainants have been executed at Registered Office of the opposite parties located at SCO Nos.139-141, First Floor, Sector 17-C, Chandigarh. Not only as above, even  all the letters like handing over possession letters; certificates of possession etc. have been issued by the opposite parties from their said Chandigarh Office. Not only as above, it is further evident from all the letters exchanged between the opposite parties and the competent Authorities-GMADA, SAS Nagar, Punjab, RERA, Forest Department etc. have been addressed to Registered Office of the opposite parties located at SCO Nos.139-141, First Floor, Sector 17-C, Chandigarh, meaning thereby that the Company was actually and voluntarily residing and carrying on business from its Offices at Chandigarh. Thus, this Commission at Chandigarh has territorial jurisdiction to entertain these complaints. Objection taken by the opposite parties no.1 to 5 in this regard stands rejected.
 
Possession delivered was valid and legal or not:- 
          Now the question which falls for consideration is, as to whether, the possession of units offered and delivered by the opposite parties no.1 to 5  wasvalid and legal possession or not? It may be stated here that counsel for the complainants has specifically contended with vehemence that though possession of the respective units have been taken over by the complainants, yet, the said possession was nothing but a paper possession because possession letters were neither accompanied by occupation and completion certificates nor the basic amenities as promised vide brochure and also at the time of booking of the said units were in existence at the project site but possession was taken over under disadvantageous position, as failure to take over the same was to entail penalty, holding charges etc.                    On the other hand, counsel for the opposite parties no.1 to 5 contended with vehemence that possession of the respective units was offered and delivered after providing all the basic amenities at the project site.
          It is significant to mention here that the opposite parties in clause no.4.1 of the respective agreements have clearly promised to deliver possession and execute sale deed in respect of the units in question, after obtaining occupation and completion certificates. Relevant part of the said clause is reproduced hereunder:-
"...The Company shall, before execution and registration of the Deed of the Said Independent Floor to the Allottee(s), obtain from the Competent Authority, the necessary occupation and/or completion certificates in respect of the Said Building in which the Said Independent Floor is situated towards Completion of Construction, as may be required under the Applicable Law......"
 
          However, at the time of arguments, when we put a query to  counsel for the opposite parties no.1 to 5 as to where is occupation and completion certificate, he was having no valid answer to it. On the other hand, he tried to wriggle out of the situation by stating that though the company has applied for partial completion certificate, yet, the competent Authority is delaying the same. In other words, it has been candidly admitted by the opposite parties no.1 to 5  that till the date of arguments even, no occupation and completion certificates have been obtained qua the unit and project in question.
                   It is significant to mention here that an occupation certificate is a legal document that authorizes the construction of the building in the eyes of the law. It certifies that the building plan is in accordance with the construction laws approved by the concerned authorities, and the place is fit to be occupied. Without an Occupancy Certificate, a builder cannot guarantee basic civil amenities. Thus, obtaining an Occupancy Certificate is important before moving into a place to eliminate the risk of lawful eviction and demolition, which the opposite parties have admittedly not obtained. Similarly, completion certificate is also a vital document issued by the Government Authorities to signify the successful completion of a building construction including the basic amenities. It also serves as formal proof that the building has been constructed according to approved plans, adhering to all building codes, safety regulations, and quality standards. The issuance of a Completion Certificate involves a comprehensive inspection of the buildings/project site.  As such, in the absence of these certificates, the builder/developer cannot claim that the project is ready for occupation of the residents. Similarly, section 14 of Punjab Apartment and Property Regulation Act, 1995 (in short, "PAPRA") also deals with responsibility of the builder/promoter to obtain completion and occupation certificates from the competent authority, which reads as under:
14. It is the responsibility of the promoter-

(i) in the case of apartments, to obtain from the authority required to do so under any law completion and occupation certificates for the building and if a promoter, within a reasonable time, after the construction of the building, does not apply for an occupation certificate from the aforesaid authority, the allottee of an apartment may apply for an occupation certificate from the said authority; and  

(ii) in the case of a colony, to obtain completion certificate from the competent authority to the effect that the development works have been completed in all aspects as per terms and conditions of the licence granted to him under section 5. (2) The authority referred to in sub-section (1) shall, after satisfying itself about the agreement of sale between the promoter and the allottee, and the compliance of the building regulations and all other formalities, issue an occupation certificate."

 

It is significant to mention here that the candid admission of the opposite parties no.1 to 5 in their written version to the effect that they have applied for partial completion certificate for which the Competent Authorities are taking considerable time for issuance of the same is sufficient to hold that they are not in possession of occupation and completion certificates. Thus, under these circumstances, the mere fact that the complainants have been delivered possession of their respective units, in the absence of occupation and completion certificates, in no way can be termed as genuine offer of possession. Our this view is supported by the observations made by the Hon'ble National Commission in Shri Rajeev Nohwar&Anr. Versus M/s Sahajanand HI TECH Construction Pvt. Ltd., Consumer Case No. 346 of 2014, decided on 06 May 2016, wherein, it was held as under:-

".........The date by which the flat was to be offered for the purpose of fitouts cannot be said to be the date for handing over the possession to the purchaser since neither the builder is under an obligation to complete the construction in all respect by that date nor can the purchaser occupy the flat at the stage of offer of fitouts.  Section (2) (i) of MOFA mandates the promotor not to allow any persons to enter into possession until a completion certificate is duly given by the authorities.  It also mandates the purchaser not to take possession of a flat until such completion certificate has been duly given.  Therefore, the date on which the flat is made available for fitouts cannot be said to be the date for delivery of possession of the flat.  Such a date, by law, cannot be a date earlier than the date on which the completion certificate/occupancy certificate is issued by the concerned authority....." 
 

The Hon'ble National Commission in its order dated 13.06.2018 passed in First Appeal No.855 of 2018 (Vision India Realtors Pvt. Ltd. &Anr. v. Sanjeev Malhotra) also, categorically held that legal possession cannot be delivered in the absence of completion certificate issued by the competent authority. It was held in Para No.5 as follows:

5. During the course of hearing, it was submitted by the learned counsel for the appellant that the completion certificate in respect of the project was obtained by the appellant on 15.03.2016. A copy of the communication dated 15.03.2016 from Municipal Council, Kharar has been placed on record. It is therefore, evident that the completion certificate having been received only on 15.03.2016, the appellant could not have offered legal possession of the apartment to the complainant at any time before that date. As noted earlier, the amount of Rs.1,81,375/- was demanded on 20.04.2015 and the amount of Rs.2,12,489/- was demanded on 06.02.2016. The complainant was requested to pay the aforesaid amount so that the appellant could offer the possession of the flat. The said offer of possession was meaningless being unlawful as the requisite completion certificate had not been obtained by that date......."
         

It is therefore held that by offering and delivering possession of the   respective units, in the absence of occupation and completion certificates, the opposite parties no.1 to 5 are deficient in providing service and also adopted unfair trade practice, out of which, they cannot claim any immunity. It is therefore held that the possession so offered and delivered to the complainants is not a valid and legal possession.  

 

Basic amenities/facilities at the project site:-

          Before adjudicating the controversy as to whether the amenities mentioned in the brochure have been provided or not, it is necessary to discuss about the importance of brochure. It may be stated here that it is settled law that brochure is part of the promise, on which the contract is based and therefore, promises made therein could not be override or prevailed by any subsequent contract because it is based on such alluring promises given by the builder vide the brochure only that the buyers enters into the contract for purchasing units/plots in the project. Our this view is supported by the observations made by the Hon'ble National Commission in Brig. (Retd.) Kamal Sood vs M/s. DLF Universal Ltd. on 20 April, 2007, FA No.557 of 2003. Importance of brochure was also discussed by the Hon'ble National Commission in Yash Pal Marwaha vs Pushpa Builders Ltd. and anr. on 5 September, 2005, wherein despite the fact that possession had been offered and sale deed was also executed, even then, because the amenities promised in the brochure were not provided to the buyer, the builder was ordered to refund the amount paid alongwith interest to the complainant. In Wg. Cdr. Arifur Rahman Khan and Aleya Sultana and Ors Versus DLF Southern Homes Pvt. Ltd. Civil Appeal No. 6239 of 2019, decided on 24.08.2020 also, the Hon'ble Supreme Court of India held that since the amenities as provided in the brochure have not been made available at the project site, as such, the  complainant therein is entitled to compensation by way of interest and also the penalty clause as provided in the agreement.
                   In order to move ahead, it is necessary to reproduce the relevant contents of the brochure Annexure C-18 which reveals that the opposite  partiesno.1 to 5 had promised following basic amenities and facilities to be provided at the project site:-
Sports and recreational facilities 24 x 7 security Modern medical facilities Dedicated and ample parking;

Playway school High school Dispensary/healthcare Temple Gurudwara Police post Commercial centre/shopping malls Utility market Club house (A Ten Acre Paradise) Swimming Pool Banquet Hall Football Ground Fully Equipped Gym Kitty Party Hall Lawn Tennis Court Cricket Pitch Badminton Courts Carom/Billards Room Bar and Restaurant Basket Ball Court Table Tennis  Room Library Running Track Card Room                      Though to justify the stand of the opposite parties that all the amenities and facilities have been provided at the project site, counsel for the opposite parties no.1 to 5 while placing reliance on the photographs, Annexure R-1 and also Annexure A-4 colly. contended with vehemence that all the basic amenities as promised at the time of booking of the respective units,  stood provided at the project site, yet, in our considered opinion this contention is of no help for the reasons recorded hereinafter.

                   We have gone through the said photographs and found that most of the said photographs pertain to  green parks only and from none of these photographs it is coming out that all the basic amenities as promised vide brochure Annexure C-18 i.e. playway school, High schoolDispensary/healthcare, Temple, Gurudwara, Club house (A Ten Acre Paradise), Swimming Pool, Banquet Hall,  Fully Equipped Gym, Kitty Party Hall, Cricket Pitch, Badminton Courts, Carom/Billiards Room, Bar and Restaurant, Basket Ball Court, Table Tennis  Room, Library, Card Room have still been provided at the project site. 

                   At the same time, we have also gone through the photographs of the units and the surrounding areas, placed on record by the complainant(s) i.e. Annexures C-13 colly. and C-14 colly.  which show that lot of  development work is still pending within the building where the units in question are located and also its surrounding. Seepage in walls of the building, loose wirings, paint patches, poor workmanship of sewerage pipes, open sewerage portholes, unfinished roads,  no lifts/elevators, mud rocks etc. are clearly  visible and in no manner the project/building could be said to be habitable.

                   However, during pendency of this complaint, report was sought  by this Commission from  Environmental Engineer, Punjab Pollution Control Board to clarify as to whether, the Sewerage Treatment Plant  in the project in question is  functional or not and whether the supply of drinking water is fit for human consumption or not. In compliance to the said order, Er.Gulshan Kumar, Asst. Environmental Engineer, Punjab Pollution Control Board, SAS Nagar submitted its report dated 19.10.2023, and opined that the STP is being operated regularly and efficiently. However, no report as to whether the drinking water is fit for human consumption or not at the project site was given by the said Officer.

                   Be that as it may, it is coming out from Annexure C-14 i.e. photographs of the record of STP i.e. in the register maintaining per day meter reading (which have not been disputed by the opposite parties) the entries were made therein starting from 23.08.2023 i.e. after the period of more than 3 ½ years from the date of offering and delivering possession of the units in question. Under these circumstances, no benefit can be given to the opposite parties in the matter, especially, when it is a proved case that they have failed to obtain occupation and completion certificates even till the date of final arguments in these complaints. Thus, by not providing all the basic amenities as promised vide brochure and agreements, referred to above, and on the other hand, forcing the complainants to take over possession and pay huge maintenance charges, the opposite parties no.1 to 5 indulged into unfair trade practice and are also deficient and negligent in providing service.

 

Maintenance charges:-

          The next question that falls for consideration is, as to whether, the opposite parties can charge maintenance charges in the absence of occupation and completion certificates and also basic amenities, referred to above or not, irrespective of the fact that the complainants are in possession of their respective units? It may be stated here that a similar question fell before the Hon'ble National Commission in the case titled as Madhusudhan Reddy R &Ors. Vs VDB Whitefield Development Private Limited & 2 Ors., Consumer Case No. 763 of 2020, decided on 25 Jan 2022, which has been decided in favour of the buyer/complainant while holding as under:-
"...Regarding the issue of maintenance charges, it is fact that, the Complainants have taken physical possession of their respective units. It would be logical that, there would be expense on the maintenance of certain common services. It is also a fact that, the Occupancy Certificate has not been obtained yet. It means that the project is not yet fully complete and that not all services promised are being provided. As per the Order of this Commission in Kamal Kishore &Anr. Versus M/s. Supertech Limited (Supra), No maintenance charge should be levied before obtaining the Occupancy Certificate. In this case, even of some of the allottees including the Complainants, have taken possession of their respective Units, it would be considered as paper possession only. So, the question of charging maintenance charge is in our considered view not proper and therefore should not have been collected and should not be collected till receipt of the Occupancy Certificate. The Complainants will be liable to pay maintenance charge only after the Occupancy Certificate is received.   
In view of the discussion above, the Consumer Complaint is partly allowed.  The Opposite Parties are directed to:
(1) Complete the construction of the flats allotted to the Complainants in all respects, duly obtaining the requisite Occupancy certificate at its own cost and responsibility and offer and give legal possession of the respective Flats to the Complainants within 3 months of the receipt of this Order.
 (2) Pay delay Compensation to the Complainants @ 9 % per annum from proposed date of possession, which would include grace period as per their respective agreement on the amount deposited, till obtaining Occupancy Certificate within a period of six weeks. In case of delay beyond this period, the delay compensation will be @ 12% per annum.
 (3) Not to collect any maintenance charge till the receipt of Occupancy Certificate. The advance maintenance charge as given in clause 14.5 of the Construction Agreement and any other maintenance charges so far collected should be adjusted towards the maintenance charge to be paid by the Complainants post receipt of Occupancy Certificate...."

Similar view was taken by the Hon'ble National Commission in Kamal Kishore &Anr. Versus M/s. Supertech Limited, Consumer Case No. 1009 of 2016, decided on 14 March, 2017 "..... As stated earlier, the possession in my view could not have been offered to the allottee without completing the construction of the villa in all respects and obtaining the requisite occupancy certificate. Offering possession without obtaining the occupancy certificate is meaningless since the allottee is not permitted in law to occupy the house which does not have the requisite occupancy certificate. Therefore, the maintenance charges, in my opinion, would be payable only from the date on which the possession is offered to the complainants, after obtaining the requisite occupancy certificate and provided the construction of the villa complete in all respects at that time..."

In Cdr.Rajgopalan and ors Vs Vatika Limited, IV (2023) CPJ 127 (NC) also, similar view was reiterated by the Hon'ble National Commission, relevant part of which is reproduced hereunder:-

".....14.   It is manifest that the opposite party has delayed the completion of the project. The flats were promised to be handed over after three years. However, the offer of possession was made between 2014 to 2016/2017 on which date admittedly there was neither an OC nor an NOC of the Fire Department. The possession offered was also linked to further financial penalty in case of refusal and hence the complainants were left with no option but to accept the possession. However, in the absence of the OC and the NOC, the possession can only be construed to be a paper possession which constitutes  deficiency in service. In view of the admitted fact that the OC and NOC from the Town and Country Planning Department and the Fire Services Department respectively were obtained only on 26.03.2015, the opposite party is liable to compensate the complainants in terms of the FBA for the delay and for the possession that was without the necessary legal clearances. Possession taken by the complainants was merely a paper possession in view of Kamal Kishore (supra) and therefore such alottees are not liable to pay any holding or maintenance charges till 26.03.2015...."

Though the ratio of law laid down by the Hon'ble  National Commission in Kamal Kishore &Anr., Madhusudhan Reddy R &Ors. and Cdr.Rajgopalan and ors cases (supra) is squarely applicable to the present cases also, yet, this Commission also cannot lose sight of the fact that the opposite parties have now made some parks, roads  and STP has also been made functional at the project site, which is being used by the complainants/other occupants of the project and the same will definitely need regular maintenance etc. in order to maintain the same, which could be done only if some charges are borne by the complainants/other occupants. Under these circumstances,  considering the principles of natural justice and fair play & equity, if we direct the complainants to make payment of maintenance charges to the extent of 30% only to opposite party no.5 that will meet the ends of justice. At the same time, the complainants shall also be liable to pay for the electricity charges and also water charges-(if water charges are applicable as per agreement), to the extent the same is being used by them at the project site. However, it is also made clear that the entire maintenance charges, if any, stood received by the opposite parties, shall be adjusted (without any deduction) towards the maintenance charges to be paid by the respective complainants post receipt of occupancy and completion certificates.

 

Limitation:-

          As far as objection taken by the opposite parties no.1 to 5 that since possession of the respective units has already been taken over by the complainants and also sale deeds have been executed as such now these complaints are barred by limitation is concerned, it may be stated here that  this objection is bereft of merit in view of ratio of law laid down by the Hon'ble Supreme Court in the case titled as Samruddhi Coop. Housing Society Ltd. v. Mumbai Mahalaxmi Construction (P) Ltd., (2022) 4 SCC 103, wherein, it was held that continuous failure to obtain occupancy certificate is continuing wrong, therefore, complaint cannot be said to be barred by limitation. Relevant part of the said order is reproduced hereunder:-
".........Based on these provisions, it is evident that there was an obligation on the respondent to provide the occupancy certificate and pay for the relevant charges till the certificate has been provided. The respondent has time and again failed to provide the occupancy certificate to the appellant society. For this reason, a complaint was instituted in 1998 by the appellant against the respondent. The NCDRC on 20 August 2014 directed the respondent to obtain the certificate within a period of four months. Further, the NCDRC also imposed a penalty for any the delay in obtaining the occupancy certificate beyond these 4 months. Since 2014 till date, the respondent has failed to provide the occupancy certificate. Owing to the failure of the respondent to obtain the certificate, there has been a direct impact on the members of the appellant in terms of the payment of higher taxes and water charges to the municipal authority. This continuous failure to obtain an occupancy certificate is a breach of the obligations imposed on the respondent under the MOFA and amounts to a continuing wrong. The appellants therefore, are entitled to damages arising out of this continuing wrong and their complaint is not barred by limitation.........."
         

          In the present case also, it has already been held by this Commission that possession of the respective units, so delivered to the complainants was not a valid and legal possession and the opposite parties are liable to obtain occupation and completion certificates  from the competent authorities which they committed  vide clause no.4.1of the respective buyer agreements, but have failed to obtain the same, till the date arguments were heard in these complaints.  As such, the act of the opposite parties no.1 to 5 of continuous failure to obtain occupation and completion certificates is a breach of the obligations under the respective agreements and amounts to a continuing wrong and therefore,there is a continuing cause of action in favour of the complainants to file these complaints in view of ratio  of law laid down  in Samruddhi Coop. Housing Society Ltd.  case (supra). Thus, objection taken in this regard stands rejected.

                   Not only as above, this plea taken by the opposite parties is also devoid of merit, in view of principle of law laid down by the Hon'ble Supreme Court in the case of Debashis Sinha v/s M/S R.N.R Enterprise, Civil Appeal No.3343 of 2020February  9, 2023, wherein it was held that the mere fact that possession has been taken over by the consumer and sale deed has been registered, cannot forfeits his/her right to claim the services promised by the project proponent.

 

Compensation payable by the opposite parties:-

          Now the question arises, as to what compensation should be granted to the complainants in these cases? It may be stated here that Consumer Protection Act has been made to safeguard consumer rights. This Act is regarded as the 'Magna carta' (everyone is subject to the law, even the king, and guarantees the rights of individuals, the right to justice and the right to a fair trial) in the field of consumer protection for checking unfair trade practices, 'defects in goods' and 'deficiencies in services' and it works and protects consumers even in situations where they do not know their rights.
                   In the present case, failure of the opposite partiesno.1 to 5 to provide complete/effective possession of the respective units i.e. in the absence of occupation and completion certificates and also basic amenities referred to above, amounts to deficiency in service and in no manner it can be said that the possession so offered and delivered to the complainants is valid and legal and on the other hand, it can easily be said to be a paper possession. In the case titled a s Lucknow Development Authority v. M K Gupta (1994) 1 SCC 243, the Hon'ble Supreme Court discussed about the extent of the jurisdiction of the Consumer Fora to award just and reasonable compensation for the harassment and agony suffered by a consumer. In DLF Homes Panchkula Pvt. Ltd. Versus Himanshu Arora, Civil Appeal No. 11097 of 2018, decided on 19 November, 2018 under similar circumstances, the Hon'ble Supreme Court of India has upheld the order of the Hon'ble National Commission awarding interest @9% p.a. for the period of delay in delivery of actual physical possession. Thereafter also, similar rate of interest i.e. 9% p.a. was granted by the Hon'ble Supreme Court in DLF Homes Panchkula (P) Ltd. Versus Sushila Devi, Civil Appeal Nos.2285-2330 of 2019, decided on 26 February, 2019,  by making reference to the earlier order passed by it in Himanshu Arora's case (supra). Furthermore, in Nagesh Maruti Utekar Vs. Sunstone Developers Joint Venture, Consumer Case No. 12 of 2017, decided on 04 May 2022 also, the Hon'ble National Commission awarded interest @9% p.a. from the committed date of delivery till actual physical possession is delivered. In Shreya Kumar & 11 Ors. Vs. M/s. Ansal Housing & Construction Ltd. & 3 Ors., Consumer Case No. 1021 of 2017, decided on 05 May 2022, the Larger Bench of the Hon'ble National Commission has awarded interest @9% p.a. from the committed date of delivery till actual physical possession is delivered.  As such, in the present cases also, if we grant interest @9% p.a. to the respective complainants on the entire amounts deposited by them against their respective units, after expiry of respective period of possession dates, from the date of execution of the  respective agreements, that will meet the ends of justice.
          For the reasons recorded above, these complaints are partly accepted, with costs as under:-
 
In CC No.28 of 2023 and the opposite partiesare directed as under:-
 
Opposite parties no.1 to 5 shall provide all the basic amenities and facilities as promised in the brochure and the agreements including rectification/removal of defects of seepage etc., as discussed above and also obtainoccupation and completion certificates from the competent Authorities, within a period of three months (03 months) from the date of receipt of a certified copy of this order.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation by way of interest @9% p.a. from 12.09.2019 (12 months from the date of execution of agreement)till 31.12.2023 on the entire deposited sale consideration, within a period of 30 days from the date of receipt of a certified copy of this order, failing which the entire accumulated amount of compensation from 12.09.2019 to 31.12.2023 aforesaid shall carry interest @12% p.a. from the date of default till this entire accumulated amount is paid to the complainant(s).
Opposite parties no.1 to 5 shall pay to the complainant(s), compensation by way of  interest @9% p.a. on the entire deposited sale consideration, w.e.f. 01.01.2024, onwards (per month), by the 10th of the following month till compliance of directions given in sub-para no.(i) above qua providing all the basic amenities and facilities including rectification/removal of defects of seepage etc., and obtaining occupation and completion certificates from the competent Authorities. 
Opposite party no.6 shall charge maintenance charges from the complainant(s) only to the extent of 30% of the total charges, till compliance of directions given in para no.(i) abovefrom January 2024 onwards. However, it is also made clear that the opposite parties shall give regular power supply/back up and also water supply to the complainant(s).
Opposite party no.6 shall adjust the advance maintenance charges payable by the complainants post receipt of occupation and completion certificates, out of the maintenance charges so far collected by it till December 2023 from the complainants, without any deduction therefrom.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation to the tune of Rs.75,000/- for causing them mental agony & harassment, deficiency in providing and adoption of unfair trade practice; and also cost of litigation to the tune of Rs.35,000/- to the complainant(s), within a period of 30 days, from the date of receipt of a certified copy of this order, failing which the said amounts shall carry interest @9% p.a. from the date of  default till realization.
 
In CC No.29 of 2023 and the opposite parties are directed as under:-
 
Opposite parties no.1 to 5 shall provide all the basic amenities and facilities as promised in the brochure and the agreements including rectification/removal of defects of seepage etc., as discussed above and also obtain occupation and completion certificates from the competent Authorities, within a period of three months (03 months) from the date of receipt of a certified copy of this order.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation by way of interest @9% p.a. from  01.03.2020 (16 months from the date of execution of agreement) till 31.12.2023 on the entire deposited sale consideration, within a period of 30 days from the date of receipt of a certified copy of this order, failing which the entire accumulated amount of compensation from 12.09.2019 to 31.12.2023 aforesaid shall carry interest @12% p.a. from the date of default till this entire accumulated amount is paid to the complainant(s).
Opposite parties no.1 to 5 shall pay to the complainant(s), compensation by way of  interest @9% p.a. on the entire deposited sale consideration, w.e.f. 01.01.2024, onwards (per month), by the 10th of the following month till compliance of directions given in sub-para no.(i) above qua providing all the basic amenities and facilities including rectification/removal of defects of seepage etc., and obtaining occupation and completion certificates from the competent Authorities. 
Opposite party no.6 shall charge maintenance charges from the complainant(s) only to the extent of 30% of the total charges, till compliance of directions given in para no.(i) abovefrom January 2024 onwards. However, it is also made clear that the opposite parties shall give regular power supply/back up and also water supply to the complainant(s).
Opposite party no.6 shall adjust the advance maintenance charges payable by the complainants post receipt of occupation and completion certificates, out of the maintenance charges so far collected by it till December 2023 from the complainants, without any deduction therefrom.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation to the tune of Rs.75,000/- for causing them mental agony & harassment, deficiency in providing and adoption of unfair trade practice; and also cost of litigation to the tune of Rs.35,000/- to the complainant(s), within a period of 30 days, from the date of receipt of a certified copy of this order, failing which the said amounts shall carry interest @9% p.a. from the date of  default till realization.
 
In CC No.30 of 2023 and the opposite parties are directed as under:-
 
Opposite parties no.1 to 5 shall provide all the basic amenities and facilities as promised in the brochure and the agreements including rectification/removal of defects of seepage etc., as discussed above and also obtain occupation and completion certificates from the competent Authorities, within a period of three months (03 months) from the date of receipt of a certified copy of this order.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation by way of interest @9% p.a. from 26.05.2020 (6 months from the date of execution of agreement) till 31.12.2023 on the entire deposited sale consideration, within a period of 30 days from the date of receipt of a certified copy of this order, failing which the entire accumulated amount of compensation from 12.09.2019 to 31.12.2023 aforesaid shall carry interest @12% p.a. from the date of default till this entire accumulated amount is paid to the complainant(s).
Opposite parties no.1 to 5 shall pay to the complainant(s), compensation by way of  interest @9% p.a. on the entire deposited sale consideration, w.e.f. 01.01.2024, onwards (per month), by the 10th of the following month till compliance of directions given in sub-para no.(i) above qua providing all the basic amenities and facilities including rectification/removal of defects of seepage etc., and obtaining occupation and completion certificates from the competent Authorities. 
Opposite party no.6 shall charge maintenance charges from the complainant(s) only to the extent of 30% of the total charges, till compliance of directions given in para no.(i) abovefrom January 2024 onwards. However, it is also made clear that the opposite parties shall give regular power supply/back up and also water supply to the complainant(s).
Opposite party no.6 shall adjust the advance maintenance charges payable by the complainants post receipt of occupation and completion certificates, out of the maintenance charges so far collected by it till December 2023 from the complainants, without any deduction therefrom.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation to the tune of Rs.75,000/- for causing them mental agony & harassment, deficiency in providing and adoption of unfair trade practice; and also cost of litigation to the tune of Rs.35,000/- to the complainant(s), within a period of 30 days, from the date of receipt of a certified copy of this order, failing which the said amounts shall carry interest @9% p.a. from the date of  default till realization.
 
In CC No.31 of 2023 and the opposite parties are directed as under:-
 
Opposite parties no.1 to 5 shall provide all the basic amenities and facilities as promised in the brochure and the agreements including rectification/removal of defects of seepage etc., as discussed above and also obtain occupation and completion certificates from the competent Authorities, within a period of three months (03 months) from the date of receipt of a certified copy of this order.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation by way of interest @9% p.a. from 29.06.2020 (9 months from the date of execution of agreement) till 31.12.2023 on the entire deposited sale consideration, within a period of 30 days from the date of receipt of a certified copy of this order, failing which the entire accumulated amount of compensation from 12.09.2019 to 31.12.2023 aforesaid shall carry interest @12% p.a. from the date of default till this entire accumulated amount is paid to the complainant(s).
Opposite parties no.1 to 5 shall pay to the complainant(s), compensation by way of  interest @9% p.a. on the entire deposited sale consideration, w.e.f. 01.01.2024, onwards (per month), by the 10th of the following month till compliance of directions given in sub-para no.(i) above qua providing all the basic amenities and facilities including rectification/removal of defects of seepage etc., and obtaining occupation and completion certificates from the competent Authorities. 
Opposite party no.6 shall charge maintenance charges from the complainant(s) only to the extent of 30% of the total charges, till compliance of directions given in para no.(i) abovefrom January 2024 onwards. However, it is also made clear that the opposite parties shall give regular power supply/back up and also water supply to the complainant(s).
Opposite party no.6 shall adjust the advance maintenance charges payable by the complainants post receipt of occupation and completion certificates, out of the maintenance charges so far collected by it till December 2023 from the complainants, without any deduction therefrom.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation to the tune of Rs.75,000/- for causing them mental agony & harassment, deficiency in providing and adoption of unfair trade practice; and also cost of litigation to the tune of Rs.35,000/- to the complainant(s), within a period of 30 days, from the date of receipt of a certified copy of this order, failing which the said amounts shall carry interest @9% p.a. from the date of  default till realization.
 
In CC No.32 of 2023 and the opposite parties are directed as under:-
 
Opposite parties no.1 to 5 shall provide all the basic amenities and facilities as promised in the brochure and the agreements including rectification/removal of defects of seepage etc., as discussed above and also obtain occupation and completion certificates from the competent Authorities, within a period of three months (03 months) from the date of receipt of a certified copy of this order.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation by way of interest @9% p.a. from 13.06.2020 (20 months from the date of execution of agreement) till 31.12.2023 on the entire deposited sale consideration, within a period of 30 days from the date of receipt of a certified copy of this order, failing which the entire accumulated amount of compensation from 12.09.2019 to 31.12.2023 aforesaid shall carry interest @12% p.a. from the date of default till this entire accumulated amount is paid to the complainant(s).
Opposite parties no.1 to 5 shall pay to the complainant(s), compensation by way of  interest @9% p.a. on the entire deposited sale consideration, w.e.f. 01.01.2024, onwards (per month), by the 10th of the following month till compliance of directions given in sub-para no.(i) above qua providing all the basic amenities and facilities including rectification/removal of defects of seepage etc., and obtaining occupation and completion certificates from the competent Authorities. 
Opposite party no.6 shall charge maintenance charges from the complainant(s) only to the extent of 30% of the total charges, till compliance of directions given in para no.(i) abovefrom January 2024 onwards. However, it is also made clear that the opposite parties shall give regular power supply/back up and also water supply to the complainant(s).
Opposite party no.6 shall adjust the advance maintenance charges payable by the complainants post receipt of occupation and completion certificates, out of the maintenance charges so far collected by it till December 2023 from the complainants, without any deduction therefrom.
Opposite parties no.1 to 5 shall pay to the complainant(s) compensation to the tune of Rs.75,000/- for causing them mental agony & harassment, deficiency in providing and adoption of unfair trade practice; and also cost of litigation to the tune of Rs.35,000/- to the complainant(s), within a period of 30 days, from the date of receipt of a certified copy of this order, failing which the said amounts shall carry interest @9% p.a. from the date of  default till realization.
 
          All pending applications in all these complaints, stand disposed of accordingly.
          Certified copies of this order be sent to the parties, free of charge, forthwith and one copy thereof be placed in connected case files.
          The files be consigned to Record Room, after completion.
 
Pronounced 03.01.2024     Sd/-

[JUSTICE RAJ SHEKHAR ATTRI] PRESIDENT     Sd/-

(RAJESH K. ARYA) MEMBER Rg.