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 7, Cited by 11]

National Consumer Disputes Redressal

Dlf Homes Panchkula Pvt. Ltd. vs Yogesh Sharma & Anr. on 11 December, 2017

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          FIRST APPEAL NO. 123 OF 2017     (Against the Order dated 22/12/2016 in Complaint No. 508/2016        of the State Commission Chandigarh)        1. DLF HOMES PANCHKULA PVT. LTD. & ANR. ...........Appellant(s)  Versus        1. HIMANSHU ARORA & ANR. ...........Respondent(s)       FIRST APPEAL NO. 124 OF 2017     (Against the Order dated 05/12/2016 in Complaint No. 518/2016     of the State Commission Chandigarh)        1. DLF HOMES PANCHKULA PVT. LTD. & ANR.  SCO NO. 190-191-192, SECTOR-8-C,   CHANDIGARH  2.  DLF HOMES PANCHKULA PVT LTD.,  REGD. OFFICE DLF GATEWAY TOWER, ND FLOOR, DLF CITY, PH-III, 

GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. SUNIL SANGA & ANR. S/O. SH. HARI DUTT SANGA, A-703, KUNAL CRIMSON, AMBEDKAR CHOWK, AUNDH ROAD, KHADKI, PUNE-411020 2. ANJU SANGA W/O. SUNIL SANGA, A-703, KUNAL CRIMSON, AMBEDKAR CHOWK, AUNDH ROAD, KHADKI, PUNE-411020 MAHARASHTRA ...........Respondent(s) FIRST APPEAL NO. 125 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 520/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH ...........Appellant(s) Versus   1. YOGESH SHARMA & ANR. S/O. LATE MR. SURENDER SHARMA, 306, BUSS & UDYOG BHAWAN, TJ ROAD, SEWRI WEST, MUMBAI-400015 2. PALLAVI SHARMA W/O. YOGESH SHARMA, 306, BUSS & UDYOG BHAWAN, TJ ROAD, SEWRI WEST, MUMBAI-4000015 MAHARASHTRA ...........Respondent(s) FIRST APPEAL NO. 126 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 522/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. REGD. OFFICE DLF GATEWAY TOWER, SECOND FLOOR, DLF CITY, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. KUMAR PRABHAKAR & ANR. S/O. SIDDHESHWAR PRASAD, H NO. 239, FIRST FLOOR, SECTOR-16, PANCHKULA, HARYANA 2. SIDDHESHWAR PRASAD S/O. LATE SH. PRAGYA NARAYAN SINGH, H NO. 239, FIRST FLOOR, SECTOR-16, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 127 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 523/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO N O. 190-191-192, SECTOR-8-C, CHANDIGARH ...........Appellant(s) Versus   1. SUMIT GUPTA S/O. VINOD GUPTA, H NO. 76, SECTOR-4, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 128 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 525/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO N O. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD., REGD. OFFICE DLF GATEWAY TOWER, ND FLOOR, DLF CITY, PH-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. TARANA NEGI W/O. DR. R.K. NEGI, R/O. H NO. 1230, SECTOR-11, PANCHKULA, HARYANA ...........Respondent(s) FIRST APPEAL NO. 129 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 526/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO N O. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD., REGD. OFFICE DLF GATEWAY TOWER, ND FLOOR, DLF CITY, PH-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. PARMINDERJIT SINGH GILL LITTLE FOWERS HIGH SCHOOL, UNA ROAD, HOSIARPUR PUNJAB ...........Respondent(s) FIRST APPEAL NO. 130 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 531/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. THROUGH AUTHORISED REPRESENTATIVE, SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD. THROUGH ITS MANAGING DIRECTOR, OFFICE AT 12TH FLOOR, DLF CITY, PHASE-III, NATIONAL HIGHWAY-8, GURGAON- ...........Appellant(s) Versus   1. RISHI GODARA S/O. SH. RAJENDER GODARA, R/O. H NO. 104, WARD NO. 11, DES RAJ KI DHANI, ELLEANABAD, DISTT-SIRSA ...........Respondent(s) FIRST APPEAL NO. 131 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 532/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD., THROUGH ITS MANAGING DIRECTOR, OFFICE AT 12TH FLOOR, DLF CITY, PHASE-III, NATIONAL HIGHWAY-8, GURGAON- ...........Appellant(s) Versus   1. NAVEEN KUMAR BHAMBU S/O. AMAR SINGH R/O. H NO. 104, WARD NO. 11, DES RAJ KI DHANI, ELLANABAD DIST. SIRSA ...........Respondent(s) FIRST APPEAL NO. 132 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 534/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD REGD. OFFICE DLF GATEWAY TOWER, 2ND FLOOR, DLF CITY, PHASE-III, GURGAON-122002 HARYANA 3. DLF HOMES PANCHKULA PVT LTD REGD. OFFICE DLF GATEWAY TOWER, 2ND FLOOR, DLF CITY, PHASE-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. N.R. GARG S/O. MAM CHAND GARG, RESIDENT OF FLAT NO. 11, GH-9, SECTOR-5, MANSA DEVI COMPLEX, PANCHKULA ...........Respondent(s) FIRST APPEAL NO. 133 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 566/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD. REGD. OFFICE DLF GATEWAY TOWER, 2ND FLOOR, DLF CITY, PHASE-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. MAHESH TANWAR & ANR. S/O. MAJOR J.R. TANWAR, NO. 294, AMRAVATI ENCAVE, P.O. CHANDIMANDIR, PANCHKULA HARYANA 2. CHARAN SINGH TANWAR S/O. MAJOR J.R. TANWAR, H NO. 294, AMRAVATI ENCAVE, P.O. CHANDMANDIR, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 134 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 568/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH ...........Appellant(s) Versus   1. ROSHAN LAL GOYAL & ANR. S/O. SH. GOPI CHAND GOYAL, R/O. OF INDEPENDENT FLOOR NO. 897, GROUND FLOOR, BACK SIDE STATE BANK OF INDIA, AMRAVATI ENCLAVE, PANCHKULA, HARYANA 2. MR. PUNEET GOYAL S/O. ROSHAN LAL GOYAL, R/O. OF INDEPENDENT FLOOR NO. 897, GROUND FLOOR, BACK SIDE STATE BANK OF INDIA, AMRAVATI ENCLAVE, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 1491 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 566/2016 of the State Commission Chandigarh) 1. MAHESH TANWAR & ANR. S/O. MAJOR J.R. TANWAR, RESIDENTS OF H NO. 294, AMRAVATI ENCLAVE, P.O. CHANDIMANDIR, PANCHKULA HARYANA 2. CHARAN SINGH TANWAR S/O. MAJOR J.R. TANWAR, BOTH RESIDENTS OF H NO. 294, AMRAVATI ENCLAVE, P.O. CHANDIMANDIR, PANCHKULA ...........Appellant(s) Versus   1. DLF HOMES PANCHKULA PVT. LTD. & ANR. THROUGH ITS MANAGER/AUTHORISED SIGNATORY/OFFICER-IN-CHARGE/DIRECTOR SALES & MARKETING, SCO 190-191-192, SECTOR-8-C, CHANDIGARH-UT-160009 2. DLF HOMES PANCHKULA PVT LTD., THROUGH ITS MANAGER/AUTHORISED SIGNATORY/OFFICER-IN-CHARGE/DIRECTOR SALES & MARKETING, REGD. OFFICE DLF GATEWAY TOWER, SECOND FLOOR, DLF CITY, PHASE-III, GURGAON-122002 HARYANA ...........Respondent(s) FIRST APPEAL NO. 156 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 438/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO N O. 190-191-192, SECTOR-8-C, CHANDIGARH ...........Appellant(s) Versus   1. CHANDBIR SINGH R/O. SH. MAHA SINGH, R/O. H NO. 731/B1, BATPUR COLONY, PINJORE, TEHSIL KALKA, DISTRICT-PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 157 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 503/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH ...........Appellant(s) Versus   1. KAVITA GOSWAMI & ANR. W/O. SH. SANDEEP GOSWAMI, R/O. H NO. 122, FRIENDS COLONY, RAMNAGAR, DHARAMSHALA-176215 HIMCHAL PRADESH 2. SANDEEP GOSWAMI S/O. SH. JAGDISH GOSWAMI, R/O. H NO. 122, FRIENDS COLONY, RAMNAGAR, DHARAMSHALA-176215 HIMCHAL PRADESH ...........Respondent(s) FIRST APPEAL NO. 158 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 504/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. REGD. OFFICE DLF GATEWAY TOWER, SECOND FLOOR, DLF CITY, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. KAVITA & ANR. W/O. AMIT KUMAR VERMA, S/O. SH. PURAN NATH VERMA, 302, E-12, GH-79, SECTOR-20, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 159 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 505/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH ...........Appellant(s) Versus   1. COL. AMARJEET SINGH CHANDHOKE & ANR. S/O. SH. R.S. CHANDHOKE, R/O. H NO. K-902, SECTOR-27, PANCHKULA HARYANA 2. JASJOT KAUR CHANDHOKE W/O. COL., AMARJEET SINGH CHANDHOKE, R/O. H NO. K-902, SECTOR-27, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 160 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 506/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. REGD. OFFICE DLF GATEWAY TOWER, ND FLOOR, DLF CITY, PH-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. ANUJ ARORA & ANR. S/O. ARVIND KUMAR ARORA, H NO. 24, FIRST FLOOR, SECTOR-10, PANCHKULA 2. ARVIND KUMAR ARORA S/O. RADHEY LALA ARORA, H NO. 24, FIRST FLOOR, SECTOR-10, PANCHKULA ...........Respondent(s) FIRST APPEAL NO. 161 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 507/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. REGD. OFFICE DLF GATEWAY TOWER, SECOND FLOOR, DLF CITY, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. COL. VIRENDRA MOHAN S/O. LATE SH. SATNAM RAI, H NO. 342, KAUTILYA APARTMENT, DDA MIG FLATS, SECTOR-14, POCKET-B, DWARKA- NEW DELHI ...........Respondent(s) FIRST APPEAL NO. 162 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 515/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH ...........Appellant(s) Versus   1. COL. BALDEV SINGH KATOCH S/O. PIAR SINGH KATOCH, JP ASSOCIATES LIMITED, SECTOR-128, NOIDA, UTTAR PRADESH ...........Respondent(s) FIRST APPEAL NO. 163 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 517/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO N O. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD., REGD. OFFICE DLF GATEWAY TOWER, ND FLOOR, DLF CITY, PH-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. RAMESH KUMAR & ANR. REGD. OFFICE DLF GATEWAY TOWER, 2ND FLOOR, DLF CITY, PH-III, GURGAON-122002 HARYANA 2. GAUTAM SHARMA S/O. RAMESH KUMAR, BOTH RESIDENTS OF H .NO. 73/22, VIKAS NAGAR, ROHTAK ...........Respondent(s) FIRST APPEAL NO. 164 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 519/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. REGD. OFFICE DLF GATEWAY TOWER, ND FLOOR, DLF CITY, PH-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. TARUN BAJAJ S/O. LATE SH. O.P. BAJAJ, H NO. 1251, NEW LIGHT SOCIETY, SECTOR-51, CHANDIGARH-160047 ...........Respondent(s) FIRST APPEAL NO. 165 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 521/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO N O. 190-191-192, SECTOR-8-C, CHANDIGARH ...........Appellant(s) Versus   1. KULDIP SAINI S/O. SHYAM LAL, H NO. 503, GH-79, SECTOR-20, PANCHKULA ...........Respondent(s) FIRST APPEAL NO. 166 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 524/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO N O. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD., REGD. OFFICE DLF GATEWAY TOWER, ND FLOOR, DLF CITY, PH-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. JYOTSANA SHARMA W/O. SH. KAPIL SHARMA, THROUGH RAKESH CHANDER SHARMA, (SPECIAL POWER OF ATTORNEY), R/O. H NO. 1043, SECTOR-7, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 167 OF 2017   (Against the Order dated 05/12/2016 in Complaint No. 533/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. THROUGH ITS AUTHORIZED REPRESENTATIVE, SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES, PANCHKULA PVT LTD., THROUGH ITS MANAGING DIRECTOR, OFFICE AT 12TH FLOOR, DLF CITY, PHASE-III, NATIONAL HIGHWAY-8, GURGAON- ...........Appellant(s) Versus   1. JASWANT SINGH S/O. RAM SINGH, R/O. H NO. 104, WARD NO. 11, DES RAJ KI DHANI, ELLANABAD, DISTT. SIRSA PUNJAB ...........Respondent(s) FIRST APPEAL NO. 286 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 464/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR 8-C, CHANDIGARH -160009 ...........Appellant(s) Versus   1. GUNJAN AGARWAL 403, LIGHT AIR DEFENCE REGIMENT C/O. 56 APO. 926403 UTTAR PRADESH ...........Respondent(s) FIRST APPEAL NO. 287 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 465/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. ...........Appellant(s) Versus   1. PREM SINGH VERMA H. NO.267, SHIVALIK ENCLAVE NAC, MANIJAJRA, CHANDIGARH ...........Respondent(s) FIRST APPEAL NO. 288 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 466/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH- ...........Appellant(s) Versus   1. COL. VIKAS GUPTA 471/12, DEFENCE OFFICERS ENCLAVE, SP MARG BAUDHAM, CHNAKYAPUR, NEW DELHI-110021 ...........Respondent(s) FIRST APPEAL NO. 289 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 599/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. ...........Appellant(s) Versus   1. N. KHOSALA S/O LT. DEWAN RANJAN PARSHAD,H.NO. 180, SECTOR-6, PANCHKULA ...........Respondent(s) FIRST APPEAL NO. 291 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 613/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH- ...........Appellant(s) Versus   1. COL. JARNAIL SINGH FLAT NO. 403, BLOCK NO. E-14, SANDEEP VIHAR, GH-79, SECTOR-20, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 292 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 628/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. ...........Appellant(s) Versus   1. SHASHI MALHOTRA W/O LT.MR. LOVELEEN MALHOTRA R/O H.NO.B 1/2, SECTOR-4, ELDECO ESTATE OPP. BABARPUR MANDIR PANIPAT HARYANA ...........Respondent(s) FIRST APPEAL NO. 293 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 630/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO NO.190-191-192, SECTOR-8C, CHANDIGARH UT 160009 2. DLF HOMES PANCHKULA PVT. LTD. DLF GATEWAY TOWER,2ND FLOOR, DLF CITY GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. AKHIL GOEL S/O ANIL GOEL HOUSE NO.39, SECTOR-9, PANCHKULA HARYANA ...........Respondent(s) FIRST APPEAL NO. 294 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 631/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. THROUGH ITS MANAGER/AUTHORISED SIGNATORY/OFFICER-IN-CHARGE/DIRECTOR, SALES & MARKETING, DLF GATEWAY TOWER, SECOND FLOOR, DLF CITY, PHASE-III, GURGAON-122002 HARYANA ...........Appellant(s) Versus   1. SANTOSH REDHU W/O. SH. KARAMBIR REDHU, R/O. HOUSE NO. 3760, URBAN ESTATE, JIND (HARYANA) ...........Respondent(s) FIRST APPEAL NO. 295 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 633/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. ...........Appellant(s) Versus   1. SURENDER DESWAL S/O ZILE SINGH , 77, CHAMBER NO. PUNJAB AND HARYANA HIGH COURT, CHANDIGARH ...........Respondent(s) FIRST APPEAL NO. 296 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 634/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD REGD. OFFICE DLF GATEWAY TOWER, SECOND FLOOR, DLF CITY, PHASE-III, GURGAON-122002 HARYANA, INDIA ...........Appellant(s) Versus   1. MOHINDER SINGH PEHAL S/O. SADHURAM SINGH PEHAL, HOUSE NO. 1066, SECTOR-6, URBAN ESTATE, KARNAL, HARYANA ...........Respondent(s) FIRST APPEAL NO. 297 OF 2017   (Against the Order dated 03/01/2017 in Complaint No. 635/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. ...........Appellant(s) Versus   1. RANVIJAY SINGH S/O SH. RANDHIR SINGH, R/O HOUSE NO.916, SECTOR-19, PART-II, HUDA, KAITHAL HARYANA ...........Respondent(s) FIRST APPEAL NO. 312 OF 2017   (Against the Order dated 13/01/2017 in Complaint No. 471/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH- ...........Appellant(s) Versus   1. VINOD GUPTA & ANR. S/O. LATE SH. BENI PRASHAD GUPTA, THROUGH THEIR SPA HOLDER, NAVEEN KUMAR GUPTA, S/O. SH. RAJ KUMAR GUPTA, R/O. MERIDIAN MEDICARE LTD,, SHAMTI, RAJGARH ROAD, SOLAN, HIMACHAL PRADESH 2. MADHU GUPTA W/O. SH. VINOD GUPTA, THROUGH THEIR SPA HOLDER, NAVEEN KUMAR GUPTA, S/O. SH. RAJ KUMAR GUPTA, R/O. MERIDIAN MEDICARE LTD, SHAMTI, RAJGARH ROAD, SOLAN-HIMACHAL PRADESH 3. - - ...........Respondent(s) FIRST APPEAL NO. 315 OF 2017   (Against the Order dated 09/01/2017 in Complaint No. 611/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH- ...........Appellant(s) Versus   1. HARJINDER KAUR W/O. S. JOGINDER SINGH, H NO. 146, SECTOR-8-A, CHANDIGARH ...........Respondent(s) FIRST APPEAL NO. 318 OF 2017   (Against the Order dated 09/01/2017 in Complaint No. 658/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH- ...........Appellant(s) Versus   1. RAJ KUMAR GUPTA & ANR. S/O. LATE SH. FAQIR CHAND, R/O. HOUSE NO. 2623/10, KUMHAR GALI, NAHAN, DISTRICT-SIRMAUR HIMACHAL PRADESH 2. NAVEEN KUMAR GUPTA S/O. SH. RAJ KUMAR GUPTA, R/O. MERIDIAN MEDICARE LTD., SHAMTI, RAJGARH ROAD, SOLAN, HIMCHAL PRADESH ...........Respondent(s) FIRST APPEAL NO. 319 OF 2017   (Against the Order dated 09/01/2017 in Complaint No. 661/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. ...........Appellant(s) Versus   1. ASHA BHARDWAJ & ANR. #605, BLOCK B, VIKRAM VIHAR AWHO COMPEX, SECTOR-27, PANCHKULA HARYANA 2. COL. AJIT SINGH RANA S/O SH. VOHAM SINGH RANA #605, BLOCK B, VIKRAM VIHAR AWHO COMPEX, SECTOR-27, PANCHKULA ...........Respondent(s) FIRST APPEAL NO. 321 OF 2017   (Against the Order dated 09/01/2017 in Complaint No. 699/2016 of the State Commission Chandigarh) 1. DLF HOMES PANCHKULA PVT. LTD. & ANR. SCO NO. 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD., OFFICE DLF GATEWAY TOWER, TEWLFTH (12)FLOOR, DLF CITY, PHASE-III, GURGAON-122002 ...........Appellant(s) Versus   1. MONIKA BALHARA & ANR. D/O. LATE SH. I.S.BALHARAQ, 902, ADHUNIK APARTMENTS, PLOT NO. 8, SECTOR-52, GURGAON HARYANA 2. SUNIL CHAUDHARY S/O. RETD. MAJ BISHAMBAR DAYAL, 902, ADHUNIK APARTMENTS, PLOT NO. 8, SECTOR-52, GURGAON HARYANA ...........Respondent(s) FIRST APPEAL NO. 644 OF 2017   (Against the Order dated 09/01/2017 in Complaint No. 699/2016 of the State Commission Chandigarh) 1. MONIKA BALHARA & ANR. D/O. LATE SH. I.S. BALHARA, BOTH R/O. 902, ADHUNIK APARTMENTS, PLOT NO. 8, SECTOR-52, GURGAON- HARYANA 2. SUNIL CHAUDHARY SON OF RETD. MAJ. BISHAMBAR DAYAL, R/O. 902, ADHUNIK APARTMENTS, PLOT NO. 8, SECTOR-52, GURGAON HARYANA ...........Appellant(s) Versus   1. DLF HOMES PANCHKULA PVT. LTD. & ANR. THROUGH ITS MANAGING DIRECTOR, HAVING OFFICE AT SCO 190-191-192, SECTOR-8-C, CHANDIGARH 2. DLF HOMES PANCHKULA PVT LTD. THROUGH ITS VICE CHAIRMAN, HAVING REGD. OFFICE DLF GATEWAY TOWER, 12TH FLOOR, DLF CITY, PHASE-III, GURGAON-122002 HARYANA ...........Respondent(s) BEFORE:     HON'BLE MR. JUSTICE AJIT BHARIHOKE,PRESIDING MEMBER   HON'BLE MR. ANUP K THAKUR,MEMBER For the Appellant : For the Respondent :

 Dated : 11 Dec 2017  	    ORDER    	    

For DLF Homes             :         Mr. Krishnan Venugopal, Sr. Advocate

 

                                                Assisted by Mr. Akarshan Sahay, Advocate

 

                                                Mr. Uday Rathore, Advocate

 

                                                Ms. Seema Sundd, Advocate

 

                                                                                               

 

For the complainants     :          Mr. Narender Yadav, Advocate

 

                                                 Mr. Anand Prakash, Advocate

 

                                                 Mr.Anand Prakash, Advocate

 

                                                 (In FA/123/2017 to 128/2017, FA No.

 

                                                 156/2017 to 161/2017, FA No. 163/2017 to

 

                                                 166/2017,FA/293/2017, FA/312/2017,  FA No.

 

                                                 318/2017 &   319/2017)

 

 

 

                                              Mr. Parveen Gupta, Advocate

 

                                              (In FA No.129/2017)

 

                                                 

 

                                              Mr. Naveen Sheokand, Advocate

 

                                              (In FA No. 130 to 133 of 2017, FA No.

 

                                              167/2017, FA No. 294 of 2017 &

 

                                              FA/1491/2017)

 

                  

 

                                              Mr. Sudhir Kathpalia, Advocate

 

                                              (In FA No. 134/2017, FA No. 286 to 288/2017

 

                                               & FA No. 291/2017,

 

                            

 

                                              Mr. Sukaam Gupta, Advocate

 

                                              (In FA No. 162/2017)

 

 

 

                                              Mr. Sukaam Gupta, Adv., Proxy Counsel

 

                                              For Mr. Mukund Gupta, Advocate

 

                                              (In FA No. 289/2017)

 

 

 

 

 

                                              Mr. Naveen Sheokand, Advocate, proxy counsel

 

                                              For Mr. Surender Deswal, Advocate

 

                                              (In FA No. 297/2017, FA No. 296/2017 &

 

                                              295/2017)                                          

 

                            

 

                                              Mr.Sandeep Chhabra, Advocate

 

                                               (In FA No. 321 & 644/2017)

 

                            

 

                                              Nemo for remaining complainants            

 

                                                                                  

 

 JUSTICE AJIT BHARIHOKE, PRESIDING MEMBER

 

          By this order, we propose to dispose of the above noted appeals preferred by the opposite party developer against three common orders of the State Commission, UT Chandigarh dated 5.12.2016, 3.1.2017 and 9.1.2017 involving similar question of fact

2.       Briefly stated, the facts relevant for the disposal of the appeals are that appellant opposite parties undertook to develop a residential group housing project "The Valley" situated in Sector 3, Kalka-Pinjore Urban Complex.  The respondents complainants booked flats in the aforesaid project on various dates and paid certain amounts against the consideration agreed between the parties.  The appellant opposite party executed independent Floor Buyers Agreement in favour of the respondents complainants allotting independent floors / flats to the complainants alongwith parking.

3.       As per the agreement, the appellant opposite party subject to Force Majeure clause was required to deliver possession of the unit booked by the respective complainants within 24 months from the date of execution of the respective agreements.  The agreement further provided that in case of any delay beyond 24 months, the opposite parties were to pay compensation @ Rs.10/- per sq. feet per month of the saleable area to the Allottees.

4.       It is the case of the complainants that despite of the commitments made in the agreement, the opposite party failed to deliver possession of the respective flats within the stipulated period. The opposite party published an advertisement on 13.01.2014 wherein they promised to hand over possession of the flats to the respondents complainants in 2014.  Despite the said promise, the opposite party failed to deliver possession even by the extended date till the filing of the consumer complaints.

5.       It is further the case of the complainants that opposite party have not provided community hall, covered stilt parking, yoga centre, proper swimming pool, library, card / carom room, pool/billiards room and a club house with modern facilities as promised under the Builder Buyer Agreement.  Even the quality of construction done by the opposite party is very poor.  Claiming failure of the opposite party to fulfil his part of obligation under the agreement as deficiency in service as also unfair trade practice, the respondents complainants filed respective complaints in the State Commission seeking direction to the opposite party to hand over physical and legal possession of the unit in question, complete in all respects after obtaining all permission and requisite certificates including completion certificates besides interest calculated  @ 12% p.a. or more in some cases on the deposited amount from the date of respective payments till the dates of delivery of possession to the respective complainants. The complainants have also claimed compensation @ Rs.10/- per sq. ft. of the saleable area per month for the period of delay alongwith 24% interest p.a. from 07.01.2011 besides Rs.5.00 lakhs as compensation on account of agony, harassment and mental disturbance and also litigation expenses.

6.       The opposite parties on being served with the notice of the respective complaints filed written statements resisting the complaints. In their respective written statements the opposite parties took the preliminary objection that respective complainants/respondents in these appeals are not the consumers as they had booked the floors in the subject project for the purpose of earning profit by resale at a higher price. The opposite parties also took the plea that in view of clause 55 of the builder-buyer agreement the subject dispute should be referred to arbitration. A separate application under Section 8 of the Arbitration & Conciliation Act, 1996 was also moved in this regard.

7.       So far as the merits of the case are concerned, the opposite parties in the respective written statements admitted booking of respective floors by the respondents/complainants and also the execution of the builder-buyer agreement between the parties. The payment of substantial amount against the agreed consideration amount by respective complainants was also admitted. The opposite party denied the allegation of deficiency in service. It was pleaded in the respective written statements that the completion of the project got delayed due to force majeure conditions. It was pleaded that an SLP No.21786-88/2010 was filed in Supreme Court in respect of the subject land and the Supreme Court vide its order dated 19.4.2012 stayed the construction activity at the subject site which order was vacated on 12.12.2012. It is alleged that thereafter the construction work was resumed. According to the opposite parties occupation certificates of substantial number of floors have already been received and the issue of offer of possession to the allottees has already been started. The opposite party also pleaded that exit option was given to the respective complainants/respondents vide letter dated 2.4.2013 whereby the respective allotttees were informed about the delay in project and given option to withdraw if they so desired by taking the refund of money paid by them with 9% interest thereon. The respondents/complainants, however, did not exercise the option. Therefore, the time for completion of construction and handing over of possession stood extended as per Section 63 of the Contract Act.

8.       Learned State Commission on appreciation of the pleadings and the evidence allowed the complaints and directed thus: -  

          Consumer Complaints bearing No: 
508/2016, 515/2016, 520/2016, 521/2015, 523/2016, 524/2016, 525/2016, 534/2016 and 568/2016.
              The Opposite Parties (DLF Homes Panchkula Pvt. Ltd.), in each of these cases, are jointly and severally, held liable and directed as under:-
(i) To hand over physical possession of  the unit(s), allotted in favour of the complainant(s), complete in all respects, to the complainant(s), within four months from the date  of receipt of a certified copy of this order, on payment of the amount(s), by the complainant(s) due against them.
(ii) Execute and get registered the sale deed in respect of the unit(s), in question, within one month from the date of handing over of possession to the complainant(s). The stamp duty, registration charges and incidental expenses, if any, shall be borne by the complainant(s). 
(iii) To pay compensation, by way of interest @12% p.a., on the deposited amount, to the complainant(s), from 07.01.2014 in respect of Complaint No.508/2016 and from the respective dates as given in Column  No.5 in Table - A in respect of eight complaints indicated therein, till 30.11.2016, within 45 days, from the date of receipt of a certified copy of this order, failing which, the said amount(s) shall carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till realization.
(iv) To pay compensation by way of interest @12% p.a. on the deposited amounts, to the complainant(s)  w.e.f. 01.12.2016, onwards (per month), till possession is delivered, by the 10th of the following month, failing which, the same shall also carry penal interest @15% p.a., instead of 12% p.a.,  from the date of default, till payment is made.
(v) Pay compensation in the sum of Rs.1,50,000/- on account of mental agony, physical harassment and deficiency in service, and Rs.35,000/- as litigation costs, to the complainant(s), within 45 days from the date of receipt of a certified copy of the order, failing which, the said amount(s) shall carry interest @12% p.a., from the date of filing the complaint(s) till realization.

  Consumer Complaints bearing No: 

438/2016, 503/2016, 504/2016, 505/2016, 506/2016, 507/2016, 519/2016, 518/2016, 519/2016, 522/2016, 526,2016 and 566/2016.
              In these twelve cases, the Opposite Parties have offered possession during the pendency of the complaint but, as already stated above, copies of offer of possession letters were not placed on record. In case, any allottee is eager to get possession, he/she will complete formalities and deposit the amount before the period of six months, and pay the demand raised, except the demands raised towards, contingent VAT deposit and Advocate charges, and as and when, amount is deposited and other necessary documents are submitted, possession will be handed over to complainant(s).
             The Opposite Parties, in each of these cases, are, jointly and severally, directed as under:-            
(i) To hand over physical possession of  the unit(s), allotted in favour of the complainant(s), complete in all respects, to the complainant(s), within a period of 30 days, from the date  balance payment is made/documents are completed  by the complainant(s).
(ii) Execute and get registered the sale deed in respect of the unit(s), in question, within one month from the date of handing over of possession to the complainant(s). The stamp duty, registration charges and incidental expenses, if any, shall be borne by the complainant(s). 
(iii) To pay compensation, by way of interest @12% p.a., on the deposited amount, to the complainant(s), from the dates 21.02.2014, 12.11.2013, 15.12.2013, 14.12.2013, 05.01.2014, 10.01.2014, 11.01.2014, 21.02.2014, 14.01.2014,  05.01.2014, 13.12.2013 and 01.08.2014 respectively uptil two months from the date of offer of possession i.e. up-to 25.12.2016, 14.12.2016, 19.12.2016, 14.12.2016, 25.12.2016, 25.12.2016, 09.12.2016, 28.12.2016, 28.12.2016, 09.12.2016, 25.12.2016 and 09.12.2016, respectively or up-to the date on which possession is actually handed over, whichever is earlier,  within 45 days, from the date of receipt of a certified copy of this order, failing which, the said amount shall carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till realization.
(iv) Pay compensation in the sum of Rs.1,50,000/- on account of mental agony, physical harassment and deficiency in service, (In CC/438 & CC/566/2016  - Rs.1,25,000/- each) and Rs.35,000/- as litigation costs, to the complainant(s), within 45 days from the date of receipt of a certified copy of the order, failing which, the said amount shall carry interest @12% p.a., from the date of filing the complaint(s) till realization.

             In all these complaints, as agreed between the parties, the Advocate Charges shall not be charged by the Opposite Parties. The actual expenditure for registration of Sale Deed(s) besides Stamp duty and Registration charges, shall, however, be borne by the complainant(s). The amount of contingent vat, shall be payable by the complainant(s) as and when the same becomes payable by the Opposite Parties to the Government.

             As agreed, the amount of contingent Vat deposit will not be insisted upon at this stage, subject to furnishing an affidavit by the allottee(s) to make the payment as and when demanded by the Government.

             Since the demand(s) raised have, by and large, been held to be justified, in cases wherever, there is delay in making payment towards demand raised beyond two months, period taken beyond two months shall be excluded for the purpose of payment of 12% interest compensation on delayed period.

         

          Consumer Complaints bearing No: 

531/2016, 532/2016 and 533/2016                The Opposite Parties, in each of these cases, are jointly and severally, held liable and directed as under:-
 (i)  To refund the amounts of Rs.58,77,704.69, 63,94,551.00 (in CC No.531/2016 and 532/2016 respectively) and amount as discussed in Para 36 (in CC No.533/2016), alongwith simple interest @15% per annum, to the respective complainant(s), from the respective dates of deposits, till realization, within 45 days, from the date of receipt of a certified copy of this order, failing which, the Opposite Parties shall pay the aforesaid amounts alongwith simple interest @18% per annum, instead of 15% per annum, from the date of default till actual payment;
 (ii) To pay an amount of Rs.2,00,000/- as compensation for mental agony and physical harassment, and Rs.35,000/- as litigation costs to the complainant(s), within a period of 45 days from the date of receipt of a certified copy of the order, failing which, the Opposite Parties shall pay the aforesaid amount alongwith simple interest @15% per annum from the date of filing the complaint till actual payment;

       However, it is made clear that in case, the complainant(s) have availed loan facility from any financial institution(s), such an institution shall have the first charge on the amount(s) payable, to the extent, the same is due against the complainant(s)."

     

       Consumer Complaints bearing No: 

464/2016, 466/2016, 599/2016, 613/2016, 630/2016, 631/2016  and 635/2016.
              In these seven cases, except CC/464/2016, 466/2016 & 599/2016 wherein possession was offered on 03.02.2016, 03.02.2016 & 08.06.2016 respectively, the Opposite Parties have offered possession during the pendency of the complaints. In case, any allottee is eager to get possession, he/she will complete formalities and deposit the amount before the period of six months, and pay the demand raised, except the demands raised towards, contingent VAT deposit and Advocate charges, and as and when, amount is deposited and other necessary documents are submitted, possession will be handed over to complainant(s), by the Opposite Parties within 30 days.
             The Opposite Parties, in each of these cases, are, jointly and severally, directed as under:-
   (i) To hand over physical possession of  the unit(s), allotted in favour of the complainant(s), complete in all respects, to the complainant(s), within a period of 30 days, from the date  balance payment is made/documents are completed  by the complainant(s).
   (ii) Execute and get registered the sale deed in respect of the unit(s), in question, within one month from the date of handing over of possession to the complainant(s). The stamp duty, registration charges and incidental expenses, if any, shall be borne by the complainant(s). 
(iii) To pay compensation, by way of interest @12% p.a., on the deposited amount, to the complainant(s), with effect from 07.01.2014, 28.01.2014, 12.01.2014, 27.01.2014, 25.01.2014, 19.01.2015 and 21.01.2014 respectively up-till two months from the date of offer of possession i.e. up-to 02.04.2016, 02.04.2016, 07.08.2016, 25.12.2016, 09.12.2016, 25.12.2016 and 09.12.2016 respectively or up-to the date on which possession is actually handed over, whichever is earlier, within 45 days, from the date of receipt of a certified copy of this order, failing which, the said amount shall carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till realization.

             (In CC/599/2016, a sum of Rs.5,10,596.00, credit for which has been given on account of delay compensation, shall be deducted from the compensation amount by way of interest @12% for delay period]              In case, the Opposite Parties fail to deliver possession within 30 days from the date of making payment by the complainants, for such delay, compensation by way of interest @12% p.a. on the deposited amount for each month, till possession is delivered, shall be payable by 10th of the following month and failure shall entail penal interest @15% p.a. instead of 12% p.a. till payment is made.

(iv) Pay compensation in the sum of Rs.1,50,000/- [In CC/466/2016, CC/599/2016 & CC/613/2016 in each case] on account of mental agony, physical harassment and deficiency in service, [ In CC/464/2016] CC/630/2016, CC/631/2016 & 635/2016  - Rs.1,25,000/- in each case] and Rs.35,000/- as litigation costs, to the complainant(s), within 45 days from the date of receipt of a certified copy of the order, failing which, the said amount shall carry interest @12% p.a., from the date of filing the complaint(s) till realization.

            In all these complaints, as agreed between the parties, the Advocate Charges shall not be charged by the Opposite Parties. The actual expenditure for registration of Sale Deed(s) besides Stamp duty and Registration charges, shall, however, be borne by the complainant(s).

             As agreed, the amount of contingent Vat deposit will not be insisted upon at this stage, subject to furnishing an affidavit by the allottee to make the payment as and when demanded by the Government. The amount of contingent vat, shall be payable by the complainant(s) as and when the same becomes payable by the Opposite Parties to the Government. The complainant(s) shall deposit contingent vat within three weeks from the date the same is paid by Opposite Parties to the Government and the complainant(s) are informed of this fact. Delay beyond three weeks from the receipt of notice shall attract simple interest @12% per annum.

             Since the demand(s) raised have, by and large, have been held to be justified, in cases wherever, there is delay in making payment towards demand raised beyond two months, period taken beyond two months shall be excluded for the purpose of payment of 12% interest compensation on delayed period.

          Consumer Complaint bearing No: 

465/2016, 628/2016, 633/2016 and 634/2016.
              The Opposite Parties (DLF Homes Panchkula Pvt. Ltd.), in each of these cases, are jointly and severally, held liable and directed as under:-
(i) To hand over physical possession of  the units, allotted in favour of the complainant(s), complete in all respects, to the complainant(s), within four months from the date  of receipt of a certified copy of this order, on payment of the amounts, by the complainant(s)s due against them.
(ii) Execute and get registered the sale deed in respect of the unit(s), in question, within one month from the date of handing over of possession to the complainant(s). The stamp duty, registration charges and incidental expenses, if any, shall be borne by the complainant(s). 
(iii) To pay compensation, by way of interest @12% p.a., on the deposited amount(s), to the complainant(s), with effect from 02.12.2013, 16.02.2014, 08.03.2014 & 03.11.2014 till 31.01.2017 respectively, within 45 days, from the date of receipt of a certified copy of this order, failing which, the said amount(s) shall carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till realization.
(iv) To pay compensation by way of interest @12% p.a. on the deposited amount(s), to the complainant(s) w.e.f.  01.02.2017, onwards (per month), till possession is delivered, by the 10th of the following month, failing which, the same shall also carry penal interest @15% p.a., instead of 12% p.a.,  from the date of default, till payment is made.
(v) Pay compensation in the sum of Rs.1,50,000/- [In CC/628/2016, CC/633/2016 & CC/634/2016 in each case] on account of mental agony, physical harassment and deficiency in service, [In CC/465/2016 - Rs.1,25,000/-]  and Rs.35,000/- as litigation costs, to the complainant(s), within 45 days from the date of receipt of a certified copy of the order, failing which, the said amount(s) shall carry interest @12% p.a., from the date of filing the complaint till realization.
  

          Consumer Complaints bearing No: 

612/2016, 655/2016 and  656/2016.
The Opposite Parties, in each of these cases, are jointly and severally, held liable and directed as under:-
 (i)  To refund the amounts of Rs.44,99,668.00 (in CC/612/2016), Rs.92,00,102.83 (in CC/655/2016) and Rs.40,20,195.00 (in CC/656/2016), alongwith simple interest @15% per annum, to the respective complainant(s), from the respective dates of deposits, till realization, within 45 days, from the date of receipt of a certified copy of this order, failing which, the Opposite Parties shall pay the aforesaid amounts alongwith simple interest @18% per annum, instead of 15% per annum, from the date of default till actual payment;
 (ii) To pay an amount of Rs.1,25,000/- [in CC/612/2016 & 656/2016] as compensation for mental agony and physical harassment [in CC/655/2016 Rs.2,00,000/-] and Rs.35,000/- as litigation costs to the complainant(s), within a period of 45 days from the date of receipt of a certified copy of the order, failing which, the Opposite Parties shall pay the aforesaid amount alongwith simple interest @15% per annum from the date of filing the complaint till actual payment;
 

          However, it is made clear that in case, the complainant(s) have availed loan facility from any financial institution(s), such an institution shall have the first charge on the amount(s) payable, to the extent, the same is due against the complainant(s).

 

         Consumer Complaints bearing No: 

553/2016, 554/2016, 611/2016, 629/2016, 658/2016, 661/2016  and 699/2016.
              In these seven cases, the Opposite Parties have offered possession during the pendency of the complaints i.e. in October 2016 and November 2016. In case, any allottee is eager to get possession, he/she will complete formalities and deposit the amount before the period of six months, and pay the amount towards demand raised, except the demands towards, contingent VAT deposit and Advocate charges, and as and when, amount is deposited and other necessary documents are submitted, possession will be handed over to complainant(s), by the Opposite Parties within 30 days.
             The Opposite Parties, in each of these cases, are, jointly and severally, directed as under:-
(i) To hand over physical possession of  the unit(s), allotted in favour of the complainant(s), complete in all respects, to the complainant(s), within a period of 30 days, from the date  balance payment is made/documents are completed  by the complainant(s).
(ii) Execute and get registered the sale deed in respect of the unit(s), in question, within one month from the date of handing over of possession to the complainant(s). The stamp duty, registration charges and incidental expenses, if any, shall be borne by the complainant(s). 
(iii) To pay compensation, by way of interest @12% p.a., on the deposited amount, to the complainant(s), with effect from 25.01.2014, 23.12.2013, 02.02.2014, 27.12.2013, 23.12.2013, 31.01.2014 & 09.02.2014 respectively up-till two months from the date of offer of possession i.e. up-to 28.12.2016, 14.01.2017, 25.12.2016, 14.01.2017, 25.12.2016, 25.12.2016 and 04.12.2016 respectively or up-to the date on which possession is actually handed over, whichever is earlier, within 45 days, from the date of receipt of a certified copy of this order, failing which, the said amount shall carry penal interest @15% p.a., instead of 12% p.a., from the date of default, till realization.

             In case, the Opposite Parties fail to deliver possession within 30 days from the date of making payment by the complainants, for such delay, beyond 30 days, compensation by way of interest @12% p.a. on the deposited amount for each month, till possession is delivered, shall be payable by 10th of the following month and failure shall entail penal interest @15% p.a. instead of 12% p.a. till payment is made.

(iv) Pay compensation in the sum of Rs.1,50,000/- [In CC/553/2016, CC/554/2016, CC/629/2016 & CC/661/2016 in each case], [ In CC/611/2016, CC/658/2016 & 699/2016  - Rs.1,25,000/- in each case] on account of mental agony, physical harassment and deficiency in service and Rs.35,000/- as litigation costs, in each case, to the complainant(s), within 45 days from the date of receipt of a certified copy of the order, failing which, the said amount shall carry interest @12% p.a., from the date of filing the complaint(s) till realization.

               If, in any of these cases, the Opposite Parties have given, benefit/credit on account of delay compensation while offering possession, the same shall be deducted from the compensation amount by way of interest @12% for delay period             In all these complaints, as agreed between the parties, the Advocate Charges shall not be charged by the Opposite Parties. The actual expenditure for registration of Sale Deed(s) besides Stamp duty and Registration charges, shall, however, be borne by the complainant(s).

             As agreed, the amount of contingent Vat deposit will not be insisted upon at this stage, subject to furnishing an affidavit by the allottee to make the payment as and when demanded by the Government. The amount of contingent vat, shall be payable by the complainant(s) as and when the same becomes payable by the Opposite Parties to the Government. The complainant(s) shall deposit contingent vat within three weeks from the date the same is paid by Opposite Parties to the Government and the complainant(s) are informed of this fact. Delay beyond three weeks from the receipt of notice shall attract simple interest @12% per annum.

             Since the demand(s) raised have, by and large, been held to be justified, in cases wherever, there is delay in making payment towards demand raised beyond two months, period taken beyond two months shall be excluded for the purpose of payment of 12% interest compensation on delayed period.

         Consumer Complaint bearing No:

 471/2016.
 
             The Opposite Parties (DLF Homes Panchkula Pvt. Ltd.), are jointly and severally, held liable and directed as under:-
(i) To hand over physical possession of  the unit, allotted in favour of the complainants, complete in all respects, to the complainants, within four months from the date  of receipt of a certified copy of this order, on payment of the amount, by the complainants, due against them.
(ii) Execute and get registered the sale deed in respect of the unit, in question, within one month from the date of handing over of possession to the complainants. The stamp duty, registration charges and incidental expenses, if any, shall be borne by the complainants. 
(iii) To pay compensation, by way of interest @12% p.a., on the deposited amounts, to the complainants, with effect from 09.02.2014 till 31.01.2017, 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.
(iv) To pay compensation by way of interest @12% p.a. on the deposited amount, to the complainants w.e.f.  01.02.2017, onwards (per month), till possession is delivered, by the 10th of the following month, failing which, the same shall also carry penal interest @15% p.a., instead of 12% p.a.,  from the date of default, till payment is made.
(v) Pay compensation in the sum of Rs.1,50,000/- on account of mental agony, physical harassment and deficiency in service and Rs.35,000/- as litigation costs, to the complainants, within 45 days from the date of receipt of a certified copy of the order, failing which, the said amount(s) shall carry interest @12% p.a., from the date of filing the complaint till realization.
 

Consumer Complaints bearing No: 

657/2016 and  677/2016.
              The Opposite Parties, in each of these cases, are jointly and severally, held liable and directed as under:-
 (i)  To refund the amounts of Rs.42,78,732.00 (in CC/657/2016) and Rs.41,31,344.00 (in CC/677/2016), alongwith simple interest @15% per annum, to the respective complainant(s), from the respective dates of deposits, till realization, within 45 days, from the date of receipt of a certified copy of this order, failing which, the Opposite Parties shall pay the aforesaid amounts alongwith simple interest @18% per annum, instead of 15% per annum, from the date of default till actual payment;
 (ii) To pay an amount of Rs.1,50,000/- (in CC/657/2016) and Rs.1,75,000/- (in CC/677/2016) as compensation for mental agony, physical harassment & deficiency in service and Rs.35,000/- as litigation costs, in each case, to the complainant(s), within a period of 45 days from the date of receipt of a certified copy of the order, failing which, the Opposite Parties shall pay the aforesaid amount alongwith simple interest @15% per annum from the date of filing the complaint till actual payment;
 

9.       The opposite party being aggrieved of the order of the State Commission preferred the above-noted appeals.  

10.     We have heard learned counsel for the parties and carefully gone through the record. From the pleadings it is clear that allotment of respective floors to the respective complainants/respondents and execution of builder-buyer agreements in their favour is not in dispute. It is also not in dispute that the respective respondents pursuant to the builder-buyer agreement executed with the opposite parties have made substantial payment in installments to the opposite parties from time to time. It is pertinent to note that independent floor buyer agreements between the parties were executed on different dates and even the occupation certificates issued in respect of different floors were issued by the authorities on different dates. Therefore, we find it appropriate to tabulate the important dates and facts pertaining to respective cases. The relevant tables are reproduced as under: -

TABLE 1 2 3 4 5 6 Sr. No. Complaint Case No. Date of independent Floor Buyer's Agreement.
Whether original allottee?
Due date for possession after one year extended period Date of receiving Occupation Certificate.
(Annexure R-1)   515/2016

11.01.2011 Yes 10.01.2014 19.07.2016   520/016 04.11.2011 Yes 03.11.2014 21.10.2016(*)   521/2016 20.12.2010 Yes 19.12.2013 19.07.2016   523/2016 11.02.2011 Yes 10.02.2014 09.09.2016   524/2016 10.01.2011 Second Allottee (19.06.2013) 09.01.2014 20.10.2016 (*)   525/2016 20.12.2010 Yes 19.12.2013 02.05.2016   534/2016 27.01.2011 Yes 26.01.2014 20.10.2016(*)   568/2016 06.01.2011 Yes 05.01.2014 19.07.2016 TABLE Sr. No. Complaint No. Date of independent Floor Buyer's Agreement.

Whether original allottee?

Date on which possession offered.

 

Date of receiving Occupation Certificate.

(Annexure R-1) DLI

1. 438/2016 21.02.2011 Yes 26.10.2016 18.03.2016 56,106.74

2. 503/2016 12.11.2010 Yes 15.10.2016 08.01.2016 1,204.80

3. 504/2016 15.12.2010 Yes 20.10.2016 05.04.2016 1,971.28

4. 505/2016 14.12.2010 Yes 15.10.2016 05.04.2016 1,915.67*

5. 506/2016 05.01.2011 Yes 26.10.2016 02.05.2016 971.93**

6. 507/2016 10.01.2011 Yes 26.10.2016 19.07.2016 20,222.90

7. 517/2016 11.01.2011 Second Allottee (25.01.2012) 10.10.2016 05.04.2016 14,307.51

8. 518/2016 21.02.2011 Second Allottee 30.03.2012 29.10.2016 02.05.2016 20,103.75

9. 519/2016 14.01.2011 Yes 29.10.2016 09.06.2016 3,962.55

10. 522/2016 05.01.2011 Yes 10.10.2016 05.07.2016 7,507.75

11. 526/2016 13.12.2010 Second Allottee (05.06.2013) 26.10.206 19.07.2016 10,056.95 12 566/2016 01.08.2011 Second Allottee (12.07.2013) 10.10.2016 08.01.2016 1,17,776.62   TABLE Sr. No. Description/ Details 531/2016   532/2016 533/2016

1. Amount deposited. (Rs.) 58,77,704.69 63,94,551.00 65,40,440.81

2. Date of Agreement.

18.05.2011 11.05.2011 05.01.2012

3. Due date for offering possession.

17.05.2014 10.05.2014 04.01.2015

4. Whether possession offered No No No

5. Delay in offer of possession 2 ½ Years 2 ½ Years 1 Years 11 Months

6. Whether first allottee Yes Yes Yes TABLE   Sr. No. Complaint No. Date of independent Floor Buyer's Agreement.

 

Whether original allottee?

Date on which possession offered.

Date of receiving Occupation Certificate.

 

1. 466/2016 28.01.2011 Yes 03.02.2016 10.07.2015

2. 599/2016(*) 12.01.2011 Yes 08.06.2016 13.01.2016

3. 613/2016 27.01.2011 Second Allottee (20.01.2012) 26.10.2016 13.01.2016

4. 630/2016 25.01.2011 Yes 10.10.2016 02.05.2016

5. 631/2016 19.01.2012 Second Allottee (06.09.2013) 26.10.2016 19.07.2016

6. 635/2016 21.01.2011 Second Allottee (21.01.2013) 10.10.2016 05.04.2016     TABLE   1 2 3 4 5 6 Sr. No. Complaint Case No. Date of independent Floor Buyer's Agreement.

 

Whether original allottee?

Due date for possession after one year extended period Alleged date of receiving Occupation Certificate.

 

1. 465/2016 02.12.2010 Yes 01.12.2013 20.10.2016

2. 628/2016 16.02.2011 Second Allottee (24.08.2015) 15.02.2014 24.10.2016

3. 633/2016 08.03.2011 Yes 07.03.2014 24.10.2016

4. 634/2016 03.11.2011 Yes 02.11.2014 20.10.2016  TABLE   S.No Description/Details Complaint Case No.     612/2016 655/2016 656/2016  

1. Amount deposited. (Rs.) Rs.44,99,668.00(*) Rs.92,00,102.83(*) Rs.40,20,195.00(*)

2. Date of Agreement.

31.01.2012 02.01.2012 06.01.2011

3. Due date for offering possession.

30.01.2015 01.01.2015 07.01.2014

4. Whether possession offered 15.11.2016 No 05.10.2016

5. Delay in offer of possession 1 Year 11 Months 2 Years 3 Years

6. Whether first allottee Yes Yes Yes

7. DLI Rs.2,31,871.98 Rs.54,097.59 Rs.3,17,353.78 TABLE Sr. No. Complaint No. Date of independent Floor Buyer's Agreement.

 

Whether original allottee?

Date on which possession offered.

Date of receiving Occupation Certificate.

 

1. 554/2016 23.12.2010 Yes 15.11.2016 29.06.2016

2. 611/2016 02.02.2011 Yes 26.10.2016 02.09.2015

3. 629/2016 27.12.2010 Yes 15.11.2016 09.09.2016   TABLE   1 2 3 4 Complaint Case No. Date of independent Floor Buyer's Agreement. 

Whether original allottee?

Due date for possession after one year extended period Date of receiving Occupation Certificate.

 471/2016 09.02.2011 Yes 08.02.2014  Not received   TABLE Sr. No. Description/Details Complaint Case No.     657/2016 677/2016

1. Amount deposited. (Rs.) Rs.42,78,732.00(*) Rs.41,31,344.00(*)

2. Date of Agreement.

10.01.2011 24.02.2011

3. Due date for offering possession.

09.01.2014 23.02.2014

4. Whether possession offered 05.10.2016 10.10.2016

5. Delay in offer of possession 2 Years 9 Months 2 Years 8 Months

6. Whether first allottee Yes Yes 

7. DLI Rs.1,27,280.00 Rs.15,846.38  

11.     Learned Shri Krishnan Venugopal, Sr. Advocate appearing for the appellant builder has firstly contended that the State Commission has committed an illegality by deciding the above-noted 23 complaints by a common order ignoring the fact that every complaint has distinct facts raising different issues. Expanding on the argument learned Sr. counsel for the appellants has drawn our attention to the fact that the builder-buyer agreements were executed on different dates, therefore, due dates of possession were different and also admittedly some of the complainants are second allottees whose cases cannot be equated with the cases of the first allottees.

12.     We do not find merit in the contention because core issue in the complaint is the same i.e. the appellant/opposite party has failed to deliver possession of the subject floors to the respective complainants as per agreed timeline. The appellant/opposite party has taken the defence of force majeure in all the complaints pleading that it was prevented from completing the construction in time because of the litigation pertaining to land of the subject project and the stay order passed by the Hon'ble Supreme Court. Thus, it is clear that the main question of fact and law in all the complaints is similar and therefore we do not find any illegality in the impugned order of the State Commission in disposing of the complaints by a common order particularly when the State Commission has taken pains to note and distinguish various cases while determining the relief granted to the respective complainants.

13.     Learned Sr. Advocate for the appellants has further contended that the State Commission has committed a grave error in failing to allow the applications of the opposite parties under Section 8 of the Arbitration & Conciliation Act, 1996 and referring the dispute between the parties to arbitration despite there being arbitration clause in the floor buyer agreements executed between the parties. In support of his contention learned counsel has referred to clause 55 of the standard floor buyer agreements between the parties. We do not find merit in the above contention. The issue pertaining to interpretation of Section 8 of the Arbitration & Conciliation Act, 1986 came up for consideration before the Larger Bench of this Commission constituted to settle the issue in the matter of Aftab Singh vs. M/s EMAAR MGF Land Ltd. & Anr. in CC/701/2015 decided on 13.7.2017. The Larger Bench after considering the submissions made by the respective parties in that matter and relevant sections of the Consumer Protection Act, 1986 as also the Arbitration Act, 1986 as amended upto date took following view: -

          "In view of the afore-going discussion, we arrive at the following conclusions: (i) the disputes which are to be adjudicated and governed by statutory enactments, established for specific public purpose to sub-serve a particular public policy are not arbitrable; (ii) there are vast domains of the legal universe that are non-arbitrable and kept at a distance from private dispute resolution; (iii) the subject amendment was meant for a completely different purpose, leaving status quo ante unaltered and subsequently reaffirmed and restated by the Hon'ble Supreme Court; (iv)Section 2(3) of the Arbitration Act recognizes schemes under other legislations that make disputes non-arbitrable and (iv) in light of the overall architecture of the Consumer Act and Court-evolved jurisprudence, amended sub-section (1) of Section 8 cannot be construed as a mandate to the Consumer Forums, constituted under the Act, to refer the parties to Arbitration in terms of the Arbitration Agreement.
4. Consequently, we unhesitatingly reject the arguments on behalf of the Builder and hold that an Arbitration Clause in the afore-stated kind of Agreements between the Complainants and the Builder cannot circumscribe the jurisdiction of a Consumer Fora, notwithstanding the amendments made to Section 8 of the Arbitration Act.
5. The reference is answered accordingly."
 

14.     In view of the above interpretation of law by the Larger Bench, we do not find any fault with the order of the State Commission rejecting the application for referring the matter in dispute to arbitration.

15.     Coming to the merits of the case learned Sr. Advocate appearing for the appellants has contended that the State Commission has fallen in error in failing to appreciate that the delay in construction of subject flats and delivery of possession occurred because of circumstances beyond the control of the appellant builder. Expanding on the argument learned counsel for the appellants has submitted that the State Commission has failed to appreciate that subject project has been developed on the land allotted to the opposite party after acquiring it from the farmers. It is argued that the State Commission has failed to appreciate that a writ petition No.6230/2010 was filed by the aggrieved farmers before Hon'ble High Court Punjab & Haryana wherein Hon'ble High Court vide order dated 6.4.2010 restrained the opposite parties from creating third party right and also directed to ensure that nature of land shall neither change nor any further construction activity carried out. An appeal assailing the order of Hon'ble High Court dated 6.4.2010 was filed in the Hon'ble Supreme Court wherein Hon'ble Supreme Court vide its order dated 23.7.2010 set aside the order passed by Hon'ble High court. It is further argued that delivery of possession of the independent floors was delayed on account of force majeure i.e. pending litigation before Hon'ble Supreme Court in SLP No. 21786-88/2010 wherein Hon'ble Supreme Court stayed the construction activity at the project site which stay order was ultimately vacated on 12.12.2012. Thereafter, the opposite party made an endeavour to immediately resume construction at the project site. However, there was considerable difficulty for the opposite parties to gather the work force and it took several months for gathering the requisite work force and for resuming the construction activity in full swing. Therefore, it is amply clear that that delay in handing over possession was a result of force majeure condition.

16.     We are not convinced with the above argument firstly for the reason that as per the contention of learned counsel for the appellants the litigation challenging the acquisition of land pertaining to the subject project started in Hon'ble High Court of Punjab & Haryana in the year 2010 and in the said litigation i.e. writ petition No.6230/2010 Hon'ble High Court passed a restraint order. It is also clear from the submissions that aforesaid restraint order was challenged in Hon'ble Supreme Court by filing SLP No. 21786-88/2010. From this it is clear that there was a litigation going on regarding the legality of the acquisition of land under the subject project in the year 2010. Undisputedly the builder buyer agreements with the respective complainants were executed during the period October, 2010 onwards i.e. during the pendency of the aforesaid litigation. There is no evidence on record to indicate that aforesaid crucial aspect was brought by the appellants to the notice of the respondents/complainants. Obviously, pendency of litigation qua the land pertaining to subject project was a material fact. The appellants by concealing the aforesaid crucial fact, in our view, have indulged in concealment of facts bordering an unfair trade practice. Had the aforesaid fact regarding litigation been disclosed to the respondents/complainants they probably might not have entered into the agreement with the appellants and taken risk of investing money in the project. Even if for the sake of argument it is assumed that the appellants were prevented from completing the construction within the stipulated period due to the above noted litigation, as also the stay order by the Hon'ble Supreme Court, then also the opposite parties cannot avail of the benefit of argument of force majeure. Undisputedly, Hon'ble Supreme Court vacated the said order in December, 2012. Thus, after December, 2012 there was no impediment on the opposite party/appellant to complete the construction and deliver possession of the flats to the respondents/complainants. Even if two years' time for completing the project is calculated from December, 2012 then also the appellant is found deficient in service as it failed to deliver possession to the respective complainants till the year 2016 when the complainants were compelled to file the consumer complaint. Thus, these are the clear cases of deficiency in service on the part of the appellant/opposite party and the order of the State Commission cannot be faulted.

17.     Learned counsel for the appellants in order to wriggle out of the situation has drawn our attention to clause 11 (a) of the floor-buyer agreement and submitted that bare reading of the clause would show that the appellants did not promise strict timeline for completing the construction and delivering the possession and it only promised that it shall endeavour to complete construction of the independent floor within 24 months. Expanding on the argument, learned counsel for the appellants has submitted that by promising to endeavour to complete the construction within 24 months, the appellants only promised to make a serious attempt to complete construction but did not promise a strict timeline for completing the construction.

18.     We do not find merit in the above contention. In order to appreciate the contention of learned counsel for the appellant, it would be useful to have a look on clause 11 (a) of the floor-buyer agreement which is reproduced as under: -

"The company based on its present plans and estimates and subject to all just exceptions, endeavors to complete construction of the said independent floor within a period of twenty four (24) months from the date of execution of the agreement unless there shall be delay or failure due to force majeure conditions and due to reasons mentioned in clause 11 (c) or due to failure of allottees to pay in time the total price and other charges, taxes, deposits, securities etc. and dues/payments or any failure on the part of the allottees to abide by all or any of the terms and conditions of this agreement."
 

19.     No doubt in clause 11 (a) of the agreement, the appellant has promised to endeavour to complete the construction of independent floors within 24 months from the date of execution of the agreement unless there is a delay or failure due to force majeure. This, however, does not provide escape route to get away from his failure to complete the construction within the stipulated period. The word "endeavour" as per the dictionary means a serious and sincere effort to complete the task. Now the question is whether the appellant builder has made a serious effort to complete the construction work. Our answer to the aforesaid question is in the negative because the appellants have failed to lead any cogent evidence to highlight the efforts made by them to complete the construction. In absence of any cogent evidence, it cannot be said that the appellants have endeavoured to complete the construction within 24 months from the date of respective agreements as promised under clause 11 (a) of the floor-buyer agreement.

20.     Yet another contention of the appellants is that the respondents/complainants are estopped from raising the plea of deficiency in service on the part of the appellants i.e. failure to deliver the possession of the subject floors within the stipulated period because respondents/complainants despite of exit option offered to them vide letter dated 2.4.2013 decided to continue with the contract instead of exiting after receiving refund of the amount paid alongwith simple interest of 9% p.a. In support of the contention, learned counsel for the appellants has drawn our attention to the letter dated 2.4.2014, which is reproduced as under: -

 "DLF Homes Panchkula Pvt. Ltd.
  Chandigarh Technology Park, Plot No.2,   Tower-D, Ground Floor,  Chandigarh-UT Pin160101  Ph.911724607737  Fax: 911724607737  Website: www.dlf.in 2nd April 2013 Dear Ms./Mr. HIMANSHU ARORA Reg: Apartment No.DVF-A1/49-GF#217 in DLF Valley, Panchkula   This is further to our letter of 28th December, 2012. To recap the facts, we refer to our earlier letter dated 11.5.2012 by which we had informed that as per directions of the Hon'ble Supreme Court vide its order dated 19.4.2012 in SLP No.21786-88/2010 and a communication dated 30.4.2012 from DTCP, Haryana, we had put the construction activities at the project site in abeyance and no further construction activities were carried out pursuant to the said directions.
The Hon'ble Supreme Court dismissed the SLP No. 21786-88/2010 vide its order dated 12.12.2012 and the earlier order dated 19.4.2012 passed by Supreme Court not to undertake further construction activities at the project land stands vacated.
The company will endeavour to complete the project subject to the delay of 12 months which has occurred due to stoppage of the work mentioned above. We may also like to mention that for such delay the company is not liable for performance of its obligations as per the terms of the allotment of apartment as set out in clause 18 of the applicator for allotment of apartment.
We request you to confirm that you will agree to the above conditions for additional time to be taken for completion of the construction. In case you do not agree to the above, the company will cancel the allotment and refund the amount paid by you along with simple interest calculated @ 9% p.a. We will request you to please provide your consent by sending a confirmation in the duplicate copy of this letter within 10 days from the date of receipt of this letter. In case the company fails to receive the confirmation from you within the stipulated period of 10 days , it will be deemed to be considered that you are agreeable to continue with the allotment on the above terms and conditions, including the extended time line for completion of the project.
 
With kind regards, AR Ananta Singh Raghuvanshi Director-Sales & Marketing"
 

21.     On careful reading of the above letter, we find that the said exit option is of no avail to the appellants. On reading of the above letter, we find that it is stated to be in furtherance of letter dated 28th December, 2012. It may be noted that even if it is assumed that letter dated 28th December, 2012 was sent by the opposite party to the complainants, one fact is clear that during the period of operation of stay order passed by Hon'ble Supreme Court i.e. from 19.4.2012 to 12.12.2012, the appellant/opposite party did not bother to inform the respondents/complainants about the stay order against the construction which could delay the completion of the project. Be that as it may, the essence of the letter is that appellant/opposite party vide this letter while offering exit option to the complainants/respondents promised to endeavour to complete the project subject to delay of 12 months which allegedly occurred due to stoppage of work. The aforesaid promise obviously was a lure to the respondents/complainants to continue with the original contract which promise was never intended to be fulfilled. This is obvious from the fact that till the filing of the respective complaints in the year 2016 the appellant/opposite party had not completed the construction and delivered possession. Further non-action on the part of the respondents/complainants on this letter cannot be termed as novation of contract and would not absolve the appellant from their liability to compensate the complainants on account of their failure to complete the project within the promised time. It is pertinent to note that otherwise also in the last paragraph of letter the appellant had requested the respondents/complainants to provide their consent by sending a confirmation in duplicate within 10 days from the date of receipt of letter. However, no such consent on the part of any of the respondents/complainants has been placed on record which may indicate that the complainants/respondents had agreed to the extension of timeline.

22.     Learned counsel for the appellant has drawn our attention to clause 14 of the floor buyer agreement and contended that the respondents/complainants by failing to exercise the exit option under the aforesaid clause have opted to continue with the contract as such they are now estopped from raising the plea of deficiency in service on account of delay in completing the construction and delivery of possession to the complainants.

23.     In order to appreciate the contention of learned counsel for the appellants, it would be useful to have a look on clause 14 of the floor-buyer agreement which reads as under: -

"Failure to deliver possession by the company If for any reasons other than those stated above, the company is unable to or fails to deliver possession of the said independent floor to the allottee within twenty four months (24) from the date of execution of the agreement or within any extended period or periods as envisaged under this agreement, then in such case, the allottee shall be entitled to give notice to the company within ninety (90) days from the expiry of said period or such extended period, as the case may be, for terminating this agreement. In that event the Company shall be at liberty to sell and/or dispose of the Said independent Floor and Parking Space(s) to any other party at such price and upon such terms and conditions as the Company may deem fit without accounting for the sale proceeds thereof to the Allottee.  Thereafter the Company shall within ninety (90) days from the date of full realization of the sale price after sale of Said Independent Floor and the Parking Space (a)_ refund to the Allottee, without any interest, the balance from the amounts paid by the Allottee in respect of the said Independent Floor and the Parking Space(s) without deduction of Earnest Money but after deduction of other Non-Refundable Amounts.  The Allottee agrees that the Allottee shall have no other claim against the Company in respect of the Said Independent Floor and Parking Space(s) under this Agreement. If the Allottee fails to exercise the right of termination within the time limit as afore-stated by delivery to the Company of a written notice acknowledged by the Company in this regard then the Allottee shall not be entitled to terminate this Agreement thereafter and shall continue to be bound by the provisions of this Agreement."
    

 24.    On bare reading of the aforesaid clause, it is clear that it is highly unfair and tilted towards builder. The clause provides that if the appellant company is unable or fails to deliver possession within the stipulated period allottee shall be entitled to give notice to the company within 90 days for terminating the agreement and in that event the company shall be at liberty to sell or dispose of the said independent floor to any other party and the company thereafter within 90 days from the date of full realization of the sale price shall refund the amount paid by the allottee without any interest. This clause obviously is unconscionable for the reason that in effect it is meant to benefit the builder to utilize the money received from the allottee without interest.

25.     Lastly, it is contended that the State Commission has committed grave error in awarding 12% interest or more than 12% in some cases on the refund amount to the respective respondents/complainants ignoring the fact that as per the contract between the parties in such a case the appellant/builder shall be liable to pay Rs.10 per sq. ft. of the simple saleable or per month as compensation for the delayed period.

26.     In order to appreciate above contention, it would be useful to have a look on clause 15 of the agreement between the parties which is as under: -

 
"Abandonment           The Allottee agrees and understands that the Company may abandon the Said Project due to any reasons whatsoever, without giving any reasons and if the Company abandons the Said Project then this Agreement shall stand terminated and the Allottee shall be entitled to refund of the amount along with 9% interest per annum for the period the amount has been laying with the Company and the Company shall not be liable to pay any other compensation whatsoever.  However, the Company may, as its sole option and discretion, decide not to terminate this Agreement in which event the Company agrees to pay only to the Allottee(s) and not to anyone else subject to the Allottee not being in default under any term of this Agreement, compensation @ ₹10/- per sq. ft. of the Saleable Area of the Said Independent Floor per month for the period of such delay beyond twenty four months or such extended periods as permitted under the Agreement.  The adjustment of such compensation shall be done only at the time of conveyancing the Said Independent Floor to the Allottee first named in this Agreement and not earlier."
 

27.     The above clause provides for a right to the builder to abandon the project and terminate the contract and in that event the allottee would be entitled to refund of the amount paid by him alongwith 9% interest p.a. for the period the amount has been lying with the company. In the second part clause 15 provides that however the company in its sole discretion may decide not to terminate the agreement and in that event it shall pay compensation of Rs.10 per sq. ft. of the saleable area of the independent floor per month for the period of delay beyond the stipulated date of 24 months or extended period permitted. This clause also in our view is unfair and uunconscionable. The clause is one sided and confers rights on the service provider company ignoring the right of the allottee. If the interpretation sought to be given to the clause by the appellant is accepted, it would be permitting the service provider appellant to exploit the allottee consumer by using the amount paid by the allottees against the consideration amount at a negligible interest offered at about 2 to 4% instead of arranging money from the market at a much higher rate. The interpretation as put forth by learned counsel for the appellant is accepted as it shall defeat the entire object of the Consumer Protection Act which is meant to protect and promote the rights of the consumer. Undisputedly as per the respective builder buyer agreement between the parties the possession of subject flats were to be delivered within two years of the respective agreements but the appellant builder has failed to fulfill its promise even after the expiry of around two years from the stipulated date. The allottee consumer cannot be made to wait for an indefinite period. Therefore, we do not find any fault with the order of the State Commission directing the appellants to refund the respective amounts paid by the respondents/complainants with interest. However, the question is whether the State Commission was justified in awarding 12% and more than 12% in some cases interest to the respondents/complainants as compensation.  

28.     It is well settled principle of law that incase of violation of contract, the  amount of compensation must commensurate to the actual damage suffered by the claimant which is also to be established by the evidence. In the instant case, the respondents/complainants have not led any evidence to show the extent of damage suffered due to the failure of the opposite party/appellant to perform its part of contract. Be that as it may, the fact remains that the complainants have paid substantial amount against the agreed consideration amount to the appellants from time to time and the appellants have realized that money. Had the appellants borrowed said money from financial institution they would have paid substantial amount of interest on the same. Similarly, the complainants also, if they had deposited that money in bank in a fixed deposit amount, would have earned interest on the same. At the relevant time when the complainants entered into contracts and paid installments against the consideration amount, the going bank rate for fixed deposit was around 9% p.a. Therefore, in our view, awarding 9% interest on the refund amount would have met the ends of justice. It is pertinent to note that even in clause 15 of the floor buyer agreement between the parties the parties had agreed that in case of abandonment, refund of money shall be there alongwith interest on the specific payments. State Commission has failed to consider the aforesaid aspect while awarding compensation. Therefore, we are inclined to reduce the interest payable on the refund amount to 9%.

29.     In view of the discussion above, we partially allow the appeals and while confirming the order of the State Commission we modify the same only to the extent that the interest payable on the refund amount to the respective respondents/complainants shall be 9% instead of 12% or more as awarded by the State Commission.

30      It is clarified that in the cases of refund 9% interest shall be payable on the refund amount calculated from the dates of respective payments of installments till the date of refund. And in the cases in which possession has been delivered with delay the 9% interest shall be payable on the respective amounts paid in installments from the dates of said payments till the date of delivery of possession.

31.     Appeals are disposed of accordingly.

  ......................J AJIT BHARIHOKE PRESIDING MEMBER ...................... ANUP K THAKUR MEMBER