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 15, Cited by 0]

Madhya Pradesh High Court

Chugh Realty Through Vivek S/O Mohanlal ... vs Vinod Dubey on 7 October, 2025

Author: Vivek Rusia

Bench: Vivek Rusia

                          NEUTRAL CITATION NO. 2025:MPHC-IND:29052




                                                                                              1                                      MSA No. 68 of 2025


                              IN THE                  HIGH COURT OF MADHYA PRADESH
                                                            AT INDORE
                                                          BEFORE
                                             HON'BLE SHRI JUSTICE VIVEK RUSIA
                                                             &
                                         HON'BLE SHRI JUSTICE BINOD KUMAR DWIVEDI

                                          MISCELLANEOUS SECOND APPEAL No. 68 of 2025
                            CHUGH REALTY THROUGH VIVEK S/O MOHANLAL CHUGH AGED
                                                ABOUT YEARS OCC BUSINESS AND OTHERS
                                                                                    Versus
                                                             VINOD DUBEY AND OTHERS
                           ..........................................................................................................................
                          Appearance:
                                  Shri Arjun Pathak, learned counsel for the appellants.

                           .............................................................................................................................
                          Reserved on                          :         22/09/2025
                          Pronounced on                          :         07/10/2025
                           .............................................................................................................................

                                                                                 ORDER

Per: Justice Binod Kumar Dwivedi This Miscellaneous Second Appeal has been preferred under Section 58 of the Real Estate (Regulation and Development) Act, 2016 (hereinafter for short referred as, 'Act of 2016') against the order dated 23/07/2025 passed in Appeal No.57/2022 by Madhya Pradesh Real Estate Appellate Authority, Bhopal (hereinafter for short referred as, 'Appellate Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 2 MSA No. 68 of 2025 Authority'), whereby dismissing the appeal, order dated 12/01/2022 passed in M-IND-20-0269 by Real Estate Regulatory and Development Authority, Madhya Pradesh (hereinafter for short referred as, 'Authority') has been affirmed.

2. It is undisputed that appellants have developed Grand Exotica Project bearing registration No.P-IND-17-660 situated at Khasra No.84/3/5ख at Bicholi Mardana, Indore comprising of eight blocks. It is also not in dispute that Vinod Dubey, respondent No.1 before this Court has booked Flat No.1008 of Sunshine Block of the respondent in the above project on 02/01/2015 and he has got possession thereof.

3. Brief facts of the case are that respondent No.1 herein has booked a flat No.1008 in the Sunshine Block of the project and after completion of construction work of the same, possession has been granted him but the remaining project and other building relating works have not been completed. Despite the fact that majority of the units in the project having been completed by the appellants herein / non-applicants and despite repeated requests, the project allottees' have not handed over the maintenance of the common area to the Project's Allottees' Association, therefore, application was filed before the Authority for directing the appellants Chugh Reality to complete the Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 3 MSA No. 68 of 2025 construction of the project and its associated buildings and also to form an Allottees' Association for the entire project entrusting the maintenance of the project's common area to the Allottees' Association and also bear the expenses of the project and buildings' maintenance until the project is completed.

4. The appellants in response to the aforesaid application submitted that the Sunshine Block relevant to the Vinod Dubey - respondent No.1's case as Block D has been approved by the Town and Country Planning Department and work of the same was completed in the year 2015 and completion certificate from Municipal Corporation, Indore has been issued on 09/10/2018. Possession of the apartment was handed over to the respondent No.1 on the date of execution of the sale deed. Due to an ongoing dispute among the residents of the Grand Exotica Project, the formation of the Project's Residents' Association has been delayed. Applications have been submitted for taking over the maintenance work and the process of forming a Residents' Association has been initiated, which will be completed within three months. In such a situation, the respondent No.1 is not entitle for any relief, therefore, prayed for dismissal of the same with cost of Rs.1 Lakh.

5. In counter reply by Vinod Dubey - respondent No.1, it has been submitted that based on agreement for development of the project which was Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 4 MSA No. 68 of 2025 executed on 29/03/2011 by the landowners and the builders in his favour, wherein a joint declaration has been submitted under the provisions of the Madhya Pradesh Prakoshtha Swamitva Adhiniyam, 2000 registered with Sub- Registrar, Indore on 20/09/2012. Despite receiving the substantial sums from the project residents for maintenance and other purposes, the appellants have not provided an account of the said funds to the Residents' Society, therefore, the appellants be directed to complete the project and provide the Residents' Association with information regarding the entire amount deposited for public amenities and maintenance along with its income and expenditures.

6. After hearing the parties and appreciating the evidence available on record, the Authority taking into considerations the provisions of Section 11(4)(e)(f)(g) and Section 17 of the Act of 2016 as well as Section 18 of the Madhya Pradesh Prakoshtha Swamitva Adhiniyam, 2000 (hereinafter for short referred as, 'Act of 2000') allowed the application filed on behalf respondent No.1 and directed the appellants to handover the maintenance work related to the blocks in the project, which have been completed and the accounts and all the documents related to the maintenance work in the light of the provisions of Section 17(2) of the Act of 2016 within two months from the date of order and also directed that the appellants will bear the entire expenditure of Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 5 MSA No. 68 of 2025 maintenance of the project till the maintenance work is handed over with further direction to the respondents to bear the cost of his own expenses an also the expenses by the respondent No.1 to the tune of Rs.6,000/-.

7. The aforesaid order dated 12/01/2022 passed by the Authority was challenged in Appeal No.57/2022 before the Appellate Authority. After analyzing the assailed order of the Authority, the Appellate Authority came to the conclusion that there is no irregularity, illegality or impropriety is found in the aforesaid order. Hence, appeal was dismissed affirming the order passed by the Authority.

8. Learned counsel for the appellants submits that judgment of the Authority and the Appellate Authority are based on conjectures and surmises. Both the Authorities below have not appreciated the documentary evidence put forth by the appellants in right perspective. The findings recorded by the Authority are perverse, contrary to the facts and are not based on law. Similar grave error has been committed by the Appellate Authority also. A ground has also been taken as order of Appellate Tribunal suffers from coram non judice and for this Section 45 of the Act of 2016 has been referred, which provides that Tribunal shall consist of a Chairperson and not less than two whole time Members of which one shall be Judicial Member and the other shall Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 6 MSA No. 68 of 2025 be a Technical or Administrative Member. Impugned order has been passed by the Chairperson and a Judicial Member only, whereas third member has not signed it.

9. To buttress his submissions, learned counsel for the appellants has relied upon the judgment by the co-ordinate Bench of this Court in the case of M/s. G. S. Enterprises through Partner Vs. Yogesh Agrawal (Second Appeal No.1053/2021). Relevant para No.22 of the aforesaid order is extracted as under:

"22] Thus, it can be safely concluded that when it comes to composition of Appellate Tribunal, the presence of the Chairperson is necessary along with she two members as provided under Section 45 of the Act of 2016. In such circumstances, Section 55 which provides that vacancies or defect in the constitution of the Tribunal etc. not to invalidate the proceedings of the Appellate Tribunal, if read in isolation would frustrate the very purpose of Section 45 of the Act, which provides for composition of Appellate Tribunal with a Chairman and two members, and thus, it has to be held that the Appellate Tribunal must consist of one Chairman and two members, which is sine qua non for its constitution."

The appellants have also placed reliance upon Section 19(9) of the Act of 2016, which runs as under:

"(9) Every allottee of the apartment, plot or building as the case may be, shall participate towards the formation of an association or society or cooperative society of the allottees, or a federation of the same."

10. Learned counsel submits that the order passed by the Appellate Tribunal is coram non judice itself and the Appellate Authority had no Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 7 MSA No. 68 of 2025 jurisdiction to adjudicate the appeal. The Authority as well as Appellate Authority have failed to note that no single individual can be permitted to raise grievance for all the blocks or for entire project unless the application has been filed on behalf of the Association or group of people, duly delegating to anyone individual has authority for that, therefore, prayed for allowing the appeal on the proposed substantial questions of law.

11. Heard and considered the submission raised by learned counsel for the appellants and perused the available record.

12. Section 58 of the Act of 2016 provides for appeal against the order of Appellate Tribunal to the High Court within a period of sixty days from the date of communication of the decision or order of the Appellate Tribunal, to him, on any one or more of the grounds specified in Section 100 of the Code of Civil Procedure, 1908. This makes it amply clear that appeal can be admitted only on the substantial questions of law.

13. It has been contended on behalf of the appellant that impugned order passed by the Appellate Tribunal suffers from vide of coram non judice in light of Section 43(3) read with Section 45 of Act of 2016 alleging that Chairperson and one Judicial Member of the Appellate Tribunal has passed the impugned order despite the fact that Tribunal shall consist of a Chairperson and not less Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 8 MSA No. 68 of 2025 than two whole time Members, which shall be a Judicial Member and other shall be Technical or Administrative Member. It is not in dispute that Section 45 provides for composition of Appellate Tribunal consisting of a Chairperson and two whole time Members of which one should be Judicial Member and other should be Technical or Administrative Member but for composition of Benches of Tribunal provision is in Section 43 of the Act of 2016.

14. Section 43(3) of the Act of 2016 specifically mentions that every Bench of the Appellate Tribunal shall consist of at least one Judicial Member and one Administrative or Technical Member. Purpose of the aforesaid section is clear that a Bench of the Appellate Tribunal should consist of at least two members, meaning thereby, Bench may consist of one Administrative or one Judicial Member in combination of Chairperson. It may be one Chairperson and a Judicial Member or Chairperson or Administrative Member or in absence of Chairperson, Administrative Member and Judicial Member may consist Bench. Section 45 of the Act of 2016 does not mandate that Bench of Appellate Tribunal will consist of Chairperson including both Judicial as well as Administrative Members.

Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 9 MSA No. 68 of 2025

15. It is also to be noted that Section 55(a) of the Act of 2016 saves validity of the proceedings of the Appellate Tribunal. It is apt to reproduce Section 55 of the Act of 2016, which runs as under:

"55. Vacancies, etc., not to invalidate proceeding of Appellate Tribunal.-- No act or proceeding of the Appellate Tribunal shall be invalid merely by reason of--
(a) any vacancy in, or any defect in the constitution of, the Appellate Tribunal; or
(b) any defect in the appointment of a person acting as a Member of the Appellate Tribunal; or
(c) any irregularity in the procedure of the Appellate Tribunal not affecting the merits of the case."

From perusal of the aforesaid section, it is also apparent that the proceeding of the Appellate Tribunal will not be invalid or irregular, which is not affecting merits of the case.

16. In the instant case, though misconceived ground of coram non judice has been taken as a ground to assail the impugned order, but how the proceedings undertaken by Chairperson and one Judicial Member are invalid or irregular has not been proved. Apart this, in the teeth of provisions as contained in Section 43(3) of the Act of 2016, ground of coram non judice as taken in the proposed substantial question of law No.2 is misconceived and no such substantial question is made out on this ground.

Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 10 MSA No. 68 of 2025

17. Authority while passing the order dated 12/01/2022 on application of the respondent No.1 has taken into account the relevant provisions as contained in Section 11(4)(e)(f)(g) and Section 17 of the Act of 2016 and Section 18 of the Act of 2000. It has also taken note of Section 11(4)(d) of Act of 2016. Clauses 9 and 10 of the sale deed executed by the appellant in favour of the respondent No.1 has also been kept in view, wherein it has been specifically mention that the owners of all the blocks of the Grand Exotica Project will form a joint venture i.e. an Association of Allottees, which will look after the maintenance of the common areas belonging to all the blocks.

18. Clause 14 and 17 of the Declaration dated 20/09/2012 and Section 2 of the Act of 2000 have also been taken into account while passing the order. Further keeping in view the provisions of Section 37 of the Act of 2016, it has been found justified to direct the appellants to assign project maintenance work to the Grand Exotica Residents Cooperative Society Limited formed by the respondent and other project allottees on the instructions of the Authority and to bear the project maintenance expenses until the maintenance work is assigned. The Appellate Tribunal has also gone through the order passed by the Authority in detail and finding no irregularity, impropriety or invalidity in the order upheld the same by dismissing the appeal preferred by the appellant. The Signature Not Verified Signed by: TEJPRAKASH VYAS Signing time: 10/8/2025 4:10:44 PM NEUTRAL CITATION NO. 2025:MPHC-IND:29052 11 MSA No. 68 of 2025 judgment relied upon by the appellants in the case of M/s. G. S. Enterprises (Supra) is of no help to the appellants as in the aforesaid judgment only composition of Appellate Tribunal has been discussed and not constitution of Benches, which is provided under Section 43(3) of the Act of 2016 and Section 43(3) specifically provides that a Bench of the Appellate Tribunal will consist of at least one Judicial Member and one Administrative or Technical Member.

19. In view of the aforesaid, we are of the considered view that Authority as well as Appellate Authority have passed well reasoned orders based on legal provisions and material available before them, therefore, no illegality or impropriety has been committed by them.

20. No substantial question of law as proposed by the appellants is found involved in the case. Appeal is devoid of any substance, fails and is hereby dismissed.

                          (VIVEK RUSIA)                              (BINOD KUMAR DWIVEDI)
                             JUDGE                                           JUDGE
                          Tej




Signature Not Verified
Signed by: TEJPRAKASH
VYAS
Signing time: 10/8/2025
4:10:44 PM