High Court Madras High Court

Umamakheswari vs The Secretary To Government on 17 September, 2009

Madras High Court
Umamakheswari vs The Secretary To Government on 17 September, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED:   17/09/2009

CORAM
THE HONOURABLE Mr.JUSTICE T.S.SIVAGNANAM

Writ Petition No.5476 of 2007
and
M.P.(MD)No.2 of 2007

Umamakheswari				... 	Petitioner

Vs

1.The Secretary to Government,
  Housing & Urban Development,
  Fort St., George,
  Chennai - 600 009.

2.The Assistant Secretary,
  Tamil Nadu Housing Board,
  Nandanam,
  Chennai - 600 035.

3.The Executive Engineer,
  & Administrative Officer,
  Thanajavur Housing Unit (TNHB)
  New Housing Unit Colony,
  Thanjavur - 5.			...	Respondents


Petition filed under Article 226 of the Constitution of India praying for
the issuance of  writ of Certiorarified Mandamus, calling for the records of the
3rd respondent in and by his proceedings in Lr.No.R5/5930/1994, dated 25.10.2006
and consequential order passed by the 2nd respondent in and by his proceeding in
Lr.No.Allot 2(5)/58958/2006, dated 26.02.2007 and quash the same and
consequently, direct the respondents not to demand any amount from the
petitioner for executing the sale deed.

!For Petitioner        	   ... Mr.K.K.Ramakrishnan
^For Respondents 2 and 3   ... Mr.A.Kannan
For 1st Respondent         ... Mr.Pala.Ramasamy,
			       Special Government Pleader.

:ORDER

By consent, the writ petition is taken up for final disposal.

2.The petitioner has filed the above writ petition for a Writ of
Certiorarified Mandamus, to quash the proceedings of the third respondent, dated
26.02.2007 calling upon the petitioner to pay the final cost of Rs.1,96,956/- in
respect of the HIG house to the petitioner and consequently, direct the
respondents not to continue any amount from the petitioner in executing the sale
deed in her favour.

3.The facts of the case are that the petitioner applied for allotment of
HIG house at the Thanjavur Neighbourhood Scheme promoted by the Tamil Nadu
Housing Board. The allotment was made in favour of the petitioner pursuant to a
Government Order in G.O.Ms.2(D)No.248, Housing and Urban Development Department,
dated 07.06.1994. Based on the said Government order, a letter of allotment was
issued on 28.07.1994 by the third respondent, allotting the house under hire
purchase scheme. The total area of the plot is 1 ground and 1163 sq.ft and the
cost of house including the tentative cost of the land was fixed at
Rs.3,20,004/-. The petitioner was directed to pay an initial deposit of
Rs.1,36,904/- and the remaining amount was payable in 14 years in monthly
installments of Rs.2716/- along with maintenance charges of Rs.60/- totaling
Rs.2,776/-. As per the sketch appended to the order of allotment, the linear
measurements were given for the total extent of one ground and 1163 sq.ft i.e.,
3563 sq.ft. According to the petitioner, she has paid initial deposit and has
been regularly paying monthly instalments without any default. During 1999, the
petitioner has paid the entire tentative cost fixed in the order of allotment
and subsequently, on 07.08.2005, the third respondent also issued no due
certificate for payment of the tentative cost.

4.It is further submitted that on 06.12.2005, the third respondent
directed the petitioner to pay a further sum of Rs.1,489/- towards outstanding
due which was also paid by the petitioner. Thereafter, the third respondent by
letter dated 18.09.2006, directed the petitioner to pay a sum of Rs.2,29,300/-
towards the difference of land cost after fixing the final cost of the land and
the petitioner was granted time till 30.09.2006 to enable her to get the sale
deed registered. By subsequent letter dated 25.10.2006, the third respondent
stated that the difference of cost is Rs.2,11,400/- and directed the petitioner
to pay the amount on or before 30.10.2006. Since there was difference in the
amount mentioned in the letters dated 18.09.2006 and 25.10.2006, the petitioner
requested the third respondent to send the working sheet and as to how the
difference in cost was fixed. On receipt of the working sheet, the petitioner
came to know that the difference of amount taken up by the third respondent was
not on the final cost but for the cost for the difference in the land area
allotted to the petitioner and towards interest. In the working sheet it was
mentioned that the land cost was calculated by taking into consideration the
standard extent of 2800 sq.ft. When the actual extent is 3563 sq.ft. and hence
there was a difference of 752 Sq.ft. for which additional land cost was fixed at
Rs.66,776/- and the 10% of the land cost for the corner plot was fixed at
Rs.11,510/- totalling a sum of Rs.79,236/- and the interest of Rs.1,33,201/- was
levied. On receipt of the working sheet, the petitioner is said to have
approached the third respondent and informed that she was allotted only 3563
Sq.ft for which the tentative cost was fixed at Rs.3,20,004/- and it was not
mentioned that it was for 2800 sq.ft and even assuming that there is excess of
land and the petitioner contended that she is not liable to pay the interest of
Rs.1,33,200/-. A representation has also been sent to the second respondent on
21.11.2006 informing about the discrepancy. On receipt of the said
representation, the second respondent demanded Rs.1,96,956/- to enable the
petitioner to get the sale deed executed and registered. The petitioner would
further state that the points raised in the representation were not considered
and an order has been passed mechanically. Therefore, the petitioner would
challenge the impugned order on the above grounds and also primarily contend
that it is without jurisdiction and in violations of the principles of the
natural justice.

5.It is further submitted by the petitioner that the respondents ought to
have considered that from the year 1994, the petitioner was directed to pay the
installments only for the extent of 3563 Sq.ft and without any notice to the
petitioner, the respondents cannot now say that the amount was demanded for only
2800 Sq.ft. It is further submitted that no enquiry was conducted prior to
passing of the said order.

6.The respondent Board has filed a counter affidavit inter alia contending
that the tentative cost of Rs.3,20,000/- is not for the entire land but it is
only for the standard size plot i.e., 2800 sq.ft only. The Thanjavur
Neighbourhood Scheme was developed under a phased manner and the houses were
constructed in phases I to VI. The house No.797, is situated in phase No.IV, was
allotted in favour of the petitioner under the Government discretionary quota.
The said plot is having a total plinth area of 3563 Sq.ft. During July 1994, the
tentative cost was determined on the standard size plot of 2800 sq.ft without
fixing the extra amount 10% for corner plot and additional amount for extra land
cost.

7.It is further submitted by the respondent that as per G.O.Ms.No.1666,
dated 16.12.1988, whenever the houses are allotted under Government
discretionary quota the capitalization should be made for initial deposit and
monthly instalments. In terms of the said order, the cost of capitalized and
allotment order was issued to the petitioner on 28.07.1994. It is further
submitted that no due certificate issued on 07.08.2005 is with a condition that
the allottee to pay the amount, if the Audit Branch announced any amount left
out in her favour. It is further submitted that the final cost of the scheme
for Phase I to VI finalized by the Board, by proceedings dated 14.08.2006 and
for the allotment made under Phase IV, the cost has been fixed for the land at
Rs.55,000/- per ground as on 31.12.1993. Hence, before the final cost was fixed
for the land the Board had issued demand letter on 06.12.2005 to remit a sum of
Rs.1,489/- as outstanding balance on the tentative cost. After finalization of
the final cost, the demand letter was issued on 18.09.2006. Since it was some
calculation error another demand letter was issued 25.10.2006 demanding
Rs.2,11,400/-. Therefore, it is submitted that there is no error in the said
calculation. It is further submitted that when the petitioner has admitted to
pay the amount for the extra land cost for the corner plot, she is also bound to
pay the interest as per the rules and regulations of the Board. It is further
submitted that until the sale deed is issued for the land, the Board is entitled
to claim the additional cost. Based on the above pleadings, learned counsel for
the respondent Board prayed for dismissal of the above writ petition.

8.Heard Mr.K.K.Ramakrishnan, learned counsel for the petitioner and
Mr.Pala Ramasamy, learned Special Government Pleader for the first respondent
and Mr.A.Kannan for the respondents 2 and 3 and perused the entire materials
available on record.

9.Learned counsel for the petitioner after reiterating the contentions
raised in the affidavit filed in support of the writ petition would draw the
attention of this Court to the sketch appended to the order of allotment and
submit that it has been clearly mentioned that the extent of property is 1
ground and 1163 sq.ft and the sketch also gave a linear measurements of the
plot. Therefore, it is submitted that the respondent Board cannot now demand
additional cost on the ground that the plot is a corner plot and therefore, the
original tentative cost was calculated on standard size plot 2800 sq.ft and they
are not entitled to additional amount.

10.Learned counsel would further submit that by the various demands issued
on different dates as mentioned above, it is not clear as to how the Board had
arrived at the said figure and this confusion itself is sufficient to set aside
the demand.

11.Learned counsel would further contend by relying upon the various
conditions in the lease cum sale agreement and state that absolutely no
justification for the respondent Board and would state that there is no
condition in the lease cum sale agreement for a demand of such additional cost
and more particularly, the interest. Learned counsel for the petitioner would
further submit that the petitioner had given a detailed representation on
21.11.2006 wherein after disputing the correctness of the calculation of the
petitioner, the second respondent directed the petitioner to pay the additional
amount for the extra land to the extent of 752 sq.ft. However, learned counsel
would submit that there is absolutely no justification on the part of the
respondent Board in demanding interest.

12.Learned counsel would also place reliance on the decision of this Court
in A.Saravanan Vs. The Executive Engineer cum Administrative Officer and
others reported in 2007 (5) CTC 340 and contend that for capitalisation of
interest charges were not covered by agreement, advertisement, prospectus or
allotment orders and therefore, capitalisation of interest would not come within
the purview of clause in agreement which enabled fixation of final price at it
contemplated only final compensation and cost of construction and not
capitalization of interest. On the above grounds, the learned counsel would
submit that the petitioner is ready and willing to pay the cost for the
additional extent of land but demand for interest has to be set aside.

13.It is seen from the orders of allotment dated 28.07.1994 that the cost
of the houses including the tentative cost of the land fixed at Rs.3,20,004/-.
It is further stated in the order of allotment, the final price of the land due
to the increase, cost of development charges, provision of amenities etc., will
be determined only after all suits filed for determination of land cost has been
disposed of and after all the land amenities, development charges etc., are
finalised. This increase or difference in cost, if any should be paid by the
allottee on demand. It is further stated that the balance cost of the house
inclusive of the tentative cost of the land with interest at 15.75% per annum
should be paid in monthly instalments within a period of 14 years at the rate of
Rs.2,716/- per annum and the provisional monthly maintenance charges is Rs.60/-
in totalling Rs.2,776/- and penal interest shall be charged for belated payment
at 18.75% per annum.

14.In the sketch given to the petitioner, as noted above, the extent of
the property has been mentioned as 1 ground and 1163 sq.ft with linear
measurements of 63 feet north to south on the eastern side 70 feet north to
south on the western side, 44 feet east to west on the northern side and 51 feet
6 inches east to west on the southern side together with a splay of 10 feet in
the north eastern corner. This sketch has been signed by the third respondent,
Head surveyor, Thanjavur Housing Unit and Surveyor, Thanjavur Housing Unit.
Therefore, it is to be noted that at the time of allotment, the extent which was
allotted to the the petitioner was 1 one ground and 1163 sq.ft. and it cannot be
now state by the Board that the cost has been arrived at based on the standard
size of the plot namely, 2800 sq.ft. In any event, the respondent Board now
pleads that it is a mistake. If that be the case, such a wrong order or wrong
fixation shall not be allowed to stand and a party cannot be allowed to get an
unintended benefit on account of wrong committed by a statutory authority. This
error is liable for correction and the petitioner cannot invoke the doctrine of
promissory estoppel. It is to be noted that the petitioner has also agreed that
she is ready and willing to pay the additional land cost for the land to the
extent of 752 sq.ft.

15.The only issue to be considered is as to whether the petitioner could
be called upon to remit the interest especially in the facts and circumstances
of the case.

16.Learned Standing counsel for the respondents Board would submit that in
terms of the conditions in the agreement, the Board is entitled to demand
interest. Learned standing counsel would place reliance upon Clause 32 of the
Lease cum Sale Agreement stating that in all matters, the decision of the third
respondent, in the instant case final and binding.

17.After perusing the entire materials on record as well as the after
going through the pleadings and hearing the arguments, I am of the view that the
stand adopted by the respondent Board is wholly unsustainable. It is true that
under the terms and conditions of the Board, interest is contemplated for the
payment of installments and penal interest is contemplated in the event of
default. This peculiar contingency which has arisen in this case is not covered
under any of the conditions in the agreement. In such circumstances, the
respondent Board cannot contend that the orders passed by them are final in
terms of Clause 32 of the Lease cum Sale Agreement. The mutual rights and
obligations between the allottees and Housing Board is pursuant to a contract
which is under the allotment order and Lease cum Sale Agreement. Therefore any
of the obligations on the parties to the contract has to be traced only to the
conditions of allotment and the respondent Board cannot rely upon any other
instructions. Clauses 14 and 32 cannot automatically give a right to the
respondent Board for the purpose of demanding interest. The interest in the
present case is penal in nature in the sense it is an additional burden to the
petitioner for no default committed by the petitioner. Admittedly, there is no
default in the payment of instalments as per the original schedule of payment.
It is only much after the payment, the Board had now resorted to demand this
additional amount stating that the extent has not been properly mentioned. If
that be the case, the said amount for the additional extent would become payable
on the date when such a demand is raised. In fact, the petitioner has also
agreed to pay the said amount. Therefore, the question of computing the interest
for the cost of the additional extent of 752 sq.ft. does not arise and the
respondent Board cannot demand interest. Hence, the writ petition is allowed.
The impugned order is quashed and the petitioner is directed to pay the
additional amount of land cost to the extent of 752 sq.ft and the sale deed
shall be executed and registered in favour of the petitioner without demanding
any interest on the additional land cost payable for the extent of 752 sq.ft. No
costs. Consequently, M.P.(MD)No.2 of 2007 is closed.

Sms

To

1.The Secretary to Government,
Housing & Urban Development,
Fort St., George,
Chennai – 600 009.

2.The Assistant Secretary,
Tamil Nadu Housing Board,
Nandanam,
Chennai – 600 035.

3.The Executive Engineer,
& Administrative Officer,
Thanajavur Housing Unit (TNHB)
New Housing Unit Colony,
Thanjavur – 5.