Judgements

State Of Punjab And Ors. vs Gurcharan Singh And Anr. on 20 December, 2002

National Consumer Disputes Redressal
State Of Punjab And Ors. vs Gurcharan Singh And Anr. on 20 December, 2002
Equivalent citations: I (2003) CPJ 269 NC
Bench: D W Member, R Rao, B Taimni


ORDER

D.P. Wadhwa, J. (President)

1.
Against the order dated 8.7.1999 of the Punjab State Consumer Disputes Redressal Commission deciding two appeals only one revision petition has been filed. This is irregular. In normal circumstances, we would have treated this petition only in respect of Gurcharan Singh and not in respect of Mohinder Singh who had filed a separate complaint and after dismissal of the same by the District Forum, had filed separate appeal. Since common question of law and facts arise, State Commission decided both these appeals by the impugned order. We reject the argument of the learned Counsel for the petitioners that one revision was maintainable against an order disposing of two appeals, However, if we direct the petitioner at this stage to file separate revision petition in the case of Mohinder Singh prejudice may be caused. We, therefore, direct Registry to treat this revision petition as two revision petitions and register as Revision Petition Nos. 2128 and 2128A of 1999. The later being revision in the case of Mohinder Singh.

2. To decide these two matters we take up the case of Gurcharan Singh. His dispute pertains to allotment of a booth in Phase-I, Urban Estate at Phagwara in the State of Punjab, which was allotted to him on the basis of draw of lots on 16.12.1986. Gurcharan Singh deposited Rs. 1,417.50 being 25% of the price of the booth. Price of the booth was Rs. 5,670/-. He was issued allotment letter on 21,1.1987. Another letter, was written to him on 30.10.1991 by the Estate Officer, Urban Estate, Jallandhar informing him that he had not paid the balance of the price of the booth. In fact this letter was a 15 days’ notice to Gurcharan Singh to make the payment of the balance amount within 15 days, which he did. As a matter of fact, such type of notices were issued to all the allottees of the booths who had not made the balance payment and one such allottee was Ranjit Singh. It may also be noticed that allotment was made in favour of Gurcharan Singh and other being migrants on account of riots after the
assassination of Smt. Indira Gandhi, Prime Minister of India. It was the case of these persons that they could not make the balance payment within the period prescribed in view of their being in dire circumstances and having no source of income. It was submitted that in pursuance of the policy of the State Government by their letter dated 20.12.1989 to provide yet another opportunity to be Sikh migrants, letter dated 30.10.1991 was issued by the Estate Officer of Punjab Urban Estate. Since the amount was deposited as required, Gurcharan Singh and others became entitled to possession of the booth. However, they received a letter dated 25.3.1994 from PUDA (Punjab Urban Planning and Development Authority) cancelling their allotment. This led to filing of the complainants which were dismissed by the District Forum on the ground that by the time letter dated 30.10.1991 was written by the Estate Officer he had no authority to do so as the Urban Estate since vested in PUDA.

3. Gurcharan Singh and Mohinder Singh filed appeals before the State Commission which allowed the same and set aside the orders of the District Forum. It was held that denial of booths to Gurcharan Singh and Mohinder Singh who were bona fide allottees amounted to deficiency in service and order cancelling the allotment was set aside.

4. Aggrieved from this order of the State Commission, these two revision petitions have been filed. It has been strenuously argued by Mrs. Rachna Joshi Issar, learned Counsel for the petitioners that letter dated 30.10.1991 by the Estate Officer, Urban Estate, Jallandhar was of no effect and void and any extension of time was illegal and since the complainants had not deposited the balance of the amount within seven days of the allotment, it automatically stood cancelled and it was a correct decision of PUDA to cancel the allotment in their favour. Reference was made to a communication dated 29.4.1991 from the Secretary to the Government of Punjab in the Department of Housing and Urban Development transferring all the assets pertaining to the existing Urban Estate in Punjab

and vesting the same in the Punjab Housing and Development Board under the provisions of Punjab Urban Estates (Development & Regulation) Act, 1964 under the specified terms and conditions. In this order we are unable to find any Bar on the State Government to grant any further opportunity to the allottees extending time to make deposit of the balance amount. A submission was made by learned Counsel for the petitioners that though the letter dated 20.12.1989 was addressed to Estate Officer by the State of Punjab, the letter extending time was issued almost a year after that. For that, however, no blame can be placed on the shoulders of the allottees. It was a policy decision. Letter dated 20.12.1989 did not specify the time during which allottees were to be informed and given further time. The Punjab Regional and Town Planning and Development Act, 1995 received the assent of President of India on 26.5.1995 and it was thereafter that it came into force. It is not clear to us why it took three years for the PUDA to cancel allotment after whole of the amount had been paid by Gurcharan Singh and Mohinder Singh. In this context, we may also consider the case of Ranjit Singh. He was similarly situated as Gurcharan Singh and Mohinder Singh. He was also given extension of time to deposit balance amount by letter dated 30.10.1991 and which amount he deposited within 15 days of the time granted by this letter. Then by letter dated 20.12.1991 allotment was made to him and possession given. Again it is not clear to us why cases of Gurcharan Singh and Mohinder Singh should have been differently treated. It is not that allotment of Ranjit Singh has been cancelled.

5. Both the complainants are migrants and it is on that account allotments of booths were made to them. They could not make deposit of whole of the amounts of the sale price as they were not having sufficient funds because of their having been migrated. It was on that account that subsequently State Government took a policy decision extending time for payment of the balance amount of allotment. When letter was written to them by Estate Officer giving

them 15 days’ time, they made balance payment within this period. We do not think PUDA was justified in cancelling the allotment after three years of complainants making whole payment. As noted above, the Punjab Regional and Town Planning and Development Act, 1995 came into force after 26.5.1995.

We would, therefore, dismiss the revision petitions.

We are happy to record that Mrs. Issar in
all fairness brought to our notice a
communication dated 1.10.2001 from the Chief
Administrative Officer, PUDA, Jallandhar to the
Chief Administrative Officer, PUDA,
Chandigarh bringing out all the relevant
circumstances and making a plea that the cases
of Gurcharan Singh and Mohinder Singh be
considered sympathetically and
recommendation was made for allotment of
booths to them. We hope in the circumstances
of the case, without considering the niceties of
law, Chief Administrative Officer, PUDA at
Chandigarh will take pragmatic view of the
matter and without further controversy allow
the allotment of booths to the complainants,
Gurcharan Singh and Mohinder Singh.