Judgements

H.U.D.A. And Ors. vs Gaja Nand Gupta on 8 October, 2001

National Consumer Disputes Redressal
H.U.D.A. And Ors. vs Gaja Nand Gupta on 8 October, 2001


ORDER

J.K. Mehra, J. Member

1. In this case the grievance of the Petitioner is that the Respondent had sought refund of the amount of Rs. 1,29,234/- deposited on allotment of Plot No. 435-P in Sector-23, HUDA Colony, Bhiwani on 4.9.1991. But neither the possession of the said plot was offered nor any plot in the alternative was given to the Respondent. In that view, the Respondent applied for the refund of his money together with interest. The case of HUDA was that under their policy whosoever voluntarily surrenders any allotment and wants refund, they are entitled to deduct 10% of the price. That would be the case only in voluntary surrender of the plot. Such is not the case in the present Petition. In fact it is failure of HUDA to honour its letter of allotment and to offer either the plot allotted or any other plot in alternate which forced the Respondent to seek refund of his money.

2. In that view of the matter, the State Commission as well as District Forum have not committed any error in allowing full refund. District Forum had granted 12% interest on the said amount as well as Rs. 3,000/- as compensation. State Commission deleted the compensation and affirmed the rest of the order. We see no infirmity in the order of the State Commission which calls for our interference under Section 21 of the Consumer Protection Act. Revision Petition is dismissed.