High Court Punjab-Haryana High Court

Barmalt (India) Pvt. Ltd vs State Of Haryana And Others on 26 November, 2009

Punjab-Haryana High Court
Barmalt (India) Pvt. Ltd vs State Of Haryana And Others on 26 November, 2009
CWP No.2805 of 2008                                            [1]

IN THE HIGH COURT OF PUNJAB                      AND HARYANA AT
                CHANDIGARH.



                              C. W. P. No. 2805 of 2008

                              Date of Decision: 26 - 11 - 2009



Barmalt (India) Pvt. Ltd.                              ....Petitioner


                              v.

State of Haryana and others                            ....Respondents



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                              ***

Present:    Mr.Arun Jain, Sr. Advocate with
            Mr.Vishal Goyal, Advocate
            for the petitioner.

            Mr.Sunil Nehra, AAG, Haryana
            for respondent No.1.

            Mr.Raman Gaur, Advocate
            for respondents No.2 and 3.

                              ***

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Petitioner-company has filed the present writ petition assailing

the impugned demand of Rs.2,81,46,805/- on account of external

development charges. These external development charges have been

raised vide demand notices dated 3.12.2007 and 6.2.2008, Annexures P12

and P14 respectively.

Since the controversy is under narrow compass, therefore, facts

which are necessary are stated. The land on which the petitioner-company
CWP No.2805 of 2008 [2]

is having its factory, was notified for acquisition under Section 4 of the

Land Acquisition Act, 1894 (hereinafter to be referred as, `the Act’).

Petitioner-company had filed objections under Section 5 of the Act and the

Government agreed to release land of the petitioner-company on 17.1.1985.

Clause 2(a) of the agreement executed on 5.12.1984 read as under:-

“(a) That the Promisee shall pay proportionate development

charges which shall be a first charge on the said land as

and when required and as determined by the Director in

respect of the external development works which may be

carried out in the area for the benefit of the said land.”

During the pendency of writ petition, Government of Haryana

issued another policy on 8.7.2002 (hereinafter to be referred as `2002

Policy’). It is not disputed that case of the petitioner fall under para 3 of the

policy. Para 3 of 2002 Policy read as under:-

“3. Review of development charges in respect of released

land only:-

In the case of released land it has been decided that full

development charges as intimated vide office letter No.22860-

72 dated 14.08.96, may not be charged. In such cases it has

been decided that internal development charges (I.D.C.) may

not be charged and external development charges may be

recovered at the following rates:-

      S.No. Size of land               Zones                 Rates of E.D.C.

      1.     Upto 75 sq. yd. In all three zones         Rs.100/- per S. yd.

      2.     From 75 sq. yd. High potential zone        Rs.150/- "
             To 500 sq. yd. Medium potential            Rs.125/- "
                             Zone,
                             Low potential Zone          Rs.100/- ''
 CWP No.2805 of 2008                                               [3]


      3.    More than 500 High potential zone           Rs.200/- "
            sq. yd.       Medium potential              Rs.175/- "
                          Zone,
                          Low potential Zone            Rs.150/- ''

These development charges will be recovered as follows:-

(i) 25% before the land is released.

(ii) 75% in six annual installments along with 10% interest

per annum.

These facilities will also be given to the old cases where

beneficiaries have not paid the development charges or have

partly paid the development charges which will be adjusted

against the amount recoverable as per the above said rates.

These development charges will be valid upto 31.12.2002 after

which simple interest @ 10% will be added per annum.”

On the last date of hearing, Accounts Officer, Estate Office-II, HUDA,

Gurgaon submitted a calculation chart regarding the amount payable by the

petitioner-company. For facility of reference calculations furnished to this

Court are reproduced below:-

           Total (EDC) cost                  Rs.1,29,89,350.00
           As on 31.12.02 (As per HUDA
           policy dt. 08.07.02)
           Paid 13.10.1997 =Rs.601991.00    Rs.31,01,991.00
           Paid 06.02.2001 =Rs.2500000.00
                                            Rs.98,87,359.00

Delay interest @ 14% from Rs.41,52,691.00
01.01.03 to 31.12.2005 on
Rs.98,87,359.00 (3 years)
Delay interest @ 12% from Rs.38,56,070.00
01.01.06 to 31.3.09 on
Rs.98,87,359.00 (39 Months)
Delay interest @ 15% from 11,12,328.00
01.04.09 to 31.12.09 on
Rs.98,87,359.00 (9 Months)
Total recoverable 1,90,08,448.00
CWP No.2805 of 2008 [4]

Mr.Arun Jain. Senior Advocate appearing for the

petitioner-company state that as per para 3 of 2002 Policy, after

Rs.200/- per square yards are paid as external development charges,

only 10 per cent simple interest can be added per annum. Therefore,

as per calculation charge an error has been committed by the

respondents to charge 14 per cent, 12 per cent and 15 per cent interest

for different periods. To controvert this, Mr.Raman Gaur has stated

that 2002 Policy is to be read along with policy dated 14.8.1996

(hereinafter to be referred as, `1996 Policy’) which has been attached

as Annexure R3/1 with the written statement. 1996 Policy regarding

old cases read as under:-

“Old Cases

i) 25% within 30 days from the date of communication.

ii) Balance 75% in lump-sum within 120 days of the date of

communication without interest.

Or

In 4 equal annual instalments along with interest @ of 15% p.a.

or such higher rate as may be decided by the State Govt./

Authority from time to time. In case the payment is not made in

time penal interest @ 18% p.a. Shall be leviable as per the

policy of the Authority or such higher rate of interest as may be

decided by the State Govt./Authority from time to time.

You are, therefore, requested to take necessary action

recover the development charges from the released land and the

cases of change of land use in the fresh cases as well as old

cases according to the above decision of the Authority.

CWP No.2805 of 2008 [5]

You are also requested to send the statement of old cases

in the placed below Performa within one month where lands

has been released and the change of land use has been allowed

so that the development charges are worked out according to

the decision of the Authority and intimated to you for its

recovery from beneficiaries.”

Mr.Jain has stated that if 10 per cent interest is applied to the

calculation chart furnished by the Accounts Officer, then the amount which

is to be paid as on 31.12.2009 comes to Rs.1,68,08,510/-. He submitted that

this amount shall be paid on or before 31.12.2009 by the petitioner-

company. Regarding the remaining amount which comes to Rs.22 lacs,

there is a dispute between the parties regarding the rate of interest to be

applied.

Counsel for the parties are in agreement that for determination

of the amount due, the matter can be referred to the Arbitrator.

In Civil Writ Petition No.8685 of 2008, the Chief

Administrator, Haryana Urban Development Authority appeared before this

Court and made a statement regarding amicable resolution of the dispute

where HUDA is a party. It will be apposite here to reproduce a portion of

the statement made by the Chief Administrator:-

“It is further submitted that where there is delay in

payment, according to Schedule, and in case the allottees are

ready to make the payment, to facilitate the same, Haryana

Urban Development Authority has adopted a policy that after

April 2000 simple interest will be charged earlier thereto

compound interest is liable to be paid. Mr.Gupta states that
CWP No.2805 of 2008 [6]

necessary policy will be formulated qua the interest which is to

be calculated and charged before 2000 so that Permanent Lok

Adalat is able to arrive at amicable resolution of the dispute.

Mr.Gupta has further stated that in those cases where

recovery of the amount has been stayed by this Court and cases

are pending for last more than three years, the concerned officer

of the Haryana Urban Development Authority will be

authorisied to waive off penal/compound interest and

allottee/housing society will be provided an opportunity to pay

the amount in instalments. He has further submitted that in all

other cases where plots have been resumed taking into

consideration that dispute ought to be resolved Haryana Urban

Development Authority will adopt a positive approach.”

Copy of the order dated 16.11.2009 passed in Civil Writ

Petition No.8685 of 2008 is taken on record. The parties are also in

agreement that any retired Judge of this Court who is a member of

Permanent Lok Adalat may be appointed as Arbitrator. Accordingly, the

Senior Most Presiding Judge of the Lok Adalat may himself act as an

Arbitrator or assign the matter to any other Judge who is a member of

Permanent Lok Adalat. The Arbitrator shall fix his own remuneration. The

remuneration of the Arbitrator shall be paid by the petitioner-company. The

Arbitrator shall take into consideration Annexure P16, 2002 Policy and

Annexure R3/1, 1996 Policy along with order dated 16.11.2009 passed by

this Court in Civil Writ Petition No.8685 of 2008. The Arbitrator shall

decide the matter within two months from the date of receipt of certified

copy of this order. The parties are also in agreement that decision of the
CWP No.2805 of 2008 [7]

Arbitrator shall be binding upon them. With these observations, the present

writ petition is disposed of.

( KANWALJIT SINGH AHLUWALIA )
November 26, 2009. JUDGE
RC