R.S.A.No. 1680 of 2009 (O&M) 1
In the High Court of Punjab and Haryana at Chandigarh
R.S.A.No. 1680 of 2009 (O&M)
Date of decision: 28.10.2009
C.S.I.O. Co-op Group Housing Society (Regd.)
......Appellant
Versus
The Haryana Urban Development Authority and another
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr. A.S.Grewal, Advocate,
for the appellant.
****
SABINA, J.
Plaintiff -appellant filed a suit for declaration and
permanent injunction, which was decreed by the Additional Civil
Judge (Sr.Divn.), Panchkula vide judgment and decree dated
28.4.2007. In appeal, the said judgment and decree were set aside
by the Additional District Judge, Panchkula vide judgment and
decree dated 17.11.2008 and the suit of the plaintiff was dismissed.
Hence, the present appeal by the plaintiff.
Brief facts of the case, as noticed by the lower appellate
R.S.A.No. 1680 of 2009 (O&M) 2
Court in para Nos. 2 and 3 of its judgment, are as under:-
“2. Sans un-essentials, the facts of this case are
that the Haryana Urban Development Authority (for short
‘the HUDA’) was established by the Government of
Haryana to provide better residential accommodation to
the public in the Urban Area at concessional rates and
therefore, HUDA launched a scheme for Group Housing
Societies in 1983 but the same did not get good response
from the public and, therefore, the HUDA has launched a
fresh Group Housing Scheme in 1990 and main feature of
the same was that developed sites would be allotted to
the Societies on ‘ no profit no loss basis’. It was pleaded
that the plaintiff society was allotted uneven sites whereas
in the brochure it was mentioned that the developed sites
will be allotted. The plaintiff society has devloped the
sites after spending huge amount and now they are
feeling cheated that they are being burdened with
unreasonable costs without any justification. In
Panchkula the defendant has allotted the land to the
plaintiff in Sector 20, Panchkula with a view to
accommodate maximum number of employees in
comparatively minimum area of land in this respect, the
applications were invited by the HUDA through
newspaper. Twenty number of interested persons formed
R.S.A.No. 1680 of 2009 (O&M) 3the plaintiff society and applied for the land. The land
was allotted to the plaintiff society at the rate of Rs.1206/-
per sq. meters and the total area of the society is 2000
sq. meter and three storey building consisting of 20 flats
were constructed over the land. It was the case of the
plaintiff society that they applied for the land in Sector 20,
Panchkula as the HUDA had mentioned in their brochure
that the land will be allotted on ‘no profit no loss basis’
and all the basic facilities will be provided at very
reasonable rates; that the said land was acquired by the
HUDA at the rate of Rs.25/- per sq. meters which is 48
times of the amount paid to the land owners. The HUDA
has paid near about 2.55 crores approximately to the land
owners for 254.75 acres of land whereas they charged
from the society @ Rs.1206/- per sq. mtrs. And collected
an amount of Rs.43.93 crores against allotment of only
91.07 acres of land out of 254.75 acres of land. It was
further the case of the plaintiff that the compensation has
been enhanced in favour of the land owners at the rate of
Rs.135/- per sq. mtrs. and on this account, the HUDA
has to pay to the land owners an amount of Rs.13.76
crores approximately and in view of the above mentioned
enhancement the HUDA has issued alleged notice under
challenge to the Society for payment of additional cost at
R.S.A.No. 1680 of 2009 (O&M) 4the rate of Rs.811.85 per sq. mtrs. In this way, the total
amount payable by the Societies along is Rs.29.92 crores
approximately for 91.07 acres of land; that on
mathematical calculations, it is found that HUDA paid
Rs.16.31 crores for 254.75 acres of land and being
charged Rs.73.85 crores from the plaintiff society for
91.07 acres of land. It was the case of the plaintiff
society that HUDA has already recovered excess amount
from the group housing society at the time of allotment
and the HUDA can bear the cost of enhancement from
surplus fund lying deposited with the HUDA and
additional amount was justified and was against the
principle of natural justice. The plaintiff-society
challenged the notice issued by defendant No.2 under
Section 17(2) of the HUDA Act 1977 for the recovery of
the alleged amount i.e. at the rate of Rs.811.85 paise per
sq.mtrs. which is totally arbitrary, illegal, null and void,
abinitio, ultra vires unconstitutional. It was specifically
pleaded that HUDA having allotted a plot to the allottees
on ‘no profit no loss basis’ could not charge Rs.811.85
per sq.mtrs and calculated the enhance price only at the
rate of Rs.447/- per sq.mtrs. which is totally arbitrary and
against the well settled principles of law. On failure of
defendants to admit the claim of the plaintiff, the present
R.S.A.No. 1680 of 2009 (O&M) 5suit was brought.
3. Defendants filed written statement and
opposed the suit on law and facts questioning jurisdiction
and disputing cause of action and locus standi in favour
of the plaintiff society and pleaded concealment of facts;
non-joinder of necessary parties and want of statutory
notice. On merits, it was alleged that a fully developed
site was allotted to the plaintiff society and with all basic
amenities were available; that the allotment letter issued
on 15.6.1995, it was clearly mentioned in para No.6 that
the price was tentative and was subject to enhancement
of the cost of land by competent authority under the Land
Acquisition Act and that additional price was to be paid
within 30 days of the demand. It was further alleged that
the plaintiff society had executed an agreement dated
17.9.1994 prior to issuance of allotment letter agreeing
that the price was tentative and further agree to pay
enhanced amount if any within 30 days from the date of
demand. It was pleaded that total liability of the
plaintiff/society was worked out on the basis of rate
awarded by the competent court which was Rs.678.80
per sq. yard or Rs.811.85 per sq.mtrs. The defendants
denied the entire claim of the plaintiff society and prayed
for dismissal of the suit with costs.”
R.S.A.No. 1680 of 2009 (O&M) 6
On the pleadings of the parties, following issues were
framed by the trial Court:-
“1. Whether notice dated 14.10.2003 issued by
defendant No.2 is illegal, null and void? OPP
2. If issue No.1 is proved, whether the plaintiff is
entitled for decree of permanent injunction as prayed for
as well as to declaration as mentioned in the plaint? OPP
3. Whether the suit is not maintainable? OPD
4. Whether the jurisdiction of Civil Court is
barred under Section 50 of HUDA Act? OPD
5. Whether the plaintiff has no locus standi and
cause of action to file the present suit? OPD
6. Whether the suit is bad for mis-joinder and
non-joinder of necessary parties? OPD
7. Whether the plaintiff has concealed the true
and material facts from the court? OPD
8. Whether the suit of the plaintiff is pre-mature
without availing efficacious remedy under HUDA Act?
OPD
9. Relief. “
After hearing learned counsel for the appellant, I am of
the opinion that the present appeal is devoid of any merit and
deserves to be dismissed.
The facts in this case are not much in dispute. The
R.S.A.No. 1680 of 2009 (O&M) 7
plaintiff-society was allotted land in Sector 20, Panchkula for
consideration of Rs.1,206/- per square meters vide allotment letter
dated 15.6.1995. The land was acquired by the defendants for
establishment of the residential sectors. The society was to work on
‘no profit no loss’ basis. However, after the enhancement of land
acquisition compensation, the defendants worked out cost of
enhancement to be recovered from the allottees. Clause 6 of the
allotment letter, as reproduced by the learned Additional District
Judge, in para 12 of the impugned judgment, reads as under:-
“The above price is tentative to the extent that any
enhancement in the cost of land awarded by the
competent authority under the Land Acquisition Act
shall also be payable proportionately as determined
by the authority. The additional price determined
shall be paid within 30 days of its demand”
Thus, as per the said clause, the price fixed by the
defendants was tentative and was subject to enhancement of cost of
land by the competent authority. The society had agreed to the
terms and conditions of the allotment letter. Hence, the learned
Additional District Judge rightly held that it was not open to the
plaintiff-society to challenge the demand for additional price as
arbitrary or unjustified. The defendants were legally entitled to ask
for additional price from the society / its members on account of
enhancement of land acquisition compensation.
R.S.A.No. 1680 of 2009 (O&M) 8
In the facts of the present case, the judgments relied
upon by learned counsel for the appellant in P.G. Gupta v. State of
Gujarat and others 1995 Supp(2) SCC 182 and U.P.Avas Evam
Vikas Parishad and another v. Friends Coop.Housing Society
Ltd. And another 1995 Supp (3) SCC 456 fail to advance the case
of the appellants as these are based on different facts.
No substantial question of law arises in this regular
second appeal. Accordingly, the same is dismissed.
(SABINA)
JUDGE
October 28, 2009
anita