Supreme Court of India

Ghaziabad Development Authority vs Balbir Singh on 3 December, 2004

Supreme Court of India
Ghaziabad Development Authority vs Balbir Singh on 3 December, 2004
Bench: H.K. Sema, Tarun Chatterjee
           CASE NO.:
Appeal (civil)  7173 of 2002

PETITIONER:
Ghaziabad Development Authority 

RESPONDENT:
Balbir Singh

DATE OF JUDGMENT: 03/12/2004

BENCH:
H.K. SEMA & TARUN CHATTERJEE

JUDGMENT:

J U D G M E N T

O R D E R

Heard the parties.

This appeal is directed against the judgment and award passed by the
National Consumer Disputes Redressal Commission (in short `the
Commission’) awarding interest @ 18% per annum. In view of the order
that we propose to pass, necessary facts leading to the filing of the present
appeal are obviated. In fact, the appellant has deposited/paid the entire
amount of 18% interest and in that view of the matter the appeal is virtually
rendered infructuous in view of the order rendered by this Court in
Ghaziabad Development Authority v. Balbir Singh (2004) 5 SCC 65:

24. “We clarify that in all cases where interest has already
been paid @ 18% irrespective of the above order, the
authority will not be entitled to call upon the party to
refund the amount which has already been paid.”

This Court after threadbare consideration of the submissions in Balbir
Singh’s case (supra) in paragraphs 8, 9, 22 and 23, by way of illustrations,
as to under what circumstances interest @ 18% would be justifiable.

8. “However, the power and duty to award compensation
does not mean that irrespective of facts of the case
compensation can be awarded in all matters at a uniform
rate of 18% per annum. As seen above, what is being
awarded is compensation i.e. a recompense for the loss or
injury. It therefore necessarily has to be based on a
finding of loss or injury and has to correlate with the
amount of loss or injury. Thus the Forum or the
Commission must determine that there has been
deficiency in service and/or misfeasance in public office
which has resulted in loss or injury. No hard-and-fast
rule can be laid down, however, a few examples would
be where an allotment is made, price is received/paid but
possession is not given within the period set out in the
brochure. The Commission/Forum would then need to
determine the loss. Loss could be determined on basis of
loss of rent which could have been earned if possession
was given and the premises let out or if the consumer has
had to stay in rented premises then on basis of rent
actually paid by him. Along with recompensing the loss
the Commission/Forum may also compensate for
harassment/injury, both mental and physical. Similarly,
compensation can be given if after allotment is made
there has been cancellation of scheme without any
justifiable cause.

9. That compensation cannot be uniform and can best be
illustrated by considering cases where possession is being
directed to be delivered and cases where only monies are
directed to be returned. In cases where possession is
being directed to be delivered the compensation for
harassment will necessarily have to be less because in a
way that party is being compensated by increase in the
value of the property he is getting. But in cases where
monies are being simply returned then the party is
suffering a loss inasmuch as he had deposited the money
in the hope of getting a flat/plot. He is being deprived of
that flat/plot. He has been deprived of the benefit of
escalation of the price of that flat/plot. Therefore the
compensation in such cases would necessarily have to be
higher. Further if the construction is not of good quality
or not complete, the compensation would be the cost of
putting it in good shape or completing it along with some
compensation for harassment. Similarly, if at the time of
giving possession a higher price or other amounts are
collected unjustifiably and without there being any
provision for the same the direction would be to refund it
with a reasonable rate of interest. If possession is refused
or not given because the consumer has refused to pay the
amount, then on the finding that the demand was
unjustified the consumer can be compensated for
harassment and a direction to deliver possession can be
given. If a party who has paid the amount is told by the
authority that they are not in a position to ascertain
whether he has paid the amount and that party is made to
run from pillar to post in order to show that he has paid
the amount, there would be deficiency of service for
which compensation for harassment must be awarded
depending on the extent of harassment. Similarly, if after
delivery of possession, the sale deeds or title deeds are
not executed without any justifiable reasons, the
compensation would depend on the amount of
harassment suffered. We clarify that the above are mere
examples. They are not exhaustive. The above shows
that compensation cannot be the same in all cases
irrespective of the type of loss or injury suffered by the
consumer.

22. In Civil Appeal No. 7224 of 2002 the respondent had
applied for a house in a scheme floated in 1992. He had
paid the entire cost. He had been allotted a flat and
issued a reservation letter. Yet no possession was given.
Thereafter, in 1996 the respondent was informed that for
unavoidable reasons the house has been allotted to
somebody else and if he desires, he can obtain an
alternate flat at a much higher price. This, therefore, is
also a case where there is absolutely no justifiable reason
why the party has not been delivered possession of the
flat which had been allotted to him nor has any offer been
made to return his money with interest. Instead the body
has asked the party to apply for an alternate flat at a
higher rate. In our view, on these facts the award of
interest at the rate of 18% is justified. It is not just
interest on the amount invested but is also compensation
for the harassment and agony caused to the allottee. We
have given these two instances only by way of
illustrations.

23. As stated above, the interest, in both these cases will be
payable from the date the monies were paid till they are
retained or deposited in court/tribunal. We, however,
clarify that merely because we are maintaining awards of
interest, it must not be taken to mean that in future the
Commission/Forum must not work out compensation
under various heads and that they can continue to grant
interest only by way of damages/ compensation.”

Mr. Vijay Hansaria, learned Senior counsel, however, contended that
interest should be reckoned from the “date” of deposit to the “date” of offer
of possession and not actual taking of possession. He, therefore, contended
that when the body offers to the allottee for taking of possession and if the
allottee does not take possession without assigning any reasons nor reply to
the offer of possession, no interest from the date of offer would be accrued
on the amount deposited by the allottee. There is some substance in this
contention. Now the consumers are aware that interest are being awarded
for belated delivery of possession/non-delivery of possession and
unscrupulous consumer may, on one pretext or the other, deliberately avoid
taking of possession with a design to earn more interest. In the present case,
possession was offered on 26.2.1996. The allottee did not take the
possession nor furnished any reply to the offer of possession. He filed a
complaint on 28.2.1996 before the District Forum and ultimately, possession
was delivered on 14.8.1996. In our view, in such a situation, if there is no
reply filed by the allottee assigning the reasons for not being able to take
possession, the rate of interest would be reckoned from the date the amount
is deposited to the date the offer for possession is made by the body.
Similarly, if the allottee replies to the offer stating thereunder the reason for
not taking over the possession, as offered by the body, and the reason
assigned is reasonably acceptable the Commission may then examine the
reasons assigned by the allottee and may pass necessary order. In the
present case, the offer of possession was made on 26.2.1996. Instead of
taking possession or filing reply to the offer, the allottee filed a complaint
before the District Forum on 28.2.1996. Thereafter, the allottee took the
possession only on 14.8.1996. There is nothing on record to show that the
allottee has replied to the letter of offer of 26.2.1996. This being the
position, the allottee would not be entitled to the interest from 26.2.1996 till
possession was delivered on 14.8.1996. As explained above, the position
would have been different had the allottee filed reply to the letter of offer.
As this type of litigation is recurring in nature, we are of the view that
other contentions of Mr. Vijay Hansaria also deserve consideration.
Learned Senior counsel submits that in case of delivery of possession,
albeit belatedly, the rate of interest could be different from non-delivery of
possession/ cancellation of scheme/ offer of alternative plots/flats at higher
price which has already been dealt with by this Court in Balbir Singh’s case
(supra). Normally, a case of delivery of possession, though belatedly,
stands on a different footing from non-delivery of possession at all because
in case of delivery of possession, though belatedly, the allottee also enjoys
the benefit of plot/flat. Generally, in such a situation the rate of interest
should not exceed 12%. However, as already observed by this Court in
Balbir Singh’s case (supra) no hard-and-fast rules can be laid down. In a
specific case where it is found that delay was culpable and there is no
contributory negligence by the allottee resulting in harassment/injury, both
mental and physical, the Forum/Commission would not be precluded from
making an award in excess of 12% interest per annum. Such order must,
however, be supported with reasons.

There is yet another contention of the learned counsel for the
appellant, which requires consideration. Mr. Hansaria submits that the
period the stay granted by the High Court/Court remains operative should
not be counted towards the award of interest. In the present case, the stay
order was operative from 24.4.1991 to 16.12.1993. This Court in Balbir
Singh’s case (supra) has dealt with this contention and held that after the
enquiry if it was found that the authority was prevented from delivery of
possession to anybody by the stay order the interest for the period for which
the stay was operative could be refused. We reiterate the view that in such a
situation the authority could make an inquiry and if the enquiry report
discloses that the developmental activities/construction of the plot/flat comes
to a standstill by reason of interim order thereby prevented the body from
delivery of possession, the interest for the period the stay was operative
could be refused. Similarly, if the inquiry report shows that despite the
operation of the interim order the developmental activities/construction
continued and the body was not prevented from delivery of possession, the
interest could be awarded during such period also.
As the appellant has already deposited/paid 18% interest amount, they
are precluded from calling upon the party to refund the same.
The appeal is, accordingly, disposed of in the above terms.