1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
O.O.C.J.
CONTEMPT PETITION NO.21 OF 2009
IN
SUIT NO.36 OF 2002
Nitin Seth & anr. .... Petitioners
vs
V ijay Lakhani & 4 ors. ... Respondents
ALONG WITH
CONTEMPT PETITION NO.22 OF 2009
ig IN
SUIT NO.36 OF 2002
Rajesh Vora & 3 ors. ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
ALONG WITH
CONTEMPT PETITION NO.23 OF 2009
IN
SUIT NO.36 OF 2002
Dhanraj R. Jain & anr. ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
ALONG WITH
CONTEMPT PETITION NO.24 OF 2009
IN
SUIT NO.36 OF 2002
Saif Ahmed Baig ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
ALONG WITH
CONTEMPT PETITION NO.25 OF 2009
IN
SUIT NO.36 OF 2002
::: Downloaded on - 09/06/2013 14:49:46 :::
2
Raj Chawla ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
ALONG WITH
CONTEMPT PETITION NO.30 OF 2009
IN
SUIT NO.36 OF 2002
Deepak Thakkar ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
ALONG WITH
CONTEMPT PETITION NO.35 OF 2009
ig IN
SUIT NO.36 OF 2002
Shivanand Mamdapur ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
ALONG WITH
CONTEMPT PETITION NO.58 OF 2009
IN
SUIT NO.36 OF 2002
Ramkrishna A. Sabnis ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
ALONG WITH
CONTEMPT PETITION NO.59 OF 2009
IN
SUIT NO.36 OF 2002
Madhu Anup Bheda ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
AND ALONG WITH
CONTEMPT PETITION NO.60 OF 2009
IN
SUIT NO.36 OF 2002
::: Downloaded on - 09/06/2013 14:49:46 :::
3
Devidas K. Bade ... Petitioners
vs
Vijay Lakhani & 4 ors. ... Respondents
Mr. S. S. Joshi for the petitioners.
Mr. S. A. Bhalwal i/b. M/s.Vyas & Bhalwal for respondents 1 and 2.
Ms.Smita Tambe with Ms.J. M. Sidhwa i/b. Mr.Manoj Bhatt for respondents 3 to 5.
CORAM: ANOOP V. MOHTA, J.
DATE : 24th July, 2009
ORAL JUDGMENT:
Heard finally by consent.
2 As the basic consent terms concerned with the petitioners and the
respondents are common, which is the foundation for filing these Contempt
Petitions by the petitioners, I am disposing all these contempt petitions by this
common order. For the purposes of disposing these contempt petitions, the facts
of Contempt Petition No.21/09 are taken. Most of the events are common except
respective payment and the flat numbers.
3 In 1994, Punit City Project, Plot No.27, Sector No.15, CBD Belapur, Navi
Mumbai 400 703, launched by respondents 3 to 5.
4 The petitioners paid the agreed amount to respondents 3 to 5 for purchase
of respective Flats in Punit City Building under a registered Agreement for Sale.
5 In 2002, Suit No.36 of 2002 filed by GIC Housing Finance Limited against
respondents 3 to 5 for recovery of outstanding dues in respect of mortgage of the
property. The mortgage of the property by respondents 3 to 5 to GIC Housing
::: Downloaded on – 09/06/2013 14:49:46 :::
4
Finance was not within the knowledge of and consented the petitioners.
6 In 2005, respondents 3 to 5 unable to complete project and handed over
the project to Punit City Association.
7 On 20.12.2006, Development Agreement between respondents 1 and 2 and
Punit City Association and respondents 3 to 5 to take over the redevelopment
project.
8 During April, 2007 to July, 2007, the petitioners contested the taking over
the project by respondents 1 and 2 from respondents 3 to 5 by taking out
Chamber Summons No.643 of 2007.
9
On 22.08.2007, the Court accepted the Undertakings by taking on record
the Minutes of Order duly signed by all the parties.
10 On 29.08.2007, the Petitioners and respondents 1 and 2 and respondents 3
to 5 executed and registered Supplementary Tripartite Agreement for sale of Flats.
11 On 17.08.2008 a Separate Affidavits of Undertaking executed by the
respondents.
12 On 11.09.2008, Letter of respondents 1 and 2 of expressing their inability
to hand over possession.
13 30.09.2008 was day of handing over possession of Shop Nos. 2, 3 and 4 by
respondents 1 and 2 to the respective petitioners as per the undertaking. The
flats could not be handed over. Hence, in February, 2009 the present Contempt
Petitions.
14 There is no dispute about the consent terms read with the contents therein.
Respondents 1 and 2 are the main parties as alleged by the petitioners who,
according to them, not complied with the order/undertaking dated 17.08.2007.
::: Downloaded on – 09/06/2013 14:49:46 :::
5
15 Admittedly, as respondents 3 to 5 could not complete the construction,
respondents 1 and 2 entered into a Tripartite Agreement for sale in respect of all
flats with the respective parties. This also recorded in the consent terms/order
dated 22-08-2007 duly signed by all the parties, read with common order dated
22-08-2007 passed in chamber summons no.643/2007 and thereby accepted the
statements and undertaking given by the respondents. Suit No.36/2002 was
accordingly disposed of.
16 In view of above, admittedly, the parties have entered into the consent
terms. The background of the litigation and the default on earlier
builder/parties were well within the knowledge. The factual situation, therefore,
even otherwise, could not have been changed except that they decided to proceed
further to complete the Project/construction.
17 The lacunae and the reason for such delay in completion of the project
itself shows that there are various formalities and various stages need to be
completed jointly, specially with the cooperation of all.
18 When we talk about the handing over of possession within the prescribed
time, it also means subject to Rules and Regulations of the Mumbai Municipal
Corporations and as contemplated under Section 45 (1) and (3) of the
Maharashtra Regional Town & Planning Act. The requirement is that whether
there was intentional and/or deliberate attempt to avoid and/or not to comply
with the undertaking given to the Court. Therefore, though undertaking was
::: Downloaded on – 09/06/2013 14:49:46 :::
6
given and as recorded, that itself cannot be the reason to held them
responsible/liable for alleged breach of undertaking. It is not the case that
respondents 1 and 2 not proceeded with the construction. The basic submission
is that they failed to provide the flat and so-called damages within the specified
period and, therefore, the contempt.
19 Admittedly, respondents 1 and 2 proceeded as per the consent orders in
question. However, as alleged, they could not complete the same for want of
various formalities. There are various documents on record to show that the
dispute, with regard to some boundary portion of the land/project in question,
which was well within the knowledge of the petitioners, could not be settled at
the earliest. Respondents 1 and 2 themselves could not settle the same. That was
again the requirement of joint efforts and the pursuation by all.
20 The respondents moved an application on 11.03.2008 for issuance of
occupation certificate for the plot in question to the Municipal Corporation of Navi
Mumbai. The said application was under process. The concerned Department of
the Corporation enquired and asked for many details and in fact on 14.10.2008
the said application was rejected on various grounds. The objection about the
boundary dispute as referred above, was also there. The respondents have no
choice but to apply afresh on 27.05.2009 along with the necessary required
documents for the purposes of occupation certificate. The application was
thereafter proceeded again and ultimately, now an Occupation Certificate dated
22.06.2009 has been issued by the concerned Authority referring to application
::: Downloaded on – 09/06/2013 14:49:46 :::
7
dated 11.03.2008 and 27.05.2009.
21 A statement is made at the bar and which is not in dispute that the
construction is completed. About 22 other members have already been handed
over the possession of the flats. The learned counsel for respondents 1 and 2
makes further statement that they are ready to hand over the possession of the
flats, subject to all other necessary formalities including the balance payment, if
any.
22
Even if there are some defaults or some delay, but taking note of above
circumstances and the reason so recorded, in my view, it is difficult to accept the
case of the petitioners that there was intentional delay or deliberate attempt not
to comply with the consent terms/orders.
23 The delay was also caused because of some alterations in the project by the
new developer/respondents 1 and 2, even if we take note of, that itself in my view
is no way sufficient to accept the case of the petitioner as averred in the present
case in view of above.
24 Defendants 3 and 4 are admittedly though party to the proceedings, but
were not in-charge of the Project and the construction in question at least since
August 2007. Therefore, they are in no way responsible firstly for the
project/construction, and lastly, the alleged delay in completing the project.
::: Downloaded on – 09/06/2013 14:49:46 :::
8
25 So far as the damages as referred in the consent te3rms/undertaking, that
cannot be gone and/or considered in this proceeding. Whether there is a delay
or no and what are the reasons for the same, that is a mater of trial. Even
otherwise, contempt proceedings cannot be invoked to execute the money claim.
For that, remedy is elsewhere. In the present case, there is no monetary claim
decided yet. Therefore, also there is no question of deciding the issue of
damages even, if any, in the present proceeding.
26 Strikingly, the Apex Court in 2009(5) SCC 665-Food Corporation of India
vs. Sukhdeo Prasad, has held that the contempt jurisdiction cannot be utilised to
recover or to enforce the monetary part of the order/direction.
27 In view of above, keeping all points open with regard to the damages, if
any, all these Petitions are dismissed. No costs.
(ANOOP V. MOHTA, J.)
::: Downloaded on – 09/06/2013 14:49:46 :::