High Court Punjab-Haryana High Court

Shri Krishan Kumar Arora vs State Of Punjab And Others on 4 August, 2009

Punjab-Haryana High Court
Shri Krishan Kumar Arora vs State Of Punjab And Others on 4 August, 2009
C.W.P. No.19544 of 2008                                             -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                          C.W.P. No.19544 of 2008
                                       Date of decision:04.08.2009.


Shri Krishan Kumar Arora                                    ...Petitioner

                                Versus

State of Punjab and others                              ...Respondents


CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr. Ashok Sehgal, Advocate,
            for the petitioner.

            Mr. Anil Sharma, Addl. A.G., Punjab,
            for respondent No.1.

            Mr. L.S. Virk, Advocate,
            for respondent Nos.2 and 3.
                                 *****

JASBIR SINGH, J. (ORAL).

This writ petition has been filed with a prayer to quash

order dated 04.06.2008 (P-5), vide which plot bearing No.D-23, PDA

Omaxe City, Patiala, was cancelled, for non deposit of 15% amount

towards sale consideration.

Counsel for the parties heard.

It is an admitted fact that the petitioner was allotted that

plot, on 09.01.2008 for a sum of Rs.17,50,000/-. Petitioner deposited

an amount of Rs.1,75,000/-, corresponding to 10% of the sale

consideration, with respondent No.4. As per terms and conditions of

the allotment letter, he was required to deposit 15% amount of the sale

consideration, on or before 23.01.2008.

It is contention of counsel for the petitioner that, due to

miscalculation regarding number of days, he approached the authorities
C.W.P. No.19544 of 2008 -2-

concerned, for deposit of 15% amount, on 24.01.2008. The amount

was not accepted because the same was offered after the cut of date.

To show, that money was available with the petitioner for

payment, reference has been made to account statement (P-4) which

indicates that an amount of Rs.13,54,201/- was lying deposited, in

saving bank account of the petitioner, in Oriental Bank of Commerce at

Patiala. Above said fact clearly shows that the petitioner was in a

capacity to pay the due amount. It is further case of the petitioner that

thereafter, he approached the authorities on several dates, however,

amount was not accepted. Ultimately, he issued a legal notice on

06.06.2008 (P-2), with a request to the authorities that amount, towards

price of the plot, be accepted. However, before that date, without any

notice to the petitioner, plot was resumed on 04.06.2008 (P-5).

This Court feels that on account of non-issuance of notice,

before cancellation of the plot, order in question can not be sustained.

Further more, nothing has been discussed, regarding capacity/ability of

the petitioner to pay amount in question, when order Annexure P-5 was

passed.

Be that as it may, counsel for respondent Nos.2 and 3 very

fairly states that to condone delay, in making the payment of amount

towards sale consideration, respondents have framed a policy. Against

surcharge and interest, period to deposit the amount can be extended.

Counsel further states that if the petitioner is ready to deposit the entire

15% amount of the sale consideration, along with 3% surcharge and

penal interest at the rate of 18% per annum on the amount in question,

then the respondents shall have no objection to restore the plot, to the

petitioner.

Counsel for the petitioner states that entire 15% amount of
C.W.P. No.19544 of 2008 -3-

sale consideration, along with 3% surcharge and penal interest @ 18%

per annum, shall be paid, within 15 days from today.

It is contention of counsel for the petitioner that the

petitioner be not burdened with penal interest, up to date, for only one

day’s delay, in making the payment. This prayer has been opposed.

Be that as it may, this Court feels that penal interest and

surcharge is payable by the petitioner, only upto the date when he

served legal notice upon the respondents i.e. 06.06.2008.

In view of undertaking given by the petitioner to deposit the

amount, as mentioned above, cancellation order dated 04.06.2008 (P-5)

is set aside. Authorities are directed to re-allot of the plot to the

petitioner, on deposit of amount to be paid by him.

Disposed of.

Copy of this order be supplied to counsel for the parties,

under signatures of the Reader of this Court, for compliance.





August 04, 2009.                                  ( JASBIR SINGH )
vinod                                                     JUDGE