Supreme Court of India

Skyline Contractors Pvt.Ltd.& … vs State Of U.P.& Ors on 9 July, 2008

Supreme Court of India
Skyline Contractors Pvt.Ltd.& … vs State Of U.P.& Ors on 9 July, 2008
Author: A Kabir
Bench: A.K. Mathur, Altamas Kabir
                                                                     1


            IN THE SUPREME COURT OF INDIA

            CIVIL APPELLATE JURISDICTION

           CIVIL APPEAL No.             OF 2008

       (Arising out of SLP(C) No7722 of 2007)




Skyline Contractors Pvt. Ltd. & Anr.          .Appellants

                           Vs.

State of U.P. & ors.                    ...Respondents



                    J U D G M E N T

ALTAMAS KABIR,J.

1. Leave granted.

2. The appellants herein filed a writ petition

before the Allahabad High Court for quashing

an order dated 21.6.2006 issued on behalf

of the New Okhla Industrial Development

Authority (hereinafter referred to as

`NOIDA’)cancelling the allotment of Plot
2

no.A-28 in Sector 62 made in favour of the

appellant.

3. Admittedly, the appellant made an

application for allotment of the aforesaid

plot measuring 8000 square meters pursuant

to an advertisement published on behalf of

the NOIDA inviting such applications and

made an initial deposit of Rs.13,20,000/-

while submitting the application. On

17.4.2003 an order of allotment was issued

in favour of the appellant whereby the

petitioner was required to deposit 25 per

cent of the premium amount in cash or by a

bank draft in favour of NOIDA within 60 days

of such allotment. It was categorically

stipulated that if the said amount was not

deposited within the time specified the

depositor’s earnest money would be forfeited

and no extension of time would be granted

for deposit of the said amount under any

circumstances. The balance 75% of the

premium amount was required to be deposited
3

by the allottee in 10 equal half-yearly

instalments along with interest at the rate

of 14% per annum on outstanding

premium. Here also, it was categorically

stipulated that no extension for payment of

instalments would be granted and if the

allottee failed to pay the instalments

within due dates the allotment would be

cancelled and the amount equivalent to 25%

of the premium would be forfeited in favour

of the NOIDA. In exceptional circumstances,

however, the Chief Executive Officer of

NOIDA was vested with the discretion to

extend the time for making deposits, which

would be subject to payment of interest @

17% per annum compounded every half yearly

on the defaulted amount for the defaulted

period.

4. As has been noticed by the High Court in its

judgment impugned in this appeal, the

appellants did not deposit any amount for a

period of two and a half years after receipt
4

of the allotment letter. The Authority wrote

to the appellant on 3.5.2005 requesting the

appellant to produce receipts of deposits,

if any, made in pursuance of the allotment

letter. Three months after receiving the

said letter the appellant started making

deposits in September 2005 and on 16.12.2005

wrote to the NOIDA asking for details with

regard to the deposit of stamp duty, etc.

for execution of the lease deed pursuant to

the allotment made in its favour. Despite

the said letter, the NOIDA cancelled the

allotment made in favour of the appellants

by its order dated 21.6.2006 on the ground

that the appellant had failed to make the

deposits as per clause 2(iv) of the Terms

and Conditions for allotment. As stated

hereinbefore, the writ petition was filed

challenging such cancellation.

5. On considering the submissions made on

behalf of the parties the High Court

rejected the plea of the appellants that
5

although the appellants had failed to

deposit the premium amount in keeping with

the terms and conditions of the allotment,

the said amount subsequently deposited by

the appellants had been duly accepted by the

NOIDA which had accordingly waived such

terms and conditions and the allotment made

in the appellant’s favour could not have

been cancelled on the ground that the same

had not been deposited in time. The High

Court also rejected the other submission

made on behalf of the appellants that the

NOIDA had acted wrongly in re-allotting the

plot in question to the Respondent No.5 at a

much cheaper rate than was demanded from the

appellants. The High Court held that having

failed to make the deposits within the time

stipulated in the allotment letter the

voluntary deposits subsequently made two and

half years after the issuance of the

allotment letter, without the approval of

the NOIDA, could not be accepted as valid
6

deposit and the appellants were not,

therefore, entitled to any relief. Certain

judgments of this Court which have been

relied upon before us by the appellants had

also been considered by the High Court which

came to the conclusion that the same were

not applicable to the facts and

circumstances of the instant case. The High

Court, therefore, held the writ petition to

be completely misconceived and dismissed the

same.

6. The same arguments as was advanced before

the High Court have also been advanced

before us with special emphasis on the

letter dated 15.5.2003 written on behalf of

the appellant to the NOIDA with reference to

the allotment letter of 17.4.2003. Referring

to the said letter, learned counsel for the

appellant submitted that it had been

mentioned therein that a modified allotment

letter would be issued to the appellants

along with a statement of account of the
7

balance amount payable on account of

typographical discrepancy in the allotment

letter, but that neither had such modified

letter been given to the appellant nor had

any statement of account been issued as

promised. It was also sought to be

highlighted that in the letter it had been

specifically mentioned that the officials of

NOIDA had refused to accept the payment on

account of some internal inquiry and/or

procedural changes being effected by NOIDA.

7. It was urged that since no reply was

received to the said letter no further

payments were made in terms of the allotment

letter till the appellants received the

letter written on behalf of the NOIDA on

3.5.2005 asking the appellants to produce

proof of deposit of the allotment amount

which was required to be deposited by

16.2.03. It was urged that once the said

letter was received, deposits were made on

6.12.2005 making up a total sum of
8

Rs.3,80,20,000/- after giving credit for

deposit of the initial amount of

Rs.13,20,000/-. It was reiterated by

counsel that having accepted the aforesaid

deposits, the NOIDA was estopped from

cancelling the allotment by its order dated

21.6.2006.

8. In support of his submission learned senior

counsel referred to several decisions of

this Court regarding the manner in which

public authorities should conduct themselves

while extending benefits to private

individuals by way of contracts and

agreements.

9. Learned counsel firstly referred to the

decision of this Court in R.K. Saxena v.

Delhi Development Authority (AIR 2002 SC

2340) where a similar set of facts were

under consideration. In the said case, after

making the initial deposit of 25 per cent of

the auctioned price, the auction purchaser

prayed for extension of time to deposit the
9

balance of 75 per cent which was required to

be paid within 60 days from the date of

issuance of the demand letter. In the said

case also the Chairman, Delhi Development

Authority, was vested with discretion to

extend the time for such payments up to a

maximum period of 180 days, subject to

payment of interest on the balance amount @

18 per cent per annum. The demand letter

for payment of the said amount was issued on

3.1.1996 but only a part thereof was

deposited on 19.2.1996 with a prayer for

further extension to make the balance

payment. Such prayer was granted and further

time was granted for the said purpose.

Pursuant to said extensions certain amounts

were deposited towards the balance 75 per

cent, but ultimately when on 2.9.1996

further extension was sought for there was

no reply to the letter though various sums

deposited thereafter were accepted by the

Authority despite the fact that such
10

deposits were made after the stipulated

time. It was also brought to the notice of

the Court that the entire balance amount had

since been paid for the plot in question.

Since, despite having accepted the delayed

payment the plot was not delivered to the

appellant, legal notices were issued on its

behalf and subsequent thereto the allotment

was cancelled and the earnest money was

forfeited. The writ petition filed in the

High Court against said cancellation of

allotment was dismissed on 29.2.2000 by the

High Court which held that after the expiry

of the period stipulated in the agreement

the allottee could not have deposited the

balance amount unilaterally without any

demand being issued to him after the

extended dates and no relief could be given

to the allottee. Learned counsel pointed out

that when the said matter was carried to

this Court, this Court held that the order

of the High Court could not be sustained
11

particularly when both the delayed payments

and the interest amount thereupon were

accepted by the respondent-authority. This

Court observed that the moment those

payments were accepted there was deemed

extension of time and that it was only one

and half years after the legal notices had

been sent to the Authority that the

allotment order was cancelled. This Court

held in the facts of that case that after

accepting the delayed payment the

respondent-authority could not have

cancelled the allotment.

10. Reliance was also placed on the decision of

this Court in Teri Oat Estates (P) Limited

v. U.T. Chandigarh and another [(2004) 2 SCC

130] where the concept of disproportionate

action was applied in a similar case where

the lessee defaulted/delayed in payment of

instalments of premium, interest thereon and

ground rent in terms of the letter of

allotment but it was found that the same had
12

been occasioned due to a situation beyond

the control of the lessee and not on account

of any wilful or dishonest intention on the

part of the lessee. Keeping in mind the

principles of proportionality, this Court

not only held that the lessee/appellants

therein had not only shown their bona fides

in making payments before the High Court but

they had also shown their willingness to

make payment on the difference amount and

pursuant to the orders passed by this Court

had not only paid the entire amount due, but

had also paid the ground rent upto 1998-99

and 10 per cent penalty on the forfeited

amount of the entire consideration money.

While allowing the appeals, this Court

observed that the land in question for all

intents and purposes had been transferred in

favour of the lessee who was merely required

to pay the balance amount of 75 per cent of

the consideration amount in instalments.

While also deprecating the conduct of the
13

lessees in not making an endeavor to pay the

instalments within a reasonable period, this

Court in consonance with the doctrine of

proportionality observed that after the

letter of allotment had been issued in

favour of the lessee/appellant it had been

put in possession of the property and had

raised a six-storied building on the said

land. It was also observed that it had paid

a part of the first instalment and had

during the pendency of the proceeding before

the High Court paid a substantial amount,

together with interest @ 12 per cent per

annum, as enhanced from time to time. This

Court was, therefore, of the view that the

resumption of the plot by the Estate Officer

was too drastic and such power of resumption

and forfeiture should be exercised only as

a last resort. Of course, it was also

indicated that such an observation did not

mean that the power of resumption and

forfeiture should never be resorted to if
14

the intention of the allottee was dishonest

or with ill-motive or the payments in terms

of the allotment were made with a dishonest

view or dishonest motive.

11. Learned counsel submitted that having regard

to the aforesaid decision it must also be

held in this case that cancellation of the

allotment six months after the entire

balance amount had been deposited could not

be sustained and the High Court had erred in

dismissing the writ petition filed by the

appellant company challenging the

cancellation of the allotment made in its

favour.

12. The learned counsel appearing both for the

State of U.P. and NOIDA supported the

decision of the High Court and submitted

that since the appellant had failed to

deposit any amount, other than the initial

deposit of Rs.13,20,000/-, within the time

stipulated in the allotment order and had

unilaterally deposited the balance amount 2=
15

years after the allotment order was made

and, that too, after a letter had been

addressed to the appellant asking for proof

of deposit of the said amounts, it was not

entitled to any relief. It was urged on

behalf of the NOIDA that the deposits said

to have been made by the appellant after

receipt of the said letter, had been made

unilaterally and had not been accepted by

the NOIDA. Accordingly, the appellant could

not derive any benefit from the decisions

cited on its behalf since in all the said

cases, the deposits, though made out of

time, had subsequently been accepted by the

concerned authority.

13. It was also submitted that since third party

interests had intervened and the plot had

since been allotted in favour of the

respondent NO.5, the relief sought for by

the appellant in the writ petition could not

be granted.

16

14. Similar submissions were made on behalf of

the respondent No.5, in whose favour the

plot in question had been allotted after the

allotment in favour of the appellant was

cancelled.

15. It was submitted that the reason sought to

be given on behalf of the appellant for non

payment of the premium amount was extremely

dubious and had been rejected by the NOIDA

in its discretion. The decisions cited on

behalf of the appellant could not be applied

to the facts of this case, since in the

present case, the deposits subsequently made

by the appellant had not been accepted by

the NOIDA. It was lastly urged that, in any

event, no relief could be granted in favour

of the appellant, since no prayer had been

made in the writ petition for cancellation

of the allotment made in favour of the

respondent No.5.

17

16. Having considered the submissions made on

behalf of the respective parties, we are not

inclined to interfere with the order of the

High Court in the present appeal.

17. There is no dispute that the appellant did

not make any deposits, other than the

initial deposit of Rs.13,20,000/-, in terms

of the allotment order. There is also no

dispute that the deposits ultimately made 2=

years after the allotment order had been

passed, had been made unilaterally and only

after a communication was received from the

NOIDA asking for proof of deposits made and,

that too, three months after receipt of such

letter.

18. We are inclined to accept the submissions

made on behalf of the respondents that the

reason given for not making the deposits, as

per the allotment order, is not very

convincing. We are also inclined to accept

the other submissions made on behalf of the
18

respondents that since the deposits

subsequently made by the appellant had not

been accepted by the NOIDA, the ratio of the

decisions cited on behalf of the appellant

would not apply to the facts of this case,

particularly, when third party interests

have intervened and a fresh allotment order

had been made in favour of the respondent

No.5 and no prayer has been made in the writ

petition for setting aside such allotment.

19. We, therefore, have no option but to dismiss

the appeal, but without any order as to

costs. The appellant will be entitled to

withdraw the deposits made by it in favour

of the respondents towards the balance of

the premium amount.

………………J.

(A.K. MATHUR)

………………J.

(ALTAMAS KABIR)
New Delhi,
19

Dated : July 9, 2008