Judgements

Surila Kundu vs Haryana Urban Development … on 27 July, 2007

National Consumer Disputes Redressal
Surila Kundu vs Haryana Urban Development … on 27 July, 2007
Equivalent citations: IV (2007) CPJ 77 NC
Bench: S K Member, B Taimni


ORDER

B.K. Taimni, Member

1. This complaint has been filed by the complainant Sunila Kundu, alleging deficiency in service on the part of the respondent HUDA.

2. Undisputed facts of the case are that one Surinder Nehra initially was allotted plot No. 1561-P in Sector 17, Gurgaon, measuring 1.5 kanal on 21.4.1997. The original allottee sold the plot to the complainant, who made an application for re-allotment which was done, as per HUDA policy, on 22.2.1990 but the possession of this plot was not given, for which a legal notice was issued as late as on 25.3.1998 and when the delivery of possession of plot was not given, a complaint was filed before us with the 13 prayers, gist of these 13 prayers is as follows:

————————————————————————–

S.  Particulars                          Amount
No.
--------------------------------------------------------------------------
1.  Escalation in construction cost
    as per P.W.D. (B&R) rates            44,63.802
2.  Claim @ 18% compound interest on
    the amount deposited                  5,40,000
3.  Claim on account of mental
    and physical harassment              11,00,000
4.  Litigation expenses                     40,000
5.  Claim on account of loss of
    earning of rent                      25,40,140
6.  Claim due to escalation in
    the charges to be paid to the
    Architect                               89,276
7.  Claim @ 18% compound interest
    on the development rates charged
    by the respondent
8.  Changing the case                     5,00,000
9. That the benefits of all the
   above mentioned items may be
   given to the complainant with 18%
   compound interest from the date
   of allotment of letter till the date
   of possession of the plot.
---------------------------------------------------------------------------
 

3. Upon issue of notice, written version has been filed by the opposite parties. The above basic facts are not in dispute except to state that the said plot was cancelled on 30.6.1987 and since the matter went to the Punjab and Haryana High Court and after which the cancellation order was withdrawn on 20.11.1989, subsequent to which the plot was allowed to be tranferred in the name of present complainant. It is their case that the possession could not be given because the said plot came under Gurgaon-Mahrauli Road and green belt, in vie w of which alternative plot was offered by a certain date. It is the case of the opposite parties that complainant did not complete the formality so the possession could not be delivered to her.

4. Unfortunately, this case has been pending in this Commission for about last nine years and, today on the date of hearing, the learned Counsel appearing on behalf of the complainant stated, and brought on record, the allotment of plot No. 376-SP in Sector 28 by the opposite party Authority under a mini draw carried out by the Administrator, HUDA, Gurgaon on 21.3.2007, in view of which as per argument advanced by the learned Counsel for the complainant, the only issue remains outstanding is with regard to the ‘price’ of this newly allotted plot, and ‘compensation’ for which he is entitled in the light of several decisions and judgments of the Hon’ble Supreme Court, especially in the case of Ghaziabad Development Authority v. Balbir Singh III (2004) SLT 161 : 11 (2004) CPJ 12 (SC) decided on 17.3.2004 as also of this Commission.

5. Learned Counsel for the complainant on instructions and in the presence of the husband of the complainant, categorically stated that if the complainant is offered the plot (alternative) at the same rate at which the original plot is allotted with interest at the rate as laid down by the Hon’ble Supreme Court, then he will not press this complaint for the additional compensation.

6. In the light of above, we heard the learned Counsel for both the parties. As per notice dated 12.3.2007 issued by the opposite party HUDA to the complainant, which reads as under:

Sub : Allotment of alternate plot against Plot No. 1561-P. Sector 17, Gurgaon

The Haryana Urban Development Authority has allotted you a plot No. 1561-P, Sector 17 measuring 1.5 Kanal vide letter No. 675 dated 21.4.1998. The possession of said plot could not be offered/delivered due to the following reasons:

(4) Pendency of litigation

Now it has been decided under the Authority of Chief Administrator, HUDA, Panchkula letter No. 5752 dated 15.2.2007 to allot alternate plot in the adjoining Sector 28 out of available in the same sector. The rates of alternate plot will be charged as per HUDA policy. The draw of lots will be held on 21.3.2007 at 3.00 p.m. in the HUDA Office Complex, Sector 14, Gurgaon.

You are welcome to participate in the draw of lots proceeding on the above said date, time and venue.

Sd/-

Estate Officer.

7. It is clear from this that the allotment could not be made on account of ‘pendency of litigation’.

8. In the light of this direction, under a ‘mini-draw’ held on 21.3.2007, the complainant had been allotted a plot number referred to earlier. We need not reproduce the judgment of this Commission and Hon’ble Supreme Court in full, but the law is well settled that the complainants/consumers shall be entitled to compensation in case the possession is not delivered in time for no fault of the consumer. In this case as per letter of opposite parties produced above it is clear that the possession of the earlier plot could not be given to the complainant on account of pendency of litigation to which she was not a party, hence, in our view, without waiting for almost 15 years, HUDA should have allotted an alternative plot earlier, which was not done in view of which as per law laid down by the Hon’ble Supreme Court in the case (supra), complainant needs to be compensated. We have held severally that in case of alternative allotment of plot in lieu of earlier allotment, the price which can be charged by the authority will be the original price of that sector, and since the HUDA had been enjoying the money deposited by the complainant, thus depriving the complainant use/benefit of this money, the complainant shall be entitled to interest which we fix at 12% p.a.

9. In view of above, the complaint is allowed to the extent that HUDA while fixing the price for the newly allotted plot No. 376- SP, Sector 28, Gurgaon, shall charge the original rate of the Sector in which alternative plot is now allotted. The complainant shall also be entitled to intererst @ 12% p.a. on the amount deposited from the respective date of deposit till the date of draw, i.e., 21.3.2007.

10. We appreciate the candidness of the complainant not to press for other reliefs like cost escalation and rent, etc., which they would be entitled to as per law laid down by the Hon’ble Supreme Court (supra).

11. Keeping in view the peculiar facts and circumstances of the case, no order as to cost.