High Court Punjab-Haryana High Court

Sushil And Another vs Haryana Urban Development … on 8 January, 2009

Punjab-Haryana High Court
Sushil And Another vs Haryana Urban Development … on 8 January, 2009
CWP No. 1230 of 2008                  1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                         C.W.P.No. 1230 of 2008
                         Date of decision 8 .1.2009


Sushil and another                                       ...Petitioners

                         Versus

Haryana Urban Development Authority and another ... Respondents.

CORAM:       HON'BLE MR. JUSTICE M.M. KUMAR
             HON'BLE MR. JUSTICE JORA SINGH

Present:     Mr.Sanjiv Gupta ,Advocate for the petitioners.
             Mr.Ajay Kansal , Advocate for the respondents


1. Whether Reporters of local papers may be allowed to see the judgement ?
2. To be referred to the Reporter or not ?
3. Whether the judgement should be reported in the Digest ?

M.M.KUMAR, J.

Through the instant petition filed under Article 226 of the

Constitution the prayer made by the petitioners is for quashing the action of

the respondents in charging penalty, compound interest on delayed

instalments and also on enhanced compensation. Further prayer made is

from restraining the respondents from proceeding further under Section 17

of the Haryana Urban Development authority Act, 1977.

Brief facts of the case are that the petitioners were re-allotted

Plot No.353, Sector 14, Part I, Karnal ( Annexure P.1) after payment of

instalments by the original allottee. The HUDA authorities demanded

enhancement of the price of the land and have also started demanding

compound interest on delayed instalments which according to the

petitioners is not permissible. In this behalf they made a representation on

15.10.2007 ( Annexure P.2).

CWP No. 1230 of 2008 2

The grievance of the petitioners is that respondents are

charging compound and penal interest on delayed payment from the

allottees. It is averred that no compound interest or penal interest could be

charged in view of the judgement of Hon’ble the Supreme Court in the case

of Ruchirca Ceremics v. HUDA 2001(1) PLJ 109 and that of this Court in

the case of Gian Inder Sharma v. HUDA 2003(1) RCR (Civil) 279.Apart

from this, the original petitioner paid the entire amount as per allotment

schedule. The petitioner submitted a representation dated 15.10.2007

(Annexure P.2) asserting that no compound interest can be charged from the

allottee in respect of the period of default.

In the reply filed by the respondents the stand taken is that in

the allotment letter it has been clearly mentioned that the allottee will have

to abide by the terms and conditions stated therein and also the provisions

of the HUDA Act, instructions/guidelines and rules/regulations framed

thereunder. The respondents vide its policy dated 19.9.1985 (R.1) has

decided to charge compound interest which policy was again amended on

22.9.2000 (R.2) and it was decided to charge simple interest w.e.f. 1.9.2000

(lateron from 3.4.2000). The petitioners are liable to pay extension fee and

penalty as per para 1 of the re-allotment letter read with condition No. 5

which reads thus:

” 5. In the event of breach of any other condition of transfer, the

Estate Officer may resume the land in accordance with the

provisions of Section 17 of the Act.”

In reply to para 2 it is submitted that the petitioners have not paid the

enhancement/additional price of Rs. 7662.70 which was demanded on

8,.2.1990.

CWP No. 1230 of 2008 3

We have heard learned counsel for the parties at a considerable

length and have perused the record with their able assistance.

The matter is no longer res-integra. In a recent judgement of the

Hon’ble Supreme Court rendered in the case of HUDA v. Raj Singh Rana

AIR 2008 SC 3035 where the issue of charging of interest has been

considered. The Hon’ble Supreme Court has resorted to statutory guidelines

available under Section 3 of the Interest Act, 1978 (for brevity ‘the Act’).

Section 3 of the Act clearly marks a distinction between the ‘agreed rate of

interest’ and ‘rate of interest’ to be imposed in the absence of concurrence of

the parties. It has been laid down in the following two paras that in the

absence of agreed rate of interest the current rate of interest would be

applicable as per the provisions of Section 3 of the Act:

” 10. The concept of levying or allowing interest is available in

almost all statutes involving financial deals and commercial

transactions, but the provision empowering courts to allow

interest is contained in the Interest Act, 1978, which succeeded

and repealed the Interest Act, 1839. Section 3 of the said Act,

inter alia, provides that in any proceeding for the recovery of

any debt or damages or in any proceeding in which a claim for

interest in respect of debt or damage already paid is made, the

Court may, if it thinks fit, allow interest to the person entitled

to the debt or damages or to the person making such claim, as

the case may be, at a rate not exceeding the current rate of

interest, for the whole or part of the periods indicated in the

said Section.

11.What is important is the mention of allowing the interest at a

rate not exceeding the current rate of interest. Such a
CWP No. 1230 of 2008 4

provision is, however, excluded in respect of the interest

payable as of right by virtue of any agreement as indicated in

sub section (3) of Section 3. In other words, where there is

an agreement between the parties to payment of interest at a

certain stipulated rate, the same will have the precedence

over the provisions contained in sub section (1) which

provides for the Court to allow interest at a rate not

exceeding the current rate of interest.”

In the afore-mentioned paras, two principles with regard to charging

of interest have been laid down (a) in any proceeding for recovery of any

debt or damages or any proceedings in which claim for interest is made the

court may allow interest to the person entitled to the debt or damages at a

rate not exceeding the current rate; (b) the above principle would not be

applicable in a case where the parties have concurred for charging of

interest at a specified rate which flows from sub section 3 of Section 3 of

the Act. This provision has to have precedence over the principle noted

above.

The argument of Mr.Kansal, learned counsel for the respondent that

interest is liable to be paid under section3(3) of the Act has not impressed

us. There is no agreed rate of interest accepted by the parties. Reliance of

the respondent on the affidavit dated 21.11.1973 ( R.3) does not show that

the petitioner had agreed to any rate of interest. He has only agreed with the

terms and conditions of allotment and the incidental open spaces. He had

also agreed to abide by all the provisions of the act and the rules/

Regulations applicable thereunder alongwith amendments made from time

to time. There is no express agreement with regard to the rate of interest in
CWP No. 1230 of 2008 5

terms of sub section 3 of the Section 3 of the Interest Act, 1978. The

expression ‘prevalent policy’ does not necessarily lead to the policy with

regard to rate of interest claimed by HUDA as per clause 1,3 and 4. These

clauses are required to be considered in the light of the rate of interest

currently in vogue as is provided by sub section 1 of section 3 of the Act.

Therefore, we reject the submission made on behalf of the respondent.

However, it does not mean that there cannot be any variation in the

rate of interest to be awarded in a proceeding where such a claim is made.

The Hon’ble Supreme Court in the case of Raj Singh Rana (supra) has

placed reliance on para 8 of the judgement rendered in the case of

Ghaziabad Development Authority v. Balbir Singh 2004(5) SCC 65 which

in term applies the principle that facts of each case have to be taken into

account and interest should not be imposed mechanically at a uniform rate

of interest . In para 15 of the judgement it has been concluded as under:

“…… the rate of interest is to be fixed in the circumstances of

each case and it should not be imposed at a uniform rate

without looking into the circumstances leading to a situation

where compensation was required to be paid.”

Applying the principles laid down in Raj Singh Rana’s case

(supra) the petitioner is liable to pay interest in terms of Section 3(1) of the

Act and the same reads thus:

3. Power of court to allow interest. (1) In any proceedings for

the recovery of any debt or damages or in any proceedings in

which a claim for interest in respect of any debt or damages

already paid is made, the court may, if it thinks fit, allow

interest to the person entitled to the debt or damages or to the
CWP No. 1230 of 2008 6

person making such claim, as the case may be, at a rate not

exceeding the current rate of interest, for the whole or part of

the following period, that is to say,- (a) if the proceedings relate

to a debt payable by virtue of a written instrument at a certain

time, then, from the date when the debt is payable to the date of

institution of the proceedings; (b) if the proceedings do not

relate to any such debt, them from the date mentioned in this

regard in a written notice given by the person entitled or the

person making the claim to the person liable that interest will

be claimed, to the date of institution of the proceedings:

Provided that where the amount of the debt or damages has

been repaid before the institution of the proceedings, interest

shall not be allowed under this section for the period after such

repayment. “

The expression ‘rate of interest’ has not been left to any guess

work but has also been defined in Section 2(b) of the Act and the same

reads thus:

“(b) “current rate of interest” means the highest of the

maximum rates at which interest may be paid on different

classes of deposits (other than those maintained in savings

account or those maintained by charitable or religious

institutions) by different classes of scheduled banks in

accordance with the directions given or issued to banking

companies generally by the Reserve Bank of India under the

Banking Regulation Act, 1949.”

A perusal of the afore-mentioned provisions makes it clear that
CWP No. 1230 of 2008 7

current rate of interest would mean the highest of the maximum rates at

which interest may be paid on different classes of deposits by different

classes of scheduled banks in accordance with the directions given or

issued to the banking companies generally by the Reserve Bank of India

under the Banking Regulation Act, 1949. Therefore, the issue with regard to

payment of interest is answered in the above terms. There is however, yet

another issue as to whether the respondents could charge interest on the

additional price on account of increase of the acquisition cost. The afore-

mentioned question also stands answered in para 18 of the judgement in Raj

Singh Rana’s case (supra) wherein it has been held that such imposition has

to be kept in view with the provisions of the Act and not in an unreasonable

manner. It would be appropriate to extract para 18 which reads thus:

” In the aforesaid circumstances, even though the rate of

interest indicated in the allotment letter dated 22.3.1974 may

not have application as far as payment of the additional price is

concerned, the District forum has erred on the site of reason

and has allowed interest at the rate of 7 percent per annum

upon holding that the demand made by the appellant at a higher

rate was contrary to the mutual agreement contained in the

allotment letter. In our view, even though a policy may have

been adopted by the appellant for imposing a deterrent rate of

interest on defaults committed by allottees in payment of their

dues, such imposition has to be in keeping with the provisions

of Section 3 of the Interest Act, 1978 and not in a unreasonable

manner. It may perhaps be even more pragmatic if a condition

regarding charging of interest at the prevailing banking rates
CWP No. 1230 of 2008 8

were included in the allotment letters, having regard to the

provisions of sub section(3) of Section 3 of the said Act.”.

In view of the above, we are of the view that the writ petition

deserves to be allowed. The respondents are directed not to demand

compound interest on the delayed payment which is held to be unreasonable

and arbitrary nor they can ask for compound interest on the enhanced

amount of compensation. Accordingly a direction is issued to the

respondents to calculate interest on the delayed payment of additional price

of the property in question by applying the current rate of interest which

means the highest of the maximum rate at which interest may be paid on

different classes of deposits by different classes of scheduled banks in

accordance with the directions issued to the banking companies by the

Reserve Bank of India under the Banking Regulation Act, 1949. It would

necessarily exclude the rate of interest on the accounts maintained in saving

or those maintained by charitable or religious institutions. It has come on

record that the petitioner had already deposited the demanded amount under

protest which shall be set of as per the law and calculations be made

accordingly. We make it further clear that no penalty can be charged from

the petitioner on account of delayed payment of additional price. However,

the respondents shall be entitled to deduct any other amount due to them.




                                               (M.M.Kumar)
                                                 Judge



                                               (Jora Singh)
 8.1.2009                                             Judge

okg