High Court Punjab-Haryana High Court

The Farihills Co-Operative Group … vs State Of Haryana And Others on 7 December, 2009

Punjab-Haryana High Court
The Farihills Co-Operative Group … vs State Of Haryana And Others on 7 December, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                   Civil Writ Petition No.9844 of 2001
                   Date of decision: 7th December, 2009

The Farihills Co-operative Group Housing Society Ltd.
                                                                 ... Petitioner
                                  Versus
State of Haryana and others
                                                              ... Respondents

CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Ms. Amrita Nagpal, Advocate for the petitioner.
            Mr. Sunil Nehra, Assistant Advocate General, Haryana
            for the State.
            None for respondents No.2 and 3.


KANWALJIT SINGH AHLUWALIA, J.

Present writ petition has been filed seeking a writ in the nature

of certiorari with a prayer that letter dated 11th September, 2000 (Annexure

P-3) issued by the Estate Officer, HUDA, Faridabad, whereby petitioner

Housing Society was called upon to pay to HUDA further amount towards

allotment of the plot as HUDA had paid the enhanced amount of

compensation to the land owners in land acquisition proceedings, be

quashed.

Farihills Co-operative Group Housing Society Limited, 74

Deluxe Apartments, B-5, Vasundhara Enclave was allotted Group Housing

Plot No. GHS-16 in Sector 21-D, Faridabad. The area of plot allotted was

4000 square maters/1 acre. The plot was allotted on the tentative price of

Rs.79,16,000/- @ Rs.1979/- per square meter. The allotment letter

(Annexure P-2) was issued on 31st August, 2000. The impugned notice

(Annexure P-3) was issued on 11th September, 2000, in which the Estate

Officer, HUDA Faridabad had stated that the compensation enhanced in the

land acquisition proceedings qua the land acquired in Sector 21, where the
Civil Writ Petition No. 9844 of 2001 2

Society was allotted plot, was deposited in the Court for disbursal of payment

to the land owners. After taking into consideration the enhanced

compensation paid along with cost and expenditure of the litigation incurred,

the Society was called upon to pay Rs.29,34,840/- @ Rs.733.71 per square

meter. This demand was raised in pursuance of condition No.6 of the

allotment letter (Annexure P-2). Condition No.6 of the allotment letter reads

as under:

“6. The above price is tentative to the extent that any
enhancement in the cost of land awarded by the competent
authority/ Court under the Land Acquisition Act shall also be
payable proportionately as determined by the Authority from
time to time. The additional price determined, shall be paid
within thirty days of its demand.”

In the writ petition, two-fold grievance has been made. Firstly, it

has been stated that the land was allotted to the petitioner Society in

consonance with the decision of a Court rendered on 15th December, 1997,

therefore, HUDA cannot demand further amount, which they have paid to the

land owners as a result of enhancement in payment of compensation in land

acquisition proceedings. Secondly, it has been stated that this High Court in

its judgment, on 27th May, 1999 in Regular First Appeal No.4294 of 1998,

had reduced the rate of compensation for the land from Rs.360/- per square

yard to Rs.281.76 per square yard, therefore, the amount of enhancement

cannot be demanded as the price of the land was reduced and petitioner

Society is entitled to refund and in case this contention is not accepted, then

also petitioner Society is not liable to pay any further amount, as there is no

justification for the same.

It has been contended that the demand for enhanced

compensation is disproportionate and not commensurate to the original price

for allotment of site to the petitioner Society. Furthermore, it has been stated

that if the petitioner Society is allowed to participate in the accounting
Civil Writ Petition No. 9844 of 2001 3

process, whereby rate of enhanced amount has been determined, either the

petitioner Society will be entitled to refund or demand notice was liable to be

withdrawn, as the amount demanded is in excess and not legally

sustainable.

Mr. Sunil Nehra, Assistant Advocate General, Haryana,

appearing for respondent No.1, has relied upon written statement filed by

respondent No.3 and has urged that petitioner Society had accepted the

allotment letter (Annexure P-2), wherein it was specifically stated and

condition No.6 was incorporated that petitioner Society is liable to pay the

amount of enhancement, which is paid by HUDA to the land owners in land

acquisition proceedings. Therefore, having accepted the allotment letter,

petitioner Society cannot wriggle out and say that they will not abide by the

condition of allotment letter. It has been further submitted that the Estate

Officer has acted in a most transparent manner and along with the letter

(Annexure P-3) dated 11th September, 2000, calculation sheet was also sent

to justify as to how rate of Rs.733.71 per square meter was determined. In

para 41 of the written statement filed by respondent No.3, it has been

averred as under:

“41. That in reply to the contents of Para No.41 of the
petition, it is submitted that since the petitioner has failed to
deposit the amount legally due from and payable by it, so notice
for showing cause as to why penalty be not imposed, was
lawfully issued as per the provisions contained in section 17 (1)
of the HUDA Act. As per the information of the respondents no
stay had been granted in favour of the petitioner at the time the
said notice was issued. It may be submitted that no notices
could be issued earlier for recovery of the additional amount in
view of the enhancement made in the land acquisition
proceedings taken out by the original land owners since the
initiation of any proceedings being taken in respect of the land
covered by those proceedings had been stayed by the Hon’ble
High Court. In so far as the demand of additional price is
concerned, it is respectfully submitted that the original demand
Civil Writ Petition No. 9844 of 2001 4

was @ Rs.613.47 per sq. yard i.e. Rs.733.71 paise per sq.
meter. The same was however, revised as Rs.568.78 paise per
sq. yard i.e. 680.26 per sq. meter, in the wake of directions
dated 27-7-2001, copy of which alongwith the calculation sheet
is attached as Annexure R-1 and lastly it was again revised as
Rs.552.21 paise per sq. yard i.e. Rs.660.44 paise per sq. meter,
as per directions dated 14-3-2002, copy alongwith calculation
sheet enclosed as Annexure R-2.”

Mr. Sunil Nehra has made reference to the allotment letter

(Annexure P-2) and has submitted that para 19 of the allotment letter binds

the petitioner Society and respondents to seek arbitration in case of dispute.

I have heard counsel for the petitioner and counsel for the State

respondent No.1. Nobody has caused appearance for HUDA, i.e.

respondents No.2 and 3.

Condition No.19 of the allotment letter (Annexure P-2) reads as

under:

“19. All disputes and difference arising out of or in any
way touching or concerning this allotment whatsoever shall be
referred to the sole arbitrator of the Chief Administrator or any
other officer appointed by him in this behalf. It will not be an
objection to such appointment that the arbitrator so appointed is
a Govt. servant or an officer of the authority that he had to deal
with matter to which this allotment relates and in the course of
his duties such the Govt. servant or officer as the case may be
he has expressed his views on all or any of the matters in
dispute or difference. The decision of arbitrator shall be final and
binding on the concerned parties.”

In the present case, counsel for the petitioner and counsel for

the respondent have made submissions which cannot be reconciled.

According to counsel for the petitioner, rate of land was reduced, therefore,

petitioner is entitled to refund, whereas counsel for respondent-State has

submitted that rate was enhanced and they are entitled to recover the
Civil Writ Petition No. 9844 of 2001 5

amount which they have paid to the land owners. What is the amount which

has been paid to the land owners, whether petitioners are entitled to refund

or they have paid excess amount, this all is a matter of calculations.

Arbitrator can examine the various contentions raised before me and call for

the records and make necessary calculations. In Hindustan Petroleum

Corporation Limited v. M/s Pinkcity Midway Petroleums 2003(3) Recent

Civil Reports 686, Hon’ble the Apex Court had opined that once it is

admitted and established that there is an arbitration clause then the matter

should be referred to the Arbitrator. Furthermore, in The New Friends Co-

operative House Building Society Limited v. Rajesh Chawla and Others

(2004) 5 Supreme Court Cases 795, the question whether a member was a

defaulter, his claim is to be adjudicated in appropriate proceedings or is to be

considered in a writ jurisdiction or before the Arbitrator, it was held that the

matter should be referred to the Arbitrator. This view has been further

reiterated by a Division Bench of this Court in M/s Regent Automobiles v.

Indian Oil Corporation Limited and Others 2008(3) Recent Civil Reports

752, M/s Escort Finance Limited v. Dharambir and Another 2005(1)

Recent Civil Reports 458, and Joginder Pal v. Hindustan Petroleum

Corpn. Limited 1997(2) Recent Civil Reports 605.

In a Civil Writ Petition No. 8685 of 2008, the Chief Administrator,

Haryana Urban Development Authority, appeared and made the following

statement on 16th November, 2009:-

“Mr. Gupta has further stated that in those cases where
recovery of the amount has been stayed by this Court and cases
are pending for last more than three years, the concerned officer
of Haryana Urban Development Authority will be authorized to
waive off penal/compound interest and allottee/housing society
will be provided an opportunity to pay the amount in instalments.
He has further submitted that in all other cases where plots have
been resumed taking into consideration that dispute ought to be
Civil Writ Petition No. 9844 of 2001 6

resolved Haryana Urban Development Authority will adopt a
positive approach”.

In these circumstances, petitioner Society is directed to seek

appointment of Arbitrator in terms of condition No.19 of the allotment letter.

Therefore, on the application made by the petitioner Society in consonance

with the condition No.19 of the allotment letter, the matter shall be made

subject matter of the arbitration by the Chief Administrator, HUDA. This is

specially so ordered, as Mr.Sunil Nehra, Assistant Advocate General,

Haryana has submitted that in a similar dispute, the Society namely ‘Aravali

Co-operative Group Housing Society’ filed an application before the Hon’ble

Chief Justice of this Court for appointment of Arbitrator and on 23rd February,

2007, Mr.S.K. Chopra, District and Sessions Judge (Retired) was appointed

as Sole Arbitrator. In case petitioner Society is not satisfied with the

Arbitrator appointed by the Chief Administrator, HUDA, they may pursue

their remedy under the Arbitration and Conciliation Act, 1996 by approaching

appropriate forum for change of Arbitrator. Needless to say, the Arbitrator

shall take into account the statement made by the Chief Administrator,

HUDA in CWP No.8685 of 2008 on 16th November, 2009, portion of which

has been reproduced above in this judgment.

With the observations made above, present writ petition is

disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
December 7, 2009
rps