Supreme Court of India

V.N. Bharat vs D.D.A. & Anr on 2 September, 2008

Supreme Court of India
V.N. Bharat vs D.D.A. & Anr on 2 September, 2008
Author: A Kabir
Bench: Altamas Kabir, Markandey Katju
                                                            1


            SUPREME COURT OF INDIA
         CIVIL APPELLATE JURISDICTION
         CIVIL APPEAL NO. 1373 OF 2006



V.N. Bharat                            ...Appellant


Vs.


D.D.A. & Another                     ...Respondents



                   J U D G M E N T

ALTAMAS KABIR,J.

2

1. The appellant applied for registration in

respect of a Category-II flat under the 1985

Sixth Self-Financing Housing Registration

Scheme, advertised by the Delhi Development

Authority (hereinafter referred to as the

“DDA”). As per the scheme, the flats to be

constructed on a Multi-storied basis was

expected to be ready within a period of two

years. In clause 10 of the Scheme, the method

of payment has been provided for as follows:-

“After a person has been allotted a
flat he/she would be called upon to
make the payments as per the following
schedule:

25% (including the amount paid as
registration deposit) as initial
deposit on allotment/allocation.

20% after six months

25% after next six months

20% after next six months

10% when required to take over
possession.

The Demand-cum-allotment letter,
whenever issued to the allottees will
indicate the prescribed dates by which
payments shall have to be made in
regard to the first four instalments as
3

mentioned above. For the fifth and
final installment, a fresh demand
letter will be issued separately and
which may also include the possible
increase in the cost of the flat.”

2. As far as the first four installments are

concerned, there is no difficulty since such

payments had undisputedly been made by the

appellant. The problem arose in connection

with the payment of the fifth and final

instalment in respect of which a fresh demand

letter was to be separately issued, which

could include a possible escalation towards

the cost of the flat.

3. Clause 13 of the Scheme provided that the

allotment of specific flats would be made on

the basis of “draw of lots” to be held by the

DDA when the flats were completed. It was

also stipulated that all persons registered

under the Scheme, irrespective of the date on

which they were registered, would be treated

at par with each other.

4

4. Admittedly, the appellant had applied for

registration of a semi-finished flat on

payment of Rs.10,000/- towards registration

deposit in respect of the same. On 6th

December, 1991 the appellant was allotted a

flat at Dwarka, Sector 3, Pocket-II, First

Floor in Category-II and allotment letter was

also issued to him by the DDA on 31st

December, 1991, wherein the schedule for

payment of the first four installments was

given. As indicated hereinabove, between 31st

January, 1992 and 20th October, 1993, the

appellant paid all the four installments in

accordance with the demands made by DDA.

5. As will appear from the materials on record

the appellant, despite being allotted a

specific flat, did not make payment of the

fifth and final instalment within 15 days of

the receipt of the allotment letter as

stipulated in the terms and conditions of the
5

Self-Financing Scheme. This resulted in the

issuance of a show-cause notice by the DDA,

which was received by the appellant on 10th

September, 1997, asking him to explain as to

why he had failed to make payment of the

amount of Rs.1,63,512/- by 31st December,

1996, towards the fifth and final installment.

Without replying to the show-cause notice, the

appellant by a letter dated 19th November,

1997, informed the DDA that he had never

received any demand letter from the DDA for

making payment of the fifth and final

installment. The appellant accordingly,

requested the DDA to issue a demand letter

indicating the amount of the fifth instalment

so that he could take over possession of the

flat in question. Subsequently, on 8th May,

1998, the appellant received a letter from the

DDA dated 22nd April, 1998, informing him that

a demand letter had been issued on 11th

September, 1996. According to the appellant,

the said letter had never been tendered to
6

him. In fact, in the letter dated 22nd April,

1998, sent by DDA it was stated that another

demand letter was in process and would be

issued in due course.

6. It is the case of the appellant that on 6th

May, 1998, he paid the fifth and final

installment to the DDA by a pay-order for a

sum of Rs.1,63,512/-, being the amount

mentioned in the show cause notice dated 10th

September, 1997, even prior to the receipt of

the DDA’s letter dated 22nd April, 1998 on 8th

May, 1998.

7. Thereafter, on 26th May, 1998, the appellant

filed a complaint against the respondents

herein under Section 36(B) and Section 12-A of

the Monopolies and Restrictive Trade Practices

Act, 1969, (hereinafter referred to as the

“MRTP Act, 1969”) before the Monopolies and

Restrictive Trade Practices Commission

alleging unfair trade practice by the DDA on
7

various grounds. The appellant prayed for

registration of the sale deed by the DDA in

his favour and also for compensation of Rs.2

lacs.

8. While disposing of the appellant’s application

under Section 12-A of the MRTP Act, the

Commission directed the respondent not to hand

over the possession of the flat in question to

any one and not to dispose of the same in any

way until the conclusion of the inquiry under

Section 36(B) of the Act. On an interpretation

of clause 4 of the Self-Financing Scheme, the

Commission came to the conclusion that the

allegations of unfair trade practice on the

part of the respondent authority, had not been

proved. The notice of inquiry was, therefore,

discharged and the interim order issued under

Section 12-A of the Act was vacated. The

present appeal is directed against the

aforesaid order of the Commission.
8

9. Mr. R. Srivastava, learned senior advocate

appearing for the appellant, submitted that

the Commission had erred in upholding the

contention of the Respondent that since the

initial allotment had been cancelled, even the

revival of the earlier proposal to make an

allotment in favour of the appellant would

have to be in the nature of a fresh allotment.

Mr. Srivastava submitted that pursuant to the

representation made by the appellant for

restoration of the allotment of the flat in

question at the current cost, the DDA issued a

letter dated 22nd April, 1998, informing him

that a fresh demand letter for the final

installment would be issued to him in due

course. The said representation was made

after the appellant had received the show-

cause notice dated 10th September, 1997, from

the DDA. However, the appellant deposited the

amount as was mentioned in the show-cause

notice before receiving the fresh demand

letter, which was allegedly issued on 16th
9

June, 1998. The definite case of the

appellant, however, is that the same was not

received by him and was returned undelivered

to the postal authorities. Mr. Srivastava

reiterated the submissions which had been made

before the Commission to the effect that the

restoration of the allotment, which was said

to have been automatically cancelled, being a

continuation of the initial allotment, it

could not be said to be a new allotment which

entailed payment of fresh transfer fees. Mr.

Srivastava pointed out that while the demand

in respect of the fifth and final installment

was Rs.1,63,512/-, in the fresh demand letter

for the fifth and final installment the net

amount payable was shown to be Rs.4,43,336/-.

10. Mr. Srivastava submitted that since the demand

notice for the fifth and final installment had

not been received by the appellant, the

question of paying the amount in the demand

notice within a stipulated time did not arise.
10

He submitted that it is only after the show-

cause notice was received, that the appellant

became aware of the demand of Rs.1,63,512/-

which was immediately deposited by the

appellant. It is only thereafter, that the

appellant was informed that he would be

required to pay not the amount as mentioned in

the show- cause notice, but a further sum of

Rs.4,43,336/-on account of the fresh allotment

of the flat made in his favour. Mr.

Srivastava submitted that the question of

fresh allotment did not arise having regard to

the fact that even in the show-cause notice

dated 10th September, 1997, it had been

indicated that cause should be shown as to why

the allotment should not be cancelled for

breach of the terms and conditions of such

allegations. In the show-cause notice it was

also mentioned that in case the reply was not

to the satisfaction of the DDA, the allotment

would be cancelled and the amount of penalty

and interest charges would be adjusted against
11

the deposit made by the appellant and the

balance money would be refunded to him. Mr.

Srivastava pointed out that without

termination of the appellant’s allotment of

22nd April, 1997, the DDA wrote to the

appellant as follows :-

“DELHI DEVELOPMENT AUTHORITY

F.177(691)/91/sfs/11/43

22.4.1998

FROM :

P.L. Arora,
Accounts Officer,
SFS- I,
D- Block, 3rd Floor,
Vikas Sadan.

To

Sh. Vishwanath Bharat,
H.No. 539, Gali No. 5-A
Gibind Puri (Kalkaji)
New Delhi – 19

Sub.: For issue of the 5th & final
demand letter

Please refer to your letter dated
9.2.1998 and subsequent letter dated
12.2.1998 on the subject cited above.
12

In the connection it is informed that
5th and final demand letter was issued
to you vide this office letter dated
11.9.96 through Regd. Post RL 2911
which has not been returned undelivered
to this office so far.

However the matter for issue of
another demand letter is in process and
will be issued in due course.

Sd/-

(PL Arora)
Sr. Accounts Officer/SFS/II”

11. Mr. Srivastava pointed out that even in the

said letter it had been indicated that a fresh

demand letter was in process and would be

issued in due course. It was urged that the

contents of the said letter clearly supports

the claim of the appellant that the fifth and

final demand was to be made on the basis that

it was with reference to the allotment which

had already been made in the appellant’s

favour.

12. In fact, Mr. Srivastava concluded on the note

that the only point for decision in this
13

appeal is whether alleged cancellation of the

appellant’s original allotment could on

revival be said to be a fresh allotment which

entailed payment of fresh allotment charges.

According to Mr. Srivastava, since at no point

of time had the respondent treated the

appellant’s allotment to be cancelled, the

issue being raised on behalf of the respondent

DDA was untenable and had erroneously been

accepted by the Commission.

13. Ms. Manika Tripathy Pandey, learned advocate

appearing for the DDA, however, reiterated

that after an allotment is cancelled, there

can only be a fresh allotment and the question

of revival of a dead proposal could not arise.

Ms. Tripathy emphatically relied on clause 4

of the Scheme which indicates the procedure to

be followed in the matter of allotment of

flats and the same is reproduced

hereinbelow :-

14

“The estimated cost of the flat as
given in this letter is provisional
and is subject to revision on the
completion of the flat. Any price
difference between the estimated cost
and the cost as it works out on
completion as per costing formula in
vogue would have to be paid alongwith
the fifth and final instalment. No
definite time by which the
construction, of the flats will be
completed can be indicted at this
stage. Normally it takes 2 = years
period for completion of the project.
Sometimes, due to unforeseenable
reasons completion of project may get
delayed. For delay beyond 30th month
upto 36th month till the issue of
demand letter for fifth and final
instalment the allottee shall be paid
interest @ 7% per annum and beyond 36th
month interest will be paid 10% on
his/her deposit.

The specific flat number will be
allotted through draw of lots. The
date and time for the draw will be
announced through the leading
newspapers. The demand letters for
fifth and final instalment indicating
the number of flat allotted, the
amount payable, documents to be
furnished and formalities to be
completed for taking over the
possession will be sent by RAD post to
the allottee at the address on record
with the DDA within one month from the
date of draw of letter for allotment
of specific flat number. Failure to
furnish all the requisite documents
within a period of 120 days from the
date of issue of the demand letter for
fifth and final instalment will result
15

in automatic cancellation of the
allotment.”

14. Ms. Tripathy submitted that the allotment of

flats by the DDA was to be done in two phases.

In the first phase the estimated cost of the

flat is given on a provisional basis and

subject to revision on the completion of the

flat. No definite time period was indicated

but it has been mentioned that it takes about

2 = years to complete the project, which

period could also stretch upto 36 months.

For delay beyond the 30th upto the 36th month,

till the issue of demand letter for the fifth

and final instalment, the allottee shall be

paid interest @ 7% per annum and beyond 36th

months interest will be paid @ 10% on the

deposit of the applicant. In the second

phase, on the basis of a `draw of lots’ a

specific flat number would be allotted and the

demand letter for the fifth and final

installment indicating the number of the flat
16

allotted, the amount payable, documents to be

furnished and formalities to be completed for

taking over possession would be sent by

Registered post with acknowledgement due to

the allottee at the address on record with the

DDA, within one month from the date of the

draw for allotment of a specific flat number.

Ms. Tripathy laid stress on the condition that

failure to furnish all the requisite documents

within a period of 120 days from the date of

issue of the demand letter for the fifth and

final installment would result in automatic

cancellation of the allotment.

15. Ms. Tripathy contended that having remained

silent despite having received the demand

notice as also the show-cause notice, which

led to the termination of the appellant’s

allotment, the appellant waited for 2 = years

before making payment of the purported balance

when, in fact, the amount had to be calculated

on the basis that the restoration was, in

fact, a fresh allotment.

17

16. Ms. Tripathy urged that since the notice of

demand in respect of fifth and final

installment had been duly sent to the

appellant by Registered Post with

acknowledgement due at the address given by

him, there would be a statutory presumption

under Section 114(f) of the Evidence Act that

the demand notice had been duly served on the

appellant. Ms. Tripathy urged that the

Commission rightly dealt with the matter and

no ground had been made out on behalf of the

appellant for interference with the same.

17. As will be evident from what has been

mentioned hereinbefore, the real controversy

in this appeal appears to be whether the

demand letter dated 10th September, 1996, for

payment of the fifth and final installment

had, in fact, been received by the appellant

and as to whether non-compliance with the same

resulted in termination of the appellant’s

allotment and whether the restoration of such
18

allotment on a representation made by the

appellant would amount to a fresh or new

allotment.

18. As submitted by Ms. Tripathy, except for the

statutory presumption under Section 114(f) of

the Evidence Act, there is no other material

to suggest that the demand notice had actually

been received by the appellant.

19. The assertion of service of notice on account

of such presumption has been denied by the

appellant as a result whereof onus of proving

service shifted back to the respondent. The

respondent DDA has not led any other evidence

in support of the presumption of service. In

such circumstances, it has to be held that

such service had not been effected.

Therefore, when on the appellant’s application

for restoration of the allotment, the

allotment was restored, the only conclusion

that can be arrived at is that the earlier
19

allotment continued as no cancellation and/or

termination had, in fact, taken place in terms

of clause 4 of the Scheme in question.

20. As far as the MRTP Commission is concerned,

there is no definite finding on the question

of service of the demand notice. On the other

hand, the Commission presumed that the

appellant must have had knowledge of the

allotment which had been widely publicised in

leading newspapers. According to the

Commission, it was for the appellant to have

made inquiries relating to completion of the

construction and it should have waited for a

demand notice to have been sent to him. In

our view, the Commission also erred in placing

the onus of proof of service of the demand

notice on the appellant, since except for

denial there is nothing else that the

appellant could have produced to prove a

negative fact. As we have indicated

hereinbefore, the presumption under Section
20

114(f) of the Evidence Act is a rebuttable

presumption and on denial of receipt of the

Registered letter from DDA the appellant

discharged his onus and the onus reverted back

to the respondent to prove such service by

either examining the postal authorities or

obtaining a certificate from them showing that

the registered article had been delivered to

and had been received by the appellant. It is

on a mistaken understanding of the provisions

of Section 114(f) of the Evidence Act that the

Commission came to the erroneous conclusion

that the allegation of unfair trade practice

on the part of the respondent authority had

not been proved. In our view, from the

material on record it is quite clear that the

respondent authority was unable to prove that

service of the demand notice for the fifth and

final installment had been effected on the

appellant.

21

21. Once it is established that the notice of

demand for the fifth and final installment had

not been received by the appellant, the other

consequences, as indicated by Ms. Tripathy,

namely, automatic termination and fresh

allotment, cannot follow. In any event, in

our view, the restoration of the allotment did

not amount to a fresh allotment on the basis

of which the fresh demand notice could have

been issued.

22. Having regard to what has been stated

hereinabove, in our view the MRTP Commission

erred in law in shifting the onus of proof of

service of the demand notice on the appellant

and in discharging the notice of inquiry and

vacating the interim order issued under

Section 12-A of the M.R.T.P. Act. The

allegation of unfair trade practice on the

part of the respondent authority stands

established. The decision of the Commission

is, therefore, liable to be set aside.
22

23. The appeal is, therefore, allowed. The

judgment of the MRTP Commission impugned in

this Appeal is set aside. The respondents are

directed to accept the sum of Rs.1,63,512/-,

which had been deposited by the appellant

prior to receipt of the demand notice,

together with interest, if any, accrued

thereupon, in full and final settlement of

their dues in respect of the flat allotted to

the appellant and to hand over possession

thereof to the appellant within a month from

the date of receipt of a copy of this order.

24. Having regard to the facts of the case, the

parties will bear their own costs.

………………J
(ALTAMAS KABIR)
23

……………….J
(MARKANDEY KATJU)

New Delhi
Dated: 02.09.2008