2000 INSC 1267 SUPREME COURT OF INDIA Roochira Ceramics Vs. H.U.D.A. C.A.No.4306 of 1998 (V.N.Khare and K.G.Balakrishnan JJ.) 29.11.2000 ORDER The Text below is only a summarized version of the order pronounced Dispute related to rate of interest charged on default in payment of installments towards final price of allotted plot. Authority though entitled to charge interest at rate of 10% charged interest at rate of 18%. Supreme Court held that charge of interest at rate of 18% was illegal and directed authorities to refund excess interest charged.