2021 INSC 0574 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.2998 OF 2010 THE MANAGING DIRECTOR (SHRI GRISH BATRA)                        M/S.PADMINI INFRASTRUCTURE  DEVELOPERS (I) LTD.                               …       APPELLANT(S) VERSUS THE GENERAL SECRETARY  (SHRI AMOL MAHAPATRA) ROYAL  GARDEN RESDIENTS WELFARE  ASSOCIATION                                           …      RESPONDENT(S) WITH CIVIL APPEAL NO. 4085 OF 2010 J U D G M E N T V. Ramasubramanian, J. 1. Both   the   consumer   (who   was   the   complainant)   as   well   as the   opposite   party   before   the   National   Consumer   Disputes Redressal   Commission,   have   come   up   with   these   appeals,   the former aggrieved by the rejection of some of the reliefs sought and 2 the   latter,   challenging   the   reliefs   granted   in   favour   of   the consumer. 2. We have heard the learned counsel appearing on both sides. 3. A   residential   apartment   complex   was   promoted   by   M/s Padmini   Infrastructure   Developers   (India)   Ltd.   ( hereinafter referred   to   as   ‘the   opposite   party’ ),   on   a   land   allotted   by   New Okhla Development Authority (‘ NOIDA’ for short ).  It appears that the opposite party constructed about 282 apartments and offered them for sale. The purchasers were put in possession during the period   from   1998­2001,   but   the   completion   certificate   itself   was issued only in December, 2001. 4. The   purchasers   of   flats   formed   themselves   into   an association   known   as   Royale   Garden   Residents   Welfare Association   and   got   it   registered   on   30.09.2003   under   the Societies Registration Act, 1860. 5. The   Residents   Welfare   Association   entered   into   an agreement on 15.11.2003 with the opposite party for taking over the   maintenance   of   the   apartment   complex.   Thereafter,   the Residents   Welfare   Association   ( (hereinafter   referred   to   as   the 3 ‘complainant’ ),   filed   a   consumer   complaint   in   Complaint   No.9   of 2007   before   the   National   Consumer   Disputes   Redressal Commission. 6. The   reliefs   sought   by   the   complainant   before   the   National Commission were as follows:­ “1. to   pay   the   monthly   maintenance   charges   for   unsold   flats amounting to Rs. 9,05,810/­ 2. to   complete   the   water   softening   plant   and   make   it operational. 3. to   complete   fire   fighting   equipments   and   make   the   same operational and to obtain safe working certificate from Fire Safety Department of NOIDA and handover the same to the Complainant. 4. to furnish and equip a second health club for which space is   available   in   half   portion   of   basement   of   Tower   Blue Heaven­2. 5. to   complete   a   second   swimming   pool   and   get   cement plastered and white washed the stilts. 6. to   provide   furnished   space   for   a,   Club   House   in   the basement of Eden Tower which is existing but locked. 7. to get the rented portion of the terrace (roof) vacated meant for   the   resident   of   Tower   Eden   of   the   Complainant   rented out   by   the   Opposite   Party   to   HUTCH   (P)   Limited   and earned   rent   after   on   15.11.2003   to   be   returned   to   RWA with 24% interest. 8. not   to   sell   or   rent   out   the   remaining   flats   about   45   till   the facilities   mentioned   above   are   provided   to   the Complainant. 9. to   direct   the   OP   not   be   sell   stilt   and   open   car   parking   to future or present purchasers. 4 10. to   pay   the   cost   to   the   Complaint   and   damages   for harassment   mental   torture,   agony   etc.   caused   to   the Complainant by the OP. 11. to   pass   any   other   or   further   orders   which   this   August Commission   deems   fit   in   the   circumstances   of   the   case   to meet the ends of justice.” 7. The   complaint   was   resisted   by   the   opposite   party   both   on merits   and   on   the   ground   of   limitation.   The   opposite   party   also claimed that the  Agreement dated 15.11.2003, entered into with the   complainant   contained   an   arbitration   clause   and   that whatever   facilities/amenities   were   promised   at   the   time   of promotion of the complex, have been put in place. 8. The   National   Commission   by   its   interim   order   dated 04.06.2008,   appointed   a   local   Commissioner,   to   inspect   the systems/facilities relatable to the reliefs claimed in prayer clause nos.   2   to   6   of   the   complaint   and   to   submit   a   report.   The   said Commissioner   submitted  a   report   on   08.07.2008   after  making  a local inspection, in the presence of the representatives of both the parties. 9. Accepting   the   report   of   the   local   Commissioner   and overruling   the   contention   of   the   opposite   party   regarding limitation, the National Commission allowed the complaint partly 5 by an order dated 05.01.2010. The operative part of the order of the Consumer Commission reads as follows:             “ Consequently,   complaint   is   partly   allowed   with   cost   of Rs.   25,000/­   with   direction   to   the   opposite   party   to   make   the systems/facilities   as   at   Sl.   Nos.   2,3,4,5   and   6   of   the   prayer clause   of   the   complaint   operational/complete   and   to   obtain and   supply   fire   safety   certificate   of   the   complex   to   the complainant   association   within   ten   weeks   from   today.   The opposite party will submit a report within two weeks thereafter from   an   independent   Architect   certifying   that   the systems/facilities   in   question   have   been   fully   made operational/complete by the opposite party. In the event of not making operational/complete the systems/facilities referred to above   within   the   time   allowed,   the   opposite   party   will   pay through   a   demand   draft   the   costs   thereof   as   mentioned   in aforesaid report dated 8.07.2008 within two weeks from after the expiry of 12 weeks time to the complainant association.” 10. Aggrieved   by   the   order   of   the   National   Commission,   the opposite   party   (builder) ,   has   come   up   with   one   appeal   in C.A.No.2998   of   2010.   Aggrieved   by   the   refusal   of   the   National Commission to grant the reliefs as per prayer clause nos. 1, 7, 8, 9   &   10,   the   consumer­complainant   has   come   up   with   another appeal in C.A.No.4085 of 2010. 11. As observed earlier, the consumer complaint was contested by   the   opposite   party   both   on   merits   and   on   the   ground   of limitation.     Since   it  is  easy   to   deal  with   the   objection   relating   to limitation without much ado, we shall take it up first. 6 12. Section   24A(1)   of   the   Consumer   Protection   Act,   1986 prescribes   a   period   of   limitation   of   two   years   from   the   date   on which   the   cause   of   action   has   arisen   for   the   admission   of   a complaint,   by   the   District   Forum,   State   Commission   or   the National   Commission.   In   the   case   on   hand,   the   opposite   party handed   over   the   work   of   maintenance   of   the   complex   to   the complainant,   under   an   Agreement   dated   15.11.2003.   As   seen from   the   preamble   to   the   Agreement,   the   Agreement   covered common   essential   services   such   as   generators,   lifts,   tube­well, water   softening   plant,   electric   substation,   cabling,   fire   fighting system,   pipelines,   swimming   pool,   health   and   fitness   centre, parking,   club­house,   water   supply,   drainage/sewerage   system, horticulture, water tanks/pumps and lawns/parks. 13. But   different   timelines   were   prescribed   under   the   said Agreement   for   different   obligations   still   remaining   to   be performed by the opposite party, towards the purchasers of flats. The last of such timeline was indicated to be 31.03.2004. 14. There   were   specific   obligations   to   be   performed   by   the opposite   party   under   the   said   Agreement,   in   relation   to   certain 7 services. It may be useful in this regard to extract clauses 13, 14 and 19 of the Agreement as follows:­“ 13. The   FIRST   PARTY   shall   bear   the   contractual obligations of lift, generator, health club and equipments fitted at   swimming   pool.   FIRST   PARTY   shall   also   bear   the maintenance   of   these   equipments   till   these   contracts   are concluded.   FIRST   PARTY   shall   bear   any/all   expenses   on maintenance/repair/replacement of these equipments. 14. To FIRST PARTY shall make the softening plant and tube   will   in   working   condition   and   hand   it   over   to   SECOND PARTY   separately  on   or  before   31.1.2004.     The   FIRST   PARTY shall   also   bring   the   fire   fighting   Equipments/generators   in working   condition   and   hand   it   over   to   the   SECOND   PARTY separately on or before 31.12.2003. …                      …                             … 19. The FIRST PARTY shall construct the second Health Club   and   second   swimming   pool   on   or   before   31.3.2004   and provide   space   for   Club   house   in   one   of   the   basements   for   the residents   as   promised   and   assured   at   the   time   of   selling   the apartments on or before 31.12.2003.” 15. Therefore, the cause of action for  the complaint, as per the above   clauses   continued   even   after   the   date   of   the   Agreement namely 15.11.2003. 16. In   the   affidavit   filed   by   the   local   Manager   of   the   opposite party   by   way   of   evidence,   it   was   admitted   that   certain   works   in relation to fire­fighting equipment continued up to the year 2005. In   fact,   the   opposite   party   filed   certain   bills,   which   were   dated 27.02.2005,   22.04.2005,   01.05.2005,   19.07.2005,   29.10.2005 8 and 12.12.2005, to show that the opposite party was honest and diligent in carrying out their obligations. 17. The affidavit in evidence filed by the opposite party and the aforesaid   bills   establish   that   the   cause   of   action   continued   at least   till   December,   2005.   The   complaint   before   the   National Commission was filed in February, 2007. Therefore, the National Commission   was   right   in   rejecting   the   objection   relating   to limitation. 18. Coming   to   the   merits,   let   us   first   take   up   the   challenge   to correctness of the reliefs granted by  the National Commission in favour   of   the   complainant,   as   the   appeal   filed   by   the   opposite party appears to be first in point of time. 19. The   reliefs   granted   by   the   National   Consumer   Commission related to water softening plant, fire­fighting, second health club equipment,   second   swimming   pool   and   space   for   club   house   in Eden   Tower.   These   reliefs   were   granted   by   the   National Commission   on   the   basis   of   the   Report   of   the   local Commissioner. 9 20. It   appears   that   opposite   party   filed   objections   to   the   report of the local Commissioner, contending  inter alia ,  (i)  that the water softening plant was fully functional when the complex was taken over   by   the   complainant   association;   (ii)   that   any   deficiency   or defect   relating   to   the   fire­fighting   equipment   is   wholly attributable   to   the   lack   of   maintenance   and   wrongful   practices adopted   by   the   complainant   association;   (iii)     that   they   are   not contractually   liable   to   provide   a   second   health   club   and   the finding of the local Commissioner that one of the health clubs is fully functional and in good condition has to be accepted; and  (iv) that   the   second   swimming   pool   was   completed   and   made operational   by   the   opposite   party,   but   what   remained   was   the filling   up   of   water   after   filtration,   which   was   the   job   of   the maintenance agency. 21. Interestingly   the   affidavit   of   objections   to   the   Report   of   the local   Commissioner,   filed   on   behalf   of   the   opposite   party   on 06.08.2008,   covered   only   the   findings   relating   to,   (i)   water softening   plant;   (ii)   fire­fighting   equipment;   (iii)   second   health club;   and   (iv)   second   swimming   pool,   but   did   not   cover   the finding   relating   to   the   liability   of   the   opposite   party   to   provide 10 furnished space for a club house in the basement of Eden Tower (relatable   to   relief   no.6   of   the   complaint) .   However,   the   affidavit covered   the   claim   of   the   complainant   for   maintenance   charges, though the local Commissioner had nothing to do with the same. 22. The   Commissioner   appointed   by   the   National   Commission was   an   architect   by   name   Amit   Bahl.   When   he   carried   out   the inspection,   4   persons   representing   the   opposite   party,   which included the advocate of the opposite party  and the deponent to the   affidavit   of   objections   were   present.   The   architect   examined each   one   of   the   items   and   not   only   found   that   they   were   not operational on date but also found,  (i)  that the equipment for the water softening plant was incomplete, ineffective and inadequate; (ii)   that the fire­fighting equipments were not in operation due to incomplete   commissioning   of   the   system   as   a   whole   and   that even   the   fire   safety   certificate   dated   05.11.2001   noted   down   the same;   (iii)   that while the first health club in the basement of the Tower   Blue   Heaven­2   was   fully   furnished   and   functional,   the second health club was not adequately furnished though the civil works are complete;   (iv)   that the second swimming pool was not complete   and   operational,   as   the   filtration   plant   was   non­ 11 functional and the pump was removed after installation and that even the change rooms and showers have not been provided for; and   (v)   that in so far as the club house in the basement of Eden tower   is   concerned   it   was   kept   under   lock   and   key   by   the opposite   party   and   found   to   have   been   used   as   a   store   for keeping various building materials. 23. In   the   light   of   the   aforesaid   findings   by   an   independent architect appointed by the National Commission it is not open to the   opposite   party   to   create   a   façade   as   though   all   essential services   and   amenities   were   handed   over   in   a   fully   functional state.  If all the aforesaid services had been handed over in a fully functional   state,   the   opposite   party   should   have   taken   an acknowledgment   in   writing   from   the   complainant.   In   the alternative,   the   opposite   party   should   have   insisted   upon   an appropriate provision in the Agreement dated 15.11.2003. 24. As   noted   by   the   Commissioner,   even   the   fire   safety certificate   dated   05.11.2001   states   that   though   the   majority   of the equipment have been satisfactorily installed, some equipment have been removed and stored for security purposes and that the inference therefore is that the system never got commissioned. 12 25. It is not  impossible for  an  experienced architect  to  find out whether   the   condition   in   which   the   aforesaid   amenities   and services   were   found   on   the   date   of   the   inspection,   was   entirely due   to   lack   of   maintenance   or   due   to   non­commissioning   or incomplete commissioning. 26. As   noted   by   the   National   Commission,   the   affidavit   of objections   filed   on   behalf   of   the   opposite   party   to   the   Report   of the   local   Commissioner   does  not   deal   with   the   cost   of   estimates indicated   by   the   Commissioner   in   his   Report.   In   addition,   the affidavit of objections does not even deal with the finding relating to   the   club   house   at   Eden   Tower,   said   to   have   been   kept   under lock and key by the opposite party for storing building materials. The   very   fact   that   at   the   time   of   inspection   by   the   local Commissioner,   the   possession   of   the   club   house   in   Eden   Tower was with the opposite party, goes to show that the opposite party was still retaining control of at least some part or certain services in the complex, perhaps due to the fact that there were about 45 unsold flats. 27. In   view   of   the   above,   we   are   not   convinced   that   the   reliefs granted by the National commission in favour of the complainant 13 warrant   any   interference.   Therefore,   the   appeal   in   C.A.   No.2998 of 2010 is liable to be dismissed. 28. But before we do that, we should take note of the fact that as   per   the   operative   portion   of   the   order   of   the   National Commission   (which   we   have   extracted   elsewhere)   the   opposite party  is   obliged  to   make   the  systems/facilities   at   prayer   clauses 2,   3,   4,   5   &   6   of   the   complaint,   fully   operational/complete   and they are also obliged to obtain a certificate of completion from an independent architect.  If the opposite party failed to do so within the   time   stipulated   by   the   National   Commission,   the   opposite party   was   obliged   to   pay   the   cost   as   estimated   by   the Commissioner in his Report dated 08.07.2008. 29. The costs estimated by the local Commissioner in his Report dated 08.07.2008 are as follows :­ 1 . Water softening plant Rs.   20,29,962 2 . Fire fighting equipment Rs.   83,00,000 3 . Second health club Rs.     7,60,000 4 . Second swimming pool Rs.     2,70,000 5 . Furnishing the club house in Eden  Tower Rs.     2,75,000   Total Rs.1,16,34,962 14 30. While   ordering   notice   in   C.A.No.2998   of   2010,   on 29.03.2010, this Court granted stay of operation of the impugned order   on   condition   that   the   opposite   party–builder   deposit Rs.60,00,000/­   within   8   weeks.   Subsequently,   the   order   was modified on 14.05.2010, permitting the opposite party to deposit the   sum   in   two   equal   instalments,   the   first   instalment   before 22.05.2010 and 2 nd  instalment before 15.07.2010. It appears that the amount has been accordingly deposited and the amount has been   invested   in  a   Fixed   Deposit  which  is   renewed  from   time  to time by the orders of this Court. 31. In   view   of   the   fact   that   the   possession   of   the   common amenities   were   handed   over   by   the   opposite   party   to   the complainant   Association   18   years   ago   (under   the   Agreement dated 15.11.2003), it may not be possible at this distance of time to compel the opposite party to make those facilities/systems at relief clauses 2, 3, 4, 5 and 6, fully operational now.   The cost of estimate   which   works   out   to   approximately   Rs.1.16   crores, includes within itself the cost of fire fighting equipment and this constitutes   the   major   component   (it   works   out   to   Rs.   83   lakhs). As seen from the Commissioner’s Report, the mistake committed 15 by   the   opposite   party   was   in   removing   a   part   of   the   equipment but not putting them back.   This finding is as per the fire safety certificate.   Therefore,   it   may   not   be   appropriate   to   ask   the opposite party to bear the entire burden. 32. Therefore, taking into account the overall picture, we are of the   considered   view   that   interests   of   justice   will   be   met   if   the order  of the National Commission is  modified in  such  a manner (i)  that the complainant Association shall receive in full and final settlement,   the   deposit   now   lying   in   the   Registry   of   this   court, towards adequate compensation for the reliefs that they are held entitled to by the National Commission; and  (ii)  that the opposite party   is   directed   to   remove   all   building   material   stored   in   the club   house   in   the   basement   of   Tower   Eden   and   hand   over possession of the club house to the complainant. 33. Now coming to the appeal CA No.4085 of 2010 filed by the complainant   against   the   refusal   of   the   reliefs   in   prayer   clause nos.1,   7,   8,   9   and   10,   we   think   that   the   National   Commission was   justified   in   rejecting   those   reliefs.   The   claim   for   monthly maintenance   charges   for   the   unsold   flats,   amounting   to Rs.9,05,810/­   sought   as   per   prayer   clause   no.1,   was   made   by 16 the complainant on the basis of clause 10 of the Agreement dated 15.11.2003 which reads as follows: “10. The FIRST PARTY agrees to pay to the SECOND PARTY the   monthly   maintenance   charges   @   50   paise   per square   feet   for   the   unsold   flats   w.e.f.   16.11.2003. FIRST   PARTY   shall   make   the   advance   payment   for   6 months   within   7   days   of   signing   of   the   agreement. Subsequently   these   charges   will   be   paid   yearly   in advance.” 34. The averments relating to the relief claimed at prayer clause no.1 are found in paragraph 16 of the complaint which reads as follows:­ “16. That   the   amount   of   such   advance   payment   upto 31.12.2006 is Rs.619568/­ approx. an advance for the year  2007 comes  to  Rs.286242/­.   Thus  the  OP has  to make   the   total   payment   amounting   to   Rs.   905810/­ approx.   with   interest   @   24%   for   the   delayed   period   for which   OP   had   agreed   vide   agreement   dated 15.11.2003 Clause No.6 last two lines.” 35. Though the National Commission did not deal with the relief claimed   at   prayer   clause   No.1   in   sufficient   detail   and   the National   Commission   did   not   also   provide   cogent   reasons   for rejecting   the   relief,   we   find   that   the   complainant   may   not   be entitled to the said relief. There are two reasons as to why we say so.   The   first   reason   is   that   the   complainant   did   not   provide detailed calculations about the plinth area of the unsold flats, the 17 period   during   which   they   remained   unsold   and   the   manner   in which   the   amount   indicated   in   para   16   of   the   complaint   was arrived   at.   In   any   case   the   payments   were   to   be   made   under clause   10   of   the   agreement,   first   within   seven   days   of   the agreement in respect of the advance payment for six months and thereafter   by   way   of   annual   payments   in   advance.     Therefore,   a major   portion   of   the   claim   for   money   was   obviously   barred   by limitation   when   the   complaint   was   filed.   Moreover,   the   opposite party  raised   a   dispute   about   the   quantum   and   asserted   in   para 16   of   their   reply  before   the   National   Commission   that   what   was due   was   only   Rs.232750/­.   Thus,   the   question   became   a disputed   question   of   fact   on   which   both   parties   did   not   lead sufficient evidence.  Therefore, the rejection of the claim at prayer clause No.1 was legally correct. 36. The   relief   claimed   at   prayer   clause   no.8   is   to   direct   the opposite   party   not   to   sell   or   rent   out   the   unsold   flats   till   the facilities mentioned in prayer clause nos.2 to 6 are provided. By its very nature, this relief is in the nature of an interim relief and, hence,   was   rightly   rejected   by   the   National   Commission   in   the final judgment. 18 37. The  relief  claimed  in  prayer  clause  no.9  relates  to   stilt  and open   car   parking.   There   was   no   evidence   before   the   National Commission   to   grant   such   a   relief   and,   hence,   the   refusal   to grant the relief mentioned in prayer clause no.9 is in order.    38. The   claim   for   costs   and   damages   for   harassment,   mental torture, agony etc., made in prayer clause no.10 was not granted by   the   National   Commission,   and   rightly   so,   in   view   of   the   fact that   after   handing   over   the   common   amenities   under   the Agreement   dated   15.11.2003,   the   opposite   party   continued   to carry   out   at   least   some   works.   This   is   why   the   complaint   was lodged   in   2007.   Therefore,   we   find   no   reason   to   grant   the   relief prayed for in prayer clause no.10. 39. That leaves us with the relief claimed in prayer clause no.7. This was for a direction to the opposite party to vacate the tenant occupying   the   terrace   of   Tower   Eden.   According   to   the complainant,   the   terrace   of   Tower   Eden   was   let   out   by   the opposite party to a company, leaving the residents of Tower Eden without   a   terrace   for   common   use.   But   the   relief   of   eviction involves a third party and hence the National commission rightly 19 left it to the complainant to pursue the remedy in an appropriate Forum. 40. Thus,   we   find   that   the   refusal   of   the   National   Commission to grant the reliefs mentioned in prayer clause nos.1, 7, 8, 9 and 10   warrant   no   interference.   Therefore,   the   appeal   of   the complainant in CA No.4085 of 2010 is liable to be dismissed. 41. Accordingly the appeal of the consumer­complainant in C.A. No. 4085 of 2010 is dismissed. The appeal of the builder­opposite party  in   C.A.   No.   2998   of   2010   is   partly   allowed,   modifying   and substituting   the   judgment   of   the   National   Consumer   Disputes Redressal Commission dated 05.01.2010 in Consumer Complaint No. 9 of 2007, to the following effect:  The   complainant   shall   be   entitled   to   all   told   monetary compensation in a sum of Rs. 60 lakhs, now lying in deposit with the   Registry   of   this   court,   together   with   the   interest   accrued thereon,   in   lieu   of   the   reliefs   sought   in   prayer   clauses   2,   3,   4,   5 and   6   of   the   complaint.   The   opposite   party   shall,   within   two weeks,   remove   all   building   material   stored   by   them   in   the   club house   in  the   basement   of  Tower  Eden  and   hand   over  possession of   the   club   house   to   the   complainant.   The   complaint   shall   stand dismissed in all other respects. No costs.  42. The   parties   are   to   bear   their   respective   costs   in   these appeals. The Registry shall liquidate the fixed deposit standing to the credit of the above appeal and make payment of the proceeds 20 to   the   complainant   namely,   Royal   Garden   Residents   welfare Association. All interlocutory applications if any are closed.    ...................................J. (Hemant Gupta) ...................................J. (V. Ramasubramanian) New Delhi September  28, 2021