2021 INSC 0711 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S).   6745 ­ 6749   OF 2021         (Arising out of SLP(Civil) No(s). 3711­3715 OF 2021) M/s. NEWTECH PROMOTERS AND  DEVELOPERS PVT. LTD. …..APPELLANT(S) VERSUS STATE OF UP & ORS. ETC. …..RESPONDENT(S) WITH CIVIL APPEAL NO(S).  6750 OF 2021 (Arising out of SLP(Civil) No(s). 14733 OF 2020) CIVIL APPEAL NO(S).  6751  OF 2021 (Arising out of SLP(Civil) No(s). 2647 OF 2021) CIVIL APPEAL NO(S).  6752  OF 2021 (Arising out of SLP(Civil) No(s). 3185 OF 2021) CIVIL APPEAL NO(S).  6753  OF 2021 (Arising out of SLP(Civil) No(s).  3426 OF 2021) 1 CIVIL APPEAL NO(S).  6754  OF 2021 (Arising out of SLP(Civil) No(s). 6199 OF 2021) CIVIL APPEAL NO(S).  6755  OF 2021 (Arising out of SLP(Civil) No(s). 6671 OF 2021) CIVIL APPEAL NO(S).  6756  OF 2021 (Arising out of SLP(Civil) No(s). 6711 OF 2021) CIVIL APPEAL NO(S).  6757  OF 2021 (Arising out of SLP(Civil) No(s). 1670 OF 2021) J U D G M E N T Rastogi, J. 1. Leave granted. 2. The   present   batch   of   appeals   are   filed   at   the   instance   of promoter/real   estate   developer   assailing   the   common   issues   and certain   provisions   of   The   Real   Estate(Regulation   and   Development) Act,   2016(hereinafter   being   referred   to   as   “the   Act”),   The   Uttar Pradesh   Real   Estate(Regulation   and   Development)   Rules,   2016 (hereinafter   referred   to   as   “the   Rules”)   and   the   functioning   of   the Uttar Pradesh Real Estate Regulatory Authority (hereinafter referred to as “the Authority”), although being decided by separate orders by 2 the   High   Court   of   Allahabad,   since   the   self­same   questions   are involved   with   the   consent   are   being   decided   by   the   present judgment. 3. The   respondents   herein   are   the   allottees/home   buyers   who have   made   their   substantial   investment   from   their   hard   earned savings under the belief that the promotor/real estate developer will hand   over   possession   of   the   unit   in   terms   of   home   buyer’s agreement   but   their   bonafide   belief   stood   shaken   when   the promotors failed to hand over possession of a unit/plot/building in terms of the agreement and complaints were instituted by the home buyers for refund of the investment made along with interest under Section 31 of the Act. 4.   The impugned orders came to be passed by the single member of   the   authority   on   the   complaint   instituted   at   the   instance   of   the home buyers/allottees after hearing the parties with the direction to refund   the   principal   amount   along   with   interest(MCLR   +   1%)   as prescribed by the State Government under the Act.  In the ordinary course of business, the order passed by the authority is appealable under Section 43(5) of the Act provided the statutory compliance of 3 pre­deposit   being   made   under   proviso   to   Section   43(5)   before   the Appellate   Tribunal   but   the   promoter/real   estate   developers approached   the   High   Court   by   filing   a   writ   petition   under   Articles 226   and   227   of   the   Constitution   questioning   the   order   passed   by the   authority   holding   it   to   be   without   jurisdiction   as   it   has   been passed   by   a   single   member   of   the   authority   who   according   to   the appellants holds no jurisdiction to pass such orders of refund of the amount as contemplated under Section 18 of the Act and have also challenged the condition  of pre­deposit  as envisaged under  proviso to Section 43(5) of the Act for filing of a statutory appeal and raised certain   ancillary   questions   for   consideration   in   writ   jurisdiction   of the High Court of Allahabad.  Being aggrieved by the orders passed by the High Court dismissing their writ petitions, the present batch of appeals have been preferred at the instance of the promoters/real estate developers. 5. Before  adverting  to  the  legal  submissions  made before  us,  we consider it appropriate to take a bird’s­eye view of the scheme of the Act   2016   which   may   be   apposite   for   proper   appreciation   of   the submissions made by the parties. 4 Object and Reasons of the Act 2016 6. Over the past two decades, with the growth of population and the   attraction   of   the   people   to   shift   towards   urbanization,   the demand   for   housing   increased   manifold.     Government   also introduced   various   housing   schemes   to   cope   with   the   increasing demand   but   the   experience   shows   that   demands   of   the   housing sector   could   not   be   meted   out   by   the   Government   at   its   own   level for   various   reasons   to   meet   the   requirement,   the   private   players entered into the real estate sector in meeting out the rising demand of   housing.     Though   availability   of   loans,   both   from   public   and private banks, become easier, still the High rate of interest and the EMI has posed additional financial burden on the people. 7.   At   the   given   time,   the   real   estate   and   housing   sector   was largely unregulated and the consequence was that consumers were unable to procure complete information for enforced accountability towards   builders   and   developers   in   the   absence   of   an   effective mechanism in place.   Though, The Consumer  Protection Act, 1986 5 was available to cater the demand of home buyers in the real estate sector   but   the   experience   shows   that   this   mechanism   was inadequate to address the needs of the home buyers and promoters in the real estate sector. 8.   At this juncture, the need for Real Estate(Regulation) Bill was badly   felt   for   establishing   an   oversight   mechanism   to   enforce accountability   to   the   real   estate   sector   and   providing   an adjudicating   machinery   for   speedy   dispute   redressal   mechanism and   safeguarding   the   investments   made   by   the   home   buyers through legislation to the extent permissible under the law. 9. The   statement   of   object  and   reasons  of   the   Act  indicates   that the primal position of the regulatory authority is to regulate the real estate   sector   having   jurisdiction   to   ensure   compliance   with   the obligation   cast   upon   the   promoters.     The   opening   statement   of objects   and   reasons   which   has   a   material   bearing   on   the   subject reads as follows:­ “The   real   estate   sector   plays   a   catalytic   role   in   fulfilling   the   need and   demand   for   housing   and   infrastructure   in   the   country.   While this   sector   has   grown   significantly   in   recent   years,   it   has   been largely   unregulated,   with   absence   of   professionalism   and standardisation and lack of adequate consumer protection. Though 6 the   Consumer   Protection   Act,   1986   is   available   as   a   forum   to   the buyers in the real estate market, the recourse is only curative and is   not   adequate   to   address   all   the   concerns   of   buyers   and promoters   in   that   sector.   The   lack   of   standardisation,   has   been   a constraint to the healthy and orderly growth of industry. Therefore, the   need   to   regulating   the   sector   has   been   emphasised   in  various forums.  2.   In   view   of   the   above,   it   becomes   necessary   to   have   a   Central legislation,   namely,   the   Real   Estate   (Regulation   and   Development) Bill,   2013,   in   the   interest   of   the   effective   consumer   protection, uniformity   and   standardisation   of   business   practices   and transactions   in   the   real   estate   sector.   The   proposed   Bill   provides for   the   establishment   of   the   Real   estate   Regulatory   Authority   (the Authority) for regulation and promotion of real estate sector and to ensure sale of plot, apartment  or building, as the case may be, in an efficient and transparent manner and to protect the interest of consumers   in   real   estate   sector   and   establish   the   Real   Estate Appellate Tribunal to hear appeals from the decisions, directions or orders of the Authority.” 10. It   was   introduced   with   an   object   to   ensure   greater accountability towards consumers, to significantly reduce frauds & delays and also the current high transaction costs, and to balance the   interests   of   consumers   and   promoters   by   imposing   certain responsibilities   on   both,   and   to   bring   transparency   of   the contractual   conditions,   set   minimum   standards   of   accountability and a fast­track dispute resolution mechanism.  It also proposes to induct   professionalism   and   standardization   in   the   sector,   thus 7 paving  the way  for  accelerated growth  and investments in the long run. 11. Some   of   the   relevant   Statement   of   Objects   and   Reasons   are extracted as under:­ “4… (d) to impose liability upon the promoter to pay such compensation to   the   allottees,   in   the   manner   as   provided   under   the   proposed legislation, in case if he fails to discharge any obligations imposed on him under the proposed legislation; (f)   the   functions   of   the   Authority   shall,   inter   alia,   include   –   (i)   to render advice to the appropriate Government in matters relating to the development of real estate sector; (ii) to publish and maintain a website   of   records   of   all   real  estate   projects   for   which   registration has   been   given,   with   such   details   as   may   be   prescribed;   (iii)   to ensure compliance of the obligations cast upon the promoters, the allotees and the real estate agents under the proposed legislation. … (i) to   appoint   an   adjudicating   officer   by   the   Authority   for adjudging   compensation   under   sections   12,   14   and   16   of   the proposed legislation.  ...” 12. The   Bill   provides   for   establishment   of   the   authority   for regulation   and   promotion   of   real   estate   sector,   to   ensure   sale   of plot,   apartment   or   building   or   sale   of   real   estate   project   in   an efficient   and   transparent   manner   and   to   protect   the   interest   of consumers   in   the   real   estate   sector   and   provide   the   adjudicating 8 mechanism for speedy dispute redressal mechanism by establishing the   regulatory   authority   and   the   adjudicating   officer   and   in hierarchy,   the   Appellate   Tribunal   for   early   and   prompt   disposal   of the   complaint   being   instituted   primarily   by   the   home   buyers   for whom this Act has been enacted by the Parliament in 2016. 13. To   examine   the   matter   in   this   perspective,   consider   what   a house means in India. The data shows that about more than 77% of total   assets   of   an   average   Indian   household   are   held   in   real   estate and it’s the single largest investment of an individual in his lifetime. The   real   estate   in   India   has   a   peculiar   feature.   The   buyer   borrows money   to   pay   for   a   house   and   simultaneously   plays   the   role   of   a financer   as   building   projects   collect   money   upfront   and   this   puts the   buyer   in   a   very   vulnerable   position­the   weakest   stakeholder with   a   high   financial   exposure.   The   amendment   to   the   Insolvency and   Bankruptcy   Code,   2018   recognised   the   home   buyers   as financial creditors and the present enactment is the most important regulatory intervention in favour of the home buyers and it’s had an impact and with passage of time, has become a yardstick of laying down   minimum   standards   in   the   market.   Earlier,   the   real   estate 9 sector   was   completely   unregulated   and   there   was   no   transparency in their business profile and after the present enactment, it is open for   the   potential   home   buyers   to   check   if   a   project   is   approved under   the   Act,   2016   that   at   least   gives   a   satisfaction   to   a   person who is coming forward in making a lifetime investment. 14. That   apart   from   the   project   being   statutorily   regulated,   it attaches   certain   authenticity   with   regard   to   completion   of   the project   and   a   statutory   obligation   upon   the   developer   and   home buyer   to   abide   by   the   terms   and   conditions   of   the   home   buyers agreement   and   statutory   compliance   to   the   mandate   of   law.     In addition, any   project  which  is approved  under  the  Act, 2016  helps the promoter in raising funds from banks and statistics shows that buyers   express   their   satisfaction   in   approved   projects   which   is beneficial   not   only   to   the   home   buyers   but   to   the   promoters   and real estate agents as well. 15. Chapter   II   of   the   Act   relates   to   the   registration   of   real   estate projects.     Section   3   mandates   prior   registration   of   real   estate projects including ongoing projects with the Real Estate Regulatory Authority.       Section   4   prescribes   the   ingredients   of   application   by 10 the   promotor   for   registration   of   real   estate   projects.     In   particular, the   promotor   is   required   to   state   in   the   application   under   sub­ section   2(L)(c   )   of   Section   4,   the   timelines   for   completion   of   the project.     Section   5   relates   to   the   grant   of   registration   by   the authority and inter  alia states that no application shall be rejected unless the applicant has been given an opportunity of being  heard in the matter.   As per Section 5(3) of the Act, the registration is co­ terminus  with  the   completion  of  the  project.   Under  Section  6, the authority can extend registration based on the facts of each case or the   occurrence   of   the   force   majeure.     Section   7   pertains   to revocation of registration.  As per  Section 8, the authority is under obligation   to   inter   alia   carry   out   the   remaining   development   work where there is lapse or revocation of the registration. 16. Chapter   III   lays   down,   ‘functions   and   duties   of   promotor’ which   is   relevant   for   the   purpose   of   the   present   case.     Section   11 thereof   elaborates   on   the   functions   and   duties   of   the   promoters. Under   sub­Section   (4)   of   Section   11,   several   obligations   have   been casted   upon   the   promoters.     Under   sub­section   (5)   of   Section   11, the   promoter   may   cancel   the   allotment   if   the   allottee/home   buyer 11 commits any breach of the terms of the agreement for  sale, and in such   case,   the   aggrieved   allottee   has   the   right   to   approach   the authority. 17. Section 12 provides that if any default being committed by the promoter,   either   in   reference   to   the   information   contained   in   the notice,   advertisement   or   prospectus   or   on   the   basis   of   the   model apartment, plot or building which causes any loss or damage to the allottee/home buyer by reason of any incorrect or false statement or wants to withdraw from the project, he shall be compensated by the promoter in the manner as prescribed under the Act. 18. Section 14 relates to adherence to Sanctioned Plans & Project specification   by   the   promoters   and   Section   14(3)   empowers   the allottee   to   receive   compensation   in   the   event   where   there   is   any structural defect. 19. Section   18(1)   of   the   Act   spells   out   the   consequences   if   the promoter   fails   to   complete   or   is   unable   to   give   possession   of   an apartment, plot or building either in terms of the agreement for sale or   to   complete   the   project   by   the   date   specified   therein   or   on account of discontinuance of his business as a developer either on 12 account   of   suspension   or   revocation   of   the   registration   under   the Act   or   for   any   other   reason,   the   allottee/home   buyer   holds   an unqualified right to seek refund of the amount with interest at such rate as may be prescribed in this behalf. 20. Section 18(2) of the Act mandates that in case, loss is caused to allottee due to defective title of the land, on which the project is being   developed   or   has   been   developed,   the   promoter   shall compensate   the   allottee   and   such   claim   for   compensation   under Section  18(2)  shall  not   be  barred  by  limitation   provided  under  any law for the time being in force. 21. Section 18(3) of the Act states that where the promoter fails to discharge   any   other   obligation   under   the   Act   or   the   rules   or regulations framed thereunder or in accordance with the terms and conditions of the agreement for sale, the promoter shall be liable to pay   ‘such   compensation’   to   the   allottees,   in   the   manner   as prescribed under the Act. 22. If we take a conjoint reading of sub­sections (1), (2) and (3) of Section 18 of the Act, the different contingencies spelt out therein, (A) the allottee can either seek refund of the amount by withdrawing 13 from   the   project;   (B)   such   refund   could   be   made   together   with interest   as   may   be   prescribed;   (C)   in   addition,   can   also   claim compensation payable under Sections 18(2) and 18(3) of the Act; (D) the  allottee  has  the liberty,  if  he does  not  intend  to  withdraw  from the project, will be required to be paid interest by the promoter for every   months’   delay   in   handing   over   possession   at   such   rates   as may be prescribed. 23. Correspondingly,  Section   19   of  the   Act   spells  out  “Rights   and duties   of   allottees”.     Section   19(3)   makes   the   allottee   entitled   to claim possession of the apartment, plot or building, as the case may be.     Section   19(4)   provides   that   if   the   promoter   fails   to   comply   or being unable to give possession of the apartment, plot or building in terms of the agreement, it makes the allottees entitled to claim the refund of amount paid along with interest and compensation in the manner prescribed under the Act. 24. Section   19(4)   is   almost   a   mirror   provision   to   Section   18(1)   of the   Act.     Both   these   provisions   recognize   right   of   an   allottee   two distinct   remedies,   viz,   refund   of   the   amount   together   with   interest 14 or   interest   for   delayed   handing   over   of   possession   and compensation. 25. The   unqualified   right   of   the   allottee   to   seek   refund   referred under Section 18(1)(a) and Section 19(4) of the Act is not dependent on   any   contingencies   or   stipulations   thereof.     It   appears   that   the legislature has consciously provided this right of refund on demand as   an   unconditional   absolute   right   to   the   allottee,   if   the   promoter fails to give possession of the apartment, plot or building within the time   stipulated   under   the   terms   of   the   agreement   regardless   of unforeseen events or stay orders of the Court/Tribunal, which is in either   way   not   attributable   to   the   allottee/home   buyer,   the promoter   is   under   an   obligation   to   refund   the   amount   on   demand with   interest   at   the   rate   prescribed   by   the   State   Government including compensation in the manner provided under the Act with the   proviso   that   if   the   allottee  does   not   wish   to   withdraw   from   the project,   he   shall   be   entitled   for   interest   for   the   period   of   delay   till handing over possession at the rate prescribed. 26. If   we   turn   to   the   power   of   the   authority,   it   envisages   under Section 31, the complaints can be filed either with the authority or 15 adjudicating   officer   for   violation   or   contravention   of   the   provisions of   the   Act   or   the   rules   and   regulations   framed   thereunder.     Such complaint can be filed against “any promoter, allottee or real estate agent”,   as   the   case   may   be,   and   can   be   filed   by   “any   aggrieved person”,   and   it   has   to   be   read   with   an   explanation,   “person” includes   an   association   of   allottees   or   any   voluntary   consumer association   registered   under   any   law   for   the   time   being   in   force. The   form   and   manner   in   which   complaint   is   to   be   instituted   has been provided under sub­section(2) of Section 31. 27. Section 32 refers to functions of the authority for promotion of real   estate   sector   and   Sections   34   to   38   of   the   Act   recognize different nature of powers and functions of the authority regarding compliance   of   its   regulations   cast   upon   the   promoters,   allottee   or the real estate agents and to appoint one or more persons to make an inquiry into the affairs of any promoter, allottee or the real estate agent   and   to   pass   any   interim   orders,   if   the   promoter,   allottee   or real estate agent is failing in discharging of its functions under the Act, rules or  regulations, and to  issue directions from  time to time to   the   promoter,   allottee   or   real   estate   agents,   if   considered 16 necessary   can   impose   penalty   or   interest   if   failed   to   carry   out   its obligations. 28. At the same time, Chapter VIII of the Act talks about offences, penalties and adjudication. Various kinds of penalties are set out in Sections 59 to 68.   Each of these provisions clearly states that the penalty thereunder is required to be determined by the authority. 29. We   are   concerned   with   Section   71   of   the   Act   titled   ‘power   to adjudicate’   which   is   specific   to   the   adjudicating   officer.     Sub­ section(1)   of   Section   71   opens   with   the   words   “for   the   purpose   of adjudging   compensation   under   Sections   12,   14,   18   and   19”,   the Authority   has   to   appoint   in   consultation   with   the   appropriate Government,   a   judicial   officer   not   below   the   rank   of   the   District Judge, as an  adjudicating  officer, to hold  inquiry  in  the prescribed manner after giving a person concerned a reasonable opportunity of hearing.  At the same time, sub­section (2) casts an obligation upon the   adjudicating   officer   that   while   adjudging   compensation   under sub­section (1), the application has to be dealt with expeditiously as possible   and   to   be   disposed   of   within   60   days.     If   there   is   a   delay being caused exceeding the statutory period of 60 days, in disposal 17 of   the   application,   reasons   are   to   be   recorded   for   extension   of   the period. 30. Under   sub­section   (3)   of   Section   71,   the   adjudicating   officer has   been   empowered   not   only   to   summon   and   enforce   the attendance of persons acquainted with the facts and circumstances of the case to give evidence or to produce any document which may be useful and relevant for adjudication, is supposed to take note of the various parameters as referred to under Section 72 which still is illustrative   and   not   exhaustive   while   adjudging   the   quantum   of compensation   payable  to   the   person   aggrieved   and   interest,   as  the case may be. 31. After we have heard learned counsel for the parties at length, the following questions emerges for our consideration in the present batch of appeals are as under:­ 1. Whether   the   Act   2016   is   retrospective   or   retroactive   in   its operation   and   what   will   be   its   legal   consequence   if   tested   on   the anvil of the Constitution of India? 2. Whether the authority has jurisdiction to direct return/refund of   the   amount   to   the   allottee   under   Sections   12,   14,   18   and   19   of 18 the   Act   or   the   jurisdiction   exclusively   lies   with   the   adjudicating officer under Section 71 of the Act? 3. Whether   Section   81   of   the   Act   authorizes   the   authority   to delegate   its   powers   to   a   single   member   of   the   authority   to   hear complaints instituted under Section 31 of the Act? 4. Whether the condition of pre­deposit under proviso to Section 43(5)   of   the   Act   for   entertaining   substantive   right   of   appeal   is sustainable in law? 5. Whether   the   authority   has   power   to   issue   recovery   certificate for recovery of the principal amount under Section 40(1) of the Act? Question   1 :­   Whether   the   Act   2016   is   retrospective   or retroactive   in   its   operation   and   what   will   be   its   legal consequence   if   tested   on   the   anvil   of   the   Constitution   of India? 32. The   issue   concerns   the   retroactive   application   of   the provisions   of   the   Act   2016   particularly,   with   reference   to   the ongoing projects.  If we take note of the objects and reasons and the scheme   of   the   Act,   it   manifests   that   the   Parliament   in   its   wisdom 19 after   holding   extensive   deliberation   on   the   subject   thought   it necessary to have a central legislation in the paramount interest for effective   consumer   protection,   uniformity   and   standardisation   of business   practices   and   transactions   in   the   real   estate   sector,   to ensure   greater   accountability   towards   consumers,   to   overcome frauds   and   delays   and   also   the   higher   transaction   costs,   and accordingly   intended   to   balance   the   interests   of   consumers   and promoters by   imposing  certain  duties  and  responsibilities  on   both. The deliberation on the subject was going on since 2013 but finally the   Act   was   enacted   in   the   year   2016   with   effect   from   25 th   March, 2016. 33. Under   Chapter   II   of   the   Act   2016,   registration   of   real   estate projects became mandatory and to make the statute applicable and to   take   its   place   under   sub­Section   (1)   of   Section   3,   it   was   made statutory that without registering the real estate project with a real estate  regulatory  authority   established  under   the  Act,  no   promoter shall advertise, market, book, sell or offer for sale, or invite persons to   purchase   in   any   manner   a   plot,   apartment   or   building,   as   the case may be in any real estate project but with the aid of proviso to 20 Section   3(1),   it   was   mandated   that   such   of   the   projects   which   are ongoing   on   the   date   of   commencement   of   the   Act   and   more specifically  the projects to which the completion certificate has not been issued, such promoters shall  be under  obligation  to make an application   to   the   authority   for   registration   of   the   said   project within a period of three months from the date of commencement of the   Act.   With   certain   exemptions   being   granted   to   such   of   the projects   covered   by   sub­section   (2)   of   Section   3   of   the   Act,   as   a consequence,   all   such   home   buyers   agreements   which   has   been executed by the parties inter se has to abide the legislative mandate in completion of their ongoing running projects. 34. The term “ongoing project” has not been so defined under the Act   while   the   expression   “real   estate   project”   is   defined   under Section 2(zn) of the Act which reads as under:­ “2(zn) “real estate project” means the development of a building or a   building   consisting   of   apartments,   or   converting   an   existing building   or   a   part   thereof   into   apartments,   or   the   development   of land into plots or apartments, as the case may be, for the purpose of selling all or some of the said apartments or plots or building, as the case may be, and includes the common areas, the development works, all improvements and structures thereon, and all easement, rights and appurtenances belonging thereto;”             21 35. The  Act is intended to  comply   even  to  the ongoing   real  estate project.   The   expression   “ongoing   project”   has   been   defined   under Rule   2(h)   of   the   Uttar   Pradesh   Real   Estate   (Regulation   and Development) Rules, 2016 which reads as under:­ “2(h)   “Ongoing   project”   means   a   project   where   development   is going on and for which completion certificate has not been issued but excludes such projects which fulfil any of the following criteria on the date of notification of these rules: (i) where   services   have   been   handed   over   to   the Local Authority for maintenance. (ii) where   common   areas   and   facilities   have   been handed   over   to   the   Association   for   the   Residents' Welfare Association for maintenance. (iii) where   all   development   work   have   been completed and sale/lease deeds of sixty percent of the apartment/houses/plots have been executed.  (iv)     where   all   development   works   have   been completed   and   application   has   been   filed   with   the competent   authority   for   issue   of   completion certificate.” 36. The   expression   “completion   certification”   has   been   defined under Section 2(q) and “occupancy certificate” under Section 2(zf) of the Act which reads as under:­ “2(q)   “completion   certificate”   means   the   completion   certificate,   or such   other   certificate,   by   whatever   name   called,   issued   by   the competent authority certifying that the real estate project has been developed   according   to   the   sanctioned   plan,   layout   plan   and 22 specifications,   as   approved   by   the   competent   authority   under   the local laws; 2(zf)   “occupancy   certificate”   means   the   occupancy   certificate,   or such   other   certificate,   by   whatever   name   called,   issued   by   the competent   authority   permitting   occupation   of   any   building,   as provided   under   local   laws,   which   has   provision   for   civic infrastructure such as water, sanitation and electricity;” 37. Looking to the scheme of Act 2016 and Section 3 in particular of which a detailed discussion has been made, all “ongoing projects” that commence prior to the Act and in respect to which completion certificate   has   not   been   issued   are   covered   under   the   Act.   It manifests   that   the   legislative   intent   is   to   make   the   Act   applicable not   only   to   the   projects   which   were   yet   to   commence   after   the   Act became   operational   but   also   to   bring   under   its   fold   the   ongoing projects  and   to   protect   from   its  inception   the   inter  se  rights  of   the stake holders, including allottees/home buyers, promoters and real estate   agents   while   imposing   certain   duties  and   responsibilities   on each   of   them   and   to   regulate,   administer   and   supervise   the unregulated   real   estate   sector   within   the   fold   of   the   real   estate authority.  38. The emphasis of Mr. Kapil Sibal, learned senior counsel for the appellant   is   that   the   agreement   of   sale   was   executed   in   the   year 23 2010­11, i.e.   much before the coming into force of the Act and the present Act has retrospective application and registration of ongoing project under the Act would be in contravention to the contractual rights   established   between   the   promoter   and   allottee   under   the agreement   for   sale   executed   which   is   impermissible   in   law   and further submits that Sections 13, 18(1), 19(4) of the Act 2016 to the extent of their retrospective application is in violation of Articles 14, 19(1)(g) of the Constitution of India. 39. Mr.   Tushar   Mehta,   learned   Solicitor   General,   on   the   other hand,   submits   that   a   bare   perusal   of   the   object   and   reasons manifest   that   the   Act   does   not   take   away   the   substantive jurisdiction,   rather   it   protects   the   interest   of   homebuyers   where project/possession is delayed and further submits that the scheme of   the   Act   has   retroactive   application,   which   is   permissible   under the   law.     The   provisions   make   it   clear   that   it   operates   in   future, however,   its   operation   is   based   upon   the   character   and   status which   have   been   done   earlier   and   the   presumption   against retrospectivity   in   this   case   is   ex­facie   rebuttable.     The   literal interpretation   of   the   statute   manifest   that   it   has   not   made   any 24 distinction between the “existing” real estate projects and “new” real estate projects as has been defined under Section 2(zn) of the Act. 40. Learned   counsel   further   submits   that   the   key   word,   i.e., “ongoing   on   the   date   of   the   commencement   of   this   Act”   by necessary   implication,   ex­facie   and   without   any   ambiguity,   means and includes those projects which were ongoing and in cases where only   issuance   of   completion   certificate   remained   pending, legislature   intended   that   even   those   projects   have   to   be   registered under   the   Act.     Therefore,   the   ambit   of   Act   is   to   bring   all   projects under   its   fold,   provided   that   completion   certificate   has   not   been issued.     The   case   of   the   appellant   is   based   on   “occupancy certificate”   and   not   of   “completion   certificate”.     In   this   context, learned counsel submits that the said proviso ought to be read with Section   3(2)(b),   which   specifically   excludes   projects   where completion certificate has been received prior to the commencement of   the   Act.     Thus,   those   projects   under   Section   3(2)   need   not   be registered under the Act and, therefore, the intent of the Act hinges on whether or not a project has received a completion certificate on the date of commencement of the Act. 25 41. The   clear   and   unambiguous   language   of   the   statute   is retroactive   in   operation   and   by   applying   purposive   interpretation rule   of   statutory   construction,   only   one   result   is   possible,   i.e.,   the legislature   consciously  enacted  a  retroactive   statute   to  ensure   sale of   plot,   apartment   or   building,   real   estate   project   is   done   in   an efficient and transparent manner so that the interest of consumers in the real estate sector is protected by all means and Sections 13, 18(1)   and   19(4)   are   all   beneficial   provisions   for   safeguarding   the pecuniary   interest   of   the   consumers/allottees.     In   the   given circumstances,   if   the  Act   is  held   prospective  then   the   adjudicatory mechanism   under   Section   31   would   not   be   available   to   any   of   the allottee for  an on­going  project.   Thus, it negates the contention of the promoters regarding the contractual terms having an overriding effect over the retrospective applicability of the Act, even on facts of this case.  42. What the provision further emphasizes is that a promoter of a project   which   is   not   complete/sans   completion   certificate   shall   get the   project   registered   under   the   Act   but   while   getting   the   project registered,   promoter   is   under   an   obligation   to   prescribe   fresh 26 timelines   for   getting   the   remaining   development   work   completed and from the scheme of the Act, we do not find that the first proviso to   Section   3(1)   in  any  manner   is   either   violative   of   Articles   14  and 19(1)(g)   of   the   Constitution   of   India.   The   Parliament   is   always competent   to   enact   any   law   affecting   the   antecedent   events   under its fold within the parameters of law.  43. In   State   of   Bombay   (Now   Maharashtra)   versus   Vishnu Ramchandra 1 , this Court observed that if the part of requisites for operation   of   the   statute   were   drawn   from   a   time   antecedent   to   its passing,   it   did   not   make   the   statute   retrospective   so   long   as   the action was taken after the Act came into force. 44. To   meet   out   different   nature   of   exigencies,   it   was   noticed   by the Parliament that Pan India, large number  of real estate projects where   the   allottees   did   not   get   possession   for   years   together   and complaints   being   filed   before   different   forums   including   under   the Consumer Protection Act has failed to deliver adequate/satisfactory results to the consumer/allottees and their life savings is locked in and   sizable   sections   of   allottees   had   invested   their   hard­earned 1 AIR 1961 SC 307 27 money, money obtained through loans or financial institutions with the   belief   that   they   will   be   able   to   get   a   roof   in   the   form   of   their apartments/flats/unit.    45. At  the  given  time, there  was  no   law  regulating  the   real  estate sector,   development   works/obligations   of   promoter   and   allottee,   it was badly felt that such of the ongoing projects to which completion certificate   has   not   been   issued   must   be   brought   within   the   fold   of the   Act   2016   in   securing   the   interests   of   allottees,   promoters,   real estate   agents   in   its   best   possible   way   obviously,   within   the parameters   of   law.     Merely   because   enactment   as   prayed   is   made retroactive in its operation, it cannot be said to be either violative of Articles 14 or 19(1)(g) of the Constitution of India.  To the contrary, the   Parliament   indeed   has   the   power   to   legislate   even retrospectively   to   take   into   its   fold   the   pre­existing   contract   and rights executed between the parties in the larger public interest.  46. The consequences for breach of such obligations under the Act are   prospective   in   operation   and   in   case   ongoing   project,   of   which completion   certificate   is   not   obtained,   are   not   to   be   covered   under the   Act,   there   is   every   likelihood   of   classifications   in   respect   of 28 underdeveloped   ongoing   project   and   the   new   project   to   be commenced. 47. The   legislative   power   to   make   the   law   with prospective/retrospective   effect   is   well   recognized   and   it   would   not be   permissible   for   the   appellants/promoters   to   say   that   they   have any   vested   right   in   dealing   with   the   completion   of   the   project   by leaving the allottees in lurch, in a helpless and miserable condition that at least may not be acceptable within the four corners of law. 48. The distinction between retrospective and retroactive has been explained by this Court in   Jay Mahakali Rolling Mills Vs. Union of India and Others 2 , which reads as under:­ “8.   “Retrospective”   means   looking   backward,   contemplating   what is   past,  having   reference  to  a  statute  or   things  existing   before  the statute   in   question.   Retrospective   law   means   a   law   which   looks backward   or   contemplates   the   past;   one,   which   is   made   to   affect acts   or   facts   occurring,   or   rights   occurring,   before   it   comes   into force.   Retroactive   statute   means   a   statute,   which   creates   a   new obligation on transactions or considerations or destroys or impairs vested rights.” 2 2007(12) SCC 198 29 49. Further,   this   Court   in   Shanti   Conductors   Private   Limited and   Another   Vs.   Assam   State   Electricity   Board   and   Others 3 , held as under:­ “ 67.   Retroactivity   in   the   context   of   the   statute   consists   of application   of   new   rule   of   law   to   an   act   or   transaction   which   has been completed before the rule was promulgated. 68.   In the present case, the liability of buyer to make payment and day   from   which   payment   and   interest   become   payable   under Sections   3   and   4   does   not   relate   to   any   event   which   took   place prior to the 1993 Act, it is not even necessary for us to say that the 1993   Act   is   retroactive   in   operation.   The   1993   Act   is   clearly prospective   in   operation   and   it   is   not   necessary   to   term   it   as retroactive in operation. We, thus, do not subscribe to the opinion dated   31­8­2016   [ Shanti   Conductors   (P)   Ltd.   v.   Assam   SEB ,   (2016) 15 SCC 13] of one of the Hon'ble Judges holding that the 1993 Act is retroactive.” 50. In   the   recent   judgment   of   this   Court   rendered   in   the   case   of Vineeta   Sharma   Vs.   Rakesh   Sharma   and   Others 4   wherein,   this Court   has   interpreted   the   scope   of   Section   6(1)   of   the   Hindu Succession Act, 1956, the law of retroactive statute held as under:­ “ 61.   The   prospective   statute   operates   from   the   date   of   its enactment   conferring   new   rights.   The   retrospective   statute operates   backwards   and   takes   away   or   impairs   vested   rights acquired under  existing  laws.  A retroactive statute is the  one that does not operate retrospectively. It operates in futuro. However, its operation is based upon the character or status that arose earlier. Characteristic   or   event   which   happened   in   the   past   or   requisites 3 2019(19) SCC 529 4 2020(9) SCC 1 30 which   had   been   drawn   from   antecedent   events.   Under   the amended   Section   6,   since   the   right   is   given   by   birth,   that   is,   an antecedent   event,   and   the   provisions   operate   concerning   claiming rights on and from the date of the Amendment Act.”   51. Thus,   it   is   clear   that   the   statute   is   not   retrospective   merely because it affects existing rights or its retrospection because a part of the requisites for its action is drawn from a time antecedent to its passing,   at   the   same   time,   retroactive   statute   means   a   statute which   creates   a   new   obligation   on   transactions   or   considerations already passed or destroys or impairs vested rights. 52. The Parliament intended to bring within the fold of the statute the ongoing real estate projects in its wide amplitude used the term “converting and existing building or a part thereof into apartments” including   every   kind   of   developmental   activity   either   existing   or upcoming   in   future   under   Section   3(1)   of   the   Act,   the   intention   of the legislature by necessary implication and without any ambiguity is to include those projects which were ongoing and in cases where completion certificate has not been issued within fold of the Act. 53. That  even  the terms of the agreement  to sale or  home buyers agreement   invariably   indicates   the   intention   of   the   developer   that 31 any   subsequent   legislation,   rules   and   regulations   etc.   issued   by competent   authorities   will   be   binding   on   the   parties.   The   clauses have   imposed   the   applicability   of   subsequent   legislations   to   be applicable   and   binding   on   the   flat   buyer/allottee   and   either   of   the parties,   promoters/home   buyers   or   allottees,   cannot   shirk   from their   responsibilities/liabilities   under   the   Act   and   implies   their challenge to the violation of the provisions of the Act and it negates the   contention   advanced   by   the   appellants   regarding   contractual terms having an overriding effect to the retrospective applicability of the   Authority   under   the   provisions   of   the   Act   which   is   completely misplaced and deserves rejection. 54.   From the scheme of the Act 2016, its application is retroactive in character and it can safely be observed that the projects already completed   or   to   which   the   completion   certificate   has   been   granted are not under its fold and therefore, vested or accrued   rights, if any, in   no   manner   are   affected.   At   the   same   time,   it   will   apply   after getting   the   on­going   projects   and   future   projects   registered   under Section 3 to prospectively follow the mandate of the Act 2016.  32 Question no. 2: Whether   the   authority   has   jurisdiction   to direct   return/refund   of   the   amount   to   the   allottee   under Sections   12,   14,   18   and   19   of   the   Act   or   the   jurisdiction exclusively lies with the adjudicating officer under Section 71 of the Act? 55. Before examining the question, we have to take a holistic view of the scheme of the Act along with the rules/regulations framed by the Authority in exercise of its powers under Sections 84 and 85 of the Act that postulates certain functions and duties to the promoter of   the   real   estate   project   and   its   entailing   consequences   if   the promoter   fails   to   fulfil   his   obligations   defined   under   Chapter   III. Some of the obligations are spelt out in Sections 12, 14, 18 and 19 of the Act. 56. Section   12   which   falls   for   consideration   in   these   petitions reads as follows: “12. Where any person makes an advance or a deposit on the basis of   the   information   contained   in   the   notice   advertisement   or prospectus,   or   on   the   basis   of   any   model   apartment,   plot   or building, at the case may be, and sustains any loss or damage by reason of any incorrect, false statement included therein, he shall 33 be   compensated   by   the   promoter   in   the   manner   as   provided under this Act:” Provided   that   if   the   person   affected   by   such   incorrect,   false statement contained in the notice, advertisement or prospectus, or the model apartment, plot or building, as the case may be, intends to   withdraw   from   the   proposed   project,   he   shall   be   returned   his entire   investment   along   with   interest   at   such   rate   as   may   be prescribed   and   the   compensation   in   the   manner   provided under this Act.” 57. Section   14   relates   to   adherence   to   sanctioned   plans   and project  specifications   by  the   promoter.   Section   14(3)  empowers  the allottee to receive compensation in the event there is any structural defect  or  any  other  defect in workmanship etc. Section  14(3) reads as under: “(3)   In   case   any   structural   defect   or   any   other   defect   in workmanship,   quality   or   provision   of   services   or   any   other obligations of the promoter as per the agreement for sale relating to such development is brought to the notice of the promoter within a period   of   five   years   by   the   allottee   from   the   date   of   handing   over possession,   it   shall   be   the   duty   of   the   promoter   to   rectify   such defects without further charge, within thirty days, and in the event of   promoter's   failure   to   rectify   such   defects   within   such   time,   the aggrieved   allottees   shall   be   entitled   to   receive   appropriate compensation  in the manner as provided under this Act.” 58 . Section   18   starts   with   the   marginal   note   “Return   of   amount and compensation”. The two aspects namely ‘return of amount’ and 34 ‘compensation’   are   distinctly   delineated.   Section   18   reads   as follows: 18.(1)   If   the   promoter   fails   to   complete   or   is   unable   to   give possession of an apartment, plot or building,­ (a)   in   accordance   with   the   terms   of   the   agreement   for sale   or,   as   the   case   may   be,   duly   completed   by   the date specified therein; or  (b)   due   to   discontinuance   of   his   business   as   a developer   on   account   of   suspension   or   revocation   of the registration under this Act or for any other reason, he   shall   be   liable   on   demand   to   the   allottees,   in   case   the allottee   wishes   to   withdraw   from   the   project,   without prejudice to any other remedy available, to return the amount received by him in respect of that apartment, plot, building, as the   case   may   be,   with   interest   at   such   rate   as   may   be prescribed   in   this   behalf   including   compensation      in   the manner as provided under this Act:      Provided   that   where   an   allottee   does   not   intend   to   withdraw   from the   project,   he   shall   be   paid,   by   the   promoter,   interest   for   every month   of   delay,   till   the   handing   over   of   the   possession,   at   such rate as may be prescribed.  (2)   The   promoter   shall   compensate   the   allottees   in   case   of   any loss caused to him due to defective title of the land, on which the project is being developed or has been developed, in the manner as provided   under   this   Act,   and   the   claim   for   compensation   under this   subsection   shall   not   be   barred   by   limitation   provided   under any law for the time being in force.  (3) If the promoter fails to discharge any other obligations imposed on him under this Act or the rules or regulations made thereunder or   in   accordance   with   the   terms   and   conditions   of   the   agreement for   sale,   he   shall   be   liable   to   pay   such   compensation   to   the allottees,     in the manner as provided under this Act.       (emphasis supplied) 35 59. Chapter IV deals with the rights and duties of the allottees and in   particular,   Section   19(4)   entitles   the   allottees   to   a   refund   of   the amount paid.  Section 19(4) reads as follows:­ “(4)   The   allottee   shall   be   entitled   to   claim   the   refund   of   amount paid   along   with   interest   at   such   rate   as   may   be   prescribed   and compensation   in   the   manner   as   provided   under   this   Act   from the   promoter,   if   the   promoter   fails   to   comply   or   is   unable   to   give possession of the apartment, plot or building, as the case may be, in   accordance   with   the   terms   of   agreement   for   sale   or   due   to discontinuance   of   his   business   as   a   developer   on   account   of suspension or revocation of his registration under the provisions of this Act or the rules or regulations made thereunder.” 60. Section   31   relates   to   the   filing   of   complaints   to   the   authority and reads as follows: Filing   of   complaints   with   the   Authority   or   the   adjudicating officer— (1) Any aggrieved person may file a complaint with the Authority or the   adjudicating   officer,   as   the   case   may   be,   for   any   violation   or contravention   of   the   provisions   of   this   Act   or   the   rules   and regulations made thereunder, against any promoter, allottee or real estate agent, as the case may be.  Explanation—For   the   purpose   of   this   sub­section   “person”   shall include   the   association   of   allottees   or   any   voluntary   consumer association registered under any law for the time being in force.  (2)   The   form,   manner   and   fees   for   filing   complaint   under   sub­ section (1) shall be such as may be prescribed. 36 61. Section   71   relates   to   Power   to   Adjudicate   vested   with   the adjudicating   officer   while   adjudging   compensation   which   reads   as follows: 71. Power to adjudicate.—  (1) For the purpose of   adjudging compensation   under sections 12,   14,   18   and   section   19,   the   Authority   shall   appoint,   in consultation   with   the   appropriate   Government,   one   or   more judicial   officer   as   deemed   necessary,   who   is   or   has   been   a District   Judge   to   be   an   adjudicating   officer   for   holding   an inquiry   in   the   prescribed   manner,   after   giving   any   person concerned a reasonable opportunity of being heard:  Provided   that   any   person   whose   complaint   in   respect   of   matters covered under sections 12, 14, 18 and section 19 is pending before the   Consumer   Disputes   Redressal   Forum   or   the   Consumer Disputes   Redressal   Commission   or   the   National   Consumer Redressal   Commission,   established   under   Section   9   of   the Consumer   Protection   Act,   1986   (68   of   1986),   on   or   before   the commencement   of   this   Act,   he   may,   with   the   permission   of   such Forum   or   Commission,   as   the   case   may   be,   withdraw   the complaint   pending   before   it   and   file   an   application   before   the adjudicating officer under this Act.  (2)   The   application   for   adjudging   compensation   under   sub­ section   (1),   shall   be   dealt   with   by   the   adjudicating   officer   as expeditiously   as   possible   and   dispose  of  the   same   within   a   period of   sixty   days   from   the   date   of   receipt   of   the   application:   Provided that   where   any   such   application   could   not   be   disposed   of   within the   said   period   of   sixty   days,   the   adjudicating   officer   shall   record his   reasons   in   writing   for   not   disposing   of   the   application   within that period.  (3)   While   holding   an   inquiry   the   adjudicating   officer   shall   have power   to   summon   and   enforce   the   attendance   of   any   person acquainted   with   the   facts   and   circumstances   of   the   case   to   give evidence   or   to  produce   any   document   which   in   the   opinion   of   the adjudicating   officer,   may   be   useful   for   or   relevant   to   the   subject 37 matter   of   the   inquiry   and   if,   on   such   inquiry,   he   is   satisfied   that the   person   has   failed   to   comply   with   the   provisions   of   any   of   the sections   specified   in   sub­section   (1),   he   may   direct   to   pay   such compensation or interest , as the case any be, as he thinks fit in accordance with the provisions of any of those sections. 62. The   broad   factors   to   be   considered   while   adjudging compensation have been provided under Section 72 which reads as under:­ “72.   While   adjudging   the   quantum   of   compensation   or interest,   as   the   case   may   be,   under   section   71,   the adjudicating   officer   shall   have   due   regard   to   the   following factors, namely:—  (a)   the   amount   of   disproportionate   gain   or   unfair advantage,   wherever   quantifiable,   made   as   a   result   of the default;  (b)   the   amount   of   loss   caused   as   a   result   of   the default;  (c) the repetitive nature of the default;  (d)   such   other   factors   which   the   adjudicating   officer considers   necessary   to   the   case   in   furtherance   of justice.” 63. The Uttar Pradesh Real Estate Regulatory Authority in exercise of   its   power   under   Section   85   of   the   Act   2016   has   framed   its regulations   on   27 th   February,   2019   called   as   Uttar   Pradesh   Real Estate   Regulatory   Authority(General)   Regulations,   2019(hereinafter being referred to as “Regulations 2019”).   38 64. Regulations 18 to 23 deal with meetings of the authority, other than adjudication proceedings.  Regulation 24 falls in the chapter of “Adjudicatory Proceedings” and reads as follows:­ “ 24(a)   For   adjudication   proceedings   with   respect   to   complaints filed   with   the   Authority,   the   Authority   may,   by   order,   direct   that specific matters or issues be heard and decided by a single bench of either the Chairperson or any Member of the Authority. (b)   The   Authority,   in   consultation   with   the   state   government,   will appoint   Adjudicating   Officers   on   the   Panel   of   U.P.   RERA   for   the purposes   of   adjudicating   the   matters   of   compensation   admissible under the Act. (c)   The aggrieved persons will be required to file complaints before the Authority online in form – M. The Claims of compensation will also be included in form – M itself. While the Authority will decide all  the  questions of  breaches of  the  Act,  Rules and  Regulations, it will refer the question relating to the adjudication of compensation to one of the Adjudicating Officers on the Panel of U.P. RERA who will then decide the matter expeditiously and preferably within 60 days. (d)   The   Adjudicating   Officers   on   the   Panel   of   U.P.   RERA   will   hold their courts at Lucknow or Gautam Buddhnagar as decided by the chairman.   The   complaints   relating   to   the   districts   of   NCR   will   be heard   at   Gautam   Buddhnagar   whereas   complaints   from   the remaining districts of the State will be heard at Lucknow. 65. The complaint before the regulatory authority for any violation of the Act or rules or regulations made thereunder by an aggrieved person   has   to   be   submitted   in   Form   (M)   as   per   the   procedure prescribed   under   Rule   33(1)   which   the   regulatory   authority   has   to 39 follow.     At   the   same   time,   any   person   who   is   aggrieved   to   claim compensation under Sections 12, 14, 18 and 19 has to submit his compliant   in   Form   (N)   for   adjudging   compensation   as   per   the procedure   provided   under   Section   71(3)   of   the   Act   taking   into consideration   the   factors   indicated   under   Section   72   and   in   the manner provided under Rule 34(1) of the Rules 2016. 66. Rules   33(1)   and   34(1)   of   the   Uttar   Pradesh   Real Estate(Regulation and Development) Rules, 2016 which is relatable to the adjudicatory powers of the regulatory authority/adjudicating officer reads as follows:­ “   33(1)      Any   aggrieved   person   may   file   a   complaint   with   the regulatory   authority   for   any   violation   under   the   Act   or   the   rules and   regulations   made   thereunder,   save   as   those   provided   to   be adjudicated by the adjudicating officer, in Form ‘M’ which shall be accompanied   by   a   fee   of   rupees   one   thousand   in   the   form   of   a demand draft drawn on a nationalized bank in favour of regulatory authority   and   payable   at   the   main   branch   of   that   bank   at   the station where the seat of the said regulatory authority is situated. Explanation:­   For   the   purpose   of   this   sub­rule   "person"   shall include   the   association   of   allottees   or   any   voluntary   consumer association registered under any law or the time being in force. 34(1)      Any   aggrieved   person   may   file   a   complaint   with   the adjudicating   officer   for   compensation   under   Sections   12,   14,   18 and  19  in  Form   N  which  shall be  accompanied by  a  fee  of  rupees one   thousand   in   the   form   of   a   demand   draft   drawn   on   a nationalized bank in favour of regulatory authority and payable at the main  branch of  that  bank at the station  where the rest  of  the said regulatory authority is situated.”      (emphasis supplied) 40 67. Rule   33(2)   of   the   Rules   2016   delineates   the   procedure   which the   authority   has   to   follow   in   making   inquiry   to   the   allegations   or violations of the provisions of the Act, rules and regulations.  At the given time, Rule 34(2) delineates the procedure to be followed by the adjudicating  officer while adjudging  quantum of compensation and interest   which   the   person   aggrieved   is   entitled   for   under   the provisions of the Act. 68. Mr.   Kapil   Sibal,   learned   senior   counsel   for   the   appellants submits   that   both   the   ‘authority’   and   the   ‘adjudicating   officer’ operate   in   completely   distinct   spheres.     The   authority   and   the adjudicating   officer   are   defined   under   Sections   2(i)   and   2(a)   of   the Act   and   are,   therefore,   creature   of   statute   and   their   powers   and respective   jurisdiction(s)   are   explicitly   delineated   in   the   statute itself. 69. The adjudicating officer under Section 71 is specifically vested with   the   jurisdiction   to   adjudicate   complaints   under   Sections 12,14,18   &   19   of   the   Act   2016.     In   disposing   of   such   complaints, the   adjudicating   officer   alone  is   empowered   under  Section  71(3)   to 41 conduct   enquiry   and   direct   the   payment   of   refund   as   well   as compensation   and   interest,   as   the   case   may   be,   in   taking   note   of the   broad   parameters   enumerated   in   Section   72   and   such complaints   are   to   be   statutorily   disposed   of   within   60   days   failing which the reasons are to be recorded. 70. According to the learned counsel for the appellants, proviso to Section   71(1),   the   jurisdiction   to   adjudicate   complaints   under Sections   12,   14,   18   and   19   which   were   earlier   pending   before   the authority   established   under   the   Consumer   Protection   Act,   1986 stands vested with the adjudicating officer.     According to him, the legislative   intent   is   clear   and   unambiguous   that   the   complaints emanating   from   the   bundle   of   rights   which   flow   from   Sections   12, 14, 18 and 19 including the cause of action for refund and interest be   withdrawn   from   the   forums   established   under   the   Consumer Protection   Act   and   in   turn   be   filed   before   and   adjudicated   by   the Adjudicating   Officer   under   this   Act   and   that   being   the   legislative intent, matters arising under Sections 12, 14, 18 and 19 would be examined and adjudicated exclusively by the adjudicating officer as mandated by law. 42 71. Per contra, Ms. Madhavi Divan, learned senior counsel for the respondents   while   supporting   the   findings   recorded   by   the   High Court   in   the   impugned   judgment   submits   that   the   Act   provides distinct   remedies,   i.e.,   ‘return   of   amount/investment’   on   the   one hand and ‘compensation’ on the other, to be determined separately. According to her, the right to refund on demand is a statutory right, fundamentally,   contextually   and   conceptually   distinct   from   the right to receive compensation.   While the right to refund emanates from   the   Legislature’s   recognition   of   the   fact   that   homebuyers   are “ out of pocket ” financial creditors, the right to compensation seeks to make amends for injury or loss. 72. Thus,  refund  and  compensation   are  two   distinct   rights  under the Act and cannot be conflated.  The manner in which the two are to   be   determined   would   require   a   different   process   and   involve different   considerations.     According   to   her,   the   determination   of compensation   involves   a   full­fledged   adjudicatory   process   which   is more complex than that involved in determining refund. To do so, it would   tantamount   to   regressing   into   the   very   malaise   that   the legislature   intended   to   liberate   the   allottees­homebuyers.     The 43 result of conflating the rights and/or  relegating  the allottees to the adjudicating   officer   would   amount   to   a   compromise   of   the timeliness   of   the   right   to   refund   on   demand.     It   would   also   deter and   daunt   allottees   from   seeking   compensation   because   in   the process   the   remedies   would   be   clubbed   and   the   availability   of refund   would   get   relatively   delayed   as   compensation   requires   a more   elaborate   adjudication   process   (even   though   the   same   is required to be completed in 60 days).  The authority to determine a claim   for   refund   on   demand   while   the   adjudicating   officer   to determine the claim for compensation. 73. The expression “on demand” which follows the right to “return of   amount”   is   indicative   of   the   priority,   immediacy   and   expediency which   is   accorded   to   the   right   to   refund.     Thus,   according   to   her, the   expressions   “refund”   and   “return   of   amount”   is   an   act   of restitution, and the obligation to restitute lies on the person or the authority that has received unjust enrichment or unjust benefit. 74. Learned counsel further submits that in order to give full effect to the letter and spirit of the right to refund in the context explained above, there can be no doubt that the determination of the right to 44 refund   must   be   left   to   the   authority   whereas   the   adjudication   for adjudging   compensation   with   the   adjudicating   officer   as   reflected under Section 71 of the Act.   According to the learned counsel, the authority is fully  seized with the standard agreements entered into between   the   promoters   and   the   allottees,   and   therefore,   is   best equipped to determine the extent of delay, if any.  Therefore, refund claims   can   most   conveniently   and   effectively   be   dealt   with   by   the authority and interest on refund is available at the rate prescribed by   the   appropriate   Government.     In   the   instant   batch   of   matters, the   prescribed   rate   of   interest   is   (MCLR   +   1%),   which   has   been notified by the Government of Uttar Pradesh. 75. The   legislature   in   its   wisdom   has   made   a   specific   provision delineating   power   to   be   exercised   by   the   regulatory authority/adjudicating   officer.     “Refund   of   the   amount”   and “compensation”   are   two   distinct   components   which   the   allottee   or the   person   aggrieved   is   entitled   to   claim   if   the   promoter   has   not been   able   to   hand   over   possession   with   a   nature   of   enquiry   and mechanism   provided   under   the   Act.     So   far   as   the   claim   with respect   to   refund   of   amount   on   demand   under   Sections   18(1)   and 45 19(4) of the Act is concerned, it vests within the jurisdiction of the regulatory   authority.     Section   71   carves   out   the   jurisdiction   of   the adjudicating officer to adjudge compensation under Sections 12, 14, 18   and   19   after   holding   enquiry   under   Section   71(3)   of   the   Act keeping in view the broad contours referred to under Section 72 of the Act. 76. The   submission   made   by   learned   counsel   for   the   appellants that   the   proviso   under   Section   71(1)   empowers   the   adjudicating officer   to   examine   the   complaints   made   under   Sections   12,   14,   18 and   19   pending   before   the   Consumer   Disputes   Redressal Forum/Commission   is   in   different   context   and   it   was   one   time mechanism to provide a window to the consumers whose composite claims   are   pending   before   the   Consumer   Forum/Commission   to avail   the   benevolent   provision   of   the   Act   2016   for   the   reason   that under   the   Consumer   Protection   Act,   there   is   no   distinction   as   to whether   the   complaint   is   for   refund   of   the   amount   or   for compensation   as   defined   under   Section   71(1)   of   the   Act,   but   after the Act 2016 has come into force, if any person aggrieved wants to make complaint for refund against the promotor or real estate agent 46 other   than   compensation,   it   is   to   be   lodged   to   the   regulatory authority   and   for   adjudging   compensation   to   the   adjudicating officer,   and   the  delineation   has  been   made  to  expedite  the  process of   adjudication   invoked   by   the   person   aggrieved   when   a   complaint has been made under Section 31 of the Act to be adjudicated either by   the   authority/adjudicating   officer   as   per   the   procedure prescribed under the Act. 77. The   further   submission   made   by   the   learned   counsel   for   the appellants   is   that   the   return   of   the   amount   adversely   impacts   the promotor   and   such   a   question   can   be   looked   into   by   the adjudicating   officer   in   the   better   prospective.     The   submission   has no   foundation   for   the   reason   that   the   legislative   intention   and mandate   is   clear   that   Section   18(1)   is   an   indefeasible   right   of   the allottee to get a return of the amount on demand if the promoter is unable to handover possession in terms of the agreement for sale or failed   to   complete   the   project   by   the   date   specified   and   the justification  which   the  promotor  wants  to  tender  as  his  defence  as to  why   the withdrawal of  the  amount  under  the  scheme  of the  Act may  not  be  justified  appears to   be  insignificant   and  the  regulatory 47 authority with summary nature of scrutiny of undisputed facts may determine   the   refund   of   the   amount   which   the   allottee   has deposited, while seeking withdrawal from the project, with interest, that too has been prescribed under the Act, as in the instant case, the   State   of   Uttar   Pradesh   has   prescribed   MCLR   +   1%   leaving   no discretion to the authority and can also claim compensation as per the procedure prescribed under Section 71(3) read with Section 72 of the Act. 78. This Court while interpreting Section 18 of the Act, in  Imperia Structures Ltd.  Vs.  Anil Patni and Another    5  held that Section 18 confers   an   unqualified   right   upon   an   allottee   to   get   refund   of   the amount deposited with the promoter and interest at the prescribed rate, if the promoter fails to complete or is unable to give possession of   an   apartment   as   per   the   date   specified   in   the   home   buyer’s agreement in para 25 held as under:­ “ 25.   In terms of Section 18 of the RERA Act, if a promoter fails to complete   or   is   unable   to   give   possession   of   an   apartment   duly completed   by   the   date   specified   in   the   agreement,   the   promoter would be liable, on demand, to return the amount received by him in respect of that apartment if the allottee wishes to withdraw from the   Project.   Such   right   of   an   allottee   is   specifically   made   “without prejudice   to   any   other   remedy   available   to   him”.   The   right   so 5 2020(10) SCC 783 48 given   to   the   allottee   is   unqualified   and   if   availed,   the   money deposited  by   the   allottee  has  to  be   refunded  with  interest   at  such rate   as   may   be   prescribed.   The   proviso   to   Section   18(1) contemplates   a   situation   where   the   allottee   does   not   intend   to withdraw from  the Project. In that case he is entitled to and must be paid interest for every month of delay till the handing over of the possession. It is up to the allottee to proceed either under Section 18(1) or under proviso to Section 18(1). The case of Himanshu Giri came   under   the   latter   category.   The   RERA   Act   thus   definitely provides a remedy to an allottee who wishes to withdraw from the Project or claim return on his investment.”        (emphasis supplied) 79. To  safeguard the  interests of the parties, on being  decided by the regulatory authority/adjudicating officer, it is always subject to appeal   before   the   Tribunal   under   Section   43(5)   provided   condition of   pre­deposit   being   complied   with   can   be   further   challenged   in appeal before the High Court under Section 58 of the Act and, thus, the legislature has put reasonable restriction and safeguards at all stages. 80. The   further   submission   made   by   learned   counsel   for   the appellants   that   if   the   allottee   has   defaulted   the   terms   of   the agreement and  still refund is claimed which can  be possible, to  be determined by the adjudicating officer.   The submission appears to 49 be   attractive   but   is   not   supported   with   legislative   intent   for   the reason   that   if   the   allottee   has   made   a   default   either   in   making instalments or made any breach of the agreement, the promoter has a  right  to  cancel  the  allotment  in  terms  of  Section  11(5) of   the  Act and   proviso   to   sub­section   5   of   Section   11   enables   the   allottee   to approach   the   regulatory   authority   to   question   the   termination   or cancellation   of   the   agreement   by   the   promotor   and   thus,   the interest of the promoter is equally safeguarded. 81. The   opening   words   of   Section   71(1)   of   the   Act   make   it   clear that the scope and functions of the adjudicating officer are only for “adjudging compensation” under Sections 12, 14, 18 and 19 of the Act. If the legislative intent was to expand the scope of the powers of the adjudicating officer, then the wording of Section 71(1) ought to have   been   different.     On   the   contrary,   even   the   opening   words   of Section 71(2) of the Act make it clear that an application before the adjudicating   officer   is   only   for   “adjudging   compensation”.     Even   in Section 71(3) of the Act, it is reiterated that the adjudicating officer may direct “to pay such compensation or interest” as the case may be   as   he   thinks   fit,   in   accordance   with   provisions   of   Sections   12, 50 14,   18   and   19   of   the   Act.     This   has   to   be   seen   together   with   the opening   words   of   Section   72   of   the   Act,   which   reads   “while adjudging   the   quantum   of   compensation   or   interest,   as   the   case may   be,   under   Section   71,   the   adjudicating   officer   shall   have   due regards”   to   the   broad   parameters   to   be   kept   in   mind   while adjudging   compensation   to   be   determined   under   Section   71   of   the Act. 82. The   further   submission   made   by   the   learned   counsel   for   the appellants   that   if   the   authority   and   the   adjudicating   officer   either come to different  conclusions  on the same questions or  in a single complaint, the person aggrieved is seeking manifold reliefs with one of   the   relief   of   compensation   and   payment   of   interest,   with   the timelines   being   provided   for   the   adjudicating   officer   to   decide   the complaint   under   Section   71   of   the   Act.     At   least,   there   is   no provision   which   could   be   referred   to   expedite   the   matter   if   filed before the regulatory authority.   The submission may not hold good for the reason that there is a complete delineation of the jurisdiction vested with the regulatory authority and the adjudicating officer.  If there is any breach or violation of the provisions of Sections 12, 14, 51 18   and   19   of   the   Act   by   the   promoter,   such   a   complaint straightaway   has  to   be  filed  before   the   regulatory   authority.     What is   being   referable   to   the   adjudicating   officer   is   for   adjudging compensation,   as   reflected   under   Section   71   of   the   Act   and accordingly   rules   and   regulations   have   been   framed   by   the authority   for   streamlining   the   complaints   which   are   made   by   the aggrieved person either  on  account of  violation  of the provisions of Sections   12,   14,   18   and   19   or   for   adjudging   compensation   and there appears no question of any inconsistency  being made, in the given   circumstances,   either   by   the   regulatory   authority   or   the adjudicating officer.   83. So far as the single complaint is filed seeking a combination of reliefs, it is suffice to say, that after the rules have been framed, the aggrieved person has to file complaint in a separate format.  If there is   a   violation   of   the   provisions   of   Sections   12,   14,   18   and   19,   the person   aggrieved   has   to   file   a   complaint   as   per   form   (M)   or   for compensation  under   form  (N) as  referred to  under  Rules 33(1) and 34(1) of the Rules.  The procedure for inquiry is different in both the set   of   adjudication   and   as   observed,   there   is   no   room   for   any 52 inconsistency and the power of adjudication being delineated, still if composite application is filed, can be segregated at the appropriate stage. 84. So far  as submission in respect of the expeditious disposal of the application before the adjudicating officer, as referred to under sub­section (2) of Section 71 is concerned, it pre­supposes that the adjudicatory   mechanism   provided   under   Section   71(3)   of   the   Act has   to   be   disposed   of   within   60   days.     It   is   expected   by   the regulatory authority to dispose of the application expeditiously and not to restrain the mandate of 60 days as referred to under Section 71(3) of the Act. 85. The provisions of which a detailed reference has been made, if we go with the literal rule of interpretation that when the words of the statute are clear, plain and unambiguous, the Courts are bound to   give   effect   to   that   meaning   regardless   of   its   consequence.     It leaves   no   manner   of   doubt   and   it   is   always   advisable   to   interpret the legislative wisdom in the literary sense as being intended by the legislature   and   the   Courts   are   not   supposed   to   embark   upon   an 53 inquiry   and   find   out   a   solution   in   substituting   the   legislative wisdom which is always to be avoided. 86. From  the scheme of the Act of which a detailed reference has been made and taking note of power of adjudication delineated with the  regulatory  authority  and adjudicating   officer, what finally   culls out   is   that   although  the   Act   indicates   the   distinct   expressions   like ‘refund’,   ‘interest’,   ‘penalty’   and   ‘compensation’,   a   conjoint   reading of   Sections   18   and   19   clearly   manifests   that   when   it   comes   to refund   of   the   amount,   and   interest   on   the   refund   amount,   or directing   payment   of   interest   for   delayed   delivery   of   possession,   or penalty   and   interest   thereon,   it   is   the   regulatory   authority   which has   the   power   to   examine   and   determine   the   outcome   of   a complaint.     At   the   same   time,   when   it   comes   to   a   question   of seeking   the   relief   of   adjudging   compensation   and   interest   thereon under   Sections   12,   14,   18   and   19,   the   adjudicating   officer exclusively   has   the   power   to   determine,   keeping   in   view   the collective reading  of Section 71 read with  Section  72 of the Act.   If the   adjudication   under   Sections   12,   14,   18   and   19   other   than compensation   as   envisaged,   if   extended   to   the   adjudicating   officer 54 as   prayed   that,   in   our   view,   may   intend   to   expand   the   ambit   and scope of the powers and functions of the adjudicating officer under Section 71 and that would be against the mandate of the Act 2016. Question   no.   3:   Whether  Section   81   of   the   Act   authorizes   the authority   to   delegate   its   powers   to   a   single   member   of   the authority   to   hear   complaints   instituted   under   Section   31   of the Act? 87. It is the specific stand of the respondent Authority of the State of  Uttar  Pradesh   that   the   power  has   been  delegated  under   Section 81   to   the   single   member   of   the   authority   only   for   hearing complaints under Section 31 of the Act.   To meet out the exigency, the   authority   in   its   meeting   held   on   14 th   August   2018,   had   earlier decided   to   delegate   the   hearing   of   complaints   to   the   benches comprising  of two members each but later  looking  into  the volume of   complaints   which   were   filed   by   the   home   buyers   which   rose   to about 36,826 complaints, the authority in its later meeting held on 5 th   December,   2018   empowered   the   single   member   to   hear   the 55 complaints relating to refund of the amount filed under Section 31 of the Act. 88. Mr.   Gopal   Sankarnarayanan,   learned   counsel   for   the appellants  submits  that  if this  Court comes to  the  conclusion  that other   than   adjudging   compensation   wherever   provided   all   other elements/components including refund of the amount and interest etc.   vests   for   adjudication   by   the   authority,     in   that   event,   such power vests with the authority constituted under Section 21 and is not   open   to   be   delegated   in   exercise   of   power   under   Section   81   of the Act to a single member of the authority and such delegation is a complete abuse of power vested with the authority and such orders passed by the single member of the authority in directing refund of the   amount   with   interest   are   wholly   without   jurisdiction   and   is   in contravention to the scheme of the Act. 89. Learned counsel further submits that the order passed by the single member of the authority is without jurisdiction and it suffers from coram non­judice.   Section 21 of the Act clearly provides that the   authority  shall  consist   of  a  Chairperson  and  not  less  than   two whole   time   members   to   be   appointed   by   the   Government. 56 Regulation 24(a) of the Regulations 2019 framed by the authority is in   clear   contravention   to   the   parent   statute   that   the   delegation   of power  can be of class, category  of cases, specific to  the member  of the   authority   but   a   general   delegation   of   power   to   the   single member   of   the   authority   in   exercise   of   power   under   Section   81   is not contemplated under the Act and delegation to a single member of the authority in adjudicating the disputes under Sections 12, 14, 18  and   19  is  without   jurisdiction   and  that   is   the   reason   for   which the   appellants   have   approached   the   High   Court   by   filing   a   writ petition under Article 226 of the Constitution and in furtherance to this Court. 90. Learned counsel further submits that from the plain reading of the statute itself, the role of the authority is of a quasi­judicial body forms   its   underpinning.     The   adjudicatory   role   of   the   authority   is specifically recognized under Sections 5, 6, 7(2), 9(3) and 31 where the authority is supposed to hear the other side, after compliance of the   principles   of   natural   justice,   is   supposed   to   pass   an   order   in accordance with law. 57 91. Section 31 allows the aggrieved person to file a complaint with the authority  or  the adjudicating  officer  for  any  violation or  breach or   contravention   to   the   provisions   of   the   Act   or   the   rules   and regulations made thereunder  and this being  a quasi­judicial power to   be  exercised   by   the   authority   could   not   be  delegated  to   a   single member   of   the   authority   under   the   guise   of   Section   81   of   the   Act, that apart, there are certain provisions where authority alone holds power to initiate action or make inquiries like Sections 35(1), 35(2), 36 or 38, the powers are exclusively exercised by the authority and the tests for determining whether an action is quasi­judicial or not are   laid   down   in   Province   of   Bombay   Vs.   Kushaldas   S   Advani and   Others 6   which   has   been   consistently   followed   by   the Constitution Bench in its decision in   Shivji Nathubhai Vs. Union of   India   and   Others 7 ;   Harinagar   Sugar   Mills   Limited   Vs. Shyam Sunder Jhunjhunwala and Others 8 . 92. Learned   counsel   further   submits   that   according   to   him,   the powers which have been exercised by the authority under Sections 6 1950 SCR 621 7 1960(2) SCR 775 8 1962(2) SCR 339 58 12,   14,   18   and   19   of   the   Act   have   the   trappings   of   the   judicial function   which   in   no   manner   can   be   delegated   without   being expressly   bestowed.     Placing   reliance   on   two   decisions   of   the Queen’s Bench in  Barnard Vs. National Dock Labour Board 9  and Vine   Vs.   National   Dock   Labour   Board 10   and   taking   assistance thereof,   learned   counsel   submits   that   the   judgments   indicated above   makes   it   clear   that   the   delegation   of   judicial   power   must   be express;   that   a   provision   of   quorum   for   a   quasi­judicial   body   is distinguishable   from   the   delegation   of   power   to   the   exclusion   of other   members   of   that   body;   and   the   reasons   of   workload   cannot trump   the   legal   requirement.     These   principles   have   been   adopted by this Court consistently  in   Bombay Municipal Corporation Vs. Dhondu   Narayan   Chowdhary 11 ;   Sahni   Silk   Mills(P)   Ltd.   and Another   Vs.   Employees   State   Insurance   Corporation 12 ; Jagannath Temple Managing Committee Vs. Siddha Math and Others 13 . 9 1953(2) QB 18 10 1956(1) QB 658 11 1965(2) SCR 929 12 1994(5) SCC 346 13 2015(16) SCC 542 59 93. Learned counsel submits that it has been consistently held by this   Court   that   the   power   being   quasi­judicial   in   nature,   the presumption   is   that   it   ought   to   be   exercised   by   the   authority competent   and   no   other,   unless   the   law   expressly   or   by   clear implication permits it.   94. Learned   counsel   further   submits   that   even   by   necessary implication, the judicial power of the authority cannot be delegated by the multi­member authority to any of its members.  If at all there are   practical   considerations   of   workload,   the   Government   can always   establish   more   than   one   authority   in   terms   of   the   second proviso to Section 20(1). 95. Per contra, Mr. Devadatt Kamat, learned senior counsel for the respondents submits that the complaint of the appellants has been primarily   on   the   issue   that   a   single   member   is   not   competent   to exercise power to hear complaints under Section 31 of the Act and the   delegation   of   its   power   by   the   authority   invoking   Section   81   is beyond jurisdiction. 96. Learned   counsel   submits   that   as   a   matter   of   fact   the   entire functioning   of   the   authority   has   not   been   delegated   to   the   single 60 member.  It is only the hearing of complaints under Section 31 that the   single   member   of   the   authority   has   been   empowered   to   deal with   such   complaints,   keeping   in   view   the   overall   object   of   speedy disposal of such complaints mandated under the law.  According to him,   it   is   factually   incorrect   to   say   that   the   other   functions   of   the authority like imposition of penalty under Section 38, revocation of registration   under   Section   7   or   functions   of   the   authority   under Sections   32   or   33   have   been   delegated   to   a   single   member   of   the authority. 97. Learned   counsel   further   submits   that   the   question   is   not whether   the   delegation   per   se   to   a   single   member   is   bad,   but   the question   is   whether   the   power   to   hear   complaints   in   reference   to Sections   12,14,18   and   19   delegated   to   a   single   member   is permissible under the law.  It may be noticed that the authority has been vested with several other powers and functions under the Act, which   the   authority   has   consciously   not   delegated   to   a   single member. 98. Learned   counsel   further   submits   that   pursuant   to   the delegation of power under Section 81 by the special order dated 5 th 61 December,   2018   read   with   Regulation   24,   a   single   member   has been   authorized   by   the   authority   to   hear   the   matters   related   to refund of the amount under Section 31 of the Act. 99. Learned counsel further submits that almost in a pari materia scheme,   Section   29­A   of   the   SEBI   Act   gives   the   power   to   delegate and Section 19 of the SEBI Act empowers the board to delegate its power   to   any   member   of   the   Board   has   been   examined   by   this Court in   Saurashtra Kutch Stock Exchange Ltd. Vs. Securities and   Exchange   Board   of   India   and   Another   14 .   This   Court   has approved   the   power   of   delegation   to   a   single   member   of   the respective   authority   and   held   that   such   delegation   is   always permissible   in   law   unless   specifically   prohibited   and   as   long   as there  is   a  legislative   sanction   for  delegation   of   even   judicial  power, there   is   no   illegality   as   held   in   Bombay   Municipal Corporation (supra);   State of Uttar  Pradesh Vs. Batuk  Deo Pati Tripathi   and   Another 15   Heinz   India   Private   Limited   and Another   Vs.   State   of   Uttar   Pradesh 16 ;   and   taking   assistance 14 2012(13) SCC 501 15 1978(2) SCC 102 16 2012(5) SCC 443 62 thereof, learned counsel submits that such delegation of power to a single member of the authority in deciding application for refund of the amount and interest under Section 18 of the Act is well within the   jurisdiction   of   the   authority   to   its   delegatee   more   so   when   the power   to   delegate   under   Section   81   has   not   been   questioned   in either of the pending appeals before the Court.  100. Learned   counsel   further   submits   that   Section   21   of   the   Act relates   to   the   composition   of   the   authority   and   does   not   deal   with minimum   bench   strength.     At   the   given   time,   the   legislature   has consciously   avoided   prescribing   any   minimum   bench/quorum strength to hear complaints by the authority.  At the same time, the Act only prescribes a bench/quorum only of the Appellate Tribunal under   Section   43(3)   of   the   Act   and   further   submits   that   in   the absence   of   the   minimum   bench/quorum   strength   being   fixed   by statute, it is impermissible to treat the composition of the authority itself as a minimum bench strength.  101. Learned counsel further submits that Sections 29 and 81 are not   in   derogation   to   each   other   and   operate   in   different   fields. Section 29 is concerned with the meetings of the authority and does 63 not   envisage   in   its   fold   the   quasi­judicial   functions   which   the   Act casts   upon   the   authority.     The   term   “meetings”   under   Section   29 does   not   deal   with   the   performance   of   quasi­judicial   functions which   are   referred   to   the   authority   under   Section   31.     It   can   only refer   to   meetings   on   policy/regulatory   issues   and   invited   attention to   Sections   32   and   33   of   the   Act   which   are   in   the   nature   of policy/regulatory   decisions   the   authority   is   mandated   under   the Act.  It can be further noticed from Section 29(3) and (4) which talks about ‘questions’ before the authority, to be disposed off within 60 days   of   receiving   the   ‘application’   and   there   is   no   reference   to   any ‘complaints’ as indicated in Section 31 of the Act. 102. To   examine   the   scheme   of   the   Act   it   may   be   relevant   to   take note of certain provisions add infra:­ “ 21.  The Authority shall consist of a Chairperson and not less than two   whole   time   Members   to   be   appointed   by   the   appropriate Government. 29.   (1)   The   Authority   shall   meet   at   such   places   and   times,   and shall follow such rules of procedure in regard to the transaction of business at its meetings, (including quorum at such meetings), as may be specified by the regulations made by the Authority.  (2) If the Chairperson for any reason, is unable to attend a meeting of   the   Authority,   any   other   Member   chosen   by   the   Members present   amongst   themselves   at   the   meeting,   shall   preside   at   the meeting.  64 (3)   All   questions   which   come   up   before   any   meeting   of   the Authority   shall  be   decided   by   a   majority   of   votes   by   the  Members present   and   voting,   and   in   the   event   of   an   equality   of   votes,   the Chairperson   or   in   his   absence,   the   person   presiding   shall   have   a second or casting vote.  (4)   The   questions   which   come   up   before   the   Authority   shall   be dealt   with   as   expeditiously   as   possible   and   the   Authority   shall dispose of the same within a period of sixty days from  the date of receipt of the application:  Provided that where any such application could not be disposed of within   the   said  period  of   sixty   days,  the  Authority   shall  record   its reasons   in   writing   for   not   disposing   of   the   application   within   that period. 31.   (1)   Any   aggrieved   person   may   file   a   complaint   with   the Authority   or   the   adjudicating   officer,   as   the   case   may   be,   for   any violation or contravention of the provisions of this Act or the rules and regulations made thereunder against any promoter allottee or real estate agent, as the case may be.  Explanation.—For   the   purpose   of   this   sub­section   "person"   shall include   the   association   of   allottees   or   any   voluntary   consumer association registered under any law for the time being in force. (2) The   form,   manner   and   fees   for   filing   complaint   under   sub­section (1) shall be such as may be specified. 81.   The   Authority   may,   by   general   or   special   order   in   writing, delegate   to   any   member,   officer   of   the   Authority   or   any   other person   subject   to   such   conditions,   if   any,   as   may   be   specified   in the order, such of its powers and functions under this Act (except the   power   to   make   regulations   under   section   85),   as  it   may   deem necessary. 103. Section   21   of   the   Act   relates   to   the   composition   of   the authority   which   consists   of   a   Chairperson   and   not   less   than   two whole   time   members   to   be   appointed   by   the   appropriate Government   but   conspicuously   it   does   not   mention   minimum 65 bench   strength   at   the   same   time   consciously   prescribes   minimum bench/quorum   while   constituting   the   Real   Estate   Appellate Tribunal as reflected under Section 43(3) of the Act.  104. The   emphasis   of   the   appellants   was   on   Section   29   of   the   Act which indicates the quorum of meetings of the authority.  There is a specific provision that there shall be a meeting of the authority with the   minimum   quorum   being   prescribed,   such   business   of   the meeting   of   the   authority   indeed   could   not   be   delegated   to   a   single member   of   the   authority   in   exercise   of   power   under   Section   81   of the Act. 105. The   term   meeting   under   Section   29   of   the   Act   does   not   deal with   the   performance   of   the   authority   in   quasi­judicial   matters which are referred to under Section 31 of the Act.   It only refers to meetings,   policy/regulatory   issues   that   the   authority   is   mandated to discharge under the Act.  It may be noticed that Sections 32 and 33   are   in   the   nature   of   policy/regulatory   directions   which   the authority   is   mandated   to   be   discharged   indisputably   have   to   be undertaken   by   the   authority   while   functioning   as   a   whole   body under Section 29 of the Act. 66 106. To add it further, Section 29(3) and (4) of the Act talks about the   questions   before   the   authority   which   are   to   be   disposed   of within 60 days on receiving the applications.  It may be noticed that there is no reference to any complaint referred to under Section 31 of the Act.   To buttress it further, Section 29 and Section 81 of the Act   are   not   in   derogation   to   each   other.     To   the   contrary,   both operate in different fields.  Section 29 deals with the meetings of the authority   to   be   held   for   taking   policy/regulatory   decisions   in   the interest of the stake holders and does not envisage in its fold quasi­ judicial   functions   which   the   Act   casts   upon   the   authority.     The legislative intention as reflected from Section 29 is a recognition of the   rationale   that   policy   matters   ought   to   be   considered   and decided   by   the   entire   strength   of   the   authority   so   that   the   policy decisions   reflect   the   acquired   experience   of   the   members   and Chairman of the authority.  107. It   may   be   relevant   to   note   that   the   authority   in   its   meeting held   on   5 th   December,   2018   in   exercise   of   its   power   under   Section 81 of the Act for disposal of complaints under Section 31 delegated its   power   to   a   single   member   of   the   authority.     The   extract   of   the 67 minutes   of   the   meeting   dated   5 th   December,   2018   relevant   for   the purpose is extracted as under:­ Sl. No.                                    Agenda 5.01 Both   the   benches   of   Uttar   Pradesh   Real   Estate   Regulatory Authority in the month of December 2018 and subsequently also while working as single benches as per the requirement, proposal for   disposal   of   complaint   cases   at   Lucknow   and   Gautambudh Nagar on same dates ­ ­ ­ ­ Point wise decision on agenda is as under:­ Agenda point no. 1: Regarding hearing by both the benches of Uttar Pradesh Real Estate Regulatory Authority in the month of December 2018 and subsequently also while working as   single   benches   as   per   the   requirement,   for   disposal   of   complaint   cases   at Lucknow and Gautambudh Nagar on same dates. Decision: Proposal was approved by the authority. .. ..” 108. Pursuant   to   the   delegation   of   power   to   the   single   member   of the   authority,   complaints   filed   by   the   allottees/home   buyers   for refund of the amount and interest under Section 31 of the Act came to   be   decided   by   the   single   member   of   the   authority   after   hearing the parties in accordance with the provisions of the Act.  68 109. This   Court,   while   examining   the   pari   materia   provisions   of delegation of power  under  Section 29A and Section 19 of the SEBI Act   which   empowered   the   board   to   delegate   its   power   to   any member of the Board held that the board may in writing delegate its power to any member of the board and such is valid in law as held by   this   Court   in   Saurashtra   Kutch   Stock   Exchange   Ltd. (supra) as under:­   “6.   The   High   Court   dismissed   the   special   civil   application   vide order   dated   19­11­2007   [ Saurashtra   Kutch   Stock   Exchange Ltd.   v.   SEBI ,   Special   Civil   Application   No.   23902   of   2007,   decided on   19­11­2007   (Guj)]   and   considered   the   submission   of   the appellant in the following manner: “Section 29­A is reproduced hereunder: ‘ 29­A.   Power   to   delegate .—The   Central   Government may, by  order  published in the Official Gazette, direct that   the   powers   (except   the   power   under   Section   30) exercisable by it under any provision of this Act shall, in   relation   to   such   matters   and   subject   to   such conditions, if any, as may be specified in the order, be exercisable also by the Securities and Exchange Board of   India   or   Reserve   Bank   of   India   constituted   under Section 3 of the Reserve Bank of India Act, 1934 (2 of 1934).’ Notification   dated   13­9­1994   issued   by   the   Central   Government reads as under: ‘In exercise of powers conferred by Section 29­A of the Securities   Contracts   (Regulation)   Act,   1956   (42   of 1956), the Central Government hereby directs that the powers exercisable by it under Section 3, sub­sections 69 (1), (2), (3) and (4) of Section 4, Section 5, sub­section (2)   of   Section   7­A,   Section   13,   sub­section   (2)   of Section   18,   Section   22   and   sub­section   (2)   of   Section 28 of the Act shall also be exercisable by the Securities and Exchange Board of India.’ Section 19 of the SEBI Act, 1992 reads as under: ‘ 19.   Delegation .—The   Board   may,   by   general   or special order in writing delegate to any member, officer of   the   Board   or   any   other   person   subject   to   such conditions,   if   any,   as   may   be   specified   in   the   order, such   of   its   powers   and   functions   under   this   Act (except   the   powers   under   Section   29)   as   it   may   deem necessary.’ Thus, the above Notification dated 13­9­1994 issued in exercise of power under Section 29­A of the SCR Act of 1956,   read   with   Section   19   of   the   SEBI   Act,   would mean that the Board may in writing delegate its power to any member of the Board and, therefore, the power exercised by the Full­Time Member of the Board under Section   11   of   the   SEBI   Act,   1992,   or   even   withdrawal or recognition under Section 5 of the SCR Act of 1956, cannot be said to be unjust or arbitrary or dehors the provisions of the statute and, therefore, the contention of   Mr   Shelat   that   no   remedy   of   appeal   is   available   to the petitioner cannot be accepted.” 9.   In   Para   2   of   the   civil   appeal,   the   following   question   of   law   has been framed: “Whether   the   whole­time   single   member   of   SEBI   has no   jurisdiction   to   cancel   or   withdraw   recognition granted   to   a   stock   exchange   on   the   principle   that delegate   cannot   further   delegate   its   power,   and whether   the   order   under   challenge   is   without jurisdiction?” In   our   view,   it   is   not   necessary   to   go   into   the   above question as we find that this very question was raised by   the   appellant   before   the   High   Court   in 70 extraordinary   jurisdiction   under   Article   226   of   the Constitution of India. The High Court, as noted above, in its order dated 19­11­2007 [ Saurashtra Kutch Stock Exchange   Ltd.   v.   SEBI ,   Special   Civil   Application   No. 23902 of 2007, decided on 19­11­2007 (Guj)] held that the   withdrawal   of   recognition   under   Section   5   of   the 1956   Act   by   the   Full­Time   Member   of   SEBI   under Section   11   of   the   Securities   and   Exchange   Board   of India   Act,   1992   cannot   be   said   to   be   dehors   the provisions   of   the   Act.   The   special   leave   petition   from the   above   order   of   the   High   Court   came   to   be dismissed   by   this   Court   on   10­3­2008   [ Saurashtra Kutch Stock Exchange Ltd.   v.   SEBI , SLP (C) No. 5197 of 2008, decided on 10­3­2008 (SC)] . The same question cannot   be   allowed   to   be   reopened   in   the   present appeal.” 110. The   express   provision   of   delegation   of   power   under   the   SEBI Act is akin to Section 81 of the Act 2016.  This Court observed that if   the   power   has   been   delegated   by   the   competent   authority   under the   statute,   such   action,   if   being   exercised   by   a   single   member cannot be said to be dehors the provisions of the Act. 111. In   Heinz   India   Private   Limited   and   Another (supra),   the revisional   powers   were   conferred   upon   the   State   Agricultural Market   Board   under   Section   32   of   the   state   law   to   examine   the orders   passed   by   the   market   committee.     Section   33   thereof empowered the Board to delegate its powers to the Director.   In the facts of the case, an objection was taken to the exercise of revisional 71 powers not by the Director himself but by some officer lower in the hierarchy.     This   Court,   while   taking   note   of   the   definition   of ‘Director’   as   provided   in   Section   2(h)   to   include   “any   other   officer authorized   by   the   Director   to   perform   all   or   any   of   his   functions under this Act” held as under:­ “34.   Now, it is true that the stakes involved in the present batch of cases are substantial and those called upon to satisfy the demands raised against them would like their cases to be heard by a senior officer or a committee of officers to be nominated by the Board. But in the absence of any data as to the number of cases that arise for consideration   involving   a   challenge   to   the   demands   raised   by   the Market   Committee   and   the   nature   of   the   disputes   that   generally fall for determination in such cases, it will not be possible for this Court to step in and direct an alteration in the mechanism that is currently in place. The power to decide the revisions vests with the Board   who   also   enjoys   the   power   to   delegate   that   function   to   the Director.  So long  as there is  statutory  sanction for   the  Director  to exercise   the   revisional   power   vested   in   the   Board,   any   argument that such a delegation is either impermissible or does not serve the purpose   of   providing   a   suitable   machinery   for   adjudication   of   the disputes shall have to be rejected.” 112. Section 81 of the Act 2016 empowers the authority, by general or special order in writing, to delegate its powers to any member of the   authority,   subject   to   conditions   as   may   be   specified   in   the order,  such of  the  powers  and functions  under  the  Act.   What  has been   excluded   is   the   power   to   make  regulations   under   Section  85, rest   of   the   powers   exercised   by   the   authority   can   always   be 72 delegated   to   any   of   its   members   obviously   for   expeditious   disposal of   the   applications/complaints   including   complaints   filed   under Section 31 of the Act and exercise of  such  power  by  a  general and special   order   to   its   members   is   always   permissible   under   the provisions of the Act. 113. In   the   instant   case,   the   authority   by   a   special   order   dated 5 th   December,   2018   has   delegated   its   power   to   the   single   member for disposal of complaints filed under Section 31 of the Act.   So far as   refund   of   the   amount   with   interest   is   concerned,   it   may   not   be considered   strictly   to   be   mechanical   in   process   but   the   kind   of inquiry   which   has   to   be   undertaken   by   the   authority   is   of   a summary   procedure   based   on   the   indisputable   documentary evidence, indicating the amount which the allottee/home buyer had invested   and   interest   that   has   been   prescribed   by   the   competent authority   leaving   no   discretion   with   minimal   nature   of   scrutiny   of admitted material on record is needed, if has been delegated by the authority, to be exercised by the single member of the authority in exercise   of   its   power   under   Section   81   of   the   Act,   which   explicitly 73 empowers   the   authority   to   delegate   under   its   wisdom   that   cannot be said to be dehors the provisions of the Act. 114. What is being urged by the learned counsel for the appellants in  interpreting  the scope of Section  29 of the  Act  is limited only  to policy matters and cannot be read in derogation to Section 81 of the Act   and   the   interpretation   as   argued   by   learned   counsel   for   the promoters   if   to   be   accepted,   the   very   mandate   of   Section   81   itself will become otiose and nugatory. 115. It   is   a   well­established   principle   of   interpretation   of   law   that the court should read the section in literal sense and cannot rewrite it to suit its convenience; nor does any canon of construction permit the   court   to   read   the   section   in   such   a   manner   as   to   render   it   to some extent otiose.  Section   81   of   the   Act   positively   empowers   the authority   to   delegate   such   of   its   powers   and   functions   to   any member by  a general or a special order with an exception to make regulations under Section 85 of the Act.   As a consequence, except the   power   to   make   regulations   under   Section   85   of   the   Act,   other powers and functions of the authority, by a general or special order, 74 if delegated to a single member of the authority is indeed within the fold of Section 81 of the Act. 116. The   further   submission   made   by   learned   counsel   for   the promoters   that   Section   81   of   the   Act   empowers   even   delegation   to any   officer  of   the   authority   or   any   other  person,   it   is   true   that   the authority, by general or special order, can delegate any of its powers and   functions   to   be   exercised   by   any   member   or   officer   of   the authority   or   any   other   person   but   we   are   not   examining   the delegation   of   power   to   any   third   party.     To   be   more   specific,   this Court   is   examining   the   limited   question   as   to   whether   the   power under Section 81 of the Act can be delegated by the authority to any of its member to decide the complaint under Section 31 of the Act. What   has   been   urged   by   learned   counsel   for   the   promoters   is hypothetical   which   does   not   arise   in   the   facts   of   the   case.     If   the delegation is made at any point of time which is in contravention to the   scheme   of   the   Act   or   is   not   going   to   serve   the   purpose   and object   with   which   power   to   delegate   has   been   mandated   under Section 81 of the Act, it is always open for judicial review. 75 117. The   further   submission   made   by   learned   counsel   for   the appellants   that   Section   81   of   the   Act   permits   the   authority   to delegate such powers and functions to any member of the authority which   are   mainly   administrative   or   clerical,   and   cannot   possibly encompass any of the core functions which are to be discharged by the authority, the judicial functions are non­delegable, as these are the   core   functions   of   the   authority.   The   submission   may   not   hold good for the reason that the power to be exercised by the authority in deciding complaints under Section 31 of the Act is quasi­judicial in   nature   which   is   delegable   provided   there   is   a   provision   in   the statute.     As   already   observed,   Section   81   of   the   Act   empowers   the authority to delegate its power and functions to any of its member, by general or special order. 118. In the instant case, by exercising its power under Section 81 of the Act, the authority, by a special order dated 5 th   December, 2018 has   delegated   its   power   to   the   single   member   of   the   authority   to exercise and decide complaints under Section 31 of the Act and that being permissible in law, cannot be said to be de hors the mandate of   the   Act.     At   the   same   time,   the   power   to   be   exercised   by   the 76 adjudicating   officer   who   has   been   appointed   by   the   authority   in consultation with the appropriate Government under  Section 71 of the   Act,   such   powers   are   non­delegable   to   any   of   its   members   or officers in exercise of power under Section 81 of the Act.   119.     That   scheme   of   the   Act,   2016   provides   an   in­built mechanism   and  any  order  passed  on  a  complaint  by  the  authority under   Section   31   is   appealable   before   the   tribunal   under   Section 43(5)   and   further   in   appeal   to   the   High   Court  under   Section   58   of the   Act   on   one   or   more   ground   specified   under   Section   100   of   the Code   of   Civil   Procedure,   1908,   if   any   manifest   error   is   left   by   the authority either in computation or in the amount refundable to the allottee/home buyer, is open to be considered at the appellate stage on the complaint made by the person aggrieved. 120. In view of the remedial mechanism provided under the scheme of   the   Act   2016,   in   our   considered   view,   the   power   of   delegation under   Section   81  of  the   Act   by   the   authority   to   one   of   its   member for deciding applications/complaints under Section 31 of the Act is not only well defined but expressly permissible and that cannot be said to be dehors the mandate of law. 77 Question   no.   4:­   Whether   the   condition   of   pre­deposit   under proviso to Section 43(5) of the Act for entertaining substantive right of appeal is sustainable in law ? 121. Before   we   examine   the   challenge   to   the   proviso   to   Section 43(5)   of   the   Act   of   making   pre­deposit   for   entertaining   an   appeal before the Tribunal, it may be apposite to take note of Section 43(5) of the Act, 2016.  Section 43(5) reads as follows:­  “ 43. Establishment of Real Estate Appellate Tribunal­ ……. (5)   Any   person   aggrieved   by   any   direction   or   decision   or   order made by the Authority or by an adjudicating officer under this Act may   prefer   an   appeal   before   the   Appellate   Tribunal   having jurisdiction over the matter:  Provided  that  where  a  promoter   files  an appeal with  the  Appellate Tribunal,   it   shall   not   be   entertained,   without   the   promoter   first having   deposited   with   the   Appellate   Tribunal   at   least   thirty   per cent   of   the   penalty,   or   such   higher   percentage   as   may   be determined   by   the   Appellate   Tribunal,   or   the   total   amount   to   be paid   to   the   allottee   including   interest   and   compensation   imposed on   him,   if   any,   or   with   both,   as   the   case   may   be,   before   the   said appeal is heard. Explanation   –   For   the   purpose   of   this   sub­section   “person”   shall include   the   association   of   allottees   or   any   voluntary   consumer association registered under any law for the time being in force.” 122. It   may   straightaway   be   noticed   that   Section   43(5)   of   the   Act envisages   the   filing   of   an   appeal   before   the   appellate   tribunal 78 against the order of an authority or the adjudicating officer by any person aggrieved and where the promoter intends to appeal against an   order   of   authority   or   adjudicating   officer   against   imposition   of penalty,   the   promoter   has   to   deposit   at   least   30   per   cent   of   the penalty   amount   or   such   higher  amount   as   may   be   directed  by   the appellate   tribunal.   Where   the   appeal   is   against   any   other   order which   involves   the   return   of   the   amount   to   the   allottee,   the promoter   is   under   obligation   to   deposit   with  the   appellate  tribunal the   total   amount   to   be   paid   to   the   allottee   which   includes   interest and compensation imposed on him, if any, or with both, as the case may be, before the appeal is to be instituted.  123. The plea advanced by the learned counsel for the appellants is that   substantive   right   of   appeal   against   an   order   of authority/adjudicating   officer   cannot   remain   dependent   on fulfilment of pre­deposit which is otherwise onerous on the builders alone   and   only   the   builders/promoters   who   are   in   appeal   are required   to   make   the   pre­deposit   to   get   the   appeal   entertained   by the   Appellate   Tribunal   is   discriminatory   amongst   the   stakeholders as defined under the provisions of the Act.  79 124. Learned counsel further submits that if the entire sum as has been computed either by the Authority or adjudicating officer, is to be deposited including 30 per cent of the penalty in the first place, the remedy of appeal provided by one hand is being taken away by the   other   since   the   promoter   is   financially   under   distress   and incapable   to   deposit   the   full   computed   amount   by   the authority/adjudicating   officer.     The   right   of   appreciation   of   his defence at appellate stage which is made available to him under the statute   became   nugatory   because   of   the   onerous   mandatory requirement   of   pre­deposit   in   entertaining   the   appeal   only   on   the promoter who intends to prefer under Section 43(5) of the Act which according   to   him   is   in   the   given   facts   and   circumstances   of   this case   is   unconstitutional   and   violative   of   Article   14   of   the Constitution of India. 125. The submission in the first blush appears to be attractive but is not sustainable in law for the reason that a perusal of scheme of the   Act   makes   it   clear   that   the   limited   rights   and   duties   are provided   on   the   shoulders   of   the   allottees   under   Section   19   of   the Act   at   a   given   time,   several   onerous   duties   and   obligations   have 80 been   imposed   on   the   promoters   i.e.   registration,   duties   of promoters, obligations of promoters, adherence to sanctioned plans, insurance   of   real   estate,   payment   of   penalty,   interest   and compensation, etc. under Chapters III and VIII of the Act 2016. This classification between consumers and promoters is based upon the intelligible   differentia   between   the   rights,   duties   and   obligations cast   upon   the   allottees/home   buyers   and   the   promoters   and   is   in furtherance   of   the   object   and   purpose   of   the   Act   to   protect   the interest of the consumers vis­a­viz., the promoters in the real estate sector.   The   promoters   and   allottees   are   distinctly   identifiable, separate   class   of   persons   having   been   differently   and   separately dealt with under the various provisions of the Act. 126. Therefore, the question of discrimination in the first place does not   arise   which   has   been   alleged   as   they   fall   under   distinct   and different categories/classes. 127. It   may   further   be   noticed   that   under   the   present   real   estate sector which is now being regulated under the provisions of the Act 2016, the complaint for refund of the amount of payment which the allottee/consumer   has   deposited   with   the   promoter   and   at   a   later 81 stage,   when   the   promoter   is   unable   to   hand   over   possession   in breach of  the  conditions of  the  agreement  between the  parties,  are being instituted at the instance of the consumer/allotee demanding for  refund of the amount deposited by  them and after  the scrutiny of   facts   being   made   based   on   the   contemporaneous   documentary evidence   on   record   made   available   by   the   respective   parties,   the legislature   in   its   wisdom   has   intended   to   ensure   that   the   money which   has   been   computed   by   the   authority   at   least   must   be safeguarded   if   the   promoter   intends   to   prefer   an   appeal   before   the tribunal   and   in   case,   the   appeal   fails   at   a   later   stage,   it   becomes difficult   for   the   consumer/allottee   to   get   the   amount   recovered which   has   been   determined   by   the   authority   and   to   avoid   the consumer/allottee   to   go   from   pillar   to   post   for   recovery   of   the amount that has been determined by the authority in fact, belongs to the allottee at a later stage could be saved from all the miseries which come forward against him. 128. At the same time, it will avoid unscrupulous and uncalled for litigation   at   the   appellate   stage   and   restrict   the   promoter   if   feels that there is some manifest material irregularity being committed or 82 his   defence   has   not   been   properly   appreciated   at   the   first   stage, would   prefer   an   appeal   for   re­appraisal   of   the   evidence   on   record provided   substantive   compliance   of   the   condition   of   pre­deposit   is made over, the rights of the parties inter se could easily be saved for adjudication at the appellate stage. 129. There   are   multiple   statutes   which   provide   a   condition   of   pre­ deposit   of  a   stipulated   statutory   amount   to   be   deposited   before  an appeal   is   entertained   by   an   appellate   forum/tribunal   for   re­ appraisal   of   facts   and   law   at   the   appellate   stage   and   it   has   been examined by this Court as well.  Proviso to Section 18 of SARFAESI Act, 2002 of the Act which provides pre­deposit is as follows:­ “ 18. Appeal to Appellate Tribunal ……. Provided   further   that   no   appeal   shall   be   entertained   unless   the borrower has deposited with the Appellate Tribunal fifty per cent of the   amount   of   debt   due   from   him,   as   claimed   by   the   secured creditors or determined by the Debts Recovery Tribunal, whichever is less: Provided   also   that   the   Appellate   Tribunal   may,   for   the   reasons   to be recorded in writing, reduce the amount to not less than twenty­ five per cent. of debt referred to in the second proviso.” 83 130. The   intention   of   the   legislature   appears   to   be   to   ensure   that the   rights   of   the   decree­holder   (the   successful   party)   is   to   be protected and only genuine bona fide appeals are to be entertained. While   interpretating   Section   18   of   SARFAESI   Act,   this   Court   in Narayan   Chandra   Ghosh   Vs.   UCO   Bank   and   Others 17   observed as under:­ “8.   It  is well­settled that when a statute confers a right of appeal, while   granting   the   right,   the   legislature   can  impose   conditions   for the   exercise   of   such   right,   so   long   as   the   conditions   are   not   so onerous   as   to   amount   to   unreasonable   restrictions,   rendering   the right   almost   illusory.   Bearing   in   mind   the   object   of   the   Act,   the conditions hedged in the said proviso cannot be said to be onerous. Thus,   we   hold   that   the   requirement   of   pre­deposit   under   sub­ section   (1)   of   Section   18   of   the   Act   is   mandatory   and   there   is   no reason   whatsoever   for   not   giving   full   effect   to   the   provisions contained   in   Section   18   of   the   Act.   In   that   view   of   the   matter,   no court,   much   less   the   Appellate   Tribunal,   a   creature   of   the   Act itself, can refuse to give full effect to the provisions of the statute. We   have   no   hesitation   in   holding   that   deposit   under   the   second proviso to Section 18(1) of the Act  being  a condition precedent for preferring an appeal under the said section, the Appellate Tribunal had   erred   in   law   in   entertaining   the   appeal   without   directing   the appellant to comply with the said mandatory requirement.” 131. In   Har   Devi   Asnani   Vs.   State   of   Rajasthan   and   Others 18 , the validity of proviso to Section 65(1) of the Rajasthan Stamp Act, 1998   came   up   for   consideration   in   terms   of   which   no   revision application   could   be   entertained   unless   it   was   accompanied   by   a 17 (2011) 4 SCC 548 18 (2011) 14 SCC 160 84 satisfactory   proof   of   payment   of   50   per   cent   of   the   recoverable amount. Relying  on  the  earlier  decisions  of this  Court including   in Government   of   Andhra   Pradesh   and   Others   Vs.   P.   Laxmi   Devi (Smt.) 19 ,   the   challenge   was   repelled   and   the   view   expressed   in   P. Laxmi   Devi (supra)   was   repeated   in   Har   Devi   Ashani (supra) wherein this Court held as under:­ “ In our opinion in this situation it is always open to a party to file a writ   petition   challenging   the   exorbitant   demand   made   by   the registering   officer   under   the   proviso   to   Section   47­A   alleging   that the   determination   made   is   arbitrary   and/or   based   on   extraneous considerations,   and   in   that   case   it   is   always   open   to   the   High Court,   if   it   is   satisfied   that   the   allegation   is   correct,   to   set   aside such   exorbitant   demand   under   the   proviso   to   Section   47­A   of   the Stamp Act by declaring the demand arbitrary. It is well settled that arbitrariness   violates   Article   14   of   the   Constitution   vide   Maneka Gandhi   v.   Union of  India   [(1978)  1  SCC  248]  .    Hence,  the  party   is not remediless in this situation.” 132. At the same time, Section 19 of the Consumer Protection Act, 1986 prescribes a condition for pre­deposit which provides that an appeal   shall   not   be   entertained   unless   50   per   cent   of   the   amount awarded by the State Commission or Rs. 35,000/­ whichever is less is   deposited   before   the   National   Consumer   Disputes   Redressal Commission(NCDRC). This Court while placing reliance on  State of 19 (2008) 4 SCC 720 85 Haryana   Vs.   Maruti   Udyog   Ltd.   and   Others 20 ;   in   Shreenath Corporation and Others Vs. Consumer Education and Research Society   and   Others 21   held   that   such   a   condition   is   imposed   to avoid frivolous appeals. “ 7.   Section 19 of the Consumer Protection Act, 1986 deals with the appeals   against   the   order   made   by   the   State   Commission   in exercise   of   its   power   conferred   by   sub­clause   ( i )   of   clause   ( a )   of Section 17 and the said section reads as follows: “ 19.   Appeals .—Any   person   aggrieved   by   an   order made   by   the   State   Commission   in   exercise   of   its powers   conferred   by   sub­clause   ( i )   of   clause   ( a )   of Section 17 may prefer an appeal against such order to the National Commission within a period of thirty days from the date of the order in such form and manner as may be prescribed: Provided   that   the   National   Commission   may   entertain   an   appeal after the expiry of the said period of thirty days if it is satisfied that there was sufficient cause for not filing it within that period: Provided further that no appeal by a person, who is required to pay any amount in terms of an order of the State Commission, shall be entertained   by   the   National  Commission   unless   the   appellant   has deposited in the prescribed manner fifty per cent of the amount or rupees thirty­five thousand, whichever is less.” On   plain   reading   of   the   aforesaid   Section   19,   we   find   that   the second   proviso   to   Section   19   of   the   Act   relates   to   “pre­deposit” required   for   an   appeal   to   be   entertained   by   the   National Commission. 9.   The   second   proviso   to   Section   19   of   the   Act   mandates   pre­ deposit   for   consideration   of   an   appeal   before   the   National 20 2000(7) SCC 348 21 2014(8) SCC 657 86 Commission. It requires 50% of the amount in terms of an order of the   State   Commission   or   Rs   35,000,   whichever   is   less   for entertainment   of   an   appeal   by   the   National   Commission.   Unless the   appellant   has   deposited   the   pre­deposit   amount,   the   appeal cannot   be   entertained   by   the   National   Commission.   A   pre­deposit condition to deposit 50% of the amount in terms of the order of the State   Commission   or   Rs   35,000   being   condition   precedent   for entertaining appeal, it has no nexus with the order of stay, as such an   order   may   or   may   not   be   passed   by   the   National   Commission. The condition of pre­deposit is there to avoid frivolous appeals.” 133. Similarly,   under   Section   19   of   the   Micro,   Small   and   Medium Enterprises   Development   Act,   2006,   any   appellant,   other   than   the supplier,   is   required   to   make   a   pre­deposit   of   75   per   cent   to maintain an appeal against any decree, award or order made either by   the   Micro   and   Small   Enterprises   Facilitation   Council   or   by   any institution or  center  providing  alternate dispute resolution services to   which   a   reference   is   made   by   the   Council.   Section   19   reads   as follows:­ “19.   Application   for   setting   aside   decree,   award   or   order .—No application for setting aside any decree, award or other order made either by the Council itself or by any institution or centre providing alternate  dispute  resolution  services   to  which   a  reference  is   made by   the   Council,   shall   be   entertained   by   any   court   unless   the appellant   (not   being   a   supplier)   has   deposited   with   it   seventy­five per   cent.   of   the   amount   in   terms   of   the   decree,   award   or,   as   the case may be, the other order in the manner directed by such court: Provided   that   pending   disposal   of   the   application   to   set   aside   the decree, award or order, the court shall order that such percentage of   the   amount   deposited   shall   be   paid   to   the   supplier,   as   it considers reasonable under the circumstances of the case, subject to such conditions as it deems necessary to impose.” 87 134. Similarly,   the   condition   of   pre­deposit   has   been   examined recently   by   this   Court   in   Tecnimont   Pvt.   Ltd.   (Formerly   Known As   Tecnimont   ICB   Private   Limited)   Vs.   State   of   Punjab   and Others 22 ,   where   the   validity   of   Section   62(5)   of   the   Punjab   Value Added   Tax   Act,   2005   (PVAT)   which   imposes   a   condition   of   25   per cent   of   pre­deposit   for   hearing   of   first   appeal   has   been   upheld. Section 62(5) of the PVAT Act reads as follows:­ “ 62. First Appeal …… (5)   No   appeal   shall   be   entertained,   unless   such   appeal   is accompanied   by   satisfactory   proof   of   the   prior   minimum   payment of   twenty­five   per   cent   of   the   total   amount   of   tax,   penalty   and interest, if any. ……..” 135. To  be   noticed,   the   intention   of   the   instant   legislation   appears to   be   that   the   promoters   ought   to   show   their   bona   fides   by depositing the amount so contemplated. 136. It   is   indeed   the   right   of   appeal   which   is   a   creature   of   the statute,   without   a   statutory   provision,   creating   such   a   right   the person   aggrieved   is   not   entitled   to   file   the   appeal.     It   is  neither   an 22 AIR 2019 SC 4489 88 absolute right nor an ingredient of natural justice, the principles of which must be followed in all judicial and quasi­ judicial litigations and it is always be circumscribed with the conditions of grant.     At the given time, it is open for the legislature in its wisdom to enact a law   that   no   appeal   shall   lie   or   it   may   lie   on   fulfilment   of   pre­ condition,   if   any,   against   the   order   passed   by   the   Authority   in question. 137. In our considered view, the obligation cast upon the promoter of pre­deposit under Section 43(5) of the Act, being a class in itself, and   the   promoters   who   are   in   receipt   of   money   which   is   being claimed by the home buyers/allottees for refund and determined in the   first   place   by   the   competent   authority,   if   legislature   in   its wisdom   intended   to   ensure   that   money   once   determined   by   the authority be saved if appeal is to be preferred at the instance of the promoter   after   due   compliance   of   pre­deposit   as   envisaged   under Section   43(5)   of   the   Act,   in   no   circumstance   can   be   said   to   be onerous as prayed for or in violation of Articles 14 or 19(1)(g) of the Constitution of India.  89 Question No.5   :­ Whether the authority has the power to issue recovery   certificates   for   recovery   of   the   principal   amount under Section 40(1) of the Act? 138. To   examine   this   question,   it   will   be   apposite   to   take   note   of Section 40 that  states regarding  the recovery  of  interest or  penalty or   compensation   to   be   recovered   as   arrears   of   land   revenue,   and reads as under:­ 40.   Recovery   of   interest   or   penalty   or   compensation   and enforcement of order, etc.— (1)   If   a   promoter   or   an   allottee   or   a   real   estate   agent,   as   the   case may   be,   fails   to   pay   any   interest   or   penalty   or   compensation imposed   on   him,   by   the   adjudicating   officer   or   the   Regulatory Authority   or   the   Appellate   Authority,   as   the   case   may   be,   under this Act  or  the  rules and regulations  made  thereunder, it shall  be recoverable from such promoter  or allottee or real estate agent, in such manner as may be prescribed as an arrears of land revenue.  (2)   If   any   adjudicating   officer   or   the   Regulatory   Authority   or   the Appellate Tribunal, as the case may be, issues any order or directs any person to do any act, or refrain from doing any act, which it is empowered   to   do   under   this   Act   or   the   rules   or   regulations   made thereunder,   then   in   case   of   failure   by   any   person   to   comply   with such   order   or   direction,   the   same   shall   be   enforced,   in   such manner as may be prescribed.” 139. The   submission   of   the   appellants/promoters   is   that   under Section 40(1) of the Act only the interest or penalty imposed by the authority   can   be   recovered   as   arrears   of   land   revenue   and   no 90 recovery   certificate   for   the   principal   amount   as   determined   by   the authority   can   be   issued.   If   we   examine   the   scheme   of   the   Act,   the power   of   authority   to   direct   the   refund   of   the   principal   amount   is explicit   in   Section   18   and   the   interest   that   is   payable   is   on   the principal amount in other words, there is no interest in the absence of a principal amount being determined by the competent authority. Further the statute as such is read to mean that the principal sum with interest has become a composite amount quantified upon to be recovered as arrears of land revenue under Section 40(1) of the Act. 140. It is settled principle of law that if the plain interpretation does not   fulfil   the   mandate   and   object   of   the   Act,   this   Court   has   to interpret  the  law  in  consonance  with  the  spirit  and  purpose  of  the statute. There is indeed a visible inconsistency in the powers of the authority regarding refund of the amount received by the promoter and the provision of law in Section 18 and the text of the provision by   which   such   refund   can   be   referred   under   Section   40(1).   While harmonising   the   construction   of   the   scheme   of   the   Act   with   the right of recovery as mandated in Section 40(1) of the Act keeping in mind the intention of the legislature to provide for a speedy recovery 91 of   the   amount   invested   by   the   allottee   along   with   the   interest incurred   thereon   is   self­explanatory.     However,   if   Section   40(1)   is strictly   construed   and   it   is   understood   to   mean   that   only   penalty and   interest   on   the   principal   amount  are   recoverable  as   arrears   of land revenue, it would defeat the basic purpose of the Act. 141. Taking into consideration the scheme of the Act what is to be returned   to   the   allottee   is   his   own   life   savings   with   interest   on computed/quantified   by   the   authority   becomes   recoverable   and such   arrear   becomes   enforceable   in   law.     There   appears   some ambiguity   in   Section   40(1)   of   the   Act   that   in   our   view,   by harmonising   the   provision   with   the   purpose   of   the   Act,   is   given effect to the provisions is allowed to operate rather running either of them redundant, noticing purport of the legislature and the above­ stated   principle   into   consideration,   we   make   it   clear   that   the amount   which   has   been   determined   and   refundable   to   the allottees/home   buyers   either   by   the   authority   or   the   adjudicating officer   in   terms   of   the   order   is   recoverable   within   the   ambit   of Section 40(1) of the Act. 92 142. The   upshot   of   the   discussion   is   that   we   find   no   error   in   the judgment   impugned   in   the   instant   appeals.     Consequently,   the batch of appeals are disposed off in the above terms.    However, we make   it   clear   that   if   any   of   the   appellant   intends   to   prefer   appeal before   the   Appellate   Tribunal   against   the   order   of   the   authority,   it may   be   open   for   him   to   challenge   within   30   days   from   today provided   the   appellant(s)   comply   with   the   condition   of   pre­deposit as contemplated under the proviso to Section 43(5) of the Act which may   be   decided   by   the   Tribunal   on   its   own   merits   in   accordance with law.   No costs.   143. Pending application(s), if any, stand disposed of. …………………………………J. (UDAY UMESH LALIT) …………………………………J. (AJAY RASTOGI) …………………………………J. (ANIRUDDHA BOSE) NEW DELHI NOVEMBER 11, 2021 93