Citation : 2008 Latest Caselaw 1363 Del
Judgement Date : 18 August, 2008
* IN THE HIGH COURT OF DELHI AT NEW DELHI
#38
+ LPA 469/2008
SANJAY BANSAL ..... Appellant
Through : Mr. Rohit Verma, Advocate
versus
D.D.A. & ANR. ..... Respondent
Through : Mr. Rajiv Bansal, Adv. with Mr. Prashant
Mehra, Adv.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE DR. JUSTICE S.MURALIDHAR
ORDER
% 18.08.2008
Mr. Rajiv Bansal, learned counsel appearing for the respondent DDA accepts
notice.
2. Since the point involved in the matter is a short one, with the consent of learned
counsel for the parties, the appeal is being finally disposed of.
3. The appellant filed WP(C) No. 4337/2007 in this Court praying for a direction to
the respondent Delhi Development Authority (DDA) to either allot the residential plot at
Paschim Vihar, Delhi for which the appellant had applied under the "Paschim Vihar
Residential Scheme" or in the alternative, refund the sum of Rs.10,00,011/- together with
stamp duty along with interest @ 18% per annum from 24th August, 2005 till the date of
the impugned order.
4. The impugned order dated 14th May, 2008 passed by the learned Single Judge
records the fact that the DDA handed over to the counsel for the appellant a cheque in the
sum of Rs.10,00,011/-. The order also records the fact that the appellant made a prayer
for payment of interest. The relevant portions of the impugned order read as under:
"Counsel for the petitioner contends that although he accepts the cheque in the sum of Rs.10,00,011/-, but yet the petitioner is entitled to interest as the respondent DDA has illegally deprived the petitioner to utilize or invest the said amount. Counsel for the petitioner further contends that the petitioner was not at fault as
LPA 469/2008 Pg.1 of 2 some bogus allotment of plot was made in favour of the petitioner and initial deposit of Rs.10,00,011/- was accepted by the respondent DDA.
No document has been placed by the petitioner on record to show that any bogus allotment was made by the respondent DDA in favour of the petitioner. In any event, the allegations for such bogus papers have been leveled against respondent No.4, as ex employee of DDA. Counsel for the petitioner at this stage does not press award of interest on the said initial deposit. The amount of Rs.10,00,011/- being paid to petitioner shall be towards full and final satisfaction of his claim."
Learned counsel appearing for the appellant points out that the statements
attributed to counsel for the appellant in the two paragraphs extracted above are
contradictory. He states that there was no concession made, nor was any instruction
given by the appellant to his counsel, not to press for the award of interest on the initial
deposit.
The admitted fact is that the DDA did hold on to the appellant's money in the sum
of Rs.10,00,011/- from 23rd April, 2005 onwards. We see no reason why some nominal
interest ought not to have been awarded to the petitioner on the said amount till the date
of its payment.
Accordingly, we direct that the DDA will pay to the appellant simple interest @
9% per annum on the sum of Rs.10,00,011/- from 23rd April, 2005 till 13th May, 2008
within a period of eight weeks from today. The appeal is accordingly disposed of.
CHIEF JUSTICE
S.MURALIDHAR, J
AUGUST 18, 2008
Pk
LPA 469/2008 Pg.2 of 2
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!