Citation : 2008 Latest Caselaw 1423 Del
Judgement Date : 22 August, 2008
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ Arb.A.415/2006 & OMP 362/2006
% Date of decision : 22.08.2008
M/S D.C.M. LTD ....... Petitioner
Through: Mr. Jayant Bhushan, Sr. Advocate
& Mr. Siddharth Silwal, Advocate.
Versus
M/S R.K. TOWERS (INDIA) PVT LTD ....... Respondent
Through : Mr. Upamanyu Hazarika, Mr. Neeraj Malhotra Advocates
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may YES
be allowed to see the judgment?
2. To be referred to the reporter or not? YES
3. Whether the judgment should be reported YES
in the Digest?
RAJIV SAHAI ENDLAW, J
1. This common order is made on AA.No.415/2006 filed under
Section 11(6) of the Arbitration and Conciliation Act, 1996 for
appointment of arbitrator and OMP 362/2006 under Section 9 of the
said Act for interim measures during the proposed arbitration
proceedings.
2. The petitions are opposed on the grounds (i) that the claims for
the adjudication of which appointment of arbitrator is sought, are
barred by time; (ii) that the petitioner did not raise the claims now
being raised, in spite of being so entitled to, at the time of earlier
Arb.A.415/2006 & OMP 362/2006 Page no. 1 of 16 arbitrations arising out of the same agreement; (iii) on the ground of
estoppel, waiver and constructive res judicata; (iv) on the ground of
the petitioner having no locus to raise the disputes alleged. If there is
to be no arbitration, the question of interim measures does not arise.
3. For adjudication of the aforesaid disputes, reference may be
made to the agreement between the parties. The petitioner as the
owner of a plot of land bearing No.16, Barakhamba Road, New Delhi,
entered into an agreement dated 13th January, 1978 with the
respondent whereunder the respondent at its own cost and expense
agreed to construct a multi storied building comprising of basement,
ground floor, first floor, upper first floor and second to 9th floors and
10th service floor on the said plot of land. It was further agreed that
upon completion of the building the petitioner shall be entitled to 63%
of the entire saleable space between the second and the ninth floor
and 63% of usable area(s) in basement of the building and shall be
entitled to transfer the same. The respondent was to retain the
remaining saleable area and was entitled to transfer the same. The
agreement also contained an arbitration clause.
4. It is not in dispute that (i) the construction of the building was
completed in the year 1989; (ii) that Shri Dharma Vira, the agreed
nominated arbitrator on 1st January, 1988, gave an award with respect
to the disputes between the parties of allocation of space, finalization
of the amount to be paid by the petitioner towards fire fighting and
electric sub-station, settlement of accounts and provision to the
petitioner of area which had been taken out of their share towards fire
Arb.A.415/2006 & OMP 362/2006 Page no. 2 of 16 fighting as refuge area; (iii) the agreed nominated arbitrator gave
another award dated 22nd June, 1998 on the claims of the petitioner
for recovery of loan, amount paid by the petitioner on behalf of the
respondent, damages, share in ground rent etc and on the counter
claims of the respondent for refund of security deposit, maintenance
charges, additional expenses etc.
5. The agreed nominated arbitrator who had given two awards
(supra) having expired, the petitioner, in this petition, raised the
following disputes and sought resolution of the same through
arbitration of an independent arbitrator: (a) that the respondent has
illegally and unauthorizedly retained control over common areas and
facilities in the building and is charging exorbitant amount as
maintenance charges in contravention of the agreement of the said
common areas and facilities to be maintained by a holding
organization. It is alleged that the respondent has thereby wrongfully
withheld and enjoyed the monies and properties belonging to the
holding organization; (b) that the respondent has committed
fundamental breach of the agreement by violating mandatory terms
thereof. The L&DO being the lessor of the land underneath the
building has issued notices to the petitioner as lessee of the land, for
unauthorized construction on the property, wrongfully covering of
open areas and misuse and as a consequences of which L&DO has
now threatened to terminate the lease and to re-enter the premises
and impose penalty. The said notices are stated to be dated 27th
December, 2004, 23rd January, 2006 and 16th March, 2006; (c) that the
respondent has put up an unauthorized construction on the roof of the
Arb.A.415/2006 & OMP 362/2006 Page no. 3 of 16 10th floor of the building thereby constructing 11th floor against the
terms of the agreement and sanctioned plan. The respondent has also
allowed the building to be misused by the occupiers of the basement,
ground and first floor - the said occupiers have been put into
possession by the respondent.
6. The respondent in paras 14-15 of its reply has, inter alia, stated
that the petitioner cannot agitate the issue of maintenance of common
areas and amenities as the petitioner is not in possession of any
portion of the building and has no locus to raise the said issues; the
petitioner in the year 1990-91 sold of its entire space allocation in
respect of the said building in respect of third parties and walked out
of the said building - the said fact has been admitted by the petitioner
and in the absence of any presence of the petitioner in the said
building, it could not have contributed to the upkeep and maintenance
of the building.
7. The petitioner filed a rejoinder to the aforesaid reply in which,
in response to the averments aforesaid in paras 14 and 15, the
petitioner has stated that physical presence of the petitioner is not
required as obligations of upkeep and maintenance of the building are
those of the holding organization to be constituted and with respect to
which the claims have been raised. In spite of specific averment of
the respondent, that the petitioner in the year 1990-91 sold of its
entire space allocation in respect of the building to third parties and
walked out of the said building, the petitioner neither controverted
the same nor made any averment that it was holding /owning any
Arb.A.415/2006 & OMP 362/2006 Page no. 4 of 16 portion of the built up space allocated to it in the building. The
petitioner in the rejoinder in para 4 of preliminary submissions stated
that the disputes are now two fold, i.e., firstly of misuse and
unauthorized construction and secondly of failure of respondent to
constitute holding organisation.
8. Article VI of the agreement provides as under :
"Article VI - Holding organization:
(1) BUILDER shall in consultation with OWNER either reconstitute, re-organise and/or otherwise do all that shall be necessary to authorise an existing society, company, firm or other body authorized to take charge of the BUILDING for the purposes of managing the same rendering necessary services and/or shall constitute a new society, company, firm or other body for the purpose.
(2) That the capital of the Holding Organisation shall be Rs one lakh which shall be contributed by the OWNER and the transferees of the BUILDER, the OWNER contributing 63% thereof and the balance to be contributed by such transferees in the ratio of their holdings.
(3) The costs and expenses for preparing, engrossing, stamping and registering any Deed and/or other documents required for formation of Holding Organization (inclusive of stamp duty payable) shall be borne by the Holding Organization, the same to meet by it from the above said capital.
(4) The Holding Organisation shall invest the balance of the capital in a proper manner and the income thereof shall be first utilized for payment of its office expenses and services rendered and the balance of the amount of such charges shall be paid by the OWNER to the extent of 63% and the transferees of the builder to the extent of the balance of 37%.
(5) The OWNER shall join the other transferees of space in the BUILDING to reconstitute, re-organise or constitute or form, as the case maybe, such society, company, firm or body and shall become a member of shareholder thereof.
(6) Said society, company, firm or body, as the case may be, shall upon its re-constitution / re-organization or upon its constitution / formation be the Holding Organisation.
Arb.A.415/2006 & OMP 362/2006 Page no. 5 of 16
(7) The Memorandum constitution, Articles, Rules,
Regulations and/or bye-laws, as the case may be, and other documentation of an relative to the reconstitution or formation of the Holding Organization and relative to the registration and organisation thereof shall be prepared by the Advocates or Attorney designated by BUILDER, but must be approved by the OWNER.
(8) Upon the completion of the BUILDING by the BUILDER, the OWNER shall apply for permission under the relevant provisions specially Section 27, of the Urban Land (Ceiling & Regulation) Act, 1976 for transfer of the saleable space allocated to the Builder under the terms of this agreement.
(9) That as and when any transfer of any space purchased by the transferee of the Builder, is made in favour of such transferee, the stamp duty, transfer charges under the Punjab Municipal Act, or equivalent legislation and any other charges including Registration Fee, shall be borne by such transferees.
(10) That on and after the said building is completed, the transferees of the Builder shall be liable to pay proportionate charges on account of ground rent/less money for the proportionate area of the plot at the rate as may be fixed from time to time, but this shall not be construed as transfer of any right or interest in the plot or any part thereof."
9. The agreement envisages the maintenance of common areas and
amenities in the building by a society, company or other body and not
by the petitioner. The said society, company or body was to also have
the participation of transferees of built up space in the building. The
said society, company or other body is referred to in the Agreement as
the holding organisation. The said holding organisation was to collect
common maintenance charges from transferees or occupiers of built
up space in the building. The question which arises is whether the
petitioner can raise any dispute with respect to non formation of such
holding organisation or with respect to the alleged exorbitant charges
being collected by the respondent from the transferees/ occupiers of
Arb.A.415/2006 & OMP 362/2006 Page no. 6 of 16 built up space in the building.
10. After the parties entered into the agreement dated 13.01.1978
agreeing inter alia to formation of a holding organisation for
maintenance of common areas and amenities in the building, the
legislature enacted the Delhi Apartment Ownership Act, 1986.
11. The said legislation was enacted to provide for the ownership of
an individual apartment in a multistoried building and of an undivided
interest in the common areas and facilities appurtenant to such
apartment and to make such apartment and interest heritable and
transferable. It was not disputed by the petitioner also that the
saleable areas sold by the petitioner and the respondent in the
multistoried building are an apartment within the meaning of
Apartment Act. Even otherwise individual flats in a multistoried
commercial building fall within the definition of apartment as in
Section 3(c) of the said Act. Section 3(e) defines an apartment owner
as the person owning an apartment and an undivided interest in the
common areas and facilities appurtenant to such apartment. Section
3(f) defines an association of apartment owners as of all the owners of
the apartments therein. Section 3(j) defines common areas and
facilities as including the land on which the building is constructed,
foundations, stairways, lobbies, entrances, exits, common areas for
services, elevators, tanks, pumps and such other community facilities
as may be prescribed. Section 3(k) defines common expenses as the
sums assessed against the apartment owners by the Association of
Apartment Owners for meeting the expenses of administration,
Arb.A.415/2006 & OMP 362/2006 Page no. 7 of 16 maintenance and repair of common areas and facilities.
12. Under Section 4 of the said Act every person to whom any
apartment is allotted, sold or otherwise transferred shall be entitled to
the exclusive ownership and possession of the apartment so allotted
and such person also becomes entitled to an undivided interest in the
common areas and facilities. Section 5 makes the apartment heritable
and transferable. Section 15 provides for the management of common
areas and facilities to vest in the Association of Apartment Owners
and Section 24 makes the Act binding on apartment owners, tenants
etc.
13. This court in Sagar Apartments Flat Owners Society
(Regd.) and Ors. v. Sequoia Construction Pvt. Ltd. and Ors
1993 Raj LR 446 : 1993 26 DRJ 71 has held that the Apartment Act is
in force and rights of the parties created under the said Act have to be
taken into consideration and the purchasers of the apartments must
get protection and the court has to ensure that the legislative intent is
fulfilled rather than allow it to be flouted.
14. Thus, under the agreement of the petitioner with the
respondent, the petitioner merely had a right to subscribe to a certain
extent in the holding organisation which was to carry on the
maintenance of common areas and amenities. The petitioner itself
had no rights to manage the common areas and facilities or to
interfere in any manner in the same. The petitioner does not even
plead that it is so entitled. Grievance is made that the holding
Arb.A.415/2006 & OMP 362/2006 Page no. 8 of 16 organisation has not been constituted and the respondent is
continuing to maintain the common areas and amenities in the
building and profiteering therefrom.
15. The question which arises is, whether the petitioner has any
locus standi in the matter of maintenance, specially in the light of the
petitioner having sold of the entire built up area which under the
agreement had fallen to its share and further in the face of the
petitioner not being the owner of any apartment in the building and
also not being in possession of any space in the said building.
16. In my view, the right, if any, of the petitioner under the
agreement even to subscribe to the holding organisation, which under
the agreement was to carry on maintenance of common areas and
amenities, stands superseded by the Apartment Act. After coming
into force of the Apartment Act, this court cannot allow anything in
contravention thereof. The petitioner under the Apartment Act has no
right to be a member of the Association of Apartment Owners or to
interefere in any manner with the maintenance of the building. If the
respondent is in the wrong in continuing to maintain the common
areas and facilities in the building and in profiteering from the same,
the grievance, if any, is of the apartment owners and not of the
petitioner. Allowing this petition would tantamount to this court
holding that the petitioner has a locus to interfere in the maintenance
of common areas and amenities and which, as aforesaid, does not
exist under the law of the land. This court, whenever approached, has
been enforcing the rights of the apartment owners. See Star Estate
Arb.A.415/2006 & OMP 362/2006 Page no. 9 of 16 Management Pvt Ltd v Neo Securities Limited FAO(OS) 390/1996
decided on 31.10.1996 where Division Bench held that only an
Association of Apartment Owners has the right to maintain. The
Division Bench of this court again in Ganesh Prasad Seth v Karam
Chand Thapar 1998 IV AD Delhi 657 held that apartment owners
have a definite specific interest in the common areas and facilities
which form part of the building and cannot be deprived of the same
and these rights cannot be altered without the written consent of all
the apartment owners. Also Shri Om Prakash Charaya v Ashok
Kamal Capital Builders Pvt Ltd 2000 VII AD Delhi 67 where the
Association of owners/residents was held to have a right in lis with
respect to common areas and amenities in the building. Also see
Municipal Corporation of Delhi v A.M. Khanwilkar 2002 65 DRJ
38 where it was held that common areas and facilities cannot be the
separate property for the purposes of levy of property tax. In R.L.
Bhardwaj v. Shivalik Co-Operative Group Housing Society
Limited and Ors 56 1994 DLT 600 it was held that no one person has
exclusive right over the roof which falls in the definition of common
areas. Similarly in Dhawan Deep Resident Welfare Association v
Star Estate Management Limited IA 8139/2006 in CS(OS)
1474/2006 decided on 20th September, 2007 also the owners/residents
of a multistoried building were held to have a right of maintenance of
common areas and amenities.
17. It cannot also be lost sight of that though the building was
constructed in 1989 and the question of maintenance of common
areas and amenities arose immediately on occupation of the building
Arb.A.415/2006 & OMP 362/2006 Page no. 10 of 16 thereafter, the petitioner in 17 years prior to the institution of this
petition did not claim any such dispute and in spite of two previous
arbitration proceedings between the parties.
18. The petitioner has now for the first time sought to resurrect its
claim, if any, of formation of holding organisation in terms of the
agreement. The petitioner in the facts and circumstances is deemed
to have given up and abandoned the right, if any, of formation of
holding organisation in terms of the agreement. The claim for
formation of the holding organisation can no longer be called a live
claim. The senior counsel for the petitioner urged that no time for
formation of holding organisation has been provided in the
agreement and thus the claim, in the nature of specific performance
under Article 54 of Schedule I of Limitation Act can be made when
demand is made and performance is refused. In my view a party to
the agreement if does not claim performance for a long time, specially
when the other is acting contrary to the agreement, is still deemed to
have waived/given up claim for performance and cannot resurrect the
same on the ground that it had earlier not claimed performance.
Transaction cannot be left in such state of flux and be permitted to
extend indefinitely.
19. The counsel for the petitioner has contended that the present
petition is concerned only with the appointment of the arbitrator and
all these questions ought to be left to be decided by the arbitrator.
The Apex Court in SBP & Co v Patel Engineering Ltd Company
2005 8 SCC 618 in para 32 while interpreting Section 11(6) of the Act
Arb.A.415/2006 & OMP 362/2006 Page no. 11 of 16 held that the party ought not to be compelled to participate in
arbitration proceedings extending over a long period of time, by
incurring substantial expenditure and then to come to the court with
an application under Section 34 of the Act seeking setting aside of the
award on the ground that there was no arbitration agreement or that
there was nothing to be arbitrated upon when the tribunal was
constituted. The Apex court further held that the court can at the
stage under Section 11(6) of the Act decide whether the claim was a
dead one or a long barred claim that was sought to be resurrected
and whether the parties have concluded the transaction by recording
satisfaction of their mutual rights and obligations. In the present case
I find that the transaction between the parties relating to enforcement
of mutual rights and obligations under the agreement dated 13th
January, 1978 stood concluded and dead claims are now being sought
to be resurrected.
20. The senior counsel for petitioner relied upon Chunni Lal v RPG
Home Finance Pvt Ltd 134(2006) DLT 212, particularly on para 8
thereof. The Hon‟ble Judge in that case while referring to SBP & Co.,
reiterated that Judge exercising jurisdiction under Section 11(6) must
be, prima facie, satisfied that disputes for arbitral adjudication exist.
In the present case, for reasons recorded, I am not, prima facie,
satisfied. Though the petitioner in its list of citations also included
Shree Ram Mills v Utility Premises Pvt Ltd 2007 4 SCC 599,
Madhucon Projects Ltd v Indian Oil Corporation 2007 2 Arb. L.R.
227 (Delhi), and IVRCL Infrastructure & Projects Ltd v Bhanu
Construction Ltd MANU/AP/0230/2007 but no arguments were
Arb.A.415/2006 & OMP 362/2006 Page no. 12 of 16 addressed with reference thereto. The said judgments do not
persuade me to hold otherwise.
21. The claim of the petitioner of interference in maintenance of
common areas and facilities in the building is thus found contrary to
law. The Apex Court in ONGC v Saw Pipes Ltd AIR 2003 SC 2629
has held the award contrary to fundamental policy of Indian Law to be
against the public policy of India and liable to be set aside. The claim
of the petitioner for formation of holding organisation in terms of
agreement with the respondent is against the Apartment Act and thus
no purpose will be served in directing the parties to arbitration for the
said claim.
22. There is another aspect of the matter. Even the
agreement envisaged association of the transferees in the holding
organization. The said transferees are not parties to the arbitration
agreement. It is not even suggested that the said transferees are to
be involved in the arbitration. Can in the absence of the said
transferees, the arbitrator, even if appointed, make any order of
enforcement, formation or functioning of the holding organization.
The answer necessarily has to be „no‟. Inescapable conclusion is that
the dispute, as far as with respect to the holding organization, is not
arbitrable.
23. The next dispute raised is of unauthorized construction
including of the 11th floor and of misuse of various portions of the
property. The petition is conspicuously silent as to when the said
Arb.A.415/2006 & OMP 362/2006 Page no. 13 of 16 constructions were done. Reliance is sought to be placed on the
notices of L&DO, first of which is of 27th December, 2004 and on the
basis thereof it is argued that the claims / disputes are alive and not
stale or dead. The senior counsel for the petitioner has urged that the
cause of action for the removal of unauthorized construction is a
continuing cause of action, as long as the unauthorized construction
continues and for this reason also the claims are not barred by time.
24. I had during the hearing inquired from the counsel as to, under
the agreement, who was entitled to the terrace rights above the 10th
floor where unauthorized construction of 11th floor is alleged. I was
informed that under the agreement, the terrace rights above the 10th
floor belonged to the respondent. The petitioner for this reason also
has no locus to object to the same.
25. The only claim of the petitioner before the arbitrator can be for
mandatory injunction for removal of the said unauthorized
construction. It has been held by this court in the Rawal Singh v
Kwality Stores AIR 1986 Delhi 236 that the limitation for instituting
a claim for mandatory injunction for removal of unauthorized
construction is three years from the date of unauthorized
construction. In my view the existence of unauthorized construction
does not give a continuing cause of action to enable the persons
seeking to have the same demolished apply at any time for its
demolition as long as it existed. Here private and not public rights
are sought to be enforced. The position is different when public
authorities are seeking removal of unauthorized construction or when
Arb.A.415/2006 & OMP 362/2006 Page no. 14 of 16 court, in public interest is approached to have the same removed.
The respondent has stated that the 11th floor was constructed in the
year 1991. As aforesaid, the petitioner has not given any date of
construction thereof and only relied upon the L&DO having taken
objections to the same for the first time on 27th December, 2004.
However, the date on which the L&DO objects to the same for the
first time does not furnish any cause of action to the petitioner.
26. There is yet another aspect of the matter. The said 11th floor as
well as the other portions of the building allegedly having
unauthorized construction or being misused are in occupation of 3rd
parties. As aforesaid, they are not parties to the arbitration
agreement. Upon being confronted with the same, it was argued that
they being the assignees of the petitioner or the respondent in the
immovable property, would be bound by the arbitration agreement. I
have my doubt on the said proposition. However, I do not deem it
appropriate to decide this issue in the absence of the said persons. If
the petitioner considered the said persons being so bound by the
agreement, they ought to have been impleaded as parties. Sukanya
Holdings P Ltd v Jayesh Pandya & Another (2003) 5 SCC 531,
though on Section 8 of the Act is an authority on the proposition that
the parties cannot be referred to arbitration where the third parties
are also involved in the dispute. The counsel for the respondent has
rightly relied on India Household & Health Care Ltd v LG
Household & Health Care Ltd 2007 5 SCC 510. No rights with
respect to the unauthorized construction/misuse in portions of the
property/apartment which under the Apartment Act have vested in the
Arb.A.415/2006 & OMP 362/2006 Page no. 15 of 16 persons to whom the apartments have been sold can be adjudicated in
the absence of the said persons and it would again be an exercise in
futility.
27. The senior counsel for the petitioner has also contended that
perpetual lease of land underneath building is in the name of the
petitioner and notices have been issued by L&DO in name of
petitioner. The same however will also not entitle the petitioner to
raise dispute with the respondent. Under the Apartment Act the land
underneath the building is also common and vests in the apartment
owners and the petitioner cannot claim any right in the same or at
least without the presence of apartment owners.
28. Thus I hold that neither of the two fold disputes raised are
arbitrable.
29. The AA 415/2006 is thus dismissed. Axiomatically OMP
362/2006 is also dismissed. Parties are left to bear their own costs.
RAJIV SAHAI ENDLAW
(JUDGE)
August 22, 2008
M
Arb.A.415/2006 & OMP 362/2006 Page no. 16 of 16
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!