Citation : 2010 Latest Caselaw 5653 Del
Judgement Date : 13 December, 2010
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on: 08th December, 2010
Judgment Pronounced on: 13th December, 2010
+ CS(OS) No. 897/2000
MAYURDWAJ COOPERATIVE GROUP
HOUSING SOCIETY LTD. ..... Plaintiff
- versus -
DELHI DEVELOPMENT AUTHORITY .....Defendants
Advocates who appeared in this case:
For the Plaintiff: Mr. Rajesh Baneti and Mr.Hari
Mohan, Advocates.
For the Defendant: Mr. Deepak Khadaria and Ms.
Sangeeta Chandra, Advs.
CORAM:-
HON'BLE MR JUSTICE V.K. JAIN
1.
Whether Reporters of local papers may be allowed to see the judgment? YES
2. To be referred to the Reporter or not? YES
3. Whether the judgment should be reported YES in Digest?
V.K. JAIN, J
This is a suit for recovery of Rs 61,42,790/-. The
plaintiff, which is a society registered under the Delhi Co-
operative Society Act, 1973, was allotted 5 acres of land by
defendant-DDA, in the year 1982 at 60, Patparganj, Delhi-
110092. This land, according to the plaintiff, was sufficient
for construction of only 300 flats, whereas the membership
of the plaintiff-society, being 462, the defendant was
required to allot land measuring 7.66 acres to it. Later, the
defendant relaxed the ceiling of 5 acres and offered
additional land to the plaintiff for the remaining 160
members and asked it to deposit Rs 11,87,119.80/- towards
cost of the additional land. The plaintiff made payment of Rs
6,82,689.65/- vide its letter dated 01.12.1990 and asked
the defendant to allot the additional land to it. The
defendant, however, did not allot additional land for the
remaining 160 members of the plaintiff-society which
resulted in increased in the cost of construction of the flats
and construction of 300 flats at Patparganj could not be
completed within time.
The defendant vide its letter dated 21st April, 1997
directed the plaintiff to deposit Rs 39,88,824.38/- for
granting extension of time for construction of flats. The
aforesaid amount was deposited by the plaintiff under
protest, on 25th April, 1997. It is further alleged that
despite legal notices dated 03rd January, 1997 and 03rd
July, 1998, calling upon it to hand over possession of
additional land and refund the aforesaid amount of Rs
39,88,824.38/-, the defendant failed to refund the said
amount. The plaintiff, therefore, has claimed the aforesaid
amount of Rs 39,88,824.38/- alongwith interest therein at
the rate of 18% per annum from the date of deposit till filing
of the suit which comes to Rs 21,53,964.62/-, thus making
a total claim of Rs 61,42,790/-.
2. The defendant has contested the suit and has
taken a preliminary objection that the suit is not
maintainable for want of notice under Section 53-B Delhi
Development Act. It is also alleged that the suit is barred by
limitation since it ought to have been instituted within six
months from the date on which the cause of action arose. It
has taken another preliminary objection that since there is
an arbitration clause contained in Perpetual Lease Deed,
executed in favour of the plaintiff-society, the suit is not
maintainable and the matter is required to be referred for
arbitration. On merits, it is alleged that in the application
dated 31st August, 1981, submitted by one Dr. K. Kumar,
the plaintiff had claimed membership of 460 persons,
whereas in the subsequent application submitted through
Shri Govind G. Mishra, the plaintiff claimed membership of
220 persons. Taking into consideration, the membership
strength as 220, the plaintiff-society was offered land
measuring 3.666 acres vide letter dated 02nd February, 1982
and asked to pay Rs 4,80,072.50/- as 25% premium of
land. The plaintiff-society, however, represented that it had
460 members and requested for allotment of land
measuring 7.666 acres and also deposited Rs 8,53,800/- on
03rd March, 1982. After considering the matter, the
plaintiff-society was informed that only 5 acres of land was
available in Patparganj. On receipt of further representation
from the plaintiff-society, it was decided to allot land
measuring 7.666 acres instead of 5 acres, subject to
payment of Rs 11,87,119.80/- towards cost of additional
land, but, the society failed to deposit the cost of additional
land. Since the society had paid Rs 25,28,300/- towards
premium, it was decided to allot land measuring 5 acres to
it, possession of that land was handed over to it on 02 nd
June, 1983 and the lease deed was executed on 20th
November, 1986.
3. As regards the additional land, it is alleged in the
written statement that the plaintiff-society paid Rs
3,00,000/- on 11th March, 1983, Rs 3,68,250/- on 30th
April, 1983 and Rs 11,87,119/- on 21st June, 1983 and
interest, amounting to Rs 6,82,689.68 on 11th February,
1991. The additional land was later allotted to the society,
possession was handed over to it on 06th October, 1999 and
lease deed was executed on 01st September, 2000. It is
further alleged that allotment of additional land is an issue
altogether different from non-construction on the allotted
land.
4. The following issues were framed on the pleadings
of the parties:-
i. Whether present suit is barred for want of proper
legal notice under Section 53-B of the Delhi
Development Act?
ii. Whether notice under Section 53-B of the Delhi
Development Act had been served on the defendant?
iii. Whether the present suit is barred by time?
iv. Whether there is an arbitration agreement between
the parties, if so what would be its effect?
v. Whether plaintiff is entitled to claim the amount as
alleged in the plaint?
vi. Whether plaintiff is entitled to claim the interest, if
so at what rate?
vii. Relief?
5. Section 53-B of Delhi Development Act, to the
extent it is relevant, provides that no suit shall be instituted
against the Authority, or any member thereof, or any of its
officers or other employees, or any person acting under the
directions of the Authority or any member or any officer or
other employee of the Authority „in respect of any act done
or purporting to have been done in pursuance of this Act or
any rule or regulation made there under‟ until the
expiration of two months after notice in writing has been, in
the case of the Authority, left at its office, and in any other
case, delivered to, or left at the office or place of abode of,
the person to be sued and unless such notice states
explicitly the cause of action, the nature of relief sought, the
amount of compensation claimed and the name and place of
residence of the intending plaintiff and unless the plaint
contains a statement that such notice has been so left or
delivered.
6. A bare perusal of the aforesaid provision would
show that it applies only to a suit instituted against the
defendant or any of its members/officers/employees in
respect of any act done or purporting to have been done in
pursuance of Delhi Development Act or any rule or
regulation made thereunder. While raising demand of
composition fee, pursuant to an application made by the
plaintiff for extension of time for completing the
construction on the land allotted to it, the defendant was
not exercising any of the powers conferred upon it by Delhi
Development Act or any Rules or Regulations framed under
the Act. The stipulation for completing the construction
within two years was contained in clause II (4) of the lease
deed which provided that the lessee shall within a period of
two years from 02nd June, 1983 and after obtaining sanction
of the building plain, erect and complete the Group Housing
Complex for not less than 60 dwelling units to an acre on
the residential plot subject matter of the lease deed. A
perusal of the lease deed would show that the lease was
granted by President of India to the plaintiff-society,
through Delhi Development Authority. It is the President of
India and not Delhi Development Authority who was the
lessor of the land, leased out to the plaintiff-society. On
failure of the defendant to complete construction within two
years from 02nd June, 1983, the leassor, i.e., President of
India became entitled to determine the lease. Therefore, the
breach of the lease deed by the lessee-society, by not
completing construction of a Group Housing Complex
within two years from 02nd June, 1983, was condoned on
payment of composition fee amounting to Rs.39,88,824.38/-
by the lessor, i.e., President of India, though the power of
the lessor may have been exercised by Delhi Development
Authority. Therefore, while demanding composition fee for
granting extension of time for completion of construction on
the land allotted to the plaintiff-society, the defendant was
only exercising the power of the lessor and was not doing an
act in pursuant of Delhi Development Act or any rule and
regulation made thereunder. If that is so, the provisions of
Section 53-B(1) of Delhi Development Act, would not apply
to the present suit, though the case of the plaintiff is that it
had served a notice on 03rd September, 1988 upon the
defendant before filing this suit.
7. In Durga Chand Kaushish Vs. Union of India and
Anr. ILR 1971 II Delhi 350, a Division Bench of this Court,
while dealing with a suit for refund of an amount which was
recovered from the plaintiff as arrears of rent, held that
since the defendant was not authorized to collect what was
not legally due under the lease deed, the collection of the
excess amount was not an act failing within the scope of the
Delhi Development Act and there could not be any reduction
of any period of limitation in respect of it. It was further
held that the period of limitation, therefore, was three years
which was available to the plaintiff under the Limitation Act.
In Lucky Star Estates (India) Pvt. Ltd. Vs. The
Delhi Development Authority through Vice-Chairman,
113 (2004) DLT 802 (DB), there was delay by the defendant-
DDA in return of the earnest money deposited by the
appellant whose bid had been rejected after about 1 year 4
months. The appellant later filed a suit for recovery of
interest on the amount which it had deposited as earnest
money. It was held by a Division Bench of this Court that
auction of Nazul land was an action done under a contact
and was not required by Delhi Development Act. It was
further held that delay in rejecting the bid in refund of the
bid amount was not an act purported to have been done
under Delhi Development Act or rules and regulations
framed thereunder.
8. The learned counsel for the defendant has referred
to the decisions in DCM vs. DDA 1998 III AD (Delhi) 952,
Mirajuddin vs. DDA 109 (2004) DLT 26, Prinda Punchi vs.
MCD & Ors. 2005 IV AD (Delhi) 639 in support of his
contention that service of notice under Section 53-B of Delhi
Development Act was a pre-requisite for filing the suit.
In the case of DCM (supra), the plaintiff had sought
a decree for declaration that it was the absolute owner and
in rightful possession of the suit property and the defendant
had no right, title or interest therein, the plaintiff having
been allotted the same in exchange of its land acquired by
the Delhi Improvement Trust. In the case of Mirajuddin
(supra), the trial Court had returned a finding that notice
under Section 53-B of the Delhi Development Act was
mandatory in the facts of the case. The first appellate Court
had upheld the finding of the trial Court in this regard. The
Court found that the suit though styled as a suit for
injunction was in reality for possession or title and,
therefore, could not come within the exception permitting
the maintainability of the suit without serving a notice
under Section 53-B of the Delhi Development Act. In the
case of Prinda Punchi (supra), the Court, on comparison of
the provisions contained in Section 80(2) of the Code of Civil
Procedure with the provisions of Section 53-B of the Delhi
Development Act noticed that despite being aware of the
provisions contained in sub-section 2 of Section 80 of the
Code of Civil Procedure, the legislature while enacting the
Delhi Development Act did not incorporate any exception as
was provided in sub-Section 2 of Section 80 CPC and,
therefore, held that it would not be proper to include and
add such provision into the provision of Section 53-B of the
Delhi Development Act. The suit, in this case, was also for
declaration that the suit premiseswas free from any
acquisition proceedings and the plaintiff were the sole and
absolute owner thereof. Therefore, these judgments are of
no help to the defendant.
9. Assuming that while recovering the Composition
Fee, the defendant was acting in exercise of its statutory
powers under the Delhi Development Act or any Rule or
Regulation made thereunder, in the case before this Court,
there is compliance of the requirement of Section 53B(1) of
the Delhi Development Act. Ex.PW-1/9 is the notice sent by
the plaintiff to the defendant through its counsel Mr Daljit
Singh Adel. Vide this notice, the defendant was informed
that the demand of Rs 39,88,824.38/-, which was raised
against the plaintiff-society for granting extension of time for
construction of flats, was illegal and arbitrary and that the
aforesaid amount had been deposited under protest. The
defendant was also informed that the plaintiff-society was
claiming refund of the aforesaid amount which it had
deposited on 25th April, 1997. The defendant was called
upon to refund the aforesaid amount to the plaintiff
alongwith interest thereon at the rate of 18% per annum.
The aforesaid notice gives the name and complete address of
the plaintiff-society. It also states the cause of action which
led to the filing of this suit. It was alleged in this notice that
the delay in construction of flat was caused because land
was not allotted by DDA for remaining 160 members and
that there was no justification for asking for deposit of the
aforesaid amount. Since the defendant was called upon to
refund the aforesaid amount of Rs 39,88,824.38/-
alongwith interest thereon at the rate of 18% per annum,
the notice also disclosed the relief which the plaintiff was
seeking from the plaintiff. The notice, therefore, meets all
the requirements of Section 53-B of Delhi Development Act.
It has been expressly alleged in the plaint that the notice
dated 03rd September, 1998 was sent by the plaintiff to the
defendant, calling it upon to refund the aforesaid amount of
Rs 39,88,824.38/-, deposited with it by the plaintiff-society.
Mere omission to refer to Section 53-B of the Delhi
Development Act in the notice would be of no consequence,
when the notice otherwise meets the statutory requirement.
This is not the case of the defendant in the written
statement that the notice dated 03rd September, 1998 was
never severed on it. The legal notice dated 03 rd September,
1998 has been pleaded in para 9 of the plaint and there is
no denial of receipt of notice in para 9 of the written
statement. Ex.PW-1/10 is the postal receipt, whereby this
notice was sent to the defendant on 03rd September, 1998
and Ex.PW-1/11 is the A.D. card showing receipt of the
aforesaid notice by defendant the defendant on 07th
September, 1998. The plaint also contains necessary
averment with regard to the issue of notice. The plaintiff,
therefore, has complied with the requirement of Section 53-
B of Delhi Development Act.
10. It is alleged in the written statement that in view of
the provision contained in Section 53-B (2) of Delhi
Development Act, the suit ought to have been filed within
six months from the date on which the cause of action
arose. Sub-section (2) of Section 53-B of Delhi Development
Act provides that no suit such as is described in sub-section
(1) shall, unless it is a suit for recovery of immovable
property or for a declaration of title thereto, be instituted
after the expiry of six months from the date on which the
cause of action arises. While deciding issue No. 1, I have
taken a view that the defendant, while demanding
composition fee from the plaintiff-society for extending the
time for completion of construction of a Group Housing
Complex on the land allotted to it, was exercising the power
of President of India and was not acting under Delhi
Development Act or any Rule or Regulation made
thereunder. Therefore, sub-section (2) of the aforesaid
provision does not apply to the present suit. The issue is
decided against the defendant.
11. Ex. DW-1/4 is the lease deed, executed in favour of
the plaintiff-society. Clause VIII of the lease deed, to the
extent it is relevant, reads as under:
"In the event of any question, dispute or difference, arising under these presents, or in connection therewith (except as to any matters the decision of which is specially provided by these presents) the same shall be referred to the sole arbitration of the Authority or any other
person appointed by it. It will be no objection that the arbitrator is a servant of the Authority and that he has to deal with the matters to which the Lease relates or that in the course of his duties as a servant of the Authority he has expressed views on all or any of the matters in dispute or difference. The award of the arbitrator shall be final and binding on the parties.
The arbitrator may, with the consent of the parties, enlarge the time, from time to time, for making and publishing the award.
Subject as aforesaid, the Arbitration Act, 1940, and the Rules thereunder and any modifications thereof for the time being in force shall be deemed to apply to the arbitration proceedings under this Clause."
11. Section 8 of the Arbitration and Conciliation Act,
1996, to the extent it is relevant, provides that a judicial
authority before which an action is brought in a matter,
which is subject matter of an arbitration agreement, shall, if
a party so applies, not later than that when submitting his
first statement on the substance of the dispute, refer the
parties to arbitration. It further requires that the
application for referring the parties to arbitration shall not
be entertained unless it is accompanied by the original
arbitration agreement or a duly certified copy thereof.
Except Section 8, there is no other provision in the
Arbitration and Conciliation Act, 1996 that in a pending
suit, the dispute is required to be referred to the arbitrator.
If no application for referring the parties to arbitration is
filed, there would be no occasion for the Court to refer the
matter for arbitration and in that case, it cannot be said
that the Court would have no jurisdiction to adjudicate the
suit on merits. Mere existence of an arbitration agreement
does not by itself take away the jurisdiction of the Court to
adjudicate upon the lis between the parties to an arbitration
agreement. The Court is only required to refer the matter
for arbitration if requisite application in this regard is filed
along with the arbitration agreement or a certified copy
thereof, before submitting first statement on the substance
of the dispute. This view also finds support from the
decision of the Supreme Court in Sukanya Holding Pvt.
Ltd. v. Jayesh H. Pandya and another, (2003) 5 SCC 531.
It was not sufficient for the defendant to plead an
arbitration agreement in the written statement filed by it.
The defendant ought to have filed an appropriate application
for referring the matter for arbitration. That, however, was
not done by the defendant at any point of time. Therefore,
assuming that the dispute between the parties is covered by
the arbitration clause contained in the lease deed, the
jurisdiction of this Court to adjudicate in the matter is not
ousted when the defendant has chosen not to apply to the
Court for referring the parties to the arbitration.
The learned counsel for the defendant has referred
to the decisions of this Court in M/s Chand Chits &
Finance (P) Ltd. v. M/s Super Advertisers and others, AIR
1992 Delhi 85, Marketing Services v. Indian Farmers
Fertilizers Corpn. Ltd., 92 (2001) DLT 411 and Sharad
Dogra v. Sahara Airlines Ltd. & Others 2007 (8) AD(D)
20. None of these judgments lay down a proposition of law
which may even suggest that mere existence of an
arbitration clause would oust the jurisdiction of civil Court
even if no party applies to the Court under Section 8 of the
Arbitration and Conciliation Act, 1996 for referring the
parties to the arbitration.
12. The plaintiff has produced its Secretary Mr P.S.
Yadav in the witness box, whereas the defendant has
examined its Dy. Director (GH).
As noticed earlier under clause (II) (4) of the lease
deed, the plaintiff was required to obtain sanction to the
building plan and erect a Group Housing Complex on the
land allotted to it within two years from 02nd June, 1983.
Admittedly, the plaintiff-society did not complete
construction on the land measuring 5 acres allotted to it,
within two years from 02nd June, 1983. Vide its notice
dated 03rd January, 1997 sent to the defendant, which is
Ex.PW-1/8, the plaintiff-society admitted that there was
delay in construction of the flats as the defendant failed to
allot additional land to the plaintiff-society for the left over
160 members and there was delay in handing over the
possession of land measuring 1.07 hectares. Ex.PW-1/12 is
the letter dated 29th April, 1992 written by the plaintiff to
the defendant, seeking extension of time up to 1st June,
1997 for construction of building. PW1 has admitted in his
cross-examination that the plaintiff had 2-3 times sought
extension of time for completing construction on the land in
Patparganj. He has also stated that the plaintiff had applied
for forms C & D in June, 1997. Thus, there was delay of
about 12 years in completing construction of flats on the
land measuring 5 acres, allotted to the society in
Patparganj.
It is thus not in dispute that there was delay in
completing the construction on the land measuring 5 acres
allotted to the plaintiff-society. The case of the plaintiff, as
set out in the plaint, is that since the plaintiff-society had
460 members and the land measuring 5 acres allotted to it
at Patparganj was sufficient for construction of only 300
flats, it had requested DDA to allot additional land so that it
could accommodate the remaining 160 members and had
also deposited a sum of Rs 6,82,689/- with it on 1st
December, 1990. It is also alleged that the failure of the
defendant to allot additional land resulted in a lot of legal
problems and increase in cost of construction, and since the
delay in allotment of additional land was attributable to
defendant-DDA, it was not justified in asking for
composition fee while extending time for completion of
construction on 5 acres of land allotted to the plaintiff-
society in Patparganj. The case of the defendant, however,
is that there was no connection between construction of
flats on the land allotted to the plaintiff-society at
Patparganj and allotment of additional land to it for the
remaining 160 members.
13. In my view, the plaintiff-society was not justified in
delaying construction on land measuring 5 acres allotted to
it at Patparganj. There was absolutely no linkage between
construction of dwelling units on the allotted land and
allotment of additional land for the remaining 160 members
of the society. The plaintiff-society could have and ought to
have raised construction on the allotted land within the
time stipulated in the lease deed in this regard and it could
not have delayed construction thereon merely because DDA
was yet to allot additional land to it for the remaining 160
members. This is not the case of the plaintiff-society that it
was not possible to raise construction on the land allotted to
it at Patparganj. This is plaintiff‟s own case that the land,
measuring 5 acres, allotted to it, was sufficient for
construction of 300 flats. PW 1 has admitted that there was
no encroachment on the land in Patparganj. The plaintiff-
society, therefore, could have completed construction of 300
dwelling units on that land without waiting for allotment of
additional land by DDA. If the plaintiff-society had 460
members and the land allotted to it was sufficient to
accommodate 300 members, it could have allotted 300 flats
to be constructed on the land at Patparganj to 300 senior
most members or it could have chosen 300 out of its 460
members by draw of lots or in some other manner as it
might deemed appropriate for this purpose. But, it was not
justified in delaying construction on the land that had been
allotted to it merely because DDA was yet to allot additional
land for construction of flats for the remaining 160
members.
14. The case of the defendant is that the delay in
allotment of additional land to the plaintiff-society was
occasioned due to non-payment of the amount of Rs
11,87,119.80 demanded by it towards the cost of additional
land. It is not in dispute that the premium for allotment of
additional land was demanded by DDA, vide its letter dated
11th October, 1982. The payment was to be made within 30
days from the date of the letter, as is evident from the notice
Ex.DW-1/1 signed by DDA to the plaintiff-society on 03rd
February, 1983. No amount was paid by the plaintiff-
society to the defendant towards premium for additional
land within the time stipulated in the letter dated 11 th
October, 1982. Admittedly, payment of Rs 3 lac was made
on 11th March, 1983, Rs 3,68,250/- on 30th April, 1983 and
Rs 11,87,119/- on 21st June, 1983. This is plaintiff‟s own
case in para 4 of the plaint that the cost of the additional
land alongwith late payment was deposited by it vide letter
dated 01st December, 1990 though PW 1 has admitted that
interest was deposited on 11th February, 1991.
Obviously, DDA did not allot additional land to the
plaintiff-society soon after the premium for the additional
land had been deposited alongwith interest and the
possession was handed over to the plaintiff-society on 06th
October, 1999 though at the same rate of Rs 10 per square
metre, at which the land was allotted to it, in Patparganj.
The case of the DDA in this regard, as disclosed in para 4 of
the affidavit of Shri K.G. Kashyap, Dy. Director (GH), is that
at that time, no plot was available in that locality and,
therefore, steps were taken to allot another plot to the
plaintiff-society in the adjoining area. The Screening
Committee of the DDA had approved the allotment of
additional land to the plaintiff-society in Viswas Nagar on
05th May, 1992, but the possession could not be handed
over due to various reasons.
The plaintiff has objected to para 4 of the affidavit
of Shri K.G. Kashyap on the ground that it was beyond the
pleadings. Learned counsel for the plaintiff has referred to
the decision of the Supreme Court in Ram Sarup Gupta
(dead) by L.Rs. v. Bishun Narain Inter College and
others, AIR 1987 SC 1242 where the Supreme Court held
that in the absence of pleadings, evidence, if any, produced
by the parties, cannot be considered and no party should be
permitted to travel beyond its pleadings. It was further held
that all necessary and material facts should be pleaded by
the party in support of the case set up by it, though the
pleadings should receive a liberal construction and it is not
desirable to place undue emphasis on form. It was further
held that whenever the question about lack of pleading is
raised, the Court must find out whether in substance the
parties knew the case and the issues upon which they went
to trial. Once it is found that inspite of deficiency in the
pleadings, the parties knew the case and they proceeded to
trial on those issues by producing evidence, in that event it
would not be open to a party to raise the question of
absence of pleadings. He has also referred to the decision of
this Court in Prakash Rattan Lal v. Mankey Ram, 166
(2010) DLT 629 where this Court reiterated the settled legal
proposition that the parties can lead evidence limited to
their pleadings and cannot travel beyond that.
There is no quarrel with the proposition of law that
all material facts need to be pleaded and the parties cannot
be allowed to travel beyond their pleadings. It is also
correct that non-availability of another plot in the locality
has not been specifically pleaded in the written statement.
But, even if para 4 of the affidavit is excluded from
consideration, that would make no difference to the merits
of the case for the simple reason that there was no linkage
between construction on the land measuring 5 acres
allotted to the plaintiff-society at Patparganj and allotment
of additional land to it at Geeta Colony. This is not a suit
for damages on account of delay in allotment of additional
land to the plaintiff-society nor is this a suit for payment of
interest on the amount paid as premium for additional rent
on the ground that there was no delay on the part of the
DDA in allotting additional land to the plaintiff-society,
despite receipt of entire land premium from it alongwith
requisite interest. This is a suit for refund of the
composition fee which DDA has recovered from the plaintiff-
society while extending the time for completion of
construction on 5 acres of land allotted to it at Patparganj.
Since construction on the land measuring 5 acres at
Patparganj was not, in any manner, dependent on allotment
of additional land to the plaintiff-society and there was no
hindrance such as encroachment on the land at Patparganj,
there was no justification for the plaintiff-society not
completing construction within the time stipulated in this
regard in the lease deed. The lessor, therefore, was very
much entitled to recover composition fee while acceding to
the request of the plaintiff-society, made vide letter dated
Ex.PW-1/12 dated 29th April, 1997, for extension of time.
Learned counsel for the plaintiff has referred to the
decision of this Court in Vardan Co-operative Group
Housing Society Ltd. v. Delhi Development Authority,
129 (2006) DLT 278. In that case, unauthorized
construction was found to exist on the land allotted to the
petitioner society. It was held by this Court that it was for
the DDA to ensure that the site was unencumbered and no
Court injunction was in force, qua the land. Since the DDA
had failed to get the site freed from encumbrance, the
society could not make progress in construction. It was, in
these circumstances, that this Court directed refund of the
excess amount which the DDA had recovered from the
petitioner- society towards composition fee. However, in the
case before this Court, the land allotted to the plaintiff
society in Patparganj was free from any encroachment and
encumbrances and, therefore, there was no obstacle in
completion of construction of 300 flats on that land within
the time stipulated in the lease deed in this regard. Since
the plaintiff society failed to complete the construction
within the stipulated period, the defendant was very much
justified in insisting upon payment of composition fee as per
its policy while granting extension of time for completing the
construction. The issue is decided against the plaintiff and
in favour of defendant.
15. In view of my findings on issue No. 5, the plaintiff
is not entitled to any amount from the defendant.
ORDER
In view of my findings on the issues, the suit is
hereby dismissed, without any order as to costs. Decree
sheet be prepared accordingly.
(V.K. JAIN) JUDGE
DECEMBER 13, 2010 BG
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!