Citation : 2022 Latest Caselaw 14864 Raj
Judgement Date : 19 December, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Spl. Appl. Writ No. 1497/2019
Tarun Rawat S/o Shri Ramcharan Rawat, Aged About 43 Years,
R/o 203, Dadu Marg, Barkat Nagar, Tonk Phatak, Jaipur 302015
(Rajasthan).
----Appellant
Versus
1. State Of Rajasthan, Through The Chairman, Rajasthan
Housing Board, Having Its Office At 'awas Bhawan'
Janpath, Jyoti Nagar, Jaipur-302005 (Raj.).
2. Resident Engineer, Rajasthan Housing Board, Division-I,
9/36-37, Mukta Prasad Nagar, Bikaner-334004.
3. The Chief Wealth Manager, Rajasthan Housing Board,
'awas Bhawan' Janpath, Jyoti Nagar, Jaipur-302005
(Raj.).
4. The Assistant Wealth Manager, Division-I, Bikaner-334004
(Raj.).
5. Public Information Officer and Senior Project Engineer,
Rajasthan Housing Board, Division-I, Bikaner (Rajasthan).
----Respondents
Connected With
D.B. Spl. Appl. Writ No. 926/2019
Vijay Kumar Suthar S/o Shri Ganeshlal Suthar, Aged About 47
Years, By Caste Suthar, R/o Kaliji Mandir Ke Pass, Inside
Vishwakarma Gate, Bikaner.
----Appellant
Versus
1. State Of Rajasthan, Through Its Secretary Department Of
Urban Development And Housing (Udh), Government Of
Rajasthan, Jaipur.
2. Rajasthan Housing Board, Jaipur Aawas Bhawan, Janpath,
Jyoti Nagar Jaipur Through Its Chairman.
3. Commissioner, Rajasthan Housing Board, Jaipur Aawas,
Bhawan, Janpath, Jyoti Nagar, Jaipur.
4. Aditional Chief Engineer-Ii, Rajasthan Housing Board
Circle Jodhpur.
5. Deputy Housing Commissioner, Circle-Bikaner, Rajasthan
(Downloaded on 20/12/2022 at 11:50:46 PM)
(2 of 18) [SAW-1497/2019]
Housing Board, Sector-4, Mukta Prasad Nagar, Bikaner.
6. Resident Engineer, Rajasthan Housing Board, Division - I,
Bikaner, 9/36-37, Mukta Prasad Nagar, Bikaner.
----Respondents
D.B. Spl. Appl. Writ No. 954/2019
Lalit Kumar Aaseri S/o Shri Sanwar Lal, Aged About 43 Years, By
Caste Jeengar, R/o Gersarian Ka Mohalla, Fad Bazar, Bikaner.
----Appellant
Versus
1. State Of Rajasthan, Through Its Secretary, Department Of
Urban Development And Housing (Udh), Government Of
Rajasthan, Jaipur.
2. Rajasthan Housing Board Jaipur, Aawas Bhawan, Janpath,
Jyoti Nagar, Jaipur Through Its Chairman.
3. Commissioner, Rajasthan Housing Board Jaipur Aawas
Bhawan, Janpath, Jyoti Nagar, Jaipur.
4. Additional Chief Engineer-Ii, Rajasthan Housing Board
Circle, Jodhpur.
5. Deputy Housing Commissioner, Circle Bikaner, Rajasthan
Housing Board, Sector-4, Mukta Prasad Nagar, Bikaner.
6. Resident Engineer, Rajasthan Housing Board, Division-I,
Bikaner 9/36-37, Mukta Prasad Nagar, Bikaner.
----Respondents
D.B. Spl. Appl. Writ No. 1005/2019
Kishan Lal Gehlot S/o Shri Ramchandra Gehlot, Aged About 54
Years, By Caste Gehlot, R/o Jawahar Nagar, E-4, Rangolai, Shiv
Mandir Marg, Bikaner.
----Appellant
Versus
1. State Of Rajasthan, Through Its Secretary, Department Of
Urban Development And Housing (Udh), Government Of
Rajasthan, Jaipur.
2. Rajasthan Housing Board Jaipur Aawas Bhawan, Janpath,
Jyoti Nagar Jaipur Through Its Chairman.
3. Commissioner, Rajasthan Housing Board Jaipur Aawas
Bhawan , Janpath, Jyoti Nagar Jaipur.
4. Additional Chief Engineer-Ii, Rajasthan Housing Board
Circle Jodhpur.
(Downloaded on 20/12/2022 at 11:50:46 PM)
(3 of 18) [SAW-1497/2019]
5. Deputy Housing Commissioner, Circle- Bikaner, Rajasthan
Housing Board, Sector-4, Mukta Prasad Nagar, Bikaner.
6. Resident Engineer, Rajasthan Housing Board, Division-I,
Bikaner 9/36-37, Mukta Prasad Nagar, Bikaner.
----Respondents
D.B. Spl. Appl. Writ No. 1221/2019
Chandani Devi Spouse/o Shankara Ram, Aged About 59 Years,
By Caste Nayak, R/o 24 Kyd, Khajuwala, Bikaner.
----Appellant
Versus
1. State Of Rajasthan, Through Its Secretary Department Of
Urban Development And Housing (Udh), Government Of
Rajasthan, Jaipur.
2. Rajasthan Housing Board Jaipur Aawas Bhawan, Janpath,
Jyoti Nagar Jaipur Through Its Chairman
3. Commissioner, Rajasthan Housing Board Jaipur Aawas
Bhawan, Janpath, Jyoti Nagar Jaipur.
4. Additional Chief Engineer-Ii, Rajasthan Housing Board
Circle Jodhpur.
5. Deputy Housing Commissioner, Circle-Bikaner, Rajasthan
Housing Board, Sector-4, Mukta Prasad Nagar, Bikaner.
6. Resident Engineer, Rajasthan Housing Board, Division-I,
Bikaner 9/36-37, Mukta Prasad Nagar, Bikaner.
----Respondents
For Appellant(s) : Mr. Rajesh Choudhary
For Respondent(s) : Mr. Manish Shishodia, Sr. Advocate
assisted by Mr. Jaideep Singh
HON'BLE MR. JUSTICE SANDEEP MEHTA
HON'BLE MR. JUSTICE KULDEEP MATHUR
JUDGMENT
Judgment pronounced on ::: 19/12/2022
Judgment reserved on ::: 27/09/2022
BY THE COURT : (PER HON'BLE MEHTA, J.)
(4 of 18) [SAW-1497/2019]
These five intra-court appeals involve common controversy
on facts as well as in law and hence the same are being decided
together by this judgment.
The appellants herein, applied for allotment of duplex houses
in the Mukta Prasad Nagar, Bikaner under the Self Financing
Scheme floated by the respondent Rajasthan Housing Board,
Bikaner under two categories:- (1) the Higher Income Group
('HIG') & (2) the Middle Income Group ('MIG'). All the appellants
herein were successful in the draw of lots and the respondents
issued reservation letters dated 23.10.2013 in favour of the
appellants-writ petitioners requiring them to deposit the total
amount in four equal installments as per the schedules below:-
Allottees : Tarun Rawat, Vijay Kumar Suthar & Kishan Lal Gehlot First Installment Rs.7,94,750/- 22.11.2013 Second Installment Rs.7,94,750/- 22.02.2014 Third Installment Rs.7,94,750/- 22.05.2014 Fourth Installment Rs.7,94,750/- 22.08.2014
Allottees : Lalit Kumar Aaseri and Smt. Chandani Devi First Installment Rs.8,38,875/- 22.11.2013 Second Installment Rs.8,38,875/- 22.02.2014 Third Installment Rs.8,38,875/- 22.05.2014 Fourth Installment Rs.8,38,875/- 22.08.2014
The appellants herein claim to have satisfied the total
demand raised by the respondent Housing Board within the
stipulated time period provided by the Board. However,
construction of the colony could not be completed within the
(5 of 18) [SAW-1497/2019]
stipulated period and the respondent Housing Board, imposed
penalty upon the contractor for the delay in completion of the
project.
The Rajasthan Housing Board, issued allotment letters dated
15.10.2015 to the appellants-writ petitioners as per the schedule
below, under the Rajasthan Housing Board Disposal of Property
Regulations, 1970 whereby, additional demand was raised over
and above the amount already deposited with a stipulation that in
the event of non-deposition of the additional demand within 30
days, the allotment made in favour of the applicant/s would be
cancelled.
Name of applicant Addl. demand raised by RHB Tarun Rawat Rs.2109433.00 Vijay Kumar Suthar Rs.2058821.00 Lalit Kumar Aseri Rs.2079621.00 Kishan Lal Gahlot Rs.2005508.00 Smt. Chandani Devi Rs.2158727.00
Aggrieved by the unjustified and unreasonable additional
demand raised by the respondent Housing Board, the appellants-
writ petitioners herein and other similarly placed persons, filed
writ petitions to challenge the same before the learned Single
Bench of this Court which were dismissed vide impugned orders
dated 08.05.2019 and 06.05.2019 which are assailed in these
appeals.
It is the common stance of the parties that the
comprehensive pleadings and the entire bulk of relevant
(6 of 18) [SAW-1497/2019]
documents are available in the file of SBCWP No.13124/2015 :
Om Prakash Jakhar Vs State of Rajasthan & Ors. wherein, no
appeal has been preferred.
For justifying the additional demand, the respondent Housing
Board placed reliance on the escalation clause in the scheme
brochure. The petitioners raised a grievance that the escalation in
cost could not be beyond 10%. However, the said grievance raised
by the petitioners has been repelled with rejection of their Single
Bench writ petitions vide the impugned orders dated 06.05.2019
and 08.05.2019 which are subject matter of these appeals.
Learned counsel Shri Rajesh Choudhary, representing the
appellants-writ petitioners urged that the houses were
constructed under the Self Financing Scheme and even while
making the allotment, the developer i.e., Rajasthan Housing
Board, was well aware about the cost escalation factors and the
same had been accounted for while issuing the scheme brochure
and proposing the estimated cost of project. The subsequent plea
of the respondent Housing Board that the cost escalation was on
account of the increase in land price and incidental developmental
charges would also not, justify the exaggerated escalation in cost
which has been demanded from the appellants. In support of his
contentions, Shri Choudhary placed reliance on the following
judgments:-
1. ABL International Ltd. & Anr. vs Export Credit Guarantee Corporation of India Ltd. & Ors. : (2004) 3 SCC 553
2. Karnataka Industrial Areas Development Board vs. M/s.
Prakash Dal Mill : AIR 2011 SC 1570
(7 of 18) [SAW-1497/2019]
3. Kanpur Development Authority vs. Sheela Devi : AIR 2004 SC 400
4. Indore Development Authority vs. Sadhana Agarwal : 1995 (3) SCC 1
5. Ishwar Das Nassa & Ors. vs. State of Haryana : 2012 (1) WLC (SC) Civil 302
6. Haryana Urban Development Authority vs. Ranjan Dhamina & Anr. : 1997 (9) SCC 372
7. DDA vs. Joint Action Committee Allottee of SFS Flats & Ors. :
(2008) 2 SCC 670
8. Popcorn Entertainment vs. City Industrial Development Corporation : (2007) 9 SCC 590
9. M.P. Hosuing & Infrastructure Development Board Vs. BSS Parihar : AIR 2015 SC 3436
Shri Choudhary heavily relied upon the letter dated
21.07.2016 issued by the respondent Rajasthan Housing Board
which was filed on record in writ petition No.13124/2015 wherein,
the entire gamut of escalation in the project has been explained.
He pointed out that as per this letter, the escalation in the land
cost was 106.36% whereas escalation in construction cost was
15.37%. Shri Choudhary submitted that the land cost had already
been deposited by the petitioners well in advance and thus, the
so-called escalation in land value could not be thrust down upon
the petitioners herein. He submitted that this important
communication having a material bearing on the controversy was
not considered by the learned Single Bench and hence, the
impugned orders have been passed without adverting to relevant
and material facts and thus the same are liable to be set aside.
Shri Manish Shishodia, learned senior counsel, assisted by
Shri Jaideep Singh representing the respondent Housing Board
(8 of 18) [SAW-1497/2019]
vehemently and fervently opposed the submissions advanced by
the appellants' counsel. He urged that many of the original writ
petitioners including Om Prakash Jakhar (Writ Petition
No.13124/2015), have withdrawn their writ petitions by accepting
the refund amount offered by the respondent Board. Some of
them have deposited the enhanced amount demanded by the
Board. He also submitted that when the remaining houses which
fell vacant on account of cancellation, were auctioned, they have
fetched much higher price than what was demanded from the
appellants herein including the escalation cost. In support of his
contentions, Shri Shishodia placed reliance on the following
judgments:-
1. Aawasan Mandal Parijat Uch Ayawarg Sangharsh Samiti vs.
Rajashan Hoursing Board & Ors. : (1997) 9 SCC 641
2. Bareilly Development Authority & Anr. vs Ajai Pal Singh &
Ors. : (1989) 2 SCC 116
3. M.P. Housing Board vs Anil Kumar : (2005) 10 SCC 796
4. Bareilly Development Authority vs Vrinda Gujrati & Ors. :
(2204) 4 SCC 606.
We have heard and considered the submissions advanced at
bar and have gone through the material available on record.
A pertinent query was put to Shri Shishodia regarding the
letter/communication dated 21.07.2016 issued by the Board to
which, he candidly conceded that no counter to this letter was
submitted on behalf of the Housing Board before the learned
Single Bench. Irrespective of that, the contention of Shri Shishodia
(9 of 18) [SAW-1497/2019]
was that even the said letter is of no avail to the appellants
because therein also, the cost escalation of more than 100% is
indicated in the land price and thus, the escalated cost demanded
from the appellants is well explained and justified. He further
submitted that the learned Single Judge, has duly and diligently
considered the entire controversy and that, the impugned orders
do not suffer from any infirmity whatsoever and the same deserve
to be affirmed while dismissing the appeals.
The controversy inter se between the parties in these
appeals is in relation to the escalated cost demanded by the
Housing Board from the appellants herein after nearly two years of
the issuance of the allotment letters. It is not disputed that the
appellants herein deposited the scheduled installments of cost as
demanded by the respondent Housing Board while the
construction activity was underway. These installments fully
covered the cost of land acquired for the project. The construction
of the houses in question was under the Self Financing Scheme.
The only justification as offered by the respondent Housing Board
for escalation of cost was indicated in detail in the letter dated
21.07.2016, referred to supra, the contents whereof having
material bearing on the controversy and thus, are reproduced
hereinbelow for the sake of ready-reference:-
"LofoÙk iksf'kr ;kstuk&2012 ds vUrxZr mPp vk; oxZ ¼MwIysDl½ ds 34 ,oa e/;e vk; oxZ&c ds 40 lQy vkosndksa dks vkj{k.k i= fnukad 22-10-2013 ,oa 23-10-2013 dks tkjh fd;sA ftlesa e.My esa izpfyr fu;ekuqlkj cqdysV ykxr ds vuqlkj gh Hkwfe ,oa fodkl nj o'kZ 2012&13 dh yh xbZA o'kZ 2013&2014 dh Hkwfe ,oa fodkl nj fu/kkZj.k ds le; o'kZ 2012&13 esa izko/kkuksa ds vfrfjDr jkf"k :- 32-42 djksM+ dk vfrfjDr izko/kku fd;k x;kA ftlds dkj.k
(10 of 18) [SAW-1497/2019]
Hkwfe ,oa fodkl nj o'kZ 2012&13 dh mPp vk; oxZ esa jkf"k [email protected]& ds LFkku ij [email protected]& rFkk e/;e vk; oxZ&c esa jkf"k :- [email protected]& ds LFkku ij [email protected]& izfr oxZ ehVj gks xbZA ftldk eq[; dkj.k lEiw.kZ lsDVj 1 ls 17 eqDrk izlkn uxj esa lhoj ykbZu] lM+ds ,oa uxj fuxe gLrkUrj.k ds le; nh tkus okyh vuqekfur jkf"k ds [kpksZa dks "kkfey fd;s tkus ds dkj.k gqbZA pwafd ml le; e.My ds ikl dsoy foØ; ;ksX; dqy Hkwfe 88775-00 oxZehVj gh miyC/k FkhA mPp vk; oxZ ¼MwIysDl½ dh dqy dher esa Hkwfe ij 106-45 izfr"kr ,oa fuekZ.k ykxr esa 15-87 izfr"kr dh c<+ksrjh gq;h gSA rFkk e/;e vk; oxZ&c ¼MwIysDl½ ds vkoklksa esa dqy dher esa Hkwfe nj ds isVs 106-36 izfr"kr ,oa fuekZ.k ykxr esa 15-37 izfr"kr dh c<+ksrjh gqbZ gS] ftlds ifj.kkeLo:i cqdysV ykxr ,oa okLrfod ykxr esa vUrj vk jgk gSA bl lEcU/k esa ys[k gS fd ekuuh; jktLFkku mPp U;k;ky;] tks/kiqj esa ykxr esa gqbZ c<+ksrjh dks ysdj dqN vkoafV;ksa }kjk okn nk;j fd;s gq;s gSa] tks fd fopkjk/khu gSA ekuuh; U;k;ky; dk fu.kZ; vkus ij vfxze dk;Zokgh fd;k tkuk lEHko gksxkA "
This is an admitted document issued by the Board and there
was no denial of its contents before the learned Single Bench. The
learned Single Bench, while dismissing the writ petitions filed by
the petitioners, made a passing reference to this letter but
ultimately came to a conclusion that the respondents were having
power to revise/escalate/enhance the costs which were earlier
envisaged. The petitioners (allottees) were given impression that
the escalation would not be more than 10% but the actual
escalation in cost was far beyond the same and thus, the Board
could not be precluded from demanding the escalated cost. While
dealing with the arguments advanced on behalf of the petitioners,
the learned Single Bench observed as below:-
"57. This Court finds that the total records of the case indicate that though the respondents were having the power to revise/escalate/enhance the costs, which were earlier envisaged, but an impression was given to the petitioners
(11 of 18) [SAW-1497/2019]
that the cost shall not be escalated for more than 10%, whereas the escalation in cost is far beyond the same.
58. The respondent-Board, which operates on no profit basis however, seems to have miscalculated its cost; but once the cost has been incurred, then at this stage of allotment asking the respondent-Board not to take the cost, which has incurred on the scheme, would be extremely unfair.
59. This Court has also carefully seen the precedent law cited by both the parties, finds that the petitioners could not establish any such glaring example, which could demonstrate that the cost escalation was due to the arbitrariness or illegalities committed by the respondent.
60. On examination of the complete records, this Court finds that certain amenities, like sewerage systems, installation of water supply systems, road network, reconstruction of roads, street lights etc. for the complete sector, which were not completely envisaged by the respondent-Board, have subsequently, led to such cost escalation.
61. On a careful perusal of the record, this Court also finds that the respondent-Board has shown the details in which they have referred to various heads and various rates, which clearly indicate that the respondent-Board was left with no option, but to escalate the cost. Moreover, the petitioners cannot be said to be prejudiced because the respondent- Board is offering their money back alongwith prevailing interest, and thus, if the petitioners are finding it so unaffordable, then they can certainly get the refund back. However, it is for sure that there would have been a legitimate expectation of the petitioners that the escalation would not be more than 10%, and therefore, the respondent-Board needs to be more careful, while launching such schemes and needs to give a definite escalation clause whenever in future they come up with a policy or scheme, so that the applicants would not suffer at the belated stage, with a beyond expectation higher escalation.
62. Though all the precedent laws are variant on facts, but the precedent law of Mangat Ram Taneja (supra) is quite near
(12 of 18) [SAW-1497/2019]
to the present dispute being adjudicated and it is based upon a Division Bench and the Hon'ble Apex Court judgments.
63. In light of the aforesaid observations, the present writ petitions are dismissed. However, this Court directs the Rajasthan Housing Board to give the exact details of the costs in their scheme brochures in future, and while giving the probable escalation clauses, approximate idea to the applicants regarding the cost escalation hereafter shall also be included in their initial scheme, which would be disclosed to the applicants. Stay applications also stand dismissed accordingly."
On going through the impugned orders, it is manifest that
the contentious letter dated 21.07.2016 on which, the petitioners
heavily relied upon, seems to have escaped consideration of the
learned Single Bench. This letter was the only contemporaneous
communication provided to the petitioners appellants by the
respondent Rajasthan Housing Board towards justification of the
cost escalation. It may be reiterated that the letter dated
21.07.2016 which was filed on record in the case of Om Prakash
Jakhar (supra) was not rebutted by the Board by filing any counter
affidavit etc. even during pendency of these appeals.
The proposition that the Board can escalate the cost of the
land as well as the flat owing to factors beyond its control but
such escalation has to be properly explained. Reference in this
regard may be had to the Supreme Court judgment in the case of
Indore Development Authority vs Sadhana Agarwal & Ors.
reported in (1995) 3 SCC 1 wherein it was observed as below:-
"9. This Court in the case of Bareilly Development Authority v. Ajai Pal Singh, had to deal with a similar
(13 of 18) [SAW-1497/2019]
situation in connection with the Bareily Development Authority which had undertaken construction of dwelling units for people belonging to different income groups styled as Lower Income Group, Middle Income Group, Higher Income Group, and the Economically Weaker Sections. The respondents to the said appeal had registered themselves for allotment of the flats in accordance with the terms and conditions contained in the brochure issued by the Authority.
Subsequently, the respondents of that appeal, received notices from the Authority intimating the revised cost of the houses/flats and the monthly instalment rates which were almost double of the cost and rate of instalments initially stated in the General Information Table. But taking all facts and circumstances into consideration, this Court said that it cannot be held that there was a misstatement or incorrect statement or any fraudulent concealment, in the brochure published by the Authority. It was also said that the respondents cannot be heard to say that the authority had arbitrarily and unreasonably changed the terms and conditions of the brochure to the prejudice of the respondents. In that connection, it was pointed out that the most of the respondents had accepted the changed and varied terms. Thereafter they were not justified in seeking any direction from the Court to allot such flats on the original terms and conditions. Recently, the same question has been examined in the case of Delhi Development Authority v. Pushpendra Kumar Jain,. In respect of hike in the price of the flats, it was said:-
"Mere identification or selection of the allottee does not clothe the person selected with a legal right to allotment at the price prevailing on the date of drawal of lots. The scheme evolved by the appellant does not say so either expressly or by necessary implication. On the contrary, Clause (14) thereof says that "the estimated prices mentioned in the brochure are illustrative and are subject to
(14 of 18) [SAW-1497/2019]
revision/modification depending upon the exigencies of lay out, cost of construction etc."
Although, this Court has from time to time taking the special facts and circumstances of the cases in question has upheld the excess charged by the development authorities, over the cost initially announced as estimated cost, but it should not be understood that this Court has held that such development authorities have absolute right to hike the cost of flats, initially announced as approximate or estimated cost for such flats. It is well known that persons belonging to Middle and Lower Income Groups, before registering themselves for such flats, have to take their financial capacity into consideration and in some cases it results into great hardship when the development authorities announce an estimated or approximate cost and deliver the same at twice or thrice of the said amount. The final cost should be proportionate to the approximate or estimated cost mentioned in the offers or agreements. With the high rate of inflation, escalation of the prices of construction materials and labour charges, if the scheme is not ready within the time frame, then it is not possible to deliver the flats or houses in question at the cost so announced. It will be advisable that before offering the flats to the public such development authorities should fix the estimated cost of the flats taking into consideration the escalation of the cost during the period the scheme is to be completed. In the instant case, the estimated cost for the LIG flat was given out at Rs. 45,000. But by the impugned communication, the appellant informed the respondents that the actual cost of the flat shall be Rs. 1,16,000 i.e. the escalation is more than 100%. The High Court was justified in saying that in such circumstances, the Authority owed a duty to explain and to satisfy the Court, the reasons for such high escalation. We may add that this does not mean that the High Court in such disputes, while exercising the writ jurisdiction, has to examine every detail of the construction with reference to the cost incurred. The High Court has to be satisfied on the
(15 of 18) [SAW-1497/2019]
materials on record that the authority has not acted in an arbitrary or erratic manner."
In this very judgment, Hon'ble Supreme Court also held that
final cost should be proportionate to the estimated cost initially
announced. In case of disproportionate enhancement of cost at
the time of delivery of the flats, the authority obliged to explain to
the satisfaction of Court the reasons.
In case of Ishwar Dass Nassa & Ors. vs State of
Haryana & Ors. reported in 2012 1 WLC 302, the escalation
cost claimed by the Housing Board after ten years was repelled
observing as below:-
"10. A conjoint reading of the allotment letter and clause 2 (w) of the Hire Purchase Tenancy Agreement, which every allottee is required to execute makes it clear that the price of the tenement specified in the allotment letter is tentative and the Board can revise the price after receiving final bills representing the cost of construction or if as a result of an order of the Court or an award made by the Arbitrator it is required to pay higher cost for the land used for construction of the tenements. In either case, the allottee is bound to pay the additional amount which would represent the final price of the tenement. If the cost of land is enhanced for any other similar reason then too the Board can revise the price and ask the allottees to pay additional price. In a given case, the Board may revise the tentative price more than once and the allottees are bound to share the burden of additional cost.
However, in these cases, the Board's power to revise the price of the tenements is hedged with the limitation of 7 years contained in clause 2(w) of the Hire Purchase Tenancy Agreement. That clause contained an express bar against the
(16 of 18) [SAW-1497/2019]
change in price after 7 years of the allotment of tenement. To put it differently, in view of the bar contained in clause 2(w) of the Hire Purchase Tenancy Agreement, the Board could not revise the price after 7 years of the allotment of tenement, irrespective of the justification for such revision. The Board's understanding of the prohibition contained in clause 2 (w) of the Hire Purchase Tenancy Agreement is evinced from Resolution dated 10.5.1989 wherein it was clearly mentioned that enhanced cost is not to be recovered from the allottees after 7 years from the date of allotment. This is also the reason why the Board accorded ex post facto sanction for payment of Rs.53,98,091/- to Improvement Trust, Sonepat.
11. While preparing the format of Hire Purchase Tenancy Agreement, the Board must have taken into consideration various factors which could lead to an increase in the cost of tenements and consciously incorporated a prohibition against change in the price after 7 years from the date of allotment of tenements. The rationale of this embargo was that once the allottee pays the total price, he may not be subjected to the burden of additional cost after a number of years. Surely, adjudication of the landowners' claim for higher compensation is not within the domain of the Board or the allottees but once the Board has, after due deliberations, incorporated a prohibition against change in the price after a period of 7 years from the allotment of tenements, there is no reason why it should not be asked to honour the commitment made to the allottees that they will not live under the fear of being asked to pay additional price after an indefinite period. Unfortunately, the learned Single Judge and the Division Bench of the High Court did not give due weightage to the prohibition contained in Clause 2(w) of the Hire Purchase Tenancy Agreement and negatived the appellants' challenge to the demand of additional price by assuming that the Board is vested with the power to revise the price at any time. The use of the expression `or
(17 of 18) [SAW-1497/2019]
enhancement in cost of land on any account' after the expression `the receipt of the final bill for the construction of tenements or as the result of land award or arbitration proceeding' shows that while framing the regulations, the Board had kept in view all the eventualities which could lead to an increase in the cost of land made available for construction of the tenements and yet it thought proper to put an embargo against the revision of price after 7 years. Therefore, the learned Single Judge and the Division Bench of the High Court were not right in deciding the writ petitions and the writ appeals on the premise that once the cost of land gets increased on account of payment of higher compensation to the landowners the Board is entitled to demand additional price from the allottees."
We are of the firm view that the justification for the cost
escalation was neither properly explained nor this aspect
appropriately appreciated by the learned Single Bench because
the letter dated 21.07.2016 which is a document issued by the
Board and provides relevant information on the escalation factor
was not appositely considered while deciding the writ petitions.
The contention of Shri Shishodia that other similarly placed
persons have either given up their claim for the houses or that
some of them have accepted the escalated cost factor as applied
by the Board cannot act as an estoppel against the petitioners on
prevailing facts and circumstances discussed supra. It is our firm
opinion that the petitioners have a right to raise a grievance
regarding the arbitrary escalation of cost without being prejudiced
by the acceptance of similarly placed persons of the escalated cost
demanded by the Board. We therefore, feel that the learned
(18 of 18) [SAW-1497/2019]
Single Bench was under an obligation to advert to the contents of
the said letter before deciding the writ petitions.
Hence, the impugned orders dated 06.05.2019 & 08.05.2019
are set aside. The letter dated 21.07.2016 shall be taken on
record of all the writ petitions. The respondent Rajasthan Housing
Board would be at liberty to submit its explanation to the contents
of the said letter within a period of three weeks from today. The
writ petitions shall be restored to their original number and shall
be placed before the learned Single Bench for fresh consideration
and decision on merits.
The appeals are allowed in these terms. No order as to costs.
(KULDEEP MATHUR),J (SANDEEP MEHTA),J
Sudhir Asopa/-
Powered by TCPDF (www.tcpdf.org)
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!