Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Housing Board Haryana Vs. Housing Board Colony Welfare Association & Ors [1995] INSC 457 (1 September 1995)
1995 Latest Caselaw 449 SC

Citation : 1995 Latest Caselaw 449 SC
Judgement Date : Sep/1995

    

Housing Board Haryana Vs. Housing Board Colony Welfare Association & Ors [1995] INSC 457 (1 September 1995)

Faizan Uddin (J) Faizan Uddin (J) Kuldip Singh (J) Faizan Uddin, J.

CITATION: 1996 AIR 92 1995 SCC (5) 672 JT 1995 (6) 293 1995 SCALE (5)89

ACT:

HEAD NOTE:

1. Delay condoned.

2. Leave granted.

3. The appellant Housing Board is a statutory body constituted for the purposes of providing cheap and economical housing facilities. The land for construction of tenements is provided by Haryana Urban Development Authority (hereinafter HUDA) which is also a statutory body. The land is acquired by the appellant-Board from HUDA under stipulation with regard to enhancement in the price of the land consequent upon judicial pronouncement. The appellant- Board invited applications for allotment of houses/flats from the economically weaker section, belonging to LIG/MIG category. The appellant -Board issued allotment letters to various appellant specifically mentioning in clause (9) of the allotment letters that as a result of the land award or arbitration proceedings, etc. if there is an increase in the cost, the Board may enhance the price of the dwelling houses/flats allotted to them. This condition was reiterated in Clause 2 (W) of the Hire Purchase Tenancy Agreement (Form A) entered into under Section 11 (4) of the Housing Board, Haryana (Allotment, Management & Sale of Tenements ) Regulations. 1972. It was also provided that there shall be no enhancement in the price after a period of 7 years from the date of allotment. According to the appellant - Board, this Clause 2(W) of Form 'A' of the Regulations was, however, amended by a notification dated 26.5.1985 whereby a proviso was inserted to the effect that the restriction of 7 years shall not be applicable when the escalation in the price is due to judicial pronouncement or award of an arbitrator.

4. Consequent upon the judicial pronouncements enhancing the compensation granted to the land owners, HUDA also raised an additional demand on 5.3.1992 on the appellant-Board demanding a sum amounting to Rs. 27,96,011.80 (approximately) for the land given to the appellant-Board.

In pursuance of this demand by HUDA, the appellant-Board in turn, issued additional demand letters to its various allottees of the houses/flats towards the enhanced price of the land as per terms of the agreement and the regulations.

In order to avoid payment of interest on the demand by HUDA the appellant-Board paid the entire amount to HUDA in May, 1992 including the interest that had accrued till the date of said payment.

5. Three complaints were made before the District Consumer Forum, Kurukshetra by the respondents herein in the three appeals against aforementioned additional demand raised by the appellant-Board by contending that in view of Clauses 2 (W) of the agreement the additional demand was barred by time having been made after more than 7 years of the allotment of houses/flats. The appellant-Board defended the said complaints by disputing the jurisdiction of the Consumer Forum to entertain such a complaints besides other grounds of attack. The appellant-Board took the stand that there was no 'service' rendered within the meaning of clause 'O' of sub-section (1) of Section 2 of the Consumer Protection Act, 1986 (hereinafter the Act) nor there was nay 'deficiency' in the service within the meaning of clause (g) of Section 2 (1) of the Act. According to the appellant the dispute, if any, related to an alleged breach of the terms of contract for which the remedy lies in the Civil Court and not in the Consumer Forum.

6. The District Forum by its order dated 22.10.1992 rejected the objections and defence set up by the appellant- Board, allowed all the three complaints and quashed the additional demand made by the appellant-Board. The appellant-Board filed three separate appeals on 30.11.1992 before the State Commission against the aforementioned order dated 22.10.1992 quashing the additional demands. The State Commission took the view that all the three appeals as were filed beyond the prescribed period of limitation under Section 15 of the Act and as no sufficient cause for condonation was pleaded, dismissed all the three appeals as barred by time. Being aggrieved by the aforementioned order of the State Commissions passed in First Appeals Nos. 389, 390, and 391 of 1992, the appellant-Board preferred Revision Petitions before the National Consumer Disputes Redressal Commission, New Delhi (hereinafter 'National Commission') being Revision Petition Nos. 66 to 68/1993. The National Commission maintained the order of State Commission and dismissed all the three revisions by a common order dated 7.1.1993 impugned in these appeals.

7. Learne counsel for the appellant-Board submitted that the President of the District Forum had pronounced the order dated 22.10.1992 in open Court and after such pronouncement of the order he proceeded on leave. Since the President had not signed the said order before proceeding on leave, the same was not made available to the appellant. The said order was however, attested and certified on 30.10.1992 a copy whereof was furnished to the appellant only on 3.11.1992.

Since 29.11.1992 was a Sunday the appeals before the State Commission were filed on 30.11.1992. According to the learned counsel for the appellant the appeals were filed within one month from 30.10.1992, the date on which the attested and certified copy of the order was supplied to the appellant. Learned counsel for the appellant venemently urged that according to sub-rule (10) of Rule 4 of the Haryana Consumer Protection Rules, 1988 it was obligatory on the part of the District Forum to furnish signed and dated copy of the order free of charge to the appellant and that such a copy was furnsihed to the appellant on 30.10.1992 and, therefore, the appeals filed before the State Commission on 30.11.1992, would be within the prescribed limitation under Section 15 of the Act and there was no question or making any application for condonations of delay in filing the appeals. He further submitted that the appellant-Board could not have filed the appeals against the order of the District Forum on the basis of mere pronouncement thereof in the open Court unless the contents of the order were made available to the appellant for the purposes of preparing the appeal and challenging the same in the higher Forum. Learned counsel for the appellant, therefore, urged that the State Commission as well as the National Commission both committed a serious error in dismissing the appeals and the revisions on the ground that the same were barred by time and no sufficient cause for condonation of delay was pleaded.

8. Before considering the merits of the submissions made by the learned counsel for the appellant it would be appropriate first to look into the relevant provisions relating to the limitation. Section 15 of the Act makes a provision for appeal and prescribes the limitation for the same. It reads as under:

15. Appeal.-- Any person aggrieved by an order made by the District Forum may prefer an appeal against such order to the State Commission within a period of thirty days from the date of an order, in such form and manner as may be prescribed.

Provided further that the State Commission may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that there was sufficient cause for not finding it within that period.

9. Further the State Government made Rules under Sub- Section (2) of Section 30 of the Act known as the Haryana Consumer Protection Rules, 1988 (hereinafter referred as Rules). Sub-rule (10) of Rules 4 and Sub-rule (3) of Rule 8 which are relevant for purposes of these appeals are reproduced hereunder:

Rule 4 (10). -- "Orders of the District Forum shall be signed and dated by the members of the District Forum constituting the Bench and shall be communicated to the parties free of charge." Rule 8 (3). -- "Each memorandum shall be accompanied by the certified copy of the order of the District Forum appealed against and such of the documents as may be required to support grounds of objection mentioned in the Memorandum."

10. Reading of the provisions of Section 15 reproduced above goes to show that any person aggrieved by an order made by the District Forum may prefer an appeal to the State Commission within a period of 30 days from the date of the order. But under the proviso the State Commission is enjoined with the discretion to entertain the appeal even after the expiry of the period of 30 days if it is satisfied that there was sufficient cause for not filing the appeal within 30 days from the date of order. Section 15 does not prescribe any other requirement for the purposes of filing a proper and valid appeal to the State Commission. The other requirements for a properly constituted appeal are contained in Sub-rule (3) of Rule 8 which contemplates that each Memorandum of Appeal shall be accompanied by a certified copy of the order of the District forum appealed against and such other documents as may be required to support the grounds of objection mentioned in the Memorandum of Appeal. Sub-rule (10) of Rule 4 further makes it obligatory that the order of the District Forum shall not only be signed and dated by the members of the District Forum constituting the Bench but it enjoins a duty to communicate the order so passed signed and dated by the members of the District Forum, to the parties free of charge.

11. From the scheme of the Act it becomes apparent that the Consumer Protection Act 1986 has been enacted with the object to provide for better protection of the interest of the consumers, as a measure for economical and speedy remedy for the settlement of their disputes and matters connected therewith. It is with this object in view that Rule 4 (10) has also been made. It provides for communication of the order of the district Forum to the parties free of charge in order to avoid the delay as well as to save the parties from the burden of expenses that may be incurred for obtaining the certified copy. If the rule itself enjoins a duty for communicating the order of the District Forum duly signed and dated to the parties free of charge, there will hardly be an occasion for the parties to make an application for obtaining a certified copy thereof. Thus, Section 15 of the Act cannot be read in isolation but it has to be read alongwith Rules 4 (10) and 8 (3) of the Rules and a combined reading of Section 15 and the Rules reproduced above gives an impression that the purposes, object and intention of these statutory provisions is to protect the interest of the parties before the District Forum by making it obligatory on the District Forum to provide a copy of the order duly signed and dated by the members of the Bench and the period of limitation prescribed with regard to the filing of an appeal shall be computed as commencing from the date of communication of the order in the manner laid down in sub-rule (10) of the Rule 4.

12. In the facts and circumstances stated above. The date of pronouncement of the order in the open Court by itself cannot be the starting point of determining the period of limitation under Section 15 of the Act. It has also to be shown that the order of the District Forum so pronounced was duly singed and dated by the members of the District Forum constituting the Bench and the same was communicated to the parties free of the charge. That being so, it has to be appreciate that mere pronouncement of an order in the open Court will not be enough but under the scheme of the Rules a copy of the said order has also to be communicated to the parties affected by the aid order so that the party adversely affected there from may have a fair and reasonable opportunity of knowing that text, reasons and contents thereof so as to formulate grounds of attack before the appellant or higher forums. In the absence of such communication of signed and dated order, the party adversely affected by it will have no means of knowing the contents of the order so as to challenge the same and get it set aside by the appellate authority or the higher Forums.

13. In the present case as aid before the State Commission the appellant contended that the order was pronounced by the District Forum in the open Court on 22.10.1992, it was not signed and dated as the President had proceeded on leave soon thereafter and therefore, neither the reasons on which the said order was based were known nor a copy thereof was furnished to the appellant-Board so as to know the reasons and contents of the order. It was also the case of the appellant that on an enquiry by the counsel for the appellant-Board he was informed by the Stenographer of the President that the order would be dictatated and typed after the return of the President and that the copy would be made available to the parties only on 30.10.1992 under the signature of the President and the copy was in fact made available to the counsel for the appellant only on 3.11.1992. It may be pointed out that Shri Tirath Singh, learned counsel appearing for the appellant-Board before the National Commission had filed his own affidavit affirming these facts which have not been controverted by the respondents. On the contrary the reply filed in this Court by Shri K.C. Chug, President, Housing Board Colony Welfare Association, Kurukshetra on behalf of the respondents has admitted that in the present case free copies were ready with the office on 30.10.1992 which were collected by the counsel for the answering respondent on 30.10.1992 whereas the counsel for the petitioner got the same on 3.11.1992.

From these facts it is abundantly clear that the copies were duly signed and dated by the members of the forum on 30.10.1992. That being so the period of limitation in view of the above discussion will commence from the date on which the copies of the order were ready and made available i.e. 30.10.1992. In the present case the appeals were filed before the State Commission on 30.11.1992 and since 29.11.1992 was Sunday, the appeals were prima facie within time. In these facts and circumstance there was no question of making any application for condonation of delay in filing the appeals as there was no delay at all.

14. For the reasons stated above the appeals succeed and are hereby allowed. The impugned orders of the National Commission and the State Commission are set aside. The appeals are remitted back to the State Commission for disposal on merits in accordance with law. No order as to costs.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter