Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

National Consumer Disputes Redressal

Director, Berar Finance Ltd., vs Satishkumar Prabhakarrao Borker, on 8 December, 2014

  
 
 
 
 
 

 
 





 

 



 

NATIONAL
CONSUMER DISPUTES REDRESSAL COMMISSION 

 

NEW DELHI 

 

  

 

  

 

  

 REVISION PETITION
NO. 3856 OF
2012  

 

(Against
the order dated 03-08-2012 in First Appeal No. A/00/2028 

 

of
the Maharashtra State Commission, Circuit Bench, Nagpur) 

 

  

 

  

 
   
   
   
     
     
     

DIRECTOR, BERAR FINANCE LTD., 
    
   
    
     
     

J.P Chambers, North Ambazari
    Road, Shradhanand Peth, 
    
   
    
     
     

Nagpur, 
    
   
    
     
     

Maharashtra 
    
   
  
  
   
   

...........Petitioner(s) 
  
 
  
   
   

  
   

Versus 
  
   
   

  
  
 
  
   
   
     
     
     

SATISHKUMAR PRABHAKARRAO BORKER, 
    
   
    
     
     

R/o Gitti Fail,  
     

Swangi (Meghe),  
     

Wardha , 
     

Tah & Distt. Wardha, 
    
   
    
     
   
    
     
     

Maharashtra 
    
   
  
  
   
   

...........Respondent(s) 
  
 
  
   
   

  
  
   
   

  
  
    

 
 
 
  
   
   
   
   
 
 


 

 BEFORE
: 

 

HONBLE
MR. JUSTICE K.S. CHAUDHARI, PRESIDING MEMBER  

 

  

 

  

 

  

 

For
the Petitioner : Mr. Siddhesh Kotwal, advocate  

 

  

 

For
the Respondent : Mr. Madhurendra
Kumar, Advocate  

 

  

 

  

 

 PRONOUNCED ON  8th
DECEMBER, 2014 

 

   

 O
R D E R 

  

 

 PER JUSTICE K.S.
CHAUDHARI, PRESIDING MEMBER 

 

  

 

This revision petition has
been filed by the petitioner against order dated 03-08-2012 passed by the
learned State Consumer Disputes Redressal Commission, Maharashtra (in short,
the State Commission) in Appeal No. A/00/2028  Director, Berar Finance Ltd.
Vs. Satishkumar Prabhakarrao
Borker, by which while dismissing appeal, order of
the District Forum allowing complaint was upheld.  

 

2. Brief facts of
the case are that one Mr. Shaikh Imam borrowed loan of Rs.30,000/- from
opposite party/petitioner on 18-11-1998 and purchased motor cycle for
Rs.44,960/- and hypothecated with opposite party. Amount was to be repaid in 24 monthly
instalments of Rs.1,688/- and agreement was executed
between them. Complainant/respondent on
16-02-1999 purchased aforesaid motor cycle from Shaikh Imam through agent of
opposite party and opposite party agreed to transfer the loan amount of Shaikh
Imam in complainants name and complainant agreed to re-pay outstanding dues of
loan amount of Shaikh Imam. Complainant
paid Rs.28,416/- to opposite party from time to time
and also issued four cheques for payment of balance amount which could not be
encashed due to mistake of opposite party.
On 06-12-1999 opposite party without prior notice visited house of the
complainant and seized the vehicle.
Alleging deficiency on the party of the opposite party, complainant
filed complaint before District Forum.
Opposite party resisted complaint and admitted grant of loan to Shaikh
Imam but denied purchase of vehicle by complainant from Shaikh Imam through
agent of opposite party. It was also
denied that opposite party agreed to transfer loan account of Shaikh Imam in
the name of the complainant. It was
further submitted that there was no privacy of contract between the complainant
and the opposite party but admitted seizure of vehicle from the complainant as
there was default in payment of instalment.
It was further submitted that Shaikh Imam was necessary party and prayed
for dismissal of complaint. Learned
District Forum after hearing both the parties allowed complaint and directed
opposite party to refund Rs.52,416/- with 18% p.a. interest or in the alternate
allot new motor cycle and further granted compensation of Rs.10,000/- and cost
of Rs.2,000/-. Appeal filed by the
opposite party was dismissed by learned State Commission vide impugned order
against which this revision petition has been filed. 

 

3. Heard learned
Counsel for the parties finally at admission stage and perused record. 

 

4. Learned counsel
for the petitioner submitted that on account of default in payment of
instalment petitioner rightly seized the vehicle and sold it and learned
District Forum committed error in allowing complaint and learned State
Commission further committed error in dismissing appeal, hence revision
petition be allowed and impugned order be set aside. On the other hand learned counsel for the
respondent submitted that petitioner had no right to seize motor cycle without
due procedure and order passed by learned State Commission is in accordance
with law, hence revision petition be dismissed. 

 

5. It is not
disputed that Shaikh Imam got vehicle financed from opposite party and later on
Shaikh Imam sold the vehicle to complainant.
Perusal of record reveals that complainant also made payment against the
due instalments and in such circumstances it can be inferred that loan account
of Shaikh Imam was shifted to the complainant and complainant was under an
obligation to pay balance dues and instalments. 

 

6. It is also not
disputed that there was outstanding amount against the aforesaid loan account
and opposite party by notice dated 07.12.1999 asked complainant to pay balance
amount of Rs.32,548/- up to 20-12-1999 failing which vehicle will be sold.
Complainant by telegram dated 16-12-1999 while admitting receipt of notice
asked opposite party to refrain from disposal of vehicle and later on sent legal
notice on 17-12-1999 in which it was expressed that complainant is ready to pay
all the dues. It appears that after this
notice nothing was paid by complainant and opposite party sold the vehicle on
23-12-1999. Learned State Commission
observed in its order that there were some dues outstanding and recoverable
from the original borrower or complainant but it was necessary for the opposite
party to issue notice to the borrower or complainant before taking vehicle into
possession. Learned State Commission
referred judgment of Honble Apex Court in the case of Managing Director, Orix Auto Finance (India) Ltd. Vs.
Jagmander Singh & Anr.
[2006 (39) AIC 90(SC)] but observed that aforesaid judgment is not
applicable in the present case as complainants contention was that he was not
defaulter.  

 

7. Honble Apex
Court in the aforesaid judgment observed as under:- 

 

If
agreements permit the financier to take possession of the financed vehicles,
there is no legal impediment on such possession being taken. Of course, the hirer can avail such statutory
remedy as may be available. But mere
fact that possession has been taken cannot be a ground to contend that the
hirer is prejudiced. 

 

8. In the case in
hand similar agreement was executed between Shaikh Imam and opposite party as
was executed in case of Jagmander Singh and this case
was squarely applicable to the facts of the present case. Learned State Commission has committed error
in holding that aforesaid judgment is not applicable to the present case and in
such circumstances complaint was liable to be dismissed. 

 

9. Learned counsel
for the respondent submitted that four cheques issued by the complaint were dishonoured on account of fault of petitioner. Admittedly if these cheques were dishonored,
amount remained outstanding against the complainant and complainant was under
an obligation to make payment of the dishonoured
cheques. Learned counsel for the
respondent could not show any receipt of payment towards dishonoured
cheques. Rather in notice dated
17.12.1999 admitted to make payment of any outstanding amount. Had there been no outstanding amount he
should have specifically stated that no amount was lying outstanding against
him. 

 

10. Learned counsel
for the respondent has placed reliance on judgment of Honble Apex Court in the
case of Manager, ICICI Bank Ltd. Vs. Prakash Kaur
& Ors. - (2001) 1 SCC 481, in which it was observed that practice
of hiring recovery agents who are muscle men is deprecated and needs to be
discouraged. For removing vehicle by
force some view has been expressed by Honble Apex court in the case of Citicorp
Maruti Finance Ltd. Vs. S. Vijayalaxmi
 (2012) 1 SCC 1. 

 

11. I agree with the
aforesaid observations of Honble Apex Court but as vehicle had been possessed
on account of default in payment of instalments and has been sold after due
notice, no deficiency on the part of the opposite party can be presumed in the
light of judgment of Honble Apex Court delivered in III (2012) CPJ 4 (SC)  Suryapal Singh Vs. Siddha Vinayak
Motors & Anr., which runs as under:-- 

 

2. This
court vide its judgment in Trilok
Singh & Ors. Vs. Satya Deo
Tripathi, AIR 1979 SC 850, has categorically held
that under the Hire Purchase Agreement, the financier is the real owner of the
vehicle, therefore, there cannot be any allegation against him for having the
possession of the vehicle. This view was
again reiterated in K.A. Mathai @ Babu & Anr. Vs. Kora Bibbikutty
& Anr.,
1996 (7) SCC 212; Jagdish Chandra Nijhawan
Vs. S.K. Saraj, IX (1198) SLT 477 = IV (1990) CCR 118
(SC) = 1999 (1) SCC 119; Charanjit Singh Chadha &
Ors. Vs. Sudhir Mehra, VI
(2001) SLT 883=III (2001) CCR 232 (SC) = 2001 (7) SCC 417, following the
earlier judgment of this Court in Sundaram Finance
Ltd. Vs. The State of Kerala & Anr., AIR 1966 SC
1178; Smt. Lalmuni Devi Vs. State of Bihar &
Ors., I (2001) SLT 26=I (2001) CCR 9 (SC) +2001 (2) SCC 17 and Balwinder Singh Vs. Asstt.
Commissioner, V (2005) SLT 195=III (2005) CCR 8 (SC)=CCE
2005 (4) SCC 146. 

 

3.  In view of the above, prima facie we are
of the view that the Courts below has committed an error in granting
compensation to the present petitioner and which appears to be non-sustainable
in law. In view of the above, issue
notice to the petitioner as well as to the respondents why the judgments and
order impugned be not set aside. The petitioner is
restrained to make any recovery from the respondent of the amount which has
been awarded to him by the Courts below. 

 

12. In the light of
aforesaid judgment revision petition is to be allowed and order passed by
learned State Commission and District Forum are to be set aside. 

 

10. Consequently, revision
petition filed by the petitioner is allowed and order dated 03-08-2012 passed
by learned State Commission in Appeal No. A/00/2028  Director, Berar Finance
Ltd. Vs. Satishkumar Prabhakarrao Borkar and order of
District Forum dated 31-10-2001 passed in Complaint No. 8/2000  Satishkumar Prabhakarrao Borkar Vs. Director, Berar Finance
Ltd. is set aside and complaint stands
dismissed with no order as to costs.  

 


Sd/-  

 

.. 

(K.S. CHAUDHARI, J.) PRESIDING MEMBER aj/