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 1, Cited by 0]

State Consumer Disputes Redressal Commission

Institute Of Clinical Research ( India) ... vs Dr. Kirti Chauhan, Age: 29 Years, W/O. ... on 1 September, 2017

  	 Cause Title/Judgement-Entry 	    	       STATE CONSUMER DISPUTES REDRESSAL FORUM  Telangana             First Appeal No. FA/1058/2013  (Arisen out of Order Dated 29/08/2012 in Case No. CC/284/2010 of District Hyderabad)             1. Institute of Clinical Research ( India) Rep. by its Managing Director, Having its Hyderabad Office at 1-10-3/2, Cargo Office Building Opp Old Air Port, Behind Bottles & Chimney Prakash Nagar,  2. Begumpet,   Hyderabad-500 016. ...........Appellant(s)   Versus      1. Dr. Kirti Chauhan, Age: 29 Years, W/o. Nittin Sahu, 69, Vikas Puri, S.R. Nagar, Hyderabad-500 038. ...........Respondent(s)       	    BEFORE:      HON'BLE MR. JUSTICE B. N. RAO NALLA PRESIDENT    HON'BLE MR. Sri. PATIL VITHAL RAO JUDICIAL MEMBER          For the Appellant:  For the Respondent:    Dated : 01 Sep 2017    	     Final Order / Judgement    

 

 

STATE CONSUMER DISPUTES REDRESSAL COMMISSION  

 

OF TELANGANA AT HYDERABAD 

 

  

 

  

 

 FA NO.  1057 OF 2013   

 

 AGAINST 

 

  CC NO. No. 283/2010, DISTRICT FORUM-1, HYDERABAD 

 

   

 

Between:  

 

Institute of Clinical Research ( India), 

 

Rep. by its Managing Director, 

 

Having its Hyderabad Office at 1-10-3/2, 

 

Cargo Office Building, Opp. Old Air Port, 

 

Behind Bottles and Chimney,  

 

Prakash Nagar, Begumpet, 

 

Hyderabad - 500 016                        .. Appellant/opposite party 

 

 

 

And 

 

 

 

Dr. Priti Chauhan,  

 

W/o Dr. Atul Rathore, 

 

Age : 31 years, 

 

69, Vikas Puri, S. R. Nagar 

 

Hyderabad - 500 038. 

 

Ph : 040-32961837,  

 

MOB: 939673970                              .. Respondent/complainant 

 

 

 

Counsel for the Appellant                  :         M/s. K. Rajeswara Rao  

 

 

 

Counsel for the Respondent              :         Sri P. Raviteja  

 

 

 

 

 

                                                                                                                                                                                    

 

  

 

 FA NO.  1058 OF 2013 

 

 AGAINST 

 

  CC NO. No. 284/2010, DISTRICT FORUM-1, HYDERABAD 

 

   

 

Between:  

 

Institute of Clinical Research ( India), 

 

Rep. by its Managing Director, 

 

Having its Hyderabad Office at 1-10-3/2, 

 

Cargo Office Building, Opp. Old Air Port, 

 

Behind Bottles and Chimney,  

 

Prakash Nagar, Begumpet, 

 

Hyderabad - 500 016                        .. Appellant/opposite party 

 

 

 

And 

 

 

 

Dr. Kirti Chauhan,  

 

W/o Nitin Sahu,, 

 

Age : 29 years, 

 

69, Vikas Puri, S. R. Nagar 

 

Hyderabad - 500 038. 

 

Ph : 040-32961837,  

 

MOB: 93961837                                .. Respondent/complainant 

 

 

 

Counsel for the Appellant                  :         M/s. K. Rajeswara Rao  

 

 

 

Counsel for the Respondent              :         Sri P. Raviteja  

 

 

 

 

 

 FA NO.  1060 OF 2013 

 

 AGAINST 

 

  CC NO. No. 286/2010, DISTRICT FORUM-1, HYDERABAD 

 

   

 

Between:  

 

Institute of Clinical Research ( India), 

 

Rep. by its Managing Director, 

 

Having its Hyderabad Office at 1-10-3/2, 

 

Cargo Office Building, Opp. Old Air Port, 

 

Behind Bottles and Chimney,  

 

Prakash Nagar, Begumpet, 

 

Hyderabad - 500 016                        .. Appellant/opposite party 

 

 

 

And 

 

 

 

Anamika Besra, 

 

Age : 23 years, 

 

D/o Mr. Benjamin Besra, 

 

C.R. P.F. Composite Hospital, 

 

Amerigaog, 9th Mile, 

 

Guwahati, Assam - 781023                                  .. Respondent/complainant 

 

 

 

 

 

Counsel for the Appellant                  :         M/s. K. Rajeswara Rao  

 

 

 

Counsel for the Respondent              :         Sri P. Raviteja  

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 FA NO.  270 OF 2014 

 

 AGAINST 

 

  CC NO. No. 543 OF 2010, DISTRICT FORUM-1, HYDERABAD 

 

Between:  

 

Institute of Clinical Research ( India), 

 

Rep. by its Managing Director, 

 

Having its Hyderabad Office at 1-10-3/2, 

 

Cargo Office Building, Opp. Old Air Port, 

 

Behind Bottles and Chimney,  

 

Prakash Nagar, Begumpet, 

 

Hyderabad - 500 016                        .. Appellant/opposite party 

 

 

 

And 

 

 

 

J. Sonia Krishna 

 

D/o J. Murali Krishna 

 

Aged : 22 years 

 

Plot No. 22, Sreepriya Homes, 

 

Sreenagar colony, Kurnool. Road 

 

Ongole, Prakasam District, A.P...                          Respondent/complainant 

 

 

 

 

 

Counsel for the Appellant                  :         M/s. K. Rajeswara Rao  

 

 

 

Counsel for the Respondent              :         Sri P. Raviteja 

 

 

 

 

 

Coram                  : 

 

  

 

Hon'ble Sri Justice B.N.Rao Nalla   ...      President 

 

  

 

And 

 

  

 

Sri Patil Vithal Rao       ...                          Member 
 

Friday, the First  Day of September Two Thousand Seventeen   Oral Order : (per Hon'ble Sri Justice B.N.Rao Nalla, Hon'ble President)                                                             ****                                                  

1)       The above four appeals are  filed by the same opposite party to set aside the  impugned orders dated 29.08.2012 passed in respective CCs  on the file of the District Forum-1, Hyderabad. Since the facts, advocates on both sides, appellant of the above four cases are one and the same, hence we are inclined to dispose of the same by common order.

2)       For the sake of convenience, the parties are described as arrayed in the complaint before the District Forum.

 

3)       The case of the complainants, in all the above four cases,  in brief, is  that  they are the students,  who,  pursued PG Diploma in Advance Clinical Research (PGDACR) Course from the opposite party Institute during the years 2008-2009. The Institute  promised 100% placement assistance to students  and also membership of ICR (JK) exciting jobs profiles and certification from Cranfield University, UK and ICH GCP Certification endorsed by University of London and also declared that certificates will be awarded by the UGC recognized Universities. But it  did follow the A.P. Education Institutions Rules, 1987 to obtain permission. The A. P. Education Act  1982 says that only Societies/Trusts etc can only establish educational Institutions and AICTE also not approved the Cranfield University Certificate  to ICRI. It  did not provide eminent permanent faculty. Since the Certificates issued by them would not be useful for government jobs and for further studies and  on their complaints, Begumpet police registered FIRs.  Despite payment of huge amounts and promises made that they will provide pre-clinical site visits, internet facility and laboratory , they failed to impart proper training and education. They failed to respond to legal notices. The acts of the opposite party amounts to deficiency in service and unfair trade practice and hence the complaints to direct the appellant/opposite party to refund the amounts paid by them, for compensation and costs.

 

4) The opposite party opposed the above complaints while explaining the reputation and status of their Institution in the international level contended that they are imparting On Year Full time course and their Institute  is India's Premier and the world's largest Clinical Research Institute and that they have campuses in Delhi, Mumbai, Ahmadabad, Bangalore and Hyderabad. They have conducted examinations from 10.08.2009 to 14.08.2009 and the results were declared on 20.11.2009 and awarded PGDACAR by ICRI and thereafter also conducted training on industry expectations. The complainants were informed for placement interviews for two times but they did not come forward. Fee once paid is non-refundable under any circumstances. They have provided eminent faculty experts. Their earlier students were successfully employed and their certificate is highly reputed and  accepted by various reputed companies. All qualifications listed in the advertisement of PGDACR on 18.08.2008  are awarded by ICR India and are not recognized  by AICTE/UGC or any other State Act. It was established under companies Act, 1956 and Societies Registration Act 1860 under the Indian laws. The complainants had already been given ICR UK Membership certificate. They never stated that the  PGDACR course will be awarded certificate from UGC recognized University along with additional certificate from Cranfield University UK.  They also denied  that the PGDACR is being awarded by the PRIST University under collaboration mode. The PGDACR course has  no relevance with any University. They also stated it was required to provide placement assistance which it provided to 100% students. They engaged the services of senior Pharmacological experts/Doctors. This is the only institute giving hands on experience in oracle clinical and medical writing software. There is no deficiency in service on their part and hence prayed for dismissal of the above complaints.

5)       During the course of enquiry before the District Forum, in order to prove their   case, the complainants  filed their   evidence affidavit and got marked Ex.A1 to A-19 and the opposite party filed Evidence Affidavit and marked Ex. B1 to B50 in all the above four complaints.

6)       The District Forum, after considering the material available on record,  directed the opposite party to refund the fee of  Rs.2,90,000/- paid by each complainant, to pay compensation of Rs.70,000/- and costs of Rs.5,000/- within 30 days in each of the above cases.

 

7)       Aggrieved by the said orders, the appellant/opposite party preferred these appeals before this Commission.

8)       Heard the counsel for the Appellant/opposite party. No representation for respondents/complainants for the last one year.

 
9)       The points that arise for consideration are,  

 

(i)       Whether the impugned order as passed by the District Forum suffers from any error or irregularity or whether it is liable to be set aside, modified or interfered with, in any manner?  

 

(ii)      To what relief ? 

 

10) Point No.1 : 

 

We have heard and perused the contentions and evidence put forth by both sides. Having attracted by  the advertisements propagated  by the appellant/opposite party Institute  by way of pamphlets, brochures, News papers etc., for better faculty, valuable certificates,  recognition of reputed international University and 100% placement within India and outside India  etc., the respondents/complainants joined the appellant/ opposite party Institute for studying PGDACR course by paying requisite fee dreaming that they will get jobs immediately after completion of their course.  They attended the classes and studied  there for about 10 months, written examinations and certificates were issued to them. Then and there only the problem started. After perusing the Certificates, the respondents/complainants observed that the Certificates issued by them would not be useful for government jobs and for further studies and hence   on their complaints, Begumpet police registered FIRs.

 

11)            The respondents/complainants  contended that  despite payment of huge amounts made by them, the appellant/opposite party  did not provide pre-clinical site visits, internet facility and laboratory as promised and  failed to impart proper training and education, valuable certificates  and also  placements.    Despite their promise they did not provide eminent permanent faculty.

 

12)     On the other hand, the appellant/opposite party rebutted the same stating that they never said that their Institute was recognized as alleged by the respondents/opposite parties and contended the respondents/complainants were informed for placement interviews for two times but they did not come forward. Fee once paid is non-refundable under any circumstances. They have provided eminent faculty experts. Their earlier students were successfully employed and their certificate is highly reputed and  accepted by various reputed companies. They further contended that the institute will not be responsible in any way whatsoever for the performance of the student in any examination, interview/job/extra curricular activities etc and cannot take responsibility of giving a job or placement to any student. Recruitment  of the candidate shall solely depend upon the performance of the candidates as such the Institute shall not be liable or responsible  in this behalf in any manner whatsoever. Further they argued that they have conducted classes from 15.10.2008 to 30.07.2009. During a span of 10 long months did not raise even a single issue regarding either the quality of education, syllabus, course content, delivery, qualification and experience of faculty, expertise of the visiting faculty their qualification, experience etc.  teaching methodology.

 

13)     In support of their contention, the respondents/complainants  filed Ex.A-1 news paper advertisement issued by the appellant/opposite party , which,  shows that their students have been appointed by MNCs and  got 100% placements, excellent job opportunities IN USA, Europe, Singapore and India. Further,  therein,  it is printed All qualifications awarded by ICRI, India  are not recognized by AICTE/UG or any other State Act. Similarly Ex. A3 and A6 pamphlets also show luring the students. Ex. B-13 to B17 are seems to be not authenticated. We have perused all the documents marked which show that the appellant/opposite party attracted the students  and collected huge amounts from them exaggerating lucrative jobs and failed to keep their promise made  as per their advertisement. They did not prove  that how many students were recruited through their Institute.

The acts of the appellant/opposite party amounts to deficiency in service and unfair trade practice.  We have further observed that the appellant/opposite party admitted that the respondents/complainants paid an amount of Rs.2,90,000/- each to them. Hence the District Forum directed the appellant/opposite party to refund an amount of Rs.2,90,000/- , Rs.70,000/- towards compensation for mental agony and costs of Rs..5,000/- to each of them.

 

14)     This  Commission on 29.08.2017 observed that the counsel for the Appellant present. No representation for Respondents. Counsel for Appellant submitted  that for the last one year  there  has been no representation for respondents, he also informed that these 4 appeals are part of 24 batch FAs. That  all other Appeals have  already been disposed of  by way of compromise/ Settlement.  However, since the Advocate on record is not representing these four Appeals, they remained unsettled and posted for hearing.  In the circumstances, heard counsel for Appellant. It is deemed that respondents/complainants have no arguments either oral/documentary to advance or file.  Hence, their arguments  are dispensed with. Appeals are  reserved for orders to be passed on similar lines of the 20 Appeals already disposed of.

 

15)     We have observed that those 20 batch matters were settled out of Court in unequivocal terms by way of compromise to refund an amount of Rs.1,50,000/- to each of the respondents/ complainants by the appellant/opposite party.  In view of the docket orders and also in view of the settlement of the dispute in  other 20 batch appeals,  we are inclined to award an amount of Rs.1,50,000/- ( including statutory amount of Rs.25,000/- deposited at the time of filing of the appeal )   to each of the respondents/complainants in each of the above four cases  on similar lines of the other 20 Appeals already disposed of.  This  Commission answered Point No. 1, accordingly.

 

16.     Point No. 2 :

In the result, all the above  four Appeals, i.e., FA 1057/2013, FA 1058/2013, FA 1059/2013 and FA 270/2014 are dismissed and consequently the respective complaints in CC 283/2010, CC  284/2010, CC 286/2010 and CC  292/2010 are allowed in part modifying the impugned orders and directing  the appellant/opposite party to refund an amount of Rs.1,50,000/- ( including statutory amount of Rs.25,000/- deposited at the time of filing of the appeal )   to each of the respondents/complainants in each of the above cases. There shall be no order as to costs. Time for compliance four weeks.
   
                                                                        PRESIDENT                         MEMBER                                                                                                      Dated : 01.09.2017. 

 

 

 

  

 

  

 

  

 

  

 

 

 

               [HON'BLE MR. JUSTICE B. N. RAO NALLA]  PRESIDENT 
     [HON'BLE MR. Sri. PATIL VITHAL RAO]  JUDICIAL MEMBER