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

Poddar Battery Company Pvt. Ltd. vs Hbl Power Systems Ltd. on 1 August, 2019

Cause Title/Judgement-Entry STATE CONSUMER DISPUTES REDRESSAL COMMISSION WEST BENGAL 11A, Mirza Ghalib Street, Kolkata - 700087   Complaint Case No. CC/504/2019 ( Date of Filing : 12 Jul 2019 )   1. Poddar Battery Company Pvt. Ltd. Rep. by its Director, Sri Dinesh Poddar, S/o Lt. Guru Prasad Poddar, R.N. Tagore Road, Ushagram, Asansol, Pin - 713 303. ...........Complainant(s) Versus 1. HBL Power Systems Ltd. Regd. office at 8-2-601, Road no. 10, Banjara Hills, Hyderabad, Telangana, Pin - 500 034. 2. HBL Power Systems Ltd. Sales office at Room no.6,4th Floor, Vasundhara Building, 2/7, Sarat Bose Road, Kolkata, P.O. & P.S. Ballygunge, Pin - 700 020. ............Opp.Party(s)   BEFORE:     HON'BLE MR. SHYAMAL GUPTA PRESIDING MEMBER   HON'BLE MR. UTPAL KUMAR BHATTACHARYA MEMBER   For the Complainant: Mr. Salman Hasan, Advocate For the Opp. Party: Dated : 01 Aug 2019 Final Order / Judgement Order No. 2  This day is fixed for passing order in respect of the admissibility of the case.

Briefly stated, case of the Complainant is that, it took the distributorship of the OP Company for selling their products by entering into an agreement on 13-01-2018.  For this purpose, the Complainant submitted bank guarantee worth Rs. 50,00,000/- to the OPs.  Allegedly, the OPs forcefully sent huge quantities of batteries to the Complainant without its consent. After selling some of the batteries, the Complainant made some payment to the OPs. However, as the OPs intimidated the complainant to cough up more money and the Complainant was flooded with complaints about the poor quality of the sold batteries, the Complainant repeatedly asked the OPs to return the bank guarantee, but in vain.  Allegedly, the OPs even did not take back the unsold batteries from the godown of the Complainant for months together.  Also, business relations between the parties took a beating due to hostile attitude of the OPs  In such circumstances, this complaint case is filed. 

On due scrutiny of the material on record, it turns out that the Complainant is a Private Limited Company, who took the distributorship of the OP Company for marketing/selling their products.  It is quite clear from the nature of business as well as the bone of contention between the parties that the present case is not maintainable under the Consumer Protection Act, 1986

Being a distributor, the Complainant did not hire the services of the OPs against due consideration; rather it was the other way round.  Further, there is no element of earning livelihood by means of self-employment present in this case.  The dispute between the parties is plain simpliciter a commercial dispute.

Accordingly, we refuse to admit this case.  Consequent thereof, the case stands dismissed being not maintainable.           [HON'BLE MR. SHYAMAL GUPTA] PRESIDING MEMBER   [HON'BLE MR. UTPAL KUMAR BHATTACHARYA] MEMBER