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 4, Cited by 0]

State Consumer Disputes Redressal Commission

The Sub-Post Master And Others ... vs The Jampeta Co-Operative Urban Bank ... on 29 June, 2009

  
 
 
 
 
 
 A
  
 







 



 

BEFORE THE A.P. STATE CONSUMER DISPUTES REDRESSAL
COMMISSION 

 

AT   HYDERABAD. 

 

   

 

 F.A. 677/2006
against CC 219/2005, Dist. Forum,   Rajahmundry
 

 

   

 

Between: 

 

  

 

1) The Sub-Post Master 

 

Danavaipeta
Post Office 

 

Danavaipeta 

 

Rajahmundry-533
103. 

 

  

 

2) The Superintendent of Post Offices 

 

Rajahumundry
Division 

 

  Rajahmundry.  *** Appellants/ 

 

 Ops.
 

 

And 

 

The
Jampeta Co-operative Urban Bank Ltd. 

 

Rep.
by its Secretary 

 

No.
46-8, Jampeta 

 

Rajuhmundry-
533 101.  *** Respondent/ 

 

 Complainant.
 

 

  

 

Counsel
for the Appellants: Mr.
V. Vinod Kumar  

 

Counsel
for the Resp: Served.
 

 

  

 

 F.A. 911/2006
against CC 235/2005, Dist. Forum,   Rajahmundry  

 

   

 

Between: 

 

  

 

1) The Sub-Post Master 

 

Danavaipeta
Post Office 

 

Danavaipeta 

 

Rajahmundry-533
103. 

 

  

 

2) The Superintendent of Post Offices 

 

Rajahumundry
Division 

 

  Rajahmundry.  *** Appellants/ 

 

 Ops.  

 

And 

 

The
Jampeta Co-operative Urban Bank Ltd. 

 

Rep.
by its Secretary 

 

No.
46-8, Jampeta 

 

Rajuhmundry-533
101.  *** Respondent/ 

 

 Complainant.
 

 

  

 

Counsel
for the Appellants: Mr. V. Vinod Kumar  

 

Counsel
for the Resp: Served.
 

 

  

 

  
HONBLE SRI JUSTICE D. APPA RAO, PRESIDENT  

 

& 

 

  SMT. M. SHREESHA, MEMBER 
 

MONDAY, THIS THE TWENTY NINTH DAY OF JUNE TWO THOUSAND NINE     Oral Order: (Per Honble Justice D. Appa Rao, President)   *****          

1) These two appeals are preferred by postal department against the order of the Dist. Forum in separate C.Ds obviously in view of the fact that both matters in between the same parties pertain to same subject matter viz., payment of amount covered under Kisan Vikas Patras (KVPs).

 

2) The complainant a Co-operative Urban Bank Ltd., purchased two KVPs for Rs. 10,000/- on 31.8.1996 (C.D. No. 219/2005) and two KVPs for Rs. 50,000/- each on 24.10.1995 and two KVPs for Rs. 50,000/- each on 13.12.1995 (C.D. No. 235/2005). The maturity value to be paid after 5-1/2 years. After expiry of the maturity period when the amount was demanded they paid only Rs. 20,000/- as against Rs. 40,000/- and Rs. 2 lakhs as against Rs. 4 lakhs. . Despite their notice they did not pay. Therefore, it claimed the amount covered under the KVPs with interest @ 24% p.a., besides compensation of Rs. 10,000/- and costs.

 

3) The appellant postal department resisted the case.

While admitting issuance of KVPs of denomination of Rs.

10,000/- and Rs. 50,000/- each and that the complainant had approached for the amount after the period of maturity it alleged that they could not be paid as they were purchased in contravention of rules. It made clear that the bank is not entitled to any interest. It had agreed to take payment of face value of the KVPs pending clarification from the Ministry of Finance, Government of India. The rules permit for purchase of KVPs by individuals. The co-operative bank agreed to abide by the KVP Rules, 1988 while taking the said certificates. They have categorically informed when they approached through a Consumer Welfare Association. The Ministry of Finance by letter Dt. 20.4.2004 clarified stating that the complainant was entitled for the face value of the certificate which was already paid and not entitled to interest. Therefore, it prayed for dismissal of the complaint.

     

4) The complainant in proof of its case filed the affidavit evidence of its Secretary-in-charge. The complainant did not file any documents, whereas the appellants filed relevant correspondence besides various circulars marked as Exs.

B1 to B5.

 

5) The Dist. Forum after considering the evidence placed on record and following the decision of National Commission in The Post Master General, H.P., Circle & Others Vs. The Khanyara Co-operative Forest Society Ltd reported in 2005 (3) 10 (NC) opined that the complainant is entitled to interest @ 12% p.a., from the date of maturity till the date of payment together with costs of Rs. 500/- each.

 

6) Aggrieved by the said decision the postal department/respondent preferred these appeals contending that the Dist. Forum did not appreciate the facts or law in correct perspective. It ought to have noticed that the very purchase of KVPs by the co-operative bank is contrary to rules notified by the Ministry of Finance , Government of India, and therefore not entitled to interest. The Supreme Court in Post Master, Dargamitta HPO, Nellore Vs. Raja Prameelamma, (SLP (Civil) No. 38/1995) opined that the contract viz., purchase of certificates was contrary to the terms notified by the Government of India and therefore not entitled to any interest. There is no deficiency of service on its part as defined u/s 2(g) of the Consumer Protection Act. Therefore it prayed that the order under appeals be set-side.

 

7) The point that arises for consideration is whether the complainant/bank is entitled to interest from the date of maturity of KVPs till the date of payment?.

       

8) It is not in dispute that the complainant co-operative bank purchased two KVPs for Rs. 10,000/- on 31.8.1996 (C.D. No. 219/2005) and two KVPs for Rs. 50,000/- each on 24.10.1995 and two KVPs for Rs. 50,000/- each on 13.12.1995 (C.D. No. 235/2005). The maturity value being Rs. 20,000/- and Rs. 1 lakh respectively to be paid after 5-1/2 years. When they were presented after the maturity date, the appellant post office denied payment of the value on the ground that they were purchased contrary to the rules, therefore not entitled to maturity value besides interest. It is not in dispute that appellant post office paid the amount shown on the KVPs, however refused to pay maturity value with interest on the ground that they were purchased contrary to the rules.

 

9) Kisan Vikas Patra Rules, 1988 issued vide Government of India, Ministry of Finance (DEA) Notification No. GSR 370(E) Dt.

23.3.1988 and further amended from time to time invoking the powers conferred by Section 12 of Government Savings Certificates Act, 1959 (46 of 1959). Relevant rule, Rule No. 6 reads as follows :

 
6. Types of certificates and issue thereof: (1) The certificate shall be of the following types, namely :
(a) Single Holder Type Certificates;
(b) Joint A Type Certificates and ( c ) Joint B Type Certificates;
(2) (a) A Single Holder Type Certificate may be issued to :-
(i) An adult for himself or on behalf of a minor or to a minor
(ii) a Trust.

(Rule amended vide MOF (DEA) Notification No. GSR 119(E) Dt. 8.3.95 effective from 1.4.1995.

         

10) Rule 13 of the KVP Rules clarifies that any certificates if purchased or acquired in contravention of above rules, interest shall not be paid by the postal department. The Gujarat High Court in Special Civil Application No. 2877/2003 by judgement Dt. 14.7.2004 while interpreting Rule 6 and 13 of the KVP Rules opined that :

 
The provision to Rule 13 of the Rules of 1988 is also of no help to the complainant. A plain reading of the proviso to Rule 13 presupposes that there must be a legal holder of Kisan Vikas Patra and thereafter the Central Government must be satisfied that any purchase of acquisition of Kisan Vikas Patra is due to a bonafide error on the part of the holder thereof, it may award payment of simple interest on the face value of the certificate. Thus for applicability of the proviso to Rule 13 of the Rules of 1988, there must be authorised, proper and regular holder as per Kisan Vikas Patra Rules, 1988 and there may be a bonafide error of such legal holder of Kisan Vikas Patra in purchase of certificate. For example :
If certificates are purchased of the amount than maximum limit prescribed under the Rules or there may be irregularity in issuing fresh certificates in lieu of purchase of old certificates, (Under Rule 12 of the Rules of 1988) or there may be an irregularity of holding of certificate of either type A or type B as referred to in Rule 6 of the Rules. Such type of irregularity committed in purchase or holding of Kisan Vikas Patra by legally authorised holder thereof, then only, he will be entitled to benefit of proviso to Rule 13 of Kisan Vikas Patra Rules, 1988.
             
11) In the instant case the co-operative bank cannot hold or acquire Kisan Vikas Patra and it is not a legal and authorised holder of Kisan Vikas Patra. Therefore, it is not entitled to benefit of interest as per Rule 13 not it is entitled to get the benefit of simple interest at the rate prevailing under Post Office Savings Account Rules, 1981. In short, the complainant is not entitled to get the benefit under the main part of Rule 13 nor under the proviso thereof.
 

12) Further, Gujarat High Court in Special Civil Application No. 7913/90 wherein National Savings Certificates were purchased by an association of persons in which case the Court by judgement Dt. 23.6.2004 held that the Central Government has maintained consistency in both, NSC (VI Issue) Rules, 1981 and KVP Rules, 1988 and in none of the case, if the petitioner is not entitled to hold the certificates, then the said petitioner shall also not be entitled to earn the interest thereupon. There is hardly any scope of taking any deviation departure from clear, unambiguous and unequivocal provisions of KVP rules. What is prohibited by Rules cannot be permitted by this Court.

 

13) Rule 6 does not permit the co-operative bank to purchase KVPs. They were purchased on 24.10.1995, 13.12.1995 and 31.8.1996.

 

14) Honble Supreme Court of India in The Post Master, Dargamitta, HPO, Nellore Vs. Ms. Raja Prameelamma in SLP (Civil) No. 38/1995 held that if NSCs were given contrary to the rules, it does not become a contract binding the Government of India being unlawful and void. It cannot be said that there was deficiency of service either in terms of the law or in terms of the contract as defined in section 2(1)(g) of the Consumer Protection Act.

       

15) At the cost of repetition, we may state that when the co-operative bank had purchased the KVPs contrary to the rules, it cannot turn round and claim maturity amount. It should not be permitted to contend that by virtue of deposit, the post office might have earned amounts and would amount to unlawful enrichment and therefore liable to pay the amount.

 

16) In the light of findings of the Supreme Court in categorical terms, when the purchase itself is illegal and irregular the co-operative bank is not entitled to the amount claimed. The rules are very clear and unambiguous. What is prohibited by the rules cannot be permitted by this Commission.

 

17) None-the-less the co-operative bank is entitled to get back the principal amount of Rs. 10,000/- and Rs. 50,000/- only under each of the bond. The complainant is not entitled to either maturity value or subsequent interest  

18) In the result the appeals are allowed, consequently the order of the Dist. Forum in C. C. No. 219/2005 and C.C. No. 235/2005 is set-aside. Since the appellant had already paid the value covered under KVPs the complainant is not entitled to any more amount either maturity value or subsequent interest. Consequently complaints C. C. No. 219/2005 and C.C. No. 235/2005 are dismissed However, in the circumstances of the case each party to bear its own costs.

 

1) _______________________________ PRESIDENT        

2) ________________________________ MEMBER   Dt. 29.

06. 2009.