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 18]

National Consumer Disputes Redressal

Sukhvinder Singh vs Classic Automobile & Anr. on 6 November, 2012

  
 
 
 
 
 
 NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION

 
 





 

 



 

NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION 

 

 NEW
DELHI  

 

  

 

  

  REVISION
PETITION NO.  3973 OF 2012 

 

(Against
the order dated 19.07.2012 in First Appeal No. 346 of 2009 of 

 

the
Jharkhand State Consumer Disputes Redressal
Commission, Ranchi) 

 

Sukhvinder Singh 

 S/o
Mulukh Singh 

 

R/o Junkundan
Pathak, 

 

P.O. & P.S. Chirkuna 

 

District Dhanbad 

 

Jharkhand ...
Petitioner 

   

 Versus 

 

  

 

1. Classic Automobile 

 


Shashtri Nagar,  

 


P.O. Dhanbad, 

 


Jharkhand 

 

  

 

2. Tata Motors Ltd. 

 


Registered office at 

 


Bombay House, 24, 

 


Homi Modi Street, 

 


Mumbai, Maharashtra   ... Respondents 

 

   

  REVISION PETITION NO.  3974 OF 2012 

 

(Against the order dated 19.07.2012 in First
Appeal No. 350 of 2009 of the  

 

Jharkhand
State Consumer Disputes Redressal Commission, Ranchi ) 

 

  

 Sukhvinder Singh 

 

S/o Mulukh
Singh 

 

R/o Junkundan
Pathak, 

 

P.O. & P.S. Chirkuna 

 

District Dhanbad 

 

Jharkhand ...
Petitioner 

   

 Versus 

 

  

 

1. Tata Motors Ltd. 

 


Registered office at 

 


Bombay House, 24, 

 


Homi Modi Street, 

 


Mumbai, Maharashtra  

 

  

 

2. Classic Automobile 

 


Shashtri Nagar,  

 


P.O. Dhanbad, 

 


Jharkhand    ...
Respondents 

 

 BEFORE: 

 

  HON'BLE
MR. JUSTICE J.M. MALIK, PRESIDING MEMBER 

 

 HONBLE MR.
VINAY KUMAR, MEMBER 

 

  

 For the Petitioner  :
Mr. Hasan Anzar,
Advocate  

 

  

 Pronounced on : 6th November, 2012

 

   

 ORDER 
 

JUSTICE J. M. MALIK, PRESIDING MEMBER

1. This order shall decide both the revision petitions filed by Sukhvinder Singh, the car owner. According to him, there was manufacturing defect in his newly purchased Indigo Dicor car on 12.02.2008 from Classic Auto Mobile Authorised Dealer, OP-1, of TATA Motors Ltd., OP-2. It is alleged that the car has manufacturing defect due to over heating of the car.

Since those defects were not removed or the new car was not replaced, therefore, a complaint was filed before the District Consumer Forum.

2. The District Consumer Forum directed that Classic Auto Mobile Authorised Dealer would replace the vehicle of the complainant by new one with the consultation of Tata Motors, opposite party of the same price alongwith Rs.20,000/- as compensation or cost of Rs.5,000/- to be paid by the opposite party to the complainant. It further held that both the opposite parties are jointly and severally liable for the said damage.

3. Aggrieved by this order, the opposite parties filed first appeals before the State Commission. The State Commission accepted the appeals on the ground that the lower forum did not consider the service record and placed reliance on oral submissions. The State Commission opined that in such a case, the opinion of an automobile expert was essential. It was also observed that the car was running more than 10000 kms.

In 5 months time, over heating of car engine appears unlikely.

4. We have heard the learned counsel for the petitioner at the time of admission of this petition. He has invited our attention towards two authorities of this Commission reported in the case of Nachiket P. Shirgaonkar vs. Pandit Automotive Ltd. & Anr.

II(2008) CPJ 308 (NC) and Kinetic Motor Co. Ltd. & Anr. Vs. Shiv Charan Negi IV (2007) CPJ 167.

5. In order to prove that there was a defect in the car of the complainant, the petitioner has invited our attention towards annexure P-4, service history which mentions :

Complaints (Complaint Code, Complaint Description, Repeat complaint(Y/N), Customer Voice A1, engine overheating, N, Over heating D9, Type wear high, N, Jobs (Job code, Job Description, Remarks, Billing Type, Subcontracted (Y/N), Status) 203000, thermostat remove & install-renew gasket, THERMOSTATE VALVE ASSY CHANGE, WARRANTY-3003230-SHASTRINGR, N, Invoiced 401040, front wheel alignment, check and adjust, PAID-3003230-SHASTRINGR, N, Invoiced  

6. The District Forum has placed reliance only on the affidavit of the respondent. To our mind this much evidence is exiguous. The service history only reveals that there was overheating which defect was removed.

The above stated authorities hardly dovetail with the facts of this case. There is no evidence except P-4 that the vehicle became defective again. The above said judgments are not applicable to the present case. The observation made by the State Commission assumes importance. The report of expert was essential or some other evidence showing manufacturing defect should have been adduced. The mere fact that the vehicle was taken to the service station for one or two times does not ipso fact prove the manufacturing defect. Due to lack of evidence, the value of the petitioners case evanesces.

7. Both the revision petitions are ill-founded and therefore, the same are dismissed in limini.

RP/3974/2012 Sd/-.

(J. M. MALIK, J.) PRESIDING MEMBER Sd/-

(VINAY KUMAR) MEMBER Naresh/reserved