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

Mr. M. L. Agarwal, S/O Late Sri G. R. ... vs The Manager, Mrf Limited, Hyderabad And ... on 10 February, 2012

  
 
 
 
 
 
  
 
 
 

 
 







 



 

A. 
P.
STATE CONSUMER DISPUTES REDRESSAL COMMISSION : AT   HYDERABAD 

 

  

 

 FA 731/2008 against CC 101/2006 on the file of the
District Forum I,   Hyderabad.  

 

  

 

Between : 

 

  

 

Mr.
M. L. Agarwal, S/o Late Sri G. R. Agarwal, 

 

Aged
about 72 years, Occ : Business,  

 

R/o
2-1-113, Tobacco Bazar  

 

Secunderabad
 500 003 (A.P.) ..Appellant/complainant 

 

  

 

And 

 

  

 

1. The Manager, MRF Limited 

 

5-8-328/2,   Chapel Road, P. O. Box No.200 

 

Nampally,   Hyderabad  500 001(A.P.)
.. Respondent/Opp. Party No.1 

 

  

 
  The Manager, M. G.
     Tyres 


 

1, Alkarim Trade Centre, 

 

Ranigunj, Secunderabad  500 003 (AP) .. Respondent/OP.
no.2  

 

  

 

  

 

  

 

  

 

Counsel
for the Appellant   : Mr. G. Venkata Swamy Goud 

 

  

 

Counsel
for the Respondent  : M/s.
J. Prabhakar  

 

  

 

  

 

  

 

Coram  ;  

 

 Sri R.
Lakshminarasimha Rao Honble Member 
 

And Sri T. Ashok Kumar .. Honble Member     Friday, the Tenth Day of February Two Thousand Twelve     Oral Order : ( As per Sri T. Ashok Kumar , Honble Member )   ****    

1. This is an appeal preferred by the unsuccessful complainant against the orders dated 29.04.2008 in CC No. 101/2006 passed by the District Forum I, Hyderabad.

For convenience sake, the parties as arrayed in the complaint are referred to here under :

 
2. CC 101/2006 and C. C. No. 814/2006 were disposed of by District Forum I, Hyderabad vide common order dated 29.04.2008 and since in this Apeal we are concerned with only dismissal of CC 101/2006. Therefore the facts of the said complaint are described as under :
 
3. The complainant purchased Ten MRE Tyres were purchased from OP under cash Bill No. 82 dated 08.06.2004 for Rs.89,650/-. The description of the said tyres is as follows :1000 x 20 x 16 MRF Super-lug and Super Millar and No : (1) 5E 22-2294953 (2) 5E 210274953 (3) 30585234953 (4) 30865744953 (5) 30333484943 (6) 30865724953 (7) 3059229453 (8) 30040455054 (9) 30005125054 (10) 30065744953. All the ten tyres were worn out and became flat and 1 tyre No. 30333484943 has bursted after running only 35,000 kms as against assurance and guarantee of 80,000 kms and upto groove of the tyre/4 years from any manufacturing defects.

Therefore, the complainant made a complaint to OPs on 03.09.2004 which was acknowledged by OP No. 1 on 03.09.2004 vide letter no. MA/6400 to replace all ten defective tyres with real tyres of same size and company or pay the cost of (10) defective tyres with interest at 24% PA but there was no response from OPs. Subsequently, also he addressed letters but invain and that all the said lapses on the part of OP amount to deficiency in service and unfair trade practice and hence the complaint to direct OPs for such replacement of new tyres or pay Rs.80,685/- with interest frin 6.2.2004 at 24% PA towards costs of the tyres and all other incidental charges and compensation.

 

4. OP filed written version denying the allegations made in the complaint and disputing the claim. The gist of the said version is that the complainant had fitted tyres and used them for commercial purpose and therefore he is not a consume within the meaning of the Consumer Protection Act. The serial numbers of the tyrs bearing No.s 305855234953 and 305922945 were not manufactured by them. In response to their letters dt. 3.9.2004 and 13.9.2004, the complainant had sent only one tyre bearing No. 30333484953 on 6.10.2004 and no further details are given with regard to the remaining nine tyres. It was also contended by OP that out of Ten tyres, referred to in the complaint, he produced only five tyres for the inspection by the OP, i.e., serial nos. (1) 30005125054 (2) 30585234953 (3) 30865724953 (4) 30865744953 (5) 30592294953 and that the same were inspected by Technical Service Engineer of OP and that after such an inspection it was found that five tyres were free from manufacturing defect and the remaining tyres were not produced for inspection and they have been damaged due to uneven service center wear caused due to prolonged usage of the tyre in an over inflated condition and bad maintenance and there is no manufacturing defect at all in the said tyres one tyre bearing No. 30333484953 was replaced and that OP had sent a reply dt.17.3.2005 to the complainant requesting for inspection of the tyres but he did not forward all the tyres. It is further pleaded by OP that the life of the tyres depends on many factors such as terrain, driving habits, tyre inflation pressure, load, speed, operation and that whenever OP receives complaints about tyres the customer has to personally bring the tyres and hand over it who in turn will send the same to nearest office of the OP for inspection at its expenses and the defective tyres will be examined by Technical service personnel to find out whether there is any manufacturing defect or not and that inspection report will be prepared and copies there of will be sent to the customer and that the complainant did not give any opportunity for such an inspection in spite of the request and that unless remaining tyres are examined by technical service Engineer, the OP will not be in a position to ascertain the damages which are due to manufacturing defect and that tyres being rubber product it cannot be of fool proof impacts with external objects and that the complaint was filed to harass the OP and that there is no negligence or deficiency in service and thus prayed to dismiss the complaint.

 

5. Having considered the evidence affidavits and documents filed in this case, the District Forum dismissed the complaint.

 

6. Feeling aggrieved with the said finding, the unsuccessful complainant filed this appeal on several grounds and mainly contended that the lapses on the part of OP amounts to deficiency in service and that the District Forum did not appreciate the case of the complainant in a right manner and that District Forum failed to understand the scope of S.12 of C. P. Act and that the unilateral report of Technical Service Engineer of OP cannot be treated as genuine and that total tyres were given and not 5 ( five) tyres as alleged and thus prayed to allow the appeal and set aside the impugned order.

 

7. Inspite of several chances no arguments were advanced on both sides and therefore reserved the matter for orders on the available material.

 

8. Now the point for consideration is, whether the order of the District Forum is sustainable ?

 

9. Assigning cogent reasons the District Consumer Forum held that the complainant is a consumer within the meaning of the Act and there are no grounds to take a different view in the said context.

 

10. Point :

There is no dispute between the parties to the proceedings about the complainant purchasing eight Tyres described by him in the complaint vide Ex. A1 and Ex. A2 bills from OP for consideration mentioned in the said documents. According to the complainant, the said tyres were quite defective and that in spite of his demand they were not replaced or value there of not paid with interest and that acts of OP amount to deficiency in service and unfair trade practice and therefore OP is liable to answer his claim made in the complaint and on the other hand the contention of OP is that the complainant did not establish with believable evidence that there was manufacturing defect in the tyres and therefore he is not entitled for any reliefs as prayed for. Burden is on the complainant to prove his case to get the reliefs claimed by him in his complaint. As rightly observed by the District Consumer Forum, in view of the provisions of Sec. 13 (1)(c) of the C. P. Act where the complainant alleges defects in the purchased goods it cannot be determined without proper analysis or test of the goods. In such cases, the complainant shall make a request with District Forum for sending the alleged defective goods sample duly to the appropriate laboratory for analysis and report to know whether the goods in question suffered from any manufacturing defects calling for such a report within 45 days of the request of the reference ( sample) and the required fee/charges have to be paid by him. No such steps were taken by the complainant. The order under appeal discloses that both sides expressed that the Rubber Technology laboratory is located in Kerala State and that it consumes a lot of time for securing a report from the far end and thus both sides have wanted to suggest name of a local engineer who is having qualification and experience in such a field but failed to secure the reference of any expert and get the tyres tested by him. It appears that they did not show any interest in the said aspect and thus requested the District Forum to decide the case on merits on the available evidence. In such circumstances, the District Forum was constrained to consider the test report of the Technical expert of OP (in B-series ) and therefore no fault can be found on the Forum in the said context. Even after such a report, the complainant did not take steps to send the tyres to appropriate laboratory. He should have retained the tyres with him and file an application before this Commission to refer the same to technical expert but did not do so. According to OP, only five tyres were produced and that after required test it was opined that there was no manufacturing defect in the tyres and in such circumstances it has to be held that the tyres had no manufacturing defects. Therefore, the comment on affidavit of Mr. Vijaya Pershad by the complainant could not be appreciated in his favour. In all fairness, op also filed IA 359/2007 and IA 332/2007 in District Consumer Forum to direct the complainant to send the alleged tyres to the appropriate laboratory for report but the complainant did not do so. As rightly contended by the OP, the life of the tyres depends on many factors such as terrain, driving habits, tyre inflation pressure, load speed operation etc and there is no evidence in the said context in favour of the complainant from the drivers etc. rebutting the said contention of the OP. Possibility of wear and tear if any depending on the said factors cannot be ruled out.
The complainant failed to substantiate his case with dependable evidence and hence the appeal is devoid of merit and liable to be dismissed. The appeal in FA 730/2008 filed against the common orders in CC 814/2006 was dismissed vide orders dated 14.11.2011 on similar discussion and grounds by this Commission.
 

11 In the result, the appeal is dismissed and the order of the District Forum is confirmed. No costs.

 

MEMBER   MEMBER DATED 10.02.2012