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 0]

State Consumer Disputes Redressal Commission

Jaya Sandal Estates, And Another ... vs Alapati Naga Srinivasa Rao Prakasam on 31 August, 2009

  
 
 
 
 
 
 BEFORE THE A





 

 



 

BEFORE THE ADDITIONAL BENCH OF A.P.STATE CONSUMER DISPUTES REDRESSAL
COMMISSION:HYDERABAD. 

 

   

 

 FA.No.94/2009 against
in C.C.No.97/2006, District Forum, Prakasam at Ongole.  

 

  

 

Between: 

 

  

 

1. Jaya Sandal Estates,
Regd.Office 

 

 At Inkollu, rep. by its  

 

 Managing Partner K.Babu Rao, 

 

 D.No.5-41, Prakasam District. 

 

  

 

2. K. Babu Rao, Managing
Partner of 

 

 Jaya Sandal Estates, aged about 52 

 

 Years, Hindu, Business, 

 

 College Road, Inkollu, 

 

 Prakasam Dist.,  .Appellants/ 

 

   Opp.parties. 

 

And 

 

  

 

Alapati Naga Srinivasa
Rao, S/o.Nageswara 

 

Rao, aged 40 years, Hindu,
Business, 

 

R/o.Chirala, rep. by SPA
Agent, 

 

Y.Madhana Sudhakara
Krishna 

 

S/o.late
Phanibhushanachari, 

 

Aged about 43 years,
Goldsmith, 

 

Near Pattabhi Sweets, 

 

R/o.Chirala, Prakasam
District.   Respondent/ 

 

 Complainant 

 

Counsel for the Appellant: Mr.K.Naga Prasad. 

 


 

 

Counsel for the Respondents. Mr.M.Ramgopal Reddy  

 

  

 

  QUORUM:SRI
SYED ABDULLAH, MEMBER. 

 

AND 

 

SRI
K.SATYANAND, MEMBER.  

 

  

 

MONDAY, THE THIRTY FIRST DAY OF AUGUST, 

 

TWO
THOUSAND NINE 

 

  

 

ORAL
ORDER:

(Per Sri K.Satyanand, Hon'ble Member .) *** This is an appeal filed by the opposite parties against whom the District Forum passed an order to pay the amount as claimed by the complainant.

The facts of the case are as under:

The opposite parties, a partnership firm and its managing partner floated a scheme under which they accepted investment by public in Rs.1,000/- bonds promising to grow sandal wood and red sandal trees and handover to each bond holder at the rate of one each of the two varieties against each bond of Rs.1000/- stipulating the period of maturity of 126 months. The complainant claimed to have taken two such bonds dated 30-12-1999.

On the reverse of the bond pre-term redemption on suspicion at the end of 13 months, 37 months and 61 months with proceeds scaled down commiseratively was also promised. Having grown suspicious, the complainant claimed to have approached the opposite parties in order to encash the bonds after 61 months and claimed Rs.3,000/- per each bond. It is the complaint of the complainant that the opposite parties postponed and finally evaded to accede to his request. Hence the complaint.

The opposite parties filed common counter and asserted that the claim of the complainant was satisfied as far back as on 10-1-2001 under receipt though it was added that the complainant excused himself from surrendering the bonds stating that he left them at the house. The earlier demands for return of discharged bonds were not complied with.

The opposite parties further averred that they realized the trick only after they received summons in the complaint and therefore, they without loosing any more time issued a legal notice calling upon the complainant to surrender the bonds lest face legal action on the ground of discharge of liability long back. The opposite parties pressed for the dismissal of the complaint.

In support of the case of the complainant, he examined P.W.1 (the G.P.A.) and 2 (the complainant) and marked documents as Exs.A1 to A3. The opposite parties did filed the affidavit of opposite party No.2 and also filed Ex.B1 stated to be the receipt passed by the complainant bond holder dated 10-1-2001 and the copy of the legal notice allegedly given on behalf of the opposite parties to the complainant.

It seems during the enquiry, the complainant filed an application to refer the signature on Ex.B1 to a handwriting expert. Though it was allowed, further steps were abandoned.

The opposite parties also filed a petition to cross-examine P.Ws.1 and 2 and the some other person. It appears that the District Forum dismissed the said petition.

Eventually on a consideration of the evidence adduced on either side, the District Forum disbelieved Ex.B1 receipt resorting to ocular comparison of the signature on Ex.B1 with the signature of the executant of G.P.A. and the signature of the complainant himself on his deposition as P.W.2. It also remarked that when the complainant disputed signature on Ex.B1 the burden of proving the discharge through Ex.B1 squarely lies on the opposite parties who filed the discharge voucher and consequently upheld the claim and passed the order under appeal against the opposite parties.

In this appeal, the opposite parties assailed the order in question on the following among other grounds.

The District Forum went wrong in evaluation the evidence assuming the role of an expert. It failed to see that the complainant failed to take steps to send Ex.B1 to handwriting expert.

Heard the counsel on both sides.

The points that arise for consideration is whether the order of the District Forum suffers from any illegality or irregularity or infirmity?

The basic facts are not in dispute. The complainant invested money and obtained bonds issued by the opposite parties by virtue of which act, they answer the description of a financial service provider making the complainant in in turn a consumer within the meaning of C.P.Act.

As service provider, the opposite parties, are under an obligation to honour and do according to the terms set out on the reverse of the bonds Exs.A1 and A2. The moment the investor grows suspicious he gets a right to encash the bonds. It was how the complainant too demanded encashment. Answering the claim the opposite parties pleaded discharge under Ex.B1. Ex.B2 legal notice has no probative value as it was admittedly issued after receiving notices in the consumer complaint. Ex.B1 was dated 10-1-2001. There is an important circumstance that casts a heavy doubt on the story of discharge propounded by the opposite parties especially when the complainant (P.W.2) stated on oath that Ex.B1 was false.

The term on reverse of the bond clearly dictate that the encashment has to be effected on the surrender of the bond.

It is unimaginable how a businessman would part with an amount without the compliance of an essential formality.

This suspicious circumstance is all the more compounded by the lack of proof of intermittent demands for return of the bonds referred to in Ex.B2 which in itself has all the sings of an after thought.

The opposite parties tried to take some advantage of two circumstances believing that they approximate to the weak points of the complainant. They tried to contend that the complainant rolled back after taking initiative to refer Ex.B1 to expert and therefore an adverse inference has to be taken against him.

This amounts to looking at things upside down. The initial burden of proving the genuineness of the complainants signature on Ex.B1 in the force of a denial by the complainant squarely rests on the part relying upon Ex.B1 to prove discharge. Perhaps realizing this position of law in his favour, the complainant might have backed out from such exercise.

Similarly the insistence upon the so called deprivation of an opportunity to them to cross examine P.W.1 and 2 is equally untenable as recourse cross examination in Consumer Forum is guided by the dicta contained in J.J.Merchants case before the Honble Supreme Court and many more in that row. No body prevented him from serving questions of cross examination as commended by the Honble Supreme Court. Thus the lapses and infirmities in the evidence of the opposite parties unmistakably suggest that the discharge pleaded remained disproved. For the reasons stated above, we do not see any merits in the appeal.

Accordingly the appeal is dismissed with costs in a sum of Rs.1,000/-. The opposite parties are allowed a time of six weeks to comply with the orders of the District Forum and also to pay the costs imposed by this order.

 

MEMBER.

MEMBER Dated 31-8-2009