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 5]

National Consumer Disputes Redressal

D. Shankar vs M/S. Gopi Agencies on 13 July, 2010

  
 
 
 
 
 
 NATIONAL CONSUME DISPUTES REDRESSAL COMMISSION





 

 



 

NATIONAL CONSUME DISPUTES
REDRESSAL COMMISSION

 

 NEW DELHI 

 FIRST APPEAL No. 57 OF 2006

 

(Against the Order dated
08.04.2003 of the Karnataka State Consumer Disputes Redressal Commission,
Bangalore in Complaint Cases no. 53 and 54 of 1995) 

 

  

 

D. Shankar 

 

House No. 45, 3rd Main
3rd Cross 

 

Ramaiah Hospital Road,
Ashwathnagar  Appellant 

 

R. M. V. 2nd Stage 

 

Bangalore  560 094 

 

  

 

versus 

 

  

 

1. The Proprietor 

 

M/s Gopi Agencies 

 

No. 13/54, Royan Circle 

 

Chamrajpet 

 

Bangalore  560 018 

 

  

 

2. The New India Assurance Company
Limited  Respondents 

 

No. 2-B, Unity Building Annex 

 

Bangalore  560 027 

 

  

 

3. The Manager, Indian Oil
Corporation Limited 

 

4th Floor, Unity
Building 

 

J. C. Road 

 

Bangalore  560 002 

 

  

 

 BEFORE: 

 

Honble Mr. Justice R. C. Jain  Presiding Member 

 

Honble Mr. Anupam Dasgupta  Member 

 

  

 

For the Appellant  Ms Reetu Sharma Kathuria, Advocate 

 

  Amicus Curiae 

 

For Respondents no. 1 and 2 
NEMO 

 

For Respondent no. 3  Mr. Mr. G. S. Mani, Advocate 

 

  Mr. B. S. Sharma, Advocate 

  



 

 Dated 13th JULY 2010 

 

 ORDER 

Anupam Dasgupta   This appeal assails the order dated 08.04.2003 of the Karnataka State Consumer Disputes Redressal Commission, Bangalore (hereafter, the State Commission) in Complaint Cases no. 53 and 54 of 1995, dismissing the complaints filed by the appellant and his daughter. For the sake of convenience, the parties are referred hereafter according to their status before the State Commission.

 

2 (i) The case of the complainants (D. Shankar and his daughter, Sangeetha in two separate complaints) before the State Commission was that the opposite parties (OPs) 1 and 3 (respondents no 1 and 3 before us) were guilty of deficiency in service inasmuch as they supplied defective cooking gas (LPG) equipment, including gas cylinder and regulator because of which there was leakage of the gas and a fire in the house of the complainants/appellants on 21.06.1993 which caused severe burn injuries to Indumathi, the wife of the appellant as well as Sangeetha. Even after treatment at the Victoria Hospital, Bangalore and thereafter at the Christian Medical College (CMC), Vellore, Indumathi expired. Indumathi was also subjected to post mortem examination after she died. Sangeetha, in turn, had to undergo prolonged treatment as an in-patient at the Victoria Hospital for 2 months and thereafter as an outpatient for 9 months because she sustained 14% burn injuries, affecting her face, right hand, shoulder, waist, thighs and legs. The appellant registered a complaint with the local Police Station immediately after the fire accident which was registered by the Police. The Police visited the house and prepared a Panchnama about the incident and also seized the gas cylinder and regulator. After obtaining orders of the competent criminal court, OP 1, however, obtained possession of the said gas cylinder and regulator from the Police and supplied new cylinder, regulator and rubber tubing to the complainant which they were using since then. In the meanwhile, the complainant wrote several times to OPs 1 and 3 to pay compensation for the injuries suffered by his family but there was no response, even after personal visits and issuing a legal notice. This led to D. Shankar and Sangeetha filing separate complaints, claiming compensation, etc., amounting to Rs. 8.44 lakh from all the OPs.

 

(ii) Before the State Commission, all the OPs vehemently contested the allegations in the complaints.

(a)            The main contention of OP 1 was that the complainants gas connection had been transferred to its jurisdiction from another Indane gas distributor in Bangalore in February 1992 and that the complainant had not obtained even one gas cylinder/refill from OP 1 ever since. There was thus no question of supply of any defective goods or deficiency in service on its part. Moreover, in a letter issued to OP 1 on 21.02.1994, D. Shankar had stated that OP 1 was not responsible for the accident that occurred on 21.06.1993 at his house. Hence the complaints were not based on facts and had been filed merely to tarnish the reputation of OP 1 who was a conscientious distributor of OP 3.

(b)            OP 2, on the other hand, accepted that OP 1 was a holder of an insurance policy to indemnify the loss/injury caused, inter alia, to bona fide customers of OP 1. However, according to OP 2, there was no privity of contract between the complainant(s) and OP 2 and hence the complaint(s) was/were not maintainable against OP 2. Further, it was not aware if the complainant (D. Shankar) was a customer of OP 1 and, in any case, the complainant(s) had not alleged any negligence on the part of OP 1 in the supply of gas cylinder and/or deficient service on the latters part. Moreover, neither the Fire Brigade nor the Police raised any suspicion of irregularity/negligence on the part of OP 1. Therefore, according to the terms of the insurance policy of OP 1 with OP 2, the latter was not liable to pay anything to the complainant(s).

(c) Finally, according to OP 3, though the complainant D. Shankar was a holder of an Indane cooking gas connection since 1976, assignment of his connection to OP 1 was made in February 1992 and he did not draw any cylinder/refill from OP 1 ever since. In fact, according to records, the last cylinder was drawn by the complainant from the previous distributor in March 1991. Hence, the complainant had not used an authorised cylinder since then and the cylinder in question (involved in the accident of June 1993) had not been supplied by any distributor of OP 3. Moreover, the complainant had committed a breach of contract with the distributor OP 1, because he had not obtained followed the contract conditions/precautions that are always incorporated on the reverse side of the subscription vouched issued by the distributor whenever a customer for a domestic LPG connection is enrolled. Further, the contractual relationship between OP 3 and any of its distributors was that of principal to principal and not of principal and agent. Hence, deficiency in service, if any, committed by a distributor, including OP 1, leading to injury to a customer attached to that distributor did not fasten any liability, even vicarious, on OP 3 to pay compensation to such a customer. Lastly, the in-house investigations of OP 3 had revealed that the gas leakage occurred because the complainant was using old tubing which had developed a cut/crack.

 

(iii) On considering the pleadings of and evidence and documents produced by the parties, the State Commission passed the order mentioned above. The main point considered by the State Commission was the complainant had not been able to establish that the gas cylinder involved in the fire and consequent burn injuries to his wife and daughter had been drawn from the distributor OP 1 ever since his connection had been attached to the said distributor.

 

3. We have heard Ms Reetu Sharma Kathuria, Advocate who was appointed as Amicus Curiae by this Commission to assist with the case of the complainant/appellant and Mr. G. S. Mani and Mr. B. S. Sharma, Advocates on behalf of OP 3/ respondent 3. None was, however, present on behalf of either OP 1/respondent 1 or OP 2/respondent 2 though written submissions were filed on behalf of OP1 by Mr. M. Veerappa, Advocate who had appeared on behalf OP1 on earlier occasions. Ms Sharma Kathuria and Mr. K. Rajeev, Advocate (who had earlier appeared on behalf of OP 3) have also filed written submissions in support of their arguments.

 

4. Assailing the impugned order, Ms Sharma Kathuria has emphasised that the State Commission erred in relying the on non-drawal of a gas cylinder by the complainant from OP1 to the complete exclusion of all documentary evidence after the accident which were on record and proved the admission of OPs 1 and 3 that D. Shankar was a bona fide customer of these OPs. This admission as well as the individual and joint conduct OPs 1 and 3 and their correspondence after the accident left no doubt about the validity of the complainants case. In this context, Ms Sharma Kathuria has taken us through several documents on record before the State Commission and made the following submissions:

(i)               Letter dated 26.08.1993 written by the Senior Area Manager of OP 3 to the Sub Inspector of Police of Police Station, Chamrajpet this letter began with, Shri D. Shankar, our Indane customer in whose house the LPG accident took place on 21.6.1993 and clearly showed the admission of OP 3 that the complainant was a customer of OP 3 at the time of and after the accident.
(ii)            Letter dated 20.09.1993 written by the Senior Area Manager of OP 3 to the court of the First Additional Chief Metropolitan Magistrate, Bangalore this letter also began with, An LPG accident occurred on 21.6.1993 at our customers premises of Shri D. Shankar .
(iii)          In reply dated 22.04.1994 to the notice sent by the complainants Advocate, the Senior Area Manager of OP 3 had written, inter alia, If at all your claimant wishes to prefer claim/damages, he should take up directly with our distributors insurance company and appeal for reimbursement. However, about a year later, the same Senior Area Manager of OP 3 wrote a letter dated 24.03.1995 to the Divisional Manger of OP 2, in which he stated inter alia, Our distributor M/s Gopi Agencies, Bangalore under whom Shri D. Shankar is being serviced has taken an Insurance Policy through your company for third party liability. .. Therefore, we shall be thankful if you can kindly assist our customer Shri D. Shankar for the claim which he has submitted to your company through our distributor M/s Gopi Agencies, Bangalore.
(iv)          The public liability/product liability claim from, on being issued by OP 2, was filled in by OP 1 and sent to OP 2. This claim form gave full details of the accident, where, when and how it occurred, the nature and description of the injuries suffered by the complainants wife and his daughter, summary accounts of expenditure, etc., exactly as reported by the complainant It also included a certificate, dated 30.12.1994 and signed on behalf of M/s Gopi Agencies, i.e., OP 1, to the effect, I/we, the above-named, do hereby, to the best of our knowledge and belief, warrant the truth of the foregoing statements in every respect; and I/we agree that if I/we have made, or in any further declaration the Company may require in respect of the said accident, shall make any false or fraudulent statement, or any suppression or concealment, my/our claim shall be absolutely forfeited, and the policy shall be null and void.

(v)             The LPG certificate, issued by OP 3 as early as on 03.12.1993 in respect of the said accident, mentioned not only the names of the complainant and the distributor (OP 1) but also the complainants consumer number, the LPG cylinder number and the date of its issue. Apparently, this certificate was enclosed with the claim form mentioned above.

(vi)          In letter dated 23.05.1994 addressed to OP 2, requesting issuance of a claim form as a sequel to the legal notice sent by the complainant, OP 1 stated, inter alia, As you are aware, Sri D. Shankar was given a cheque for Rs. 25,000/- towards the loss of life of Smt. Indumathi (wife of Sri D. Shankar) out of the Master Policy taken out by the Oil Companies.

(vii)        By its order dated 14.10.1998, the State Commission itself allowed the complainants application for amendments to the complaint though the application was opposed by the OPs 1 and 3. In this amendment, the complainant stated, inter alia that he had been given a new gas connection with a new LPG cylinder and regulator after the accident. Proof of this new connection from another distributor was also furnished by the complainant before the State Commission. From this it was clear that though OP 3 had written to the complainant by its letter dated 08.07.1993 that they (OP 3 and OP 1) intended to test the gas cylinder and regulator involved in the accident in the presence of the complainant and the Police, such test was never carried out to establish that both the cylinder and the regulator were in good condition, as earlier claimed by OP 3 and instead, a new connection was given. Thus, there was also no independent proof of the claim of OP 3 that though the cylinder and the regulator were in good order, the accident had occurred due to gas leakage from the rubber tube.

Ms Sharma Kathuria has thus argued that while OPs 1 and 3 claimed that the complainant had never drawn any cylinder from OP 1 after his LPG connection had been transferred to OP 1 in February 1992 and was thus not a consumer of OP 1 when the accident occurred in his house in June 1993, they admitted in various written communication that the complainant was a bona fide consumer of theirs. On the one hand, OP 3 stated in its letter dated April 1994 that the complainant ought to approach the insurance company through the distributor OP 1 for seeking compensation and OP 3 had no direct connection with this matter; on the other, OP 3 issued an LPG certificate giving details identical with those stated by the complainant, including his consumer number, number of the cylinder its date of issue, etc., and pursued by a letter written as late as in December 1995 - the claim filed by OP 1 with OP 2 in support of the complainants claim, admitting clearly in that letter that the complainant was and continued to be a consumer of theirs. OP 3 also paid Rs. 25,000/- to the complainant towards his wifes death due burns from the said accident, against its own Master Insurance Policy. OP 1, in turn, filled in and submitted the insurance claim form to OP 2, stating that the complainant was a customer attached to it and vouchsafing everything that the complainant had reported/conveyed to them from time to time regarding the details of the accident, including the itemised summary of the expenditure incurred by the complainant after the accident on treatment, etc. Not having arranged an inspection of the cylinder and regulator involved in the accident in the presence of the complainant and the Police despite a letter to that effect and later giving a new LPG connection with new equipment, OP 3 could not claim that the accident was due to some defect in the rubber tubing in use by the complainant. The State Commission itself allowed the amendment to the complaint alleging defects in the gas cylinder and regulator supplied earlier and also that new connection with new equipment had been given by OP 3.

 

5. On behalf of OP 1, what has been urged in the written submissions is mainly a reiteration of its stand before the State Commission that the complainant never drew any gas cylinder from OP 1. He did not get in touch with OP 1 any time after his connection was transferred to the territorial service area of OP 1. Attempts by OP 1 to contact the complainant at the given address from the previous distributors reference also did not succeed. Thus, the complainant was not a consumer of any service of OP 1 and hence there was no question of any deficiency in service on the part of OP 1 that could be linked to the accident causing death of the complainants wife from burns and injuries to his daughter. It is also submitted that the accident was caused because of use of old rubber tubing and the payment of Rs. 25,000/- by OP 3 to OP 1 was purely on grounds of compassion.

 

6. The oral and written submissions of learned counsel for OP 3 are also on the same lines as the defence of OP 3 before the State Commission to which we have referred in detail in paragraph 2(ii) (c) above and need not repeat.

 

7. It is true that the complainant did not produce any document before the State Commission that he had drawn a gas cylinder from OP 1 after his LPG connection was transferred to OP 1 from another Indane distributor in Bangalore. However, the conduct of both OP 1 and OP 3 and the letters written by them after the accident of June 1993 show without doubt that they admitted the complainants status of his being a consumer of OP 1 as well as all material details related to the accident of June 1993. The LPG certificate issued by OP 3 in December 1993 showed the complainant as a consumer of OP 1, giving details of his consumer number, cylinder number and the date of issue of the cylinder. Thus, whatever was urged before the State Commission (and before us now) about the date of issue of the last LPG cylinder to the complainant was known both to OP 1 and OP 3 as long back as in December 1993. Yet, a year after the issuance of the LPG certificate, OP 1 filled in the insurance claim form which unambiguously reflected the status of the complainant as a consumer of OP 1 and vouchsafed every material detail that the complainant stated about the accident, including the summary of his expenses on treatment, etc., of his wife and daughter. Apparently, the same LPG certificate was also enclosed with the claim application. This action is nowhere explained by OP 1, except by way of a bland sentence in the written submissions that the claim form was processed by it because the complainant was on the roll of the distributor respondent. Similarly, it cannot be overlooked that OP 3, by its letters written to the Police and the Additional Chief Metropolitan Magistrates court in August-September 1993 and that to OP 2 as late as on 24.03.1995, admitted to the complainant being a consumer serviced by OP 1 and urged OP 2 to process the claim as early as possible. Secondly, though OP 3 claimed in its letter dated 08.07.1993 to the complainant that it intended to test the pressure regulator and the rubber tube (seized by the Police and then returned to OP 3) in the presence of the complainant and the Police to finalise its report, there is no evidence that such a test was actually carried out in the presence of the complainant and the Police. This has to be viewed against the averment of the complainant that this test was never conducted in his presence. Further, in its letter of 20.09.1993 to the Additional Chief Metropolitan Magistrates court, OP 3 stated that its investigations revealed that the accident had occurred due to rubber tube fault which had not been changed for a long time by the customer. In the same letter, OP 3 requested the Additional Chief Metropolitan Magistrates court to release the cylinder because it was reportedly in sound working condition and it was intended to resume the supplies to the complainant. The basis on which OP 3 claimed that the cylinder was in sound working condition when it was lying in the Police Station since the accident of June 1993 (and, according to the OPs, had been issued to the complainant sometime in February 1991) is absolutely unclear. On the other hand, the complainant produced proof before the State Commission that instead of resuming supplies with the old cylinder, OP 3 had made available to him a new connection with new equipment in April 1995 through a different distributor. Even in its reply of March 1994 to the notice from the complainants Advocate, OP 3 did not state that the complainant was not a consumer of OP 1, not having drawn any LPG cylinder from the latter or that its in-house investigations showed that the fire was due leakage of gas from the damaged old rubber tubing, to change which in good time was the responsibility of the complainant. In fact, as a result of this notice, OP 1 wrote to OP 2 by its letter of 23.05.1994 asking inter alia for issuance of the claim form.

 

8. These letters/admissions/actions of OPs 1 and 3 since soon after the accident to March 1995 lend strong credence to the substance of the complainants contentions. We may recall that adjudication of consumer complaints in summary proceedings is based on preponderance of probabilities and not on application of the rigorous provisions of the Evidence Act enjoining proof beyond doubt. In our opinion, the State Commission erred in not duly considering the collective weight of these documents/admissions and conduct of OPs 1 and 3 and coming to the conclusions that it did.

 

9. In view of the foregoing discussion, we partly allow the appeal of the complainant/appellant and set aside the impugned order of the State Commission consequently, the complaint is also deemed to have been allowed partly. As regards the quantum of compensation, we think that a consolidated sum of Rs. 5 lakh on all counts would meet the ends of justice in this case. Accordingly, we direct respondents 1 and 3, viz., M/s Gopi Agencies and Indian Oil Corporation Limited to pay the sum of Rs. 5 lakh to the appellant within four weeks from the date of this order, with the clarification that the two respondents will be liable for this payment jointly and severally. Failure to pay this sum within the stipulated period would make the respondents also liable to pay interest on the amount @ 9 per cent per annum from the date of this order till payment.

10. Before parting with the matter, we would like to place on record our appreciation of the valuable assistance rendered in this case by Ms Reetu Sharma Kathuria, Advocate as Amicus Curiae. The Registry is directed to disburse a sum of Rs. 10,000/- to her, including any sum disbursed earlier, by way of out-of-pocket expenses.

 

..

[R. C. Jain, J]   .....

[Anupam Dasgupta]