State Consumer Disputes Redressal Commission
Tata Capital Financial Services Ltd. vs Dalbirsingh Kartarsingh Padda on 18 November, 2021
Cause Title/Judgement-Entry STATE CONSUMER DISPUTES REDRESSAL COMMISSION MAHARASHTRA NAGPUR CIRCUIT BENCH NAGPUR Revision Petition No. RP/21/8 ( Date of Filing : 27 Jul 2021 ) (Arisen out of Order Dated in Case No. CC/21/297 of District Nagpur) 1. TATA CAPITAL FINANCIAL SERVICES LTD. THROUGH ITS BRANCH OFFICER OFFICE NO.1 , MUNCIPAL CORP. HOUSE NO.27, U,2, 4TH FLOOR , NARANG TOWER, OPP. ICICI BANK, CIVIL LINES, NAGPUR 440001 MAHARASHTRA 2. TATA CAPITAL FINANCIAL SERVICES LTD. THROUGH ITS CHIEF BRANCH MANAGER, OFFICE ,11TH FLOOR, TOWER A, PENINSULA BUSINESS PARK , GANPATRAO KADAM MARG, LOWER PAREL , MUMBAI 13. MAHARASHTRA ...........Appellant(s) Versus 1. DALBIRSINGH KARTARSINGH PADDA R.O. PLOT NO. 223, BABA BUDHAJI NAGAR , TEKA NAKA, NAGPUR MAHARASHTRA ...........Respondent(s) BEFORE: HON'BLE MR. A. Z. KHWAJA PRESIDING MEMBER PRESENT: Dated : 18 Nov 2021 Final Order / Judgement (Delivered on 18 /11/2021) PER SHRI A. Z. KHWAJA, HON'BLE PRESIDING MEMBER.
1. Petitioners/ O.Ps - Tata Capital Financial Services Ltd. have preferred the present Revision Petition challenging the order dated 16/07/2021 passed by the learned District Consumer Commission , Nagpur in Consumer Complaint No. CC/297/2021 by which the application filed by the respondent /complainant for directing the O.P./petitioner not to sell the truck of the complainant and accept Rs. 20,000/- came to be allowed. (Petitioner hereinafter shall be referred as O.P. and respondent as complainant for the sake of convenience)
2. Short facts leading to the filing of the present petition may be narrated as under:-
Complainant - MR. Dalbirsingh Kartarsingh Padda had purchased one truck bearing No. CG-04/JD-8413 by taking loan of Rs. 20,00,000/- from the O.P Nos. 1&2. The complainant had also agreed to repay the loan amount in installment of Rs. 45,895/- for 57 months and amount was to be repaid in 57 months during the period from 03/07/2014 to 03/03/2019. The complainant has alleged that he has repaid the entire loan amount on 03/03/2019 and after repayment of the loan amount the complainant had asked for No Objection Certificate from the O.P.Nos. 1&2 but the O.P.Nos. 1&2 avoided to hand over the No Objection Certificate. The complainant has further alleged that though he was in possession of the truck bearing No. CG-04/JD-8413 suddenly on 05/06/2021 the O.P.Nos. 1&2 seized the truck owned by the complainant which was parked in the MIDC Yard in an arbitrary and high hand manner. The complainant has alleged that due to loss of the truck he has not only suffered monetary loss but he has losst his only source of livelihood. The complainant has further alleged that action of O.P.Nos. 1&2 of seizing the truck has also caused immense mental and physical harassment to him. Complainant has contended that no notice was issued to him before seizing the truck. The complainant therefore has alleged that there was deficiency in service on the part of the O.P.Nos. 1&2 and so the complaint.
3. After filing of the complaint the O.P.Nos. 1&2 also appeared in the matter and filed their written statement. During the pendency of the Consumer Complaint, the complainant has also filed an application for directing to the O.P. Nos. 1&2 to hand over the truck bearing No. CG-04/JD-8413 and not the sell the same. The learned District Consumer Commission, Nagpur went through the application filed by the complainant and after hearing allowed the application and passed impugned order dated 16/07/2021 and restrained the O.P. Nos. 1&2 from selling the truck bearing No. CG-04/JD-8413 on payment of Rs. 20,000/- by the complainant. Aggrieved by the said order dated 16/07/2021 passed by the learned District Consumer Commission, Nagpur, the present O.P./ petitioner had come up in revision petition.
4. After filing of the revision petition notices came to be issued to the respondent/ complainant and respondent/complainant has duly appeared through advocate.
5. I have heard Mr. Patait, learned advocate for the petitioners /O.P. Nos. 1&2 and Mr. A.T. Sawal, learned advocate for the respondent /complainant. Mr. Patait, learned advocate for the petitioner has challenged the impugned order dated 16/07/2021 on several grounds and I will deal with them one by one.
6. At the outset it is submitted by the learned advocate for the petitioner that the learned District Consumer Commission, Nagpur has not properly applied its mind to the contentions raised as well as to the material placed on record. It is submitted by Mr. Patait, learned advocate for the petitioner that the learned District Consumer Commission, Nagpur has not taken in to consideration the fact that the respondent /complainant had not only paid the entire loan amount and in fact huge amount of Rs. 1,70,423=55 was still outstanding against the present respondent/complainant but the learned District Consumer Commission, Nagpur has erroneously directed the complainant to deposit the sum of Rs. 20,000/- which was a very meager amount in comparison to the amount outstanding against the present respondent /complainant. In order to support this contention Mr. Patait, learned advocate for the petitioner has drawn my attention to the various documents on record and in particular the copy of Loan Account of respondent/ complainant - Mr. Dalbirsingh Padda. Mr. Patait, learned advocate for the petitioner has submitted that amount of Rs.1,70,423=55 was due and recoverable from the respondent/ complainant and the copy of the Loan Statement also reflects the same. Mr. A.T. Sawal, learned advocate for the respondent /complainant has strongly rebutted this contention and has submitted that he has already deposited and repaid the entire loan amount. Mr. A.T. Sawal, learned advocate for the respondent /complainant has fairly submitted at the bar that even assuming that any amount was outstanding against the respondent, the respondent is ready and willing to deposit the same. During the course of hearing Mr. A.T. Sawal, learned advocate for the respondent /complainant has also filed a pursis stating that the respondent /complainant has already deposited not only the amount of Rs. 20,000/- but also remaining balance amount of Rs. 1,50,393=55 on 26/10/2021 by way of demand draft but I will deal with this aspect later.
7. Secondly, Mr. Patait, learned advocate for the petitioner has also argued that the present complaint instituted by the respondent /complainant was itself was not maintainable since the present respondent /complainant was not at all Consumer as he was a owner of more than two trucks. Mr. A.T. Sawal, learned advocate for the respondent / complainant has strongly rebutted this contention and has submitted that he had purchased the truck in question for his self employment and the same was only source of livelihood for him. Mr. A.T. Sawal, learned advocate for the respondent/ complainant has further contended that the petitioners have arbitrarily seized his truck without giving any prior notice to him and despite the fact that he had paid the loan amount and was also willing to pay the balance, if any. During the course of argument Mr. Patait, learned advocate for the petitioner has heavily relied upon one judgment delivered by the Hon'ble Supreme Court in the case of Laxmi Engineering Works Vs. P.S.G. Industrial Institute, reported in 1995 0 Supreme(SC)502. In this judgment the Hon'ble Supreme Court has elaborately dealt with several provisions of the Consumer Protection Act, 1986 and has also observed in para No. 12 that the person who purchased his auto-rickshaw to ply himself for earning his livelihood will be a Consumer. Similarly, the purchaser of truck who purchased it for plying as public carrier by himself would be a Consumer. As against this a person who purchased his car to be plied or operated exclusively by another person will not be a Consumer. Here also the petitioner has taken a plea that the complainant had not purchased the truck for plying himself and in fact was owner of one more truck. But I find that no such documents are placed on record by the petitioner to support this contention. On the other hand, the respondent /complainant has categorically stated that he had purchased the truck for self employment. As such case of Laxmi Engineering Works Vs. P.S.G. Industrial Institute(cited supra) on which reliance is placed by the petitioner will not go to help the petitioner's case. Even otherwise this aspect can be dealt with by the learned District Consumer Commission, Nagpur only on merits and not while deciding the present Revision Petition.
8. It is submitted by Mr. Patait, learned advocate for the petitioner that the present complaint is also not maintainable as in this matter Arbitration award was already passed long back and therefore it was not open to the respondent /complainant to file a complaint under the Consumer Protection Act,1986 which was not tenable at all. Mr. Patait, learned advocate for the petitioner has also drawn my attention specifically to the copy of Arbitration award passed by the sole Arbitrator and I have gone through the same. It is submitted by Mr. Patait, learned advocate for the petitioner that the learned District Consumer Commission, Nagpur has erroneously not considered this aspect. In this regard Mr. Patait, learned advocate for the respondent /complainant has heavily relied upon various judgments. At the outset Mr. Patait, learned advocate for the petitioner has relied upon judgment delivered by the Hon'ble National Commission in the case of The Installment Supply Ltd. Vs. Kangra Ex-Serviceman Transport Co. & another , reported in 2006 (3) CPR 339(NC). On the basis of this judgment it is submitted by Mr. Patait learned advocate for the petitioner that once Arbitration award is already passed the complaint under the Consumer Protection Act, 1986 would not be tenable in law. I have therefore carefully gone through this judgment in the case of The Installment Supply Ltd. Vs. Kangra Ex-Serviceman Transport Co. & another(cited supra), copy of which is filed on record. In this case there was no evidence to show that the complainant had paid dues or that repossession of the vehicle is illegal but in that case a plea was taken that No Objection Certificate issued by Motor Licensing Authority was a forged document. In that connection it was observed by the Hon'ble National Commission that award was already passed and since the matter of forgery was required to be investigated in depth the same was not possible before the Forum constituted under the Consumer Protection Act, 1986. It was also observed that award was passed before the complaint was filed. I have also heard Mr. A.T. Sawal, learned advocate for the respondent /complainant on this aspect and he has drawn my attention to Section 3 of the Consumer Protection Act. 1986 which laid down that the remedy provided under the Consumer Protection Act is in addition to the remedies available to the complainant. Furthermore I am of the view that the facts in the case of the The Installment Supply Ltd. Vs. Kangra Ex-Serviceman Transport Co. & another(cited supra) were slightly different and no ratio was laid down by the Hon'ble National Commission. Apart from this aspect I am of the clear view that this question regarding tenability can be considered only while dealing with the complaint on merits and not in the present revision petition. Mr. Patait, learned advocate for the petitioner has also relied upon one more judgment in the case of Sevati Devi Vs. Hinduja Leyland Finance Limited and others delivered by H.P. State Consumer Disputes Redressal Commission, Shimla on 26/06/2020 in First Appeal No. 116/2019. But in that case also the matter was relating to the settlement of accounts and it was observed that the same cannot be decided under the Consumer Protection Act in a summary manner. As such I am of the humble view that both these judgments on which reliance is placed by Mr. Patait, learned advocate for the petitioner will not go to help the case of the petitioner. Beside this I find that the learned District Consumer Commission, Nagpur has also dealt with this aspect elaborately .
9. During the course of argument Mr. Patait, learned advocate for the petitioner has also relied upon one more judgment delivered by the Hon;ble National Commission in the case of I. T. Srinivas and Anr. Vs. M/s Srija Construction in Revision Petition No. 3419 of 2013. In that case it was observed by the Hon'ble National Commission that two proceedings for the similar relief cannot run simultaneously in two Forums. But I feel find that the facts in those cases were quite different.
10. Apart from this the learned District Consumer Commission, Nagpur has also in the impugned order dated 16/07/2021 observed that the vehicle of the complainant has come to be seized and repossess without issuing any notice to the respondent/complainant who was a Consumer and therefore, the learned District Consumer Commission, Nagpur has passed an order directing the petitioner to deliver possession of the vehicle which was thus only source of livelihood of the respondent/complainant. While passing the order the learned District Consumer Commission, Nagpur has also elaborately observed that no notice was issued to the respondent/complainant before repossessing the vehicle. It is submitted by Mr. Patait, learned advocate for the petitioner that no notice was necessary but I am unable to agree with this contention. In my view it was necessary for the petitioner to issues notice to the respondent /complainant before repossessing the vehicle and so there was no error in this finding given by the learned District Consumer Commission, Nagpur. The learned District Consumer Commission, Nagpur also directed the respondent /complainant to pay Rs. 20,000/- which according to the learned advocate for the petitioner was a very meager amount. However, during the course of final hearing of the present revision petition the present respondent /complainant has also placed on record one pursis stating that he has deposited not only amount of Rs. 20,000/- but also the balance amount of Rs. 1,50,393=55 on 26/10/2021 by way of demand draft which was as per purported claim of the petitioner. It is thus very clear that the respondent /complainant have not only paid the amount as directed by the learned District Consumer Commission, Nagpur but also as per the claim of the petitioner and so the respondent /complainant was clearly entitled for the custody of the vehicle namely truck bearing No. CG-04/JD-8413. In the light of the aforesaid discussion I am unable to accept the contention advanced by Mr. Patait, learned advocate for the petitioner that the learned District Consumer Commission, Nagpur had committed any manifest error in passing the impugned order dated 16/07/2021. On the other hand, I find that the learned District Consumer Commission, Nagpur has elaborately dealt with all aspects and I see no reason to interfere with the said order. In the light of the aforesaid discussion I proceed to pass the following order.
ORDER i. Revision Petition No. RP/21/8 is hereby dismissed. ii. No order as to cost. iii. Copy of order be furnished to both the parties free of cost. [HON'BLE MR. A. Z. KHWAJA] PRESIDING MEMBER