State Consumer Disputes Redressal Commission
London Mission (Csi) Church, Christian ... vs The Branch Manager, State Bank Of India, ... on 23 May, 2014
BEFORE THE A.P.STATE CONSUMER DISPUTES REDRESSAL COMMISSION : HYDERABAD F.A.No.72/2013 against C.C.No.278/2012, Dist. Forum-II, Visakhapatnam. Between: 1.London Mission (CSI) Church, Christian Street, Chittivalasa, represented by its Presbyter-in-Charge Cum President Sri G.Vishwanad, S/o. Late Ramulu, Aged 50 years, D.No.4-59/237/2,Opp. Jute Mills, Chittivalasa, Bhimunipatnam Mandal, Visakhapatnam. 2. Mr.K.William Carey, S/o.K.A.Ratnayya, aged 48 years, Treasurer, LM (CSI) Church, Christian Street, Chittivalasa , Bhimunipatnam Mandal, Visakhapatnam. 3.Mr.K.Robert Jayaraj,S/o.Late Mr.K.George, Aged 75 years, Secretary, LMM Church, Main Road, Visakhapatnam. .Appellants/ Complainants And The Branch Manager, State Bank of India, Chittivalasa Branch, Bhimunipatnam, Visakhapatnam. Respondent/ Opp.party Counsel for the Appellants : M/s. S.Nagesh Reddy Counsel for the Respondent : M/s. Vamaraju Srikrishnudu. QUORUM: SRI T.ASHOK KUMAR, HONBLE MEMBER
AND SRI S.BHUJANGA RAO, HONBLE MEMBER FRIDAY, THE TWENTY THIRD DAY OF MAY, TWO THOUSAND FOURTEEN.
Oral Order: (Per Sri S.Bhujanga Rao, Honble Member) *** The unsuccessful complainants filed this appeal against the order dt.12.10.2012 of the Dist. Forum-II, Visakhapatnam made in C.C.No.278/2012 filed by them, to allow them to transfer an amount of Rs.50,000/- covered under the cheque bearing no.314763 dt. 29.03.2012 issued in favour of L.M. (CSI) Church, Chittivalasa Branch to its SBH Branch by clearing the same and to direct the opp.party bank to allow the complainants to proceed with the transactions as usual of their account bearing no.11365962279 in the name of LM (CSI) Church and also Term Deposit Receipt (TDR) with account no.01201005020 and to pay an amount of Rs.1 lakh towards compensation and Rs.25,000/- towards costs to the complainant.
The case of the complainants as per the complaint is that the LM (CSI) Church (complainant no.1) is having an SB account bearing account no.11365962279 with opposite party bank. The Church also has a Term Deposit Receipt (TDR) with account no.01201005020 for an amount of Rs.2 lakhs with the opp.party bank, on which periodical interest has to be credited to the above Church S.B.Account every month.
The complainants 2 and 3 are the present co-signatories of the said account , as per the orders of the Bishop. Previously, an adhoc committee was appointed on 03.03.2007 to work for a period of one year w.e.f. 01.04.2007 and as such there is no executive committee from 01.04.2008, the Bishop appointed an adhoc committee on 28.9.2009 w.e.f. 01.10.2009, for the smooth running and administration of the Church, under the local chairmanship of the presbyter-in-charge, Rev. G.Viswanath as President and complainant no.2 Sri K.William Carey as Treasurer and the entire Church is now being run under the administration of the above new committee without any disturbance or obstruction.
It is further stated in the complaint that the new Committee assumed the charge as per the orders of the Bishop and approached the opp.party bank and submitted a representation on 16.10.2009 to allow the 2nd and 3rd complainants to be as co-signatories of the account and to operate the same, for which, the opp.party bank objected and insisted for some more documents and the complainant submitted all the required documents time and again, as directed by them and made number of representations since it is not an individual account and some how, the opp.party bank allowed the new committee, to withdraw an amount of Rs.500/- on 19.11.2009 by accepting the 2nd and 3rd complainants as new signatories. Subsequently, when the complainants tried to operate the account, opposite party bank again disallowed the complainants to operate the same with some other story and addressed a letter on 25.10.2010 to the complainants to fulfil some more new requirements and that till such time, the account cannot be operated. As per the instructions of the opp.party bank, the complainants again fulfilled all the requirements and submitted all the documents.
Surprisingly, the opp.party bank disallowed the complainants to operate the account, without assigning any valid reasons.
The further case of the complainants is that at that juncture, the complainants constrained to lodge a complaint with the Banking Ombudsman and on coming to know about the same, the opposite party bank immediately approached the complainants and requested them to submit an indemnity bond and assured that they would allow the complainants to proceed with the transactions and also requested them to withdraw the complaint with the Ombudsman. The complainants responded positively to the request of the opposite party bank to have cordial relations with them and submitted an indemnity bond on 08.12.2011. However, after prolonged deliberations, negotiations, correspondences and under the guise of the interference of the Banking Ombudsman and basing on the indemnity bond submitted by the complainants, the opposite party bank was convinced and accordingly allowed the complainants to operate with the said account by clearing two cheques issued by the complainants 2 and 3 in favour of Mr.G.Viswanath, the complainant no.1 herein. The opp.party bank also allowed the complainants to deposit an amount of Rs.1000/- on 17.03.2012 in the said account. Subsequently, without assigning any reasons, the opposite party bank disallowed the clearance of the cheque dt.29.03.2012 for an amount of Rs.50,000/- issued by complainants 2 and 3 in favour of opposite party no.1 church and simply addressed a letter on 10.04.2012 to the complainant no.2 stating that as there are disputes in the Church, they are going to maintain status-quo of the nomenclature of the account, which is arbitrary and illegal.
The complainants further stated that the account may be kept in abeyance or detained if there are any orders or directions from any Court or authority, but without any such orders or directions, the opposite party bank high handedly and illegally detained the amounts of the Church without any valid reason is nothing, but negligence and deficiency in service on their part. Hence the complaint.
The opposite party filed counter/written version denying the material allegations made in the complaint and they contended that the complainants did not add Sri S.Krupa Rao and Ch.Suhasini, who were the earlier Treasurer and Secretary as parties to the present complaint, hence the complaint is liable for dismissal for non joinder of proper and necessary parties.
The opposite party further contended that it received a letter dt.23.11.2009 from S.Krupa Rao (Treasurer ) and Ch.Suhasini(Secretary) on the letter head of London Mission (C.S.I.) Church claiming themselves that they are the authorised persons to operate the account of the Church and they questioned the authority of the complainants to operate the accounts of the Church maintained with the opp.party bank. The opp.party bank vide its letter dt.25.10.2010 advised the complainants that since the Church has to decide the names of two undisputedly elected executives of the Church to operate the accounts, until such time, the operation of the accounts will be ceased. Since there are disputes, among the office bearers of the Church, the opposite party bank with a view to safeguard the public funds, stopped the operation of the account, till the disputes are resolved among the office bearers and members of the Church and requested the complainants to resolve their disputes among themselves and come with a mandate from proper authority of the Church, but the complainants failed to submit the same and on the contrary, they are making false allegations against the opp.party bank. There was no negligence or deficiency in service on the part of the bank.
The opp.party further contended that the relief in para V (a) of the complaint cannot be granted since the alleged cheque became invalid as per the Reserve Bank guidelines and with regard to other reliefs, the same cannot be granted for the reasons stated above. The complaint is therefore liable to be dismissed with costs.
During the course of enquiry, both parties filed their evidence affidavits and got marked Exs.A1 to A6 and B1 in support of their respective contentions.
Upon hearing the counsel for both the parties and on consideration of the material on record, the District Forum dismissed the complaint directing the complainants to approach competent court of law to establish their rights in the Church and operation of the account, in view of the third party claims for the same.
Aggrieved by the said order, the complainants preferred this appeal, questioning the legality and validity of the order of the District Forum.
Along with the appeal, the appellants/complainants filed petition in I.A.No.730/2014 to receive the following documents as additional evidence:
1.
Lr.Dt.16.10.2009 addressed by the appellant no.1 to the respondent.
2. Lr.dt.24.10.2009 addressed by the appellant no.1 to the respondent.
3. Letter of indemnity dt.7.12.2011 given by the appellants to the respondent.
4. Lr.Dt.28.05.2012 of Banking Ombudsman to appellants.
5. Statement of account pertaining to the appellants maintained by the respondent bank.
After hearing both sides, the petition was allowed and the documents were received as additional evidence and marked as Exs.A7 to A11 subject to proof and relevancy.
We heard the counsel for both the parties and perused the entire material placed on record.
Now the point for consideration is whether the impugned order of the District Forum is vitiated for misappreciation of fact or law?
It is an admitted fact that the LM (CSI) Church (Complainant no.1) is having an S.B. Account bearing account no.11365962279 and Term Deposit Receipt with account no.01201005020 for four years from 19.6.2007 to 19.06.2011 for Rs.2 lakhs, with the opp.party bank.
It is also an admitted fact that the Bishop Church of South India KrishnaGodavari Diocese appointed adhoc committee on 03.03.2007 to administer the affairs of the complainant no.1 church for its smooth functioning, for a period of one year from 01.04.2007 , the adhoc committee consists of the following members:
1.
Chilla Suhasini Secretary
2. Mr.S.Krupa Rao Treasurer
3. Mrs. Tulari Krupa Laxmi Bai Member
4. Mr.Sunkara AsirwadamMember
5. Gutta Daniel Member The newly appointed treasurer Mr.S.Krupa Rao with the Secretary of LMM Church, Visakhapatnam as co-signatory, was authorised by Bishop to operate the account in the place of Mr.S.Albert and Mr.B.Samuel.
It is the case of the complainants that after expiry of the tenure of the above mentioned adhoc committee, the Bishop appointed an adhoc committee on 28.09.2009 w.e.f. 1.10.2009 for the smooth running and administration of the Church and the complainant no.2 Sri K.William Carey is the Treasurer of the new Committee. The new Committee assumed charge as per the orders of the Bishop and approached the opp.party bank and submitted a representation on 16.10.2009 to allow the complainant no.2 and the complainant no.3 to be as co-signatories of the account and operate the same and submitted required documents, as advised by the bank. The opposite party bank allowed the new Committee to withdraw an amount of Rs.500/- on 19.11.2009, by accepting the complainants 2 and 3 as new signatories. Subsequently, when the complainants tried to operate the account, opposite party bank again disallowed the complainants to operate the same, stating that one S.Krupa Rao, the Ex-Treasurer of the Church gave a letter dt.23.11.2009 questioning the bank as to why the bank allowed some third parties to operate the account and asked the complainants to submit some more documents and the complainants fulfilled the requirements by submitting all the documents. Surprisingly, the opposite party bank disallowed the complainants to operate the account, without assigning any valid reason. Then the complainants lodged a complaint with the Bank Ombudsman against the opp.party bank and on coming to know about the same, the opp.party bank approached the complainants and requested them to submit an indemnity bond to allow them to operate the account and requested them to withdraw the complaint. The complainants submitted an indemnity bond on 08.12.2011 as requested by opp.party bank. Thereafter, the opposite party bank allowed the complainants to proceed with the transaction in the said account by clearing cheques bearing nos.314761 and 314762 issued by the complainants 1 and 2 on 27.02.2012 and 16.03.2012 for Rs.5000/- and Rs.20,000/- respectively, in favour of the complainant no.1. The opposite party bank also allowed the complainants to deposit an amount of Rs.1000/- on 17.03.2012 in the said account. On 29.03.2012, the complainants 2 and 3 issued another cheque bearing no.314763 for an amount of Rs.50,000/- in favour of the complainant no.1 and presented the same to opposite party bank for encashment, without assigning any reasons, the opposite party bank disallowed the clearance of the transaction and simply addressed a letter on 10.04.2012 to the 2nd complainant stating as there are disputes in the Church , they are going to maintain status-quo of the nomenclature of the account. Thereafter, after issuing legal notice, the complainants approached the District Forum seeking some reliefs, among which, the main relief is to direct the opp.party bank to allow them to proceed with the transactions as usual.
As could be seen from the written version, filed by the opp.party, the opposite party admitted almost entire above mentioned case of the complainants. When the opp.party bank prevented the complainants the new governing body of the Church, from operating the said account, on the ground that one S.Krupa Rao, the ex-treasurer of the complainant no.1 Church gave Ex. B1 complaint dt.23.11.2009. In our considered view, the dispute in this case is with regard to the operation of the account of the complainant no.1 Church by the authorised signatories i.e. the complainants 2 and 3 herein. The dispute is not with regard to the election and selection of the persons representing the Church. If anybody raises any dispute over the election and selection of the representatives, he has to agitate such objections before competent authority. In the present case, no such issue was raised before any authority or the Bishop, who is the supreme person to take decision, in cases pertaining to complainant no.1 Church. Under these circumstances, even if the earlier members of the adhoc committee are impleaded in the complaint, the District Forum will not be competent to adjudicate upon the dispute in between the office bearers of the present Committee and the previous Committee. Therefore, the complaint in this case, cannot be dismissed for non-joinder of necessary party. However, the District Forum is competent to decide whether there is any deficiency in service on the part of the opposite party bank in this case.
The opp.party bank ought not to have prevented the complainants to operate the account of the Church, basing on Ex.B1 letter received from S.Krupa Rao, the ex-treasurer, especially when no dispute has been raised by anyone before the competent authority questioning the constitution of the adhoc Committee by the Bishop. The opp.party bank was provided proper resolution and other documents authorising the newly elected governing body members to operate the account by the complainants. The earlier adhoc body, in which Mr.S.Krupa Rao was the Treasurer, was appointed for one year, w.e.f. 01.04.2007 upto 31.03.2008. Thereafter, the said Committee is ceased to exist. Thereafter, the Bishop appointed a new adhoc committee on 28.09.2009 w.e.f. 01.10.2009. Under these circumstances, the bank is not justified to stop the operation of the account until the dispute is settled, when there is no dispute at all pending before any authority.
Admittedly, the opposite party bank had agreed and accepted to allow the complainants to operate the account before Banking Ombudsman, who had conducted an enquiry, pursuant to the complaint lodged by the complainant, subject to furnishing of an indemnity bond by the complainants, which was also complied with by the complainants. Based on the assurance and acceptance of the opp.party bank to allow the complainants to operate the account, the complaint of the appellants was closed by the Banking Ombudsman vide their letter dt.28.05.2012 written to the complainant no.1 vide Ex.A10. Accordingly, the opp.party bank had allowed few transactions to carry out by the complainants as is evident from Ex.A11 statement of account. The opposite party bank, having allowed the complainants to operate the account and allowed them to transact a few transactions, subsequent to its agreement and assurance before the Banking Ombudsman, ought not to have stopped the operation of the account and honouring of the cheque, simply basing on Ex.B1 letter, when there is no injunction or direction from any competent authorities to stop the operation of the account. It is significant to note that even after receiving Ex.B1 letter, the opposite party bank had allowed transactions in the said account by the new governing body. The opposite party bank cannot act as per their whims and fancies in allowing the operation, in the account of the complainants.
For all the aforesaid facts and circumstances, we are of the firm view that there is deficiency in service on the part of the opp.aprties. Due to the acts of opp.parties, the complainants must have subjected to mental agony and harassment. Therefore, the complainants are also entitled for reasonable compensation.
The first relief sought for by the complainants in the complaint cannot be granted as the cheque became invalid as per Reserve Bank Guidelines, as contended by the opp.party bank.
In the result, the appeal is allowed . The impugned order of the District Forum is set aside. The complaint in C.C.No.278/2012 is allowed in part , directing the respondent/opp.party bank to allow the complainants to proceed with the transactions as usual of their account bearing no.11365962279 in the name of LM(CSI) Church and also Term Deposit Receipt (TDR) with account no.01201005020. The respondent/opp.party is further directed to pay a sum of Rs. 25,000/- towards compensation and Rs.10,000/- towards costs through out, in the complaint and this appeal, to the complainant. The complaint regarding other reliefs is dismissed.
MEMBER MEMBER Pm* Dt. 23.05.2014 Additional evidence filed by the appellants/ complainants before this Commission:
Ex.A7:Lr.Dt.16.10.2009 addressed by the appellant no.1 to the respondent.
Ex.A8:Lr.dt.24.10.2009 addressed by the appellant no.1 to the respondent.
Ex.A9:Letter of indemnity dt.7.12.2011 given by the appellants to the respondent.
Ex.A10:Lr.Dt.28.05.2012 of Banking Ombudsman to appellants.
Ex.A11:Statement of account pertaining to the appellants maintained by the respondent bank.
MEMBER MEMBER Pm* Dt. 23.05.2014