National Consumer Disputes Redressal
M/S. Fiitjee Limited vs Shri Anil Kumar Jain on 17 April, 2013
NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI REVISION PETITION NO. 1932 OF 2012 (From the order dated 06.02.2012 in First Appeal No. 117/2012 of the Haryana State Consumer Disputes Redressal Commission) M/s. FIITJEE Limited, ICES House, 29-A, Kalu Sarai, Sarvapriya Vihar, New Delhi 110 016 ... Petitioner Versus Shri Anil Kumar Jain, Father and natural Guardian Of Shri Samir Jain, Resident of N-15/1, DLF Qutub Enclave, Phase-II, Gurgaon, 122 002, Haryana . Respondent(s) BEFORE HONBLE MR. JUSTICE K.S. CHAUDHARI, PRESIDING MEMBER HONBLE DR. B.C. GUPTA, MEMBER Appeared on 10.04.2013 at the time of arguments, For the Petitioner(s) Mr. Manu Yadav, Advocate Proxy For the Respondent (s) Mr. Pawan Kumar Ray, Advocate PRONOUNCED ON : 17th APRIL, 2013 O R D E R
PER DR. B.C. GUPTA, MEMBER This revision petition has been filed under Section 21(b) of the Consumer Protection Act, 1986 against the order dated 06.02.2012 passed by the Haryana State Consumer Disputes Redressal Commission, Panchkula (hereinafter referred to as State Commission) in First Appeal No. 117 of 2012, vide which the appeal against order dated 20.12.2011 passed by the District Consumer Disputes Redressal Forum, Gurgaon was ordered to be dismissed.
2. The brief facts of the case are that Sameer Jain, son of the complainant/respondent Anil Kumar Jain took admission in the Gurgaon Study Centre of the petitioner, which is an institute for running coaching classes for students for various entrance examinations and it is Limited Company incorporated under the provisions of the Indian Companies Act, 1956.
The admission was taken in a Course namely CRP-2 year with Registration No. CTYSDSD2201060021, enrolment No. CTYGR0680052 (C-6) and paid a fee of Rs. 68,930/- vide Receipt No. SD05-06-4350 dated 14.02.2006. It has been stated that in the month of April, 2006, the petitioner/opposite party informed the son of the complainant to join its study centre in Delhi instead of Gurgaon. The son of the complainant attended the Delhi study centre for a few weeks till 15.5.2006 but he did not find proper environment of study and teaching facilities at Delhi Centre. Moreover, he had to waste lot of time and money for visiting Delhi from Gurgaon.
Consequently, he withdrew from the admission in the institute at Delhi and sought refund of his fees.
Thereafter, a complaint was made with the District Forum, Gurgaon, seeking directions to the petitioner / opposite party to refund the balance amount of fees with interest from the date of deposit after deducting reasonable charges for classes for one month.
It was also requested that the opposite party should be directed to pay a sum of Rs. 1,00,000/- on account of mental harassment and agony.
The District Forum after taking into account the evidence of the parties, ordered to refund Rs. 56,442/- with interest @ 9% per annum from the date of filing the complaint i.e. 14.02.2008. The opposite parties were directed to ensure compliance of the order within a period of thirty days, failing which the complainant would be entitled to interest @ 12% per annum from the date of the order till realization. An appeal against this was heard by the State Commission and it was ordered to be dismissed in limini as per impugned order.
3. At the time of hearing before us, the learned counsel for the petitioner pleaded that once the son of the complainant had started attending the classes at Delhi, there was no reason for him to stop attending the classes at that Centre. The petitioner had started fresh batch of trainees in April, 2006, and informed the son of the complainant to join the study centre at Delhi. The learned counsel invited our attention to the grounds of revision petition saying that there had been no deficiency of service on the party of the petitioner. The complainants son had left the course voluntarily and for reasons not known to the petitioner. Moreover, the petitioner had a policy of not inducting a new student into a batch in the middle of the course. Further, the petitioners were following a principle of No Refund Policy and they did not fill the vacancy after the student, in question, left the classes.
The learned counsel has drawn our attention to the order of the National Consumer Disputes Redressal Commission in FIIT JEE Ltd. Vs. Dr. Minathi Rath as reported in I (2012) CPJ 194 (NC) in support of his arguments.
4. The learned counsel for the respondent stated that the son of the complainant had taken admission for the Gurgaon Study Centre run by the petitioner and this fact was clear from entries in the enrolment form filled by the complainants son and was a part of record. However, the petitioner forced him to attend the coaching classes at Delhi at a place of training, which was 18 Kms. away from the Gurgaon. The complainants son started attending the classes in Delhi under the impression that the centre shall be shifted soon to Gurgaon but it was not done.
5. We have examined the entire material on record and given thoughtful consideration to the arguments advanced before us.
From the copies of the documents on record, it is very clear that the son of the complainant had taken admission in Gurgaon study centre of the petitioner M/s. FIIT Jee Ltd. However, he was forced to attend the classes at Delhi, the location of which was far away from the study centre at Gurgaon. It is very clear that the son of the petitioner was required to spend a number of extra hours for commuting to the Delhi Centre from his usual place of residence. He therefore, chose to withdraw from the Delhi study centre and demanded refund of money paid by him. We fully agree with the conclusion arrived at by the District Forum and endorsed by the State Commission that the change of the study centre from Gurgaon to Delhi had caused great inconvenience and harassment to the student and resulted in loss of his time and time. We therefore, tend to agree with the orders passed by the District Forum and State Commission. In the case cited by the petitioner (supra) at the time of the arguments, the Learned National Commission ordered refund of fees for the period the course was not attended by the student.
6. In view of these facts, the revision petition is ordered to be dismissed and the orders passed by the State Commission and District Forum are upheld with no order as to costs.
..
(K.S. CHAUDHARI J.) PRESIDING MEMBER ..
(DR. B.C. GUPTA) MEMBER SB/4