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 65]

National Consumer Disputes Redressal

Suryapal Singh vs Siddha Vinayak Motors And Ors on 19 October, 2011

  
 
 
 
 
 

 
 





 

 



 

 NATIONAL CONSUMER DISPUTES REDRESSAL
COMMISSION 

 

 NEW DELHI 

 REVISION
PETITION NO. 2771 OF 2011 

 

 With 

 

 IA no. 1 of 2011 

 

(From
the order dated 24.12.2009 of the Madhya Pradesh State Consumer Disputes Redressal Commission, Bhopal in Appeal. no. 1816 of 2009) 

 

  

 

Suryapal Singh  

 

Son
of Govind Singh 

 

Resident
of Nehru Nagar Petitioner 

 

Teshil Huzur 

 

District
Rewa, Madha Pradesh 

 

versus 

 

1. Siddha
Vinayak Motors 

 

 Throught Proprietor 

 

 Brijender Kumar Agarwal 

 

 Dealer, Travera Company Respondents 

 

 At Near Brijpul (Bridge), Satna 

 

 District Satna, Madhya Pradesh 

 

2. ICICI Bank 

 

 Through
its Manager 

 

 Branch Satna 

 

 District Satna, Madhya Pradesh 

 

 BEFORE: 

 

HONBLE
MR. ANUPAM DASGUPTA   PRESIDING
MEMBER 

 

For
the Petitioner   Mr. B. S. Sharma, Advocate for 

 

  Mr. M. P.
Singh, Advocate 

 

 Pronounced on 19th October 2011 

 

  

  ORDER 
 

ANUPAM DASGUPTA   This revision petition challenges the order dated 24.12.2009 of the Madhya Pradesh State Consumer Disputes Redressal Commission, Bhopal (in short, the State Commission) in appeal no.1816 of 2009 filed by the complainant (petitioner in this revision petition and appellant before the State Commission) seeking enhancement of compensation awarded by the District Consumer Disputes Redressal Forum, Satna (in short, the District Forum). By its aforesaid order, the State Commission dismissed the appeal filed by the appellant/complainant.

2. The facts are that the petitioner/complainant purchased a motor vehicle (Chevrolet Tavera) from respondent 1 which was the opposite party (OP) 1 before the District Forum. The petitioner availed of loan from respondent (OP 2 before the District Forum) for this purpose. According to the complainant, he left his vehicle at the premises of respondent 1 for servicing. The servicing was not carried out for one reason or the other and the complainant finally found that respondent 1 had somehow handed over his vehicle to respondent 2 without any intimation to him. Alleging deficiency in service on the part of respondent 1 in handing over his vehicle to respondent 2 without his permission, the complainant sought various reliefs before the District Forum. The complaint was opposed by both the OPs with OP 1 claiming that OP 2 repossessed the vehicle from the premises of OP 1 because the complainant could not be located. OP 2 on the other hand, pleaded that it repossessed the vehicle because of the complainants repeated defaults in payment of monthly instalments of loan and interest. After considering the pleadings and evidence brought on record, the District Forum passed the following order:

Consequently, this complaint is disposed of by the following order:
(i)          The opposite party no.1 shall pay compensation to the complainant for the deficiency in service committed by them and the same shall be calculated as Rs.5000/- per month; it becomes total Rs.1,55,000/-

for the period of 31 months from 28.02.2007 to August 2009.

(ii)         If the opposite party no. 1 does not pay the said requisite amount of compensation within 45 days, then interest at the rate of 12% per annum shall be payable over the whole compensation amount from 03.06.2007 till this date.

(iii)        The opposite party no. 2, which has not taken back the vehicle from the custody of the complainant as per the rules, shall hand over the questioned vehicle in running condition to the custody of the complainant within 15 days.

(iv)       If the opposite party no. 2 does not hand over the vehicle in running condition in the custody of the complainant within 15 days as per the above directions then from the date of this order the opposite party shall pay Rs.5000/- per month to the complainant as compensation.

(v)         If the complainant presents the complete description about the cheque of Rs.60,000/- to opposite party no.1 through post, the opposite party shall satisfy the complainant that the adjustment of the said amount would be done in which manner.

(vi)       After considering the whole circumstances the expenses of this proceedings is ascertained as Rs.1000/-. The same shall be paid by the opposite parties to the complainant jointly and severally.

3. Dissatisfied with this order, the complainant appealed to the State Commission for enhancement of the compensation granted to him. By the impugned order dated 24.12.2009, the State Commission dismissed the appeal by observing as under:

We find from the various directions in favour of the appellant substantial relief has been granted to the complainant and we do not find any ground for enhancing the amount to Rs.10,000/- from Rs.5000/-. The relief has been substantially granted and there is no reason to deviate therefrom. The appeal is accordingly dismissed in limine.

4. I have heard Mr. B. S. Sharma, Advocate on behalf of the petitioner. After careful consideration of the facts and circumstances of the case, I too am of the view that there is no ground for upgrading the relief already granted to the petitioner/complainant by the District Forum and affirmed by the State Commission in its impugned order. Thus, the State Commissions order does not suffer from any jurisdictional error, illegality or material irregularity which may call for interference under the provisions of section 21(b) of the Consumer Protection Act, 1986. The revision petition is accordingly dismissed with no order as to cost.

Sd/-

.

[ Anupam Dasgupta ] Presiding Member     satish