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 0, Cited by 0]

State Consumer Disputes Redressal Commission

Sajja Harinath vs Andhra Pragathi Grameena Bank on 28 September, 2011

  
 
 
 
 
 
 BEFORE THE A
  
 
 
 







 



 

BEFORE THE
A.P STATE CONSUMER DISPUTES REDRESSAL COMMISSION  

 

AT   HYDERABAD. 

 

   

 

 FA 290 of 2011 against
C.C. 134/2009, Dist. Forum,   Nellore  

 

  

 

Between:  

 

Sajja Harinath 

 

C/o. P.
Brahmanandam 

 

  Jakkalavari
  Street 

 

D.No. 6-6-3,   Nellore.
    ***  Appellant/ 

 

  Complainant.
 

 

  And 

 

The Manager 

 

Andhra Pragathi Grameena Bank 

 

  Main
  Road, Kovur-524 137 

 

Nellore Dist.   *** Respondent/ 

 

  O.P. 

 

  

 

Counsel for the Appellant: P.I.P.  

 

Counsel for the Respondent:   M/s. K.
Srinivasa Murthy 

 

  

 

CORAM: 

 

HONBLE SRI JUSTICE D. APPA RAO, PRESIDENT 

 

  & 

 

  SMT. M. SHREESHA, MEMBER  

 

 

WEDNESDAY, THE TWENTY EIGTH DAY OF SEPTEMBER TWO THOUSAND ELVEN 

 

  

 

ORAL
ORDER:

(Per Honble Sri Justice D. Appa Rao, President)   ***    

1) Appellant is unsuccessful complainant.

2) The case of the complainant in brief is that he had taken jewel loan and discharged it on 10.3.2004 and took back the jewellery on the very same day. While so, a notification was issued by the respondent bank in Eenadu daily on 11.3.2004 showing his name as one of the borrowers. It has also debited publication charges of Rs. 251/-. By then no guidelines were issued for collection of publication charges informing auction of gold jewellery. Contrary to the guidelines the bank had collected the charges. Due to these acts he suffered mental agony besides loss of reputation, and also financial loss. When he had paid the entire amount the bank ought to have intimated the newspaper office through e-mail or FAX to delete his name. After five years the bank had returned the charges on 29.9.2009. All this amounts to deficiency in service, and therefore claimed a compensation of Rs. 1 lakh and provide account copy and costs.

 

3) The respondent bank resisted the case. While admitting that the complainant had availed the jewel loan of Rs. 8,000/- on 20.9.2001 and that he did not redeem the same as agreed upon, and the bank after issuing registered notice as well as auction notice proposed to conduct auction of the pledged items on 20.3.2004. The same was published in local daily on 11.3.2004. In normal practise it would send paper publication a week in advance. The bank has supplied the information on 4.3.2004. In the meanwhile the complainant had discharged the loan on 10.3.2004. There is no time to intimate the same to the newspaper office. The same was explained to him by its letter dt. 23.8.2007. No guidelines were issued by RBI in this regard. When a complaint was filed before the Banking Ombudsman it has expressed its regrets to the complainant by letter dt. 15.2.2008, and credited an amount of Rs. 251/- in his S.B. account which was collected towards publication and other service charges. Thereupon the Banking Ombudsman disposed of the complaint directing the bank to publish an advertisement in the same newspaper expressing regrets for incorrectly including his name in the auction notice during 2004. Accordingly the bank issued a letter of regret on 15.2.2008. Despite its best efforts it could not delete his name from the defaulters list. The cost of publication on pro-rata basis worked out at Rs. 214/- and the same was debited in his another loan account on 15.3.2004. In fact the bank has closed his account on 26.3.2007. There was no deficiency in service on its part, and therefore prayed for dismissal of the complaint with costs.

 

4) The complainant in proof of his case filed his affidavit evidence and got Exs. A1 to A9 marked while the bank filed the affidavit evidence of its Branch Manager and got Exs. B1 to B4 marked.

     

5) The Dist. Forum after considering the evidence placed on record opined that there was no time for the bank to get the name of the complainant deleted since the amount was paid hardly one day before publication.

Therefore there is no deficiency in service on the part of the bank and dismissed the complaint.

 

6) Aggrieved by the said decision, the complainant preferred the appeal contending that the Dist. Forum did not appreciate either facts or law in correct perspective. It ought to have seen that newspaper office is located at Nellore where the newspaper has been published and could have taken all the possible steps to get his name deleted. It was for the bank to show that it could collect the publication charges. All this has resulted not only mental agony but also loss of prestige etc.  

7) The point that arises for consideration is whether the order of the Dist. Forum is vitiated by mis-appreciation of fact or law?

 

8) It is an undisputed fact that the complainant had availed gold loan and repaid it on 10.3.2004. On 11.3.2004 a notice of auction of jewellery was published mentioning the name of the complainant in Eenadu local newspaper mentioning that the jewellery would be auctioned for non-payment, he being a defaulter. When the complainant brought to its notice, it alleged that there was no time to effect deletion of his name from the list as such publication was made. It had no intention to defame him. The bank admittedly collected an amount of Rs. 214/- towards publication charges evidenced from the account. When the complainant approached the Banking Ombudsman he directed the bank to repay Rs. 214/- towards publication charges together with interest of Rs. 37/- which was duly credited. Though it directed the bank to publish expressing regrets it did not do so.

         

9) The Dist. Forum observed that the complainant could not file any notification issued by RBI to show that no charges can be collected from the defaulters, and dismissed the complaint. In fact the burden is on the bank to prove that it could collect the publication charges whenever the loanees commit default. The fact remains that despite the fact that the complainant had cleared the loan his name finds a place in the paper notification. It was no defence to say that there was no time for them to inform the newspaper office to delete his name. Undoubtedly, the bank, in the first place ought to have got his name deleted by informing the newspaper to delete it. If there was no time and it had already been published, the bank could have directed to issue a rejoinder or corrigendum informing that the complainant had discharged his loan and therefore be noted as deleted.

The bank did not take any steps to see that his name is either deleted or informed the public that he had discharged the debt. Naturally keeping his name in the auction list public would be undoubtedly thinking that he was a defaulter. His name would be naturally tarnished. Equally he would feel mental anguish on seeing his name shown in the newspaper. Only redeeming fact for the bank is that he discharged the loan only one day prior to date of publication.

 

10) As we could see to mitigate the damage the bank ought to have got the notification published mentioning that he paid the amount so that his honour would have been restored. Undoubtedly this amounts to deficiency in service on its part. The Ombudsman in fact directed the bank to publish news item regretting for the same. Considering the fact just one day prior to publication he discharged the loan, and in view of paucity of time, however, in the light of the fact that the bank did not take any steps equally notifying that he had discharged the debt by way of corrigendum or correction, we are of the opinion that the bank is liable to pay some compensation towards mental       agony and loss of prestige etc. Sending a regret letter to the complainant would in no way purge the mental agony suffered by him due to loss of reputation. The bank ought to have published in the very same newspaper informing the public that he had discharged the loan, and that said jewellery items did not come for auction. Considering the above circumstances we are of the opinion that a token compensation of Rs. 5,000/- could be awarded to meet the ends of justice.

 

11) In the result the appeal is allowed in part and the order of the Dist. Forum is set-aside. Consequently, the complaint is allowed in part granting a compensation of Rs. 5,000/- together with costs of Rs. 500/-. Time for compliance four weeks.

     

1) _______________________________ PRESIDENT        

2) ________________________________ MEMBER     28/09/2011   *pnr                       UP LOAD O.K.