State Consumer Disputes Redressal Commission
G.S.R.Deekshitulu,Hyderabad 500 080. vs Cdr Good Health Club,Hyderabad 500 029, on 22 January, 2014
BEFORE THE A.P.STATE CONSUMER DISPUTES REDRESSAL COMMISSION : HYDERABAD F.A.No.844/2013 against C.C.No.228/2013, Dist. Forum-II,Hyderabad. Between: G.S.R.Deekshitulu, S/o.G.L.N.Sastry, Aged about 58 years , Occ:Advocate, R/o.H.No.1-1-530,B-7,5th Floor, Indian Bank Flats, Golconda Cross Roads, Hyderabad 500 080. Appellant/ Complainant And CDR Good Health Club, A Division of Emed.Com Technologies Ltd., Regd. Office 3-6-287,Hyderguda, Hyderabad 500 029, Rep. by its Managing Director. Respondent/ Opp.party Counsel for the Appellant : M/s. J.Srinivas Reddy. Counsel for the respondent : Notice served. QUORUM:SRI R.LAKSHMI NARASIMHA RAO,HONBLE MEMBER , SRI T.ASHOK KUMAR, HONBLE MEMBER, AND SRI S.BHUJANGA RAO, HONBLE MEMBER.
WEDNESDAY, THE TWENTY SECOND DAY OF JANUARY, TWO THOUSAND FOURTEEN.
Oral Order: (Per Sri S.Bhujanga Rao, Honble Member) **** The unsuccessful complainant filed this appeal against the order dt.14.08.2013 of the District Consumer Forum-II, Hyderabad made in C.C.No.228/2013.
The appellant is the complainant and the respondent herein is the opp.party in C.C.No.228/2013. For the sake of convenience, the parties are described as arrayed in the complaint.
The brief facts of the case as set out in the complaint are as follows:
CDR Industries Ltd. having its registered office at Hyderabad was running a multi specialty hospital known as CDR Hospital and the said hospital offered medical services i.e. consultancy services, laboratory services and other tests and operations etc. to the general public, at a discount prices to the holders of Sanjeevini Arogya Pathakam. The complainant joined the said scheme vide Membership Card no.SAP-III 03/99 301670 under which, concession of Rs.20,000/- towards hospitalisation, Rs.10,000/- towards out patient diagnosis and Rs.2,500/- towards out patient consultation per year and the validity period was until 20th March, 2004. The said facility was extended to the complainant and also his family members i.e. his wife and his only son.
The CDR Industries after accepting membership fee amount of Rs.9,000/- under Membership fee receipt no.MB SAP 142 dt. 27.03.1999, issued refundable membership fee receipt to the complainant. In the said receipt it was specifically stated that the health plan was Sanjeevani Arogya Pathakam and the period is for 5 years i.e. till 25.03.2004 for an amount of Rs.9,000/-. Under the said receipt, opposite party is obliged to refund the membership fee of Rs.9,000/- along with stipulated interest after 30 days from the date of completion of 5 years period. Subsequently, on 22.03.2004 the opp.party received the original refundable membership fee receipt from the complainant vide receipt bearing no. MR SASP 142 maturing on 25.03.2004 for Rs.9,000/- for the purpose of refunding the deposit amount to the complainant. Even though, the complainant went around the opp.party several times, requesting them to refund the said deposit amount with stipulated interest thereon, the opposite party did not make any payment. Hence, the complaint seeking direction to the opposite party to refund Rs.9,000/- along with interest @ 18% p.a. from 22.03.2004 upto 01.04.2013 and thereafter 12% p.a. from 01.04.2013 till the date of realisation to the complainant towards the refundable membership fee receipt No.SAP III/03/99 301670 dated 27.03.1999, to pay compensation of Rs.10,000/- towards mental agony and to pay costs of Rs.5,000/-.
Though the opposite party was served with notice, it did not choose to contest the case and was called absent. The complainant filed evidence affidavit and got marked Exs.A1 to A3. The District Forum found that the complaint is barred by limitation and dismissed the complaint as barred by limitation.
Aggrieved by the said order, the complainant preferred this appeal stating that the District Forum ought not to have dismissed the complaint by referring to Sec.24-A of Consumer Protection Act, without deciding the entire material on record, regarding the claim made by the complainant against opp.party. Even though, no decisions are relied upon by the appellant/complainant or by the respondent/opp.party, the Dist. Forum relied upon the decisions and dismissed the complaint, without giving any opportunity to explain about the relevancy of the said decisions, to the facts of the present case, which is clearly contrary to law. The Dist. Forum ought to have considered the fact that the appellant/complainant deposited an amount of Rs.9000/- on 27.3.1999 and maturity date is 25.3.2004 and originals were returned to the respondent/opp.party even on 22.3.2004, for the purpose of refund. The respondent/opp.party falsely promised that deposit will be refunded to the appellant/complainant as and when the appellant/complainant demanded. But from time to time, the respondent/opp.party postponed refund of deposit amount for a period of 9 years, every time, when the appellant/complainant demanded for refund and ultimately the appellant having no other option filed complaint in the month of April 2013. Hence, cause of action arises every time as and when the appellant/complainant demanded for refund and the respondent/opp.party postponed the refund from time to time. Ultimately the appellant/complainant filed the complaint in the month of March,2013 and hence the District Forum ought to have considered that it is a continuous cause of action and the complaint is within the period of limitation.
Heard the counsel for the appellant 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?
The learned counsel for the appellant/complainant submitted that the appellant/complainant deposited an amount of Rs.9,000/- on 27.03.1999 for a period of five years and the maturity date of refundable deposit is 25.03.2004 and all the originals were already returned by the appellant/complainant to the respondent/opp.party even on 22.3.2004 for the purpose of refund, but the respondent/opp.party was falsely promising that deposit would be refunded to the appellant/complainant, as and when the appellant/complainant demanded and from time to time, the respondent/opp.party postponed the refund of the deposit amount for a period of nine years and ultimately the appellant/complainant, having no alternative, filed the complaint before the District Forum in the month April, 2013.
The learned counsel further submitted that the refund is to be considered as a continuous cause of action and the cause of action arises every time as and when the appellant/complainant demanded for refund and the respondent/opp.party postponed the refund from time to time and ultimately during the month of March, 2013 when the appellant last time demanded for refund and on failure of the respondent to refund, the complaint was filed, as such, the District Forum ought to have considered that it is a continuous cause of action and that the complaint is within the period of limitation. The District Forum dismissed the complaint only on the ground that the complaint is barred by limitation and without deciding the entire material on record regarding the complaint made by the complainant against the opp.party. Therefore, the impugned order of the District Forum is liable to be set aside.
In order to appreciate the submissions of the learned counsel for the appellant/complainant, it is necessary to extract Sec.24-A of the Consumer Protection Act, 1986 which reads as under:
24-A.Limitation period:-(1) The District Forum , the State Commission or the National Commission shall not admit a complaint unless it is filed within two years from the date on which the cause of action has arisen.
(2) Notwithstanding anything contained in sub-section (1) a complaint may be entertained after the period specified in sub-section (1) if the complainant satisfies the District Forum, the State Commission, as the case may be, that he had sufficient cause for not filing the compliant within such period.
Provided that no such complaint shall be entertained unless the National Commission or the District Forum, as the case may be, records its reasons for condoning such delay.
The above provision of Sec.24(A) of the Consumer Protection Act, made it clear that a complaint under Consumer Protection Act is to be filed, within two years since accrual of cause of action.
The case of the appellant/complainant as per the complaint is that the complainant joined as a member in Sanjeevani Arogya Pathakam floated by the opposite party, by paying fees of Rs.9,000/- under membership fee receipt no.MB SAP 142 dt.27.03.1999, which is a refundable membership fee receipt, for a period of five years, which expired on 25.03.2004, i.e. the maturity date.
The complainant entrusted the original documents to the opposite party, for refund of the amount, under the original of Ex.A1 on 22.03.2004. Therefore, the cause of action in this case arose by the date of maturity i.e. 25.03.2004.
But the complainant filed this complaint on 30.03.2013 after nine years, much beyond two years. Except the submission of the learned counsel for the appellant/complainant that the subsequent demands made by the complainant to refund the amount and postponing of the refund of the amount by the opposite party, till the date of filing of the complaint constitute continuing cause of action, the appellant/complainant did not draw our attention to any provision of law or ruling of either National Commission or any High Court or Supreme Court of India. In the absence of any legal position, we are not inclined to accept the above said submission of the learned counsel for the appellant/complainant. The District Forum is right in dismissing the complaint without considering the case of the complainant on merits, when it came to the conclusion that the complaint is barred by limitation by virtue of Sec.24-A of the Consumer Protection Act.
For the aforesaid facts and circumstances, we do not find any grounds, much less valid grounds to interfere with the impugned order of the District Forum. Hence the appeal fails.
In the result, the appeal is dismissed, confirming the order of the District Forum. In view of the facts and circumstances of the case there shall be no order as to costs.
MEMBER MEMBER MEMBER Pm* Dt.
22.01.2013