State Consumer Disputes Redressal Commission
Reserve Bank Of India vs Bakshi Ram Ahuja on 5 February, 2013
BEFORE THE STATE CONSUMER DISPUTES REDRESSAL COMMISSION, RAJASTHAN, JAIPUR. FIRST APPEAL NO: 431/2012 1. Reserve Bank of India through its Regional Director, Near Rambagh Circle, Tonk Toad, Jaipur. 2. Rserve Bank of India through its Deputy General Manager, Banking Deptt., Near Rambagh Circle, Tonk Road, Jaipur. ........Appellants/non-petitioners Vs. Bakshi Ram Ahuja s/o Bhagwan Das Ahuja r/o 9/812, Malviya Nagar, Jaipur at present r/o Plot no. 354. Sarita Vihar, New Delhi-110076. ........Respondent/ complainant Date of order 05.02.2013 Before: Hon'ble Mr.Justice Ashok Parihar- President Mr.Anil Kumar Mishra- Member
Mrs.Sunita Ranka-Member 2 Mr.Shashank Sharma counsel for the appellants Mr.Hitesh Agarwal counsel for the respondent BY THE STATE COMMISSION The respondent/ complainant retired from Central Government service on 31.10.2001. He received the retiral benefits only on 07.02.2002. It appears that the Central Government notified a Relief Bonds Scheme for the retired central government employees. The post maturity interest on Relief Bonds issued under the scheme was changed from time to time from the year 1987 and ultimately the same was made 8% per annum w.e.f. 01.03.2002. However, by subsequent notification dated 22.04.2002 the investment under the above scheme could be made only within three months of receiving the retiral benefits. As has come on record after receiving the retiral benefits the complainant/respondent invested Rs. 3 lakhs under the above scheme by which on maturity after five years he was to receive Rs.1480.25 on every thousand rupees bonds. Subsequently on maturity of the bonds the respondent/ complainant was paid only Rs. 3 lakhs on 18.5.2007 without any interest as per the scheme. After notice to the appellants the respondent/complainant filed a complaint before the District Forum, Jaipur which ultimately allowed by the District Forum vide order dated 29.02.21012 3 directing the appellants to pay a sum of Rs. 1,44075/- with 6% interst w.e.f. 01.12.2007 alongwith Rs. 5,000/- as compensation and other expenses. Hence, the prsent appeal.
Heard the learned counsel for the parties at length and perused the record as also considered the judgment cited at the bar.
The facts mentioned above more or less have not been disputed so far. The scheme itself was in force at the time of retirement of respondent/complainant. Only the rate of interest on maturity was changed from time to time. The second notification was issued only on 22.04.2002 prescribing time limit of three months for such investment that also upto a limit of Rs.2,00,000/-. There is nothing on record to show that at the time of investment of Rs. 3 lakhs by the respondent/complainant, he was made aware of the conditions of both the notifications. It is also not been clarified as to whether the notification dated 22.04.2002 was widely circulated among the retired central government employees for whom only the special scheme had been framed by the Central Government. From the certificate of Holding of Bond for Rs. 3,00,000/- in the name of the respondent/ complainant issued from the Public Debt Office, Reserve Bank of India, Jaipur 4 also it is evidently clear that the maturity value of the Bonds shall be Rs. 1480.25 for every Rs.1000/- ( nominal ). The above certificate was never withdrawn or modified till the date of maturity which was mentioned as 18.05.2007. It appears that only in response to some audit objections raised in the year 2006, some circulars were issued to the branch offices for clarifications and explaination.There is nothing on record to show that any such condition is imposed in notification dated 22.04.2002 existed earlier also. Thus, there is no justification or explaination as to why the investment of Rs. 3 lakhs was allowed on 18.05.2002 and a certificate of Holding of Bonds already been issued by a competent authority at the relevant time.. In absence of any material on record to show that the conditions of the two notifications were duly informed to the investor, we find it wholly unjustified and unreasonable by denying any interest to the investor for a period of five years. Admittedly the appellant bank has kept the amount of Rs. 3 lakhs from the hard earned retiral benefit of the respondent/ complainant for five years. The appellant Bank is a Regulatory Banking Authority and should have taken a reasonable humanitarian approach in such matters of giving special benefit for welfare of the retired central government employees or even could have sought clarification if any required from the Central Government.
5Having considered entire facts and circumstances, since on the basis of material available on record the District Forum has used proper and reasonable discretion in granting appropriate relief to the respondent/ complainant we find no ground for any further interference in the present appeal. The same is dismissed accordingly as having no merits. Considering the wholly unreasonable and unjustified stand taken by the appellants we deem it just and proper to award further cost of Rs. 10,000/- to the respondent/complainant which may be paid by the appellants alongwith the amount as ordered by the District Forum. The entire payment be made to the respondent/complainant within thirty days. However, the appellants shall be at liberty to withdraw the amount if any deposited by them before the District Forum in the present appeal.
Member Member President nm