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 8, Cited by 0]

National Consumer Disputes Redressal

Niit Institute For Finance Banking And ... vs Abhishek Tiwari on 17 July, 2020

Author: R.K. Agrawal

Bench: R.K. Agrawal

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          REVISION PETITION NO. 904 OF 2015     (Against the Order dated 02/01/2015 in Appeal No. 818/2010     of the State Commission Rajasthan)        1. NIIT INSTITUTE FOR FINANCE BANKING AND INSURANCE TRAINING LTD.  INSURANCE TRAINIG,LTD.,
8 BALAJI ESTATE,SUDARSHAN MUNJAL MARG,
KALKAJI  NEW DELHI - 110019 ...........Petitioner(s)  Versus        1. ABHISHEK TIWARI  S/O MADAN LAL JI TIWARI,
R/O KAPASAN,TEHSIL-KAPASAN,
  DISTRICT : CHITTORGARH  RAJASTHAN ...........Respondent(s) 

BEFORE:     HON'BLE MR. JUSTICE R.K. AGRAWAL,PRESIDENT   HON'BLE DR. S.M. KANTIKAR,MEMBER For the Petitioner : NEMO For the Respondent : NEMO Dated : 17 Jul 2020 ORDER

1.       Mr. Sanjay K. Chadha, learned Counsel for the Petitioner, and Mr. Surya Prakash Gandhi, learned Counsel for the Respondent, have sent letters, seeking adjournment on one ground or the other. 

2.       As the matter is listed for Final Hearing today, we are not inclined to adjourn the matter and propose to dispose it off on the material available on record.

3.       The present Revision Petition has been filed under Section 21(b) of the Consumer Protection Act, 1986 by NIIT Institute for Finance Banking and Insurance Training Ltd. (Opposite Party No.1 in the Complaint), challenging the Order dated 02.01.2015, passed by the Rajasthan State Consumer Disputes Redressal Commission at Jaipur (herein after referred to as 'State Commission'), whereby First Appeals No. 818 of 2010 and 2194 of 2010, preferred by NIIT Institute for Finance Banking and Insurance Training Ltd., the Petitioner herein, and the Complainant Abhishek Tiwari respectively, were dismissed,  by directing the Petitioner herein to comply with the Order dated 30.03.2010, passed by the District Consumer Disputes Redressal Forum at Chittorgarh (hereinafter referred to as the 'District Forum') within 30 days from the date of the Order, failing which interest @ 12% p.a. shall be payable on the total amount from the date of the Order in the Appeals.  The District Forum while allowing the Complaint, preferred by the Complainant/Respondent herein, had directed the Opposite Parties, including the Petitioner herein, to jointly and severally pay to the Complainant fee of Rs.66,000/- deposited by him together with further sums of Rs.1,00,000/-, Rs.3,00,000/- and Rs.2500/- towards expenses incurred, compensation and litigation costs respectively.

4.       Briefly stated, that the facts giving rise to the present Petition are as follows:  

According to Mr. Abhishek Tiwari, the Complainant, on seeing an advertisement issued by NIIT Institute for Finance Banking and Insurance Training Ltd., the Petitioner herein, offering Banking Training Courses, sometime in the year 2008 the Complainant applied online for Post Graduate Diploma in Banking Operations (PGDBO) vide Application No. AHD 801 September 08 02637.  For the said purpose, the Complainant also deposited an amount of Rs.500/- as Application fee.  The Complainant appeared in the Entrance Test at Ahmedabad Centre on 12.09.2008. On being declared successful in the Entrance Test and after depositing fee of Rs.6000/- for the same on 18.09.2008 vide Receipt No. R-8010801302, the Complainant was instructed to join Regular Classes from 14.10.2008.  While assuring the Complainant that the Course would be completed within six months, a deposit Rs.66,000/- was accepted by the Petitioner herein from the Complainant.  On 18.09.2008 the Centre In-charge of the Petitioner herein, who was Opposite Party No.2 in the Complaint, issued a letter to the Complainant, stating in column-D therein that within 45 days from the date of Admission in the Course, Appointment Letter in any Partner Organization would be arranged.  However, the Petitioner later on changed the extant Rules and did not issue any Appointment Letter to the Complainant, who had secured 71% marks in the Final Examination of the Course, conducted in January, 2009.  The Complainant was declared to be eligible for three months' Internship, which was an essential part of the Course. Though the provisional Internship Offer in the ICICI Bank was sent to the Complainant but there was no mention of the Branch concerned.  The Complainant was also called for Medical Examination on different occasions, which was never undertaken.  On 04.08.2009 the Petitioner herein again called the Complainant at Ahmedabad and offered him Internship of six months at Kota Branch of ICICI Bank, which was against the provision of Internship of three months, as informed to the Complainant at the time of admission in the Course, and directed the Complainant to report at Kota Branch of ICICI Bank on 17.08.2009.  Though the Complainant reported at the said Branch on the given date and remained there till 25.08.2009 but his Internship did not commence.  Further, the Petitioner also did not issue any Appointment Letter, which was to be issued within 45 days from the date of admission in the Course.  Accordingly, the Complainant preferred a Complaint before the District Forum, seeking reliefs sought for in the Complaint.  

5.       The Petitioner herein filed the Written Version in the District Forum, denying the allegations levelled against it.  It was contended on its behalf that as per the Student Rule Obligation Book, the Entrance Fee and Tuition Fee could not be refunded and the Complainant was given teaching with complete Course material.  If a student had not accepted the Internship Offer once, they were not obliged to issue second Internship Offer.  Further, there was no provision for giving any Appointment Letter in the middle of the Course and, therefore, the fact relating to giving of Appointment Letter within 45 days from the date of Admission in the Course was wrong.  The District Forum also did not have jurisdiction to entertain the Complaint.  The Complainant was, therefore, not entitled to the Reliefs prayed for and the Complaint was liable to be dismissed. 

6.       On appreciation of the Evidence adduced before it, the District Forum vide Order dated 30.03.2010 held that there was deficiency in service on the part of the Opposite Parties and consequently while allowing the Complainant issued the aforementioned directions to the Opposite Parties, including the Petitioner herein. 

7.       Feeling aggrieved by the Order dated 30.03.2010 passed by the District Forum, both the Petitioner herein and the Complainant filed their respective Appeals before the State Commission.  However, the State Commission vide Order dated 02.01.2015 had dismissed both the Appeals, directing the Petitioner herein to comply with the order passed by the District Forum within a period of 30 days.  The State Commission was of the opinion that there was no ground to interfere with the Order passed by the District Forum.

8.       Feeling aggrieved with the Order dated 02.01.2015 passed by the State Commission, the Petitioner has come up in Revision before this Commission.

9.       From a perusal of the Complaint, Written Version, the documents filed by the respective Parties and the Orders passed by the Foras below, we find that the Preliminary Issue as to whether Educational Institutions providing Education and other Incidental Activities to the students come within the purview of the Consumer Protection Act, 1986 or not arises in this case and the said issue is squarely covered by the decision of a Larger Bench of three Members of this Commission in the case of Manu Solanki and Others Vs. Vinayak Mission University and other connected cases, 1(2020) CPJ, 2010, wherein the Larger Bench has held that Educational matters do not come within the purview of the Consumer Protection Act, 1986 and, therefore, the Complaint is not maintainable. Relevant portion of the Order is reproduced below for ready reference :-

 
"37.    The following legal issues arise from the submissions made by the rival parties and the  aforenoted decisions of the Hon'ble Supreme Court:
Would any defects/ deficiency/ unfair trade practice indulged by the Educational Institutions post admission, which does not fall within the 'course of imparting knowledge' till the degree is conferred, falls within the ambit of the definition of Education?
 
If we apply the definition of Education, imparting knowledge for full potential, will that criterion apply to the admission stage, when the foundation for admission itself is deficient?
 
Would preferential activities for extracurricular activities, which do not have a direct nexus with admission fees, syllabus etc. be defined as Core Education? For Example if students go for a picnic and a mishap happens, does it fall within the definition of deficiency of service and is it part of Core Education? Do educational tours fall within the ambit of the definition of 'Education'.
 
Another example, if a school has a swimming pool and students of that institution drown on account of some deficiency or negligence of the authorities, would swimming in the school campus fall within the ambit of Core Education? Does maintaining a swimming pool and teaching swimming be considered as a part of Core Education?
 
Does defect/ deficiency in service of any boarding/ hostel facilities rendered fall within the umbrella of 'Education'?
 
Do coaching centers/ institutions fall within the ambit of the Definitionof 'Educational Institutions'.
Do institutions involved in vocational training like, nursing, designing etc. strictly fall within the definition of 'Educational Institutions'.
 
38.     Learned Counsel appearing for the Petitioners in Revision Petition Nos. 2955 to 2963 of 2018 submitted that once the University is declared as 'Deemed University' all functions and activities governed by the University Grants Commission Act (UGC Act), fall within the definition of 'Authority' within the meaning of Article 12 of the Constitution and would be amenable only to the jurisdiction of the High Court. It is contended that even if the Education Institutions do not have a proper affiliation, Consumer Fora do not have jurisdiction to entertain the same. In our view even if an Institution imparting education does not have a proper affiliation in imparting education, it is not rendering any service and, therefore, will be out of the purview of the Consumer Protection Act, 1986.
 
39.     Learned Counsel appearing for the Petitioner in Revision Petition No. 222 of 2015 vehemently contended that the Complainant had taken admission in             B. Ed. course of the Opposite Party on the assurance that the said college  was recognized  by National Council of Technical Education (NCTE) and affiliated with the Opposite Party No. 2, Uttrakhand Technical University, who subsequently came to know that the Institute was not recognized by NCTE and therefore sought for refund of the fees. Whether such an unfair trade practice post admission would fall within the ambit of the Act needs to be seen. As the Institution is imparting education though it has been not recognized by the National Council of Technical Education, it would not make any difference because it will be covered under the education. Thus, the said Institute would not be rendering any service as defined in the provisions of the Consumer Protection Act, 1986.
 
40.     There may be instances where there may be defect/deficiency of service in pre-admission stages by an educational Institution but as the educational Institutions are not rendering any service by imparting education, these instances will also not give any right for a person to approach the Consumer Fora under the provisions of the Consumer Protection Act, 1986.
41.     Learned Counsel for the Educational Institution in Revision Petition No.  1731 to 1733 of 2017 argued that imparting education in a school is not limited to teaching in a class room and involves within its ambit other co-curricular activities including taking out the students for educational trips etc., for their overall growth and development and improvement of their faculties.  In that matter, the children were taken by the Respondents for an "educational excursion trip" to a place of historical importance, and it was contended that, any shortcoming or negligence during the course of such an act falls within the definition of imparting education and therefore shall not fall within the domain of the Consumer Protection Act. 1986. Another issue which was raised is with respect to any defect or deficiency which may arise on account of a student drowning in a swimming pool maintained by the Educational Institution. We are of the considered opinion that such incidental activities of an Educational Institution while imparting education would also not amount to rendering any service under the provisions of the Consumer Protection Act, 1986.
 
42.     Another relevant issue which was raised during the course of arguments was with respect to any defect or deficiency in the transportation which is provided by the schools/colleges.  School buses are vehicles hired by the Institutions and in most schools is made compulsory with, the prescribed fees including the cost of transportation.  Children come in their own vehicles also and we are of the view that any defect or deficiency in transporting the children to the school does fall within the definition of 'imparting knowledge' and, therefore, the Consumer Fora has no jurisdiction to entertain such Complaints arising out of these issues. 
 
43.     Now we address ourselves to the submissions made by the Learned Counsels in Revision Petition No. 462 of 2013 with respect to Coaching Institutions. The question which arises here is whether the Coaching Institutions fall within the definition of "Educational Institution".  Learned Counsel appearing for the Coaching Centres vehemently contended that though the Coaching Centres are not conventional Educational Institutions, since they are providing Coaching and training to students of an Educational nature same principles that apply to the Educational Institutions would also apply to these Institutions and that this view had been taken by this Commission in Fitjee Limited Vs. Minathi Rath I (2012) CPJ 194 NC.  In this case it has been held that Complainants were consumers who sought to avail services for consideration and that Fitjee is the provider of the services and that they are Consumer Disputes.  The issue that has been raised is that if the Coaching Centres were treated at par, as observed in this order, to be providing Coaching and training, to students of an Educational nature, then they too fall within the definition of 'Education' and, therefore, the services rendered by Coaching Centres cannot be construed to be 'Service' as defined under Section 2(1)(o) of the Act.
 
44.     Learned Counsel appearing for the Complainants submitted that there is no Regulatory Mechanism applicable to the Coaching Institutes.  He contended that Coaching Centres are promoting rote learning and not imparting actual knowledge.  He vehemently contended that they are running for a commercial purpose with a single aim of making profit and are expanding using the franchise route. 
 
45.     We are of the considered view that conduction of Coaching Classes does not fall within the ambit of definition of 'Education' as defined by the Hon'ble Seven Judge Bench of the Supreme Court in P.A. Inamdar (Supra).    Coaching Centres cannot be equated to regular schools or colleges which are regulated by a Regulatory Authority and also confer a Degree/Diploma on the student who has passed in the examinations conducted as per the Rules and norms specified in the statute and also by the concerned Universities.  Therefore, strictly speaking Coaching Centres cannot fall within the definition of 'Educational Institutions'.  We refrain from making any comments on the submissions of the learned Counsel for the Complainants with respect of Coaching Institutions indulging only in 'rote learning'.
 
46.     For all the afore-noted reasons, we are of the opinion that any defect or deficiency or unfair trade practice pertaining to a service provider like 'Coaching Centres' does fall within the jurisdiction of the Consumer Fora.
 
47.     Learned Counsel appearing for the Petitioner in Revision Petition Nos. 3383 and 3384 of 2018 submitted that student, who took admission in Multimedia Diploma and Certificate Courses in 3D Animation, Visual Effects, Video, Editing, Graphic Designing and Web Designing, though fall within the definition of Vocational training, the programs are recognized by Karnataka State Open University and withdrawal of any such program cannot fall within the jurisdiction of the Consumer Fora.
 
48.     At the outset, a broad definition of all that comprises 'Vocational Courses' needs to be seen. Generally speaking, there is a three tier system in HR Vocational Training program in India, which involve Certification level for 10+2 students, Diploma level Graduation program and Post-Graduation programs. For example vocational program include courses in areas of agriculture, automobiles, information technology, air conditioning, lab technician, live stock management, films and television, tourism etc. The Hon'ble Supreme Court in State of Punjab & Ors. Vs. Senior Vocational Staff Masters Association & Ors., 2017 (9) SCC 379, in para 22 observed that Vocational Courses are those Courses in which teaching is not on regular basis, though they play an important role in the grooming of students in the different fields. Vocational education can also be termed as job oriented education and trains young people for various jobs and helps them acquire specialize skills.
 
49.     The Union Cabinet has approved a merger of the existing  Regulatory Institutions in the skills space --  National Council for Vocational Training (NCVT) and the National Skill Development Agency (NSDA) into the National Council for Vocational Education and Training (NCVET).
 
50.     The main purpose and objective of NCVET is to recognize and regulate and assess the skill related service regulators. It is clarified that even if there is any defect/deficiency/unfair trade practice in the services offered by private bodies in offering these courses and are not regulated and do not confer any Degree or Diploma recognized by any Approved Authority do fall within the ambit of definition of 'Educational Institutions' and hence the Consumer Fora have no jurisdiction to entertain the same.
 
51.     In view of the foregoing discussion, we are of the considered opinion that the Institutions rendering Education including Vocational courses and activities undertaken during the process of pre-admission as well as post-admission and also imparting excursion tours, picnics, extra co-curricular activities, swimming, sport, etc. except Coaching Institutions, will, therefore, not be covered under the provisions of the Consumer Protection Act, 1986."
 

10.     Admittedly, NIIT Institute for Finance Banking and Insurance Training Ltd., Petitioner herein, is rendering Education to all the persons including the Complainant and is not running a Coaching Institute.  Therefore, the law laid down by the Larger Bench of this Commission in the case of Manu Solanki (Supra), which we are bound to follow, is fully applicable and the Petitioner Institute does not fall within the purview of the Consumer Protection Act, 1986 as it is not rendering any services.

11.     In view of the foregoing discussion, both the Orders passed by the State Commission and the District Forum cannot be sustained and are, therefore, set aside.  The Revision Petition is, accordingly, allowed and the Complaint is dismissed.  In the facts and circumstances of the case, the parties shall bear their own costs.  However, it will be open to the Complainant to seek such remedies, which are available to him, in accordance with law.           

  ......................J R.K. AGRAWAL PRESIDENT ...................... DR. S.M. KANTIKAR MEMBER