National Consumer Disputes Redressal
M/S Magma Leasing Llimited vs Shri Bharat Singh on 13 August, 2012
NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI REVISION PETITION NO. 109 of 2007 [Against the order dated 12.08.2006 in of the Delhi State Consumer Disputes Redressal Commission, Delhi in Appeal no. 954 of 2006) M/s Magma Leasing Limited 8, Sant Nagar, East of Kailash New Delhi 110 065 Petitioner versus Shri Bharat Singh Resident of BJ 1569, Harijan Basti, Bijwasan New Delhi Respondent BEFORE: HONBLE MR. ANUPAM DASGUPTA PRESIDING MEMBER HONBLE MR. SURESH CHANDRA MEMBER For the Petitioner Mr. Sanjeev Singh, Advocate For the Respondent Mr. Prashant Jain, Advocate Pronounced on 13th August 2012 O R D E R
ANUPAM DASGUPTA The respondent in this revision petition was the complainant before the District Consumer Disputes Redressal Forum II, New Delhi (the District Forum, in short) and the petitioner was the opposite party (OP). For convenience, we shall refer to them as such.
2. The complainant alleged deficiency in service against the OP because in January 2005 the latter forcibly repossessed his motor vehicle (a Toyota Qualis van that he had purchased in November 2003 with a loan of Rs. 3.90 lakh from the OP) though by then, according to the complainant, he had repaid Rs. 2,18,142/-. After seizing the vehicle illegally, the OP sold it in January 2005 allegedly for Rs. 1.90 lakh (though according the complainant, the vehicle was actually sold for Rs. 4.17 lakh) and then claimed a balance of Rs. 92,845/- as still payable by the complainant. He, therefore, prayed for return of the vehicle (or, payment of the balance amount after deducting the loan amount due from the market price of the vehicle), Rs. 2.30 lakh as compensation for business loss and harassment and mental agony suffered by him and Rs.
10,000/- towards costs.
3. The OP/petitioner contested the allegations by filing its written version in which it stated that it had repossessed the vehicle in January 2005 in accordance with the terms of the agreement between the parties because the complainant was a repeated defaulter. It sold the vehicle at the best price after following due process. As the complainant did not still pay the balance loan amount of Rs. 92,845/- despite notice issued to him, the OP, again according to the terms of the loan-cum-hypothecation agreement, referred the dispute to an arbitrator in September 2005 and the arbitrator passed an award in favour of the OP. The OP also claimed that District Forum had no jurisdiction to adjudicate upon the complaint.
4. On consideration of the pleadings of the parties and their evidence, the District Forum passed its order on 14.08.2006, partly allowing the complaint and directing the OP to refund to the complainant the sum of Rs. 1,40,000/- and pay Rs.
25.000/- as compensation for harassment and mental agony suffered by him and Rs. 5,000/- towards cost within one month.
5. The OPs appeal against the District Forums order to the Delhi State Consumer Disputes Redressal Commission, Delhi (in short, the State Commission) was dismissed by the latter by its order of 08.12.2006, with some additional general directions to financiers of such goods. Aggrieved, the OP filed this petition.
6. We have heard Mr. Sanjeev Singh and Mr. Prashant Jain, learned counsel for the petitioner/OP and the respondent/complainant respectively and considered the documents on record.
7. In adjudicating the dispute, it will be useful to notice the relevant observations/findings of the District Forum:
xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx The complainant is a resident of Delhi. The OP has its Zonal Office at Sant Nagar within the territorial jurisdiction of this forum. The agreement was executed at Delhi and finance was made available to the complainant in Delhi. Hence no part of cause of action arose at Kolkata where the registered office of the OP is situated. It is settled law that the parties by agreement cannot confer jurisdiction on a court at a particular place which does not have the same at all. In the case in hand the contract was completed within the territorial jurisdiction of this Forum and cause of action also arose within our jurisdiction. Hence, this Forum has the territorial jurisdiction in the matter. As to the arbitration clause in the agreement, such a clause cannot bar the remedy under the Consumer Protection Act, 1986 (Act for short) because by virtue of section 3 of the Act the remedy under the Act is in addition to and not derogation of provisions of any other law. In the case of M/s Fair Air Engineers Pvt. Ltd. vs N. K. Modi, AIR 1997 SC 533, it has been held by the Honble Supreme Court that though the District Forum, State Commission and National Commission are judicial authorities for the purpose of section 34 of the Arbitration Act, in view of the Act and by operation of section 3 thereof, it would be appropriate that these Forums created under the Act are at liberty to proceed with the matter in accordance with the provisions of the Act rather than relegating the parties to any arbitration proceeding pursuant to a contract entered into between the parties. In view of the law on the point, we hold that the complaint is maintainable even if an arbitration clause exists in the agreement.
There is also no force in the plea regarding the commercial purpose. The complainant has stated that he purchased the vehicle for self-employment. There is no evidence to the contrary. Even otherwise financing of a vehicle is a service and this service was not obtained by the complainant from the OP for further trading or resale. Hence the hiring of this service cannot be said to be for commercial purpose.
On merits, the complainant has categorically stated in para. no. 4 of the complaint that the vehicle was seized on 12.1.05. According to the OP, as stated in the corresponding para. no. 4 of the reply, the vehicle was seized only after the complainant failed to make the payment demanded vide notice dated 17.1.2005. This reply is in contradiction to the notice dated 17.1.05 which clearly states that the possession of the vehicle had been taken as per the terms of the agreement. That is to say, the OP seized the vehicle some time before 17.1.05. If the notice dated 15.1.05 is taken as the notice for seizure of the vehicle, the vehicle was seized before the period of 7 days granted in this very notice. It appears to us that these notices are just an eye wash and no prior notice was given to the complainant for seizure of the vehicle and thus the OP violated the judgment of the Honble High Court of Delhi in Amitabh Verma vs Commissioner of Police 2003 Rajdhani Law Reporter 1.44. Besides this, the alleged sale of the vehicle by the OP for a consideration of Rs. 1,90,000/-
for recovery of the dues against the complainant is a dubious one. According to the OP it was sold for Rs. 1,90,000/-
only. The purchase value of the vehicle was around Rs. 6 lakh. On the date of seizure of the vehicle in Jan. 2005 the vehicle was only 2 years old and the current insured value of the vehicle was Rs. 4,72,000/-. The OP has not disclosed the details of the sale. In these facts and circumstances of the case, the averment of the complainant that the vehicle was sold for Rs. 4,17,000/- carries weight. In any case we hold that the value of the vehicle at the time of the alleged sale was not less than Rs. 4 lakh.
As on 31.12.04 the complainant had paid to the OP a total sum of Rs. 2,18,192/- against the total amount of 20 instalments of Rs. 2,72,740/-. Thus, the complainant was in arrears of Rs. 54,548/- as on 31.12.04 as was demanded by the OP vide letter dated 15.1.05. The balance amount of the remaining 15 instalments was Rs. 13,637/- x 15= Rs. 2,04.555/-. Thus, the total amount due from the complainant in January 2005, including the arrears of Rs.54,548/- was Rs.2,59,103/- which is rounded off to Rs.2,60,000/-. The pre-payment of remaining 15 installments includes the interest also. So at the most the OP was entitled to recover from the complainant Rs.2,60,000/- in full and final settlement of its dues from the complainant. The sale price of the vehicle in question having been fixed at Rs.4 lakh a sum of Rs.1,40,000/- is due from the OP to the complainant and hence the payment of Rs.92,945/- raised by the OP against the complainant is illegal and unjustified.
Taking into consideration the totality of the circumstances we hold that the OP is guilty of deficiency in service as well as of unfair trade practice. We direct the OP to refund to the complainant the sum of Rs.1,40,000/-. We further direct the OP to pay to the complainant a compensation of Rs.25,000/- for the inconvenience, harassment and mental agony suffered by him. The OP shall also pay Rs.5,000/- as cost of litigation. OP is directed to comply with the order within one month of its receipt.
8. Learned counsel for the petitioner has emphasised the points made in the appeal memorandum of the petitioner before the State Commission and stated that the impugned order of the State Commission is legally invalid because the directions given in paragraph 14 of the order are totally beyond the powers of the State Commission under section 14 of the Act. He has thus drawn attention to the documents (purported to have been filed before the State Commission) to show that several notices were issued by the OP to the complainant bringing to his notice the persistent default in the payment of EMI, an assessment of the market value of the vehicle was made through a qualified assessor and quotations were invited before selling it to the highest bidder for Rs.1.90 lakh, as against the assessed value of Rs.2.2 lakh. Copy of the letter dated 30.07.2005 issued by the authorised signatory of the OP to the complainant has also been produced in support of his contention that the complainant was given time for 5 days to pay the balance of the loan (Rs.92,945/-) after adjustment of the sale proceeds of the vehicle against the loan outstanding at the time of the sale of the vehicle. A copy of the arbitration award dated 19.08.2006 passed by one Swapan Kumar Chatterjee, Advocate and arbitrator nominated by the OP has also been produced on record. These contentions have also been reiterated in the revision petition.
9. On the other hand, learned counsel for the respondent/complainant has filed a reply to the revision petition in which he has pointed out that in the written version before the District Forum, the OP did not even mention issuance of notices dated 17.11.2004 and 17.12.2004 and reiterated that the complainant received only two letters from the OP, i.e., dated 15.01.2005 and 17.01.2005. Moreover, as is clearly noticed in the District Forums order, there was no denial by the OP that the vehicle was repossessed on 12.01.2005. Learned counsel for the respondent has also emphasised that the documents purporting to be a report on the assessment of the value of the vehicle and quotations received from the two intending buyers are also manufactured documents because these were not produced before the District Forum, as noticed in the District Forums order.
10. Both counsel have cited several judgments of the Apex Court as well as this Commission in support of their contentions.
11. The District Forum has dealt adequately with the issue of territorial jurisdiction as well as jurisdiction of Consumer Fora in cases where agreement between the parties provides for arbitration. The law on the jurisdiction of Consumer Fora in cases providing for arbitration has been settled by the Apex Court in the case of National Seeds Corporation Ltd. v M. Madhusudan Reddy and Another [(2012) 2 SCC 506]. Moreover, while the District Forum passed its order on 14.08.2006 after allowing each party opportunity to produce evidence and hearing them, the arbitrator passed his order on 19.08.2006 and the complainant was ex parte in those proceedings. The OP did not produce any document to show that the complainant ever received any of the arbitrators notices.
12. As regards the judgments of the Apex Court cited by the learned counsel for the petitioner/OP on the issue of repossession, there is no dispute regarding the general proposition that the hirer/financier of a vehicle bought by a person on hire-purchase basis has the right to repossess the vehicle for default in payment by the purchaser. However, the settled law is also that this has to be done according to due process of law.
13. It is clear from the order of the District Forum that by way of documentary evidence in support of its case, the OP produced only copies of notices dated 15.01.2005 and 17.01.2005 to the complainant. We are, therefore, inclined to agree with Mr. Jain that copies of the so-called notices dated 17.11.2004 and 17.12.2004 could not be read as evidence at this late stage. Moreover, the content of these two notices show that they are merely notices for repayment of the overdue EMI and have nothing by way of asking the complainant/respondent to pay up the entire balance amount of the outstanding loan failing which the vehicle would be repossessed and sold. The District Forum has also cogently explained how the OP itself did not adhere to the terms of its own notice dated 17.01.205 for repossession because while that notice allowed seven days time to the complainant to pay up the balance dues failing which the vehicle was to be repossessed, the vehicle was actually repossessed on 12.01.2005.
14. As regards the fair market value of the vehicle, the District Forums order clearly states that the OP did not disclose the details of the sale. Therefore, we agree with Mr. Jains contention that the documents purporting to be the assessment of market value of the vehicle and quotations of intending purchasers were not produced before the District Forum and are thus not reliable evidence. Further, the fact that the vehicle was insured for Rs.4,72,000/- at the relevant time would also suggest that the alleged sale price of Rs.1,90,000/- was a grossly under-estimated amount. It is also somewhat unclear why if the assessment of the market value of the vehicle was done in end January 2005 and quotations were also invited in that month, the OP waited till July 2005 to inform the complainant about the sale of the vehicle and demanding the balance payment.
15. In view of the discussion above, we partly allow the revision petition and set aside the directions/observations of the State Commission in paragraph 14 of its order. However, the part of the order dismissing the appeal of the petitioner and confirming the award of the District Forum needs no intervention under the provisions of section 21 (b) of the Consumer Protection Act, 1986. The revision petition is disposed of in the aforesaid terms, leaving the parties to bear their own cost.
Sd/-
...
(ANUPAM DASGUPTA) Sd/-
.
(SURESH CHANDRA) satish