State Consumer Disputes Redressal Commission
Managing Director, Podia Lamps, vs Chittaranjan Patari on 11 July, 2023
1
STATE CONSUMtrR DI SPUTtr S RI,DRI,S SAL C OMMI S SION,
ODISHA, CUTTACK
FIRST APPEAL NO. 744 qt 20lt
(From an order dated 31.10.2011 passed by the District
Consumer Disputes Redressal Commission/Forttm,
Malkangiri in Consumer Cornplaint No. 44l20ll)
Managing Director, Podia LAMPCS,
AtlP.O- Podia, Dist-Malkangiri
Appellant.
-Versus-
1) Chittaranian Patari, S/o Sri Suren Pattari,
Vill-MV-6 1, P.O-Sernilibancha, Dist-Malkangiri.
2) Regional Manager, Agricultural Insurance
Company of India Lirnited, R.O-7, Satyanagar,
Bhubanes war-7 5 I 007, Dist-Khurda.
.. Respondents.
Counsel for the Appellant- Sri P.K Rout.
Counsel for the Respondent No. 1- Sri Bijay Kumar Mohanty.
Counsel for the Respondent No. 2- Sri S.S. Rao,
Sri B.K. Mohanty.
PRESENT :- Sri D.K. Mohapatra, Member.
Sri H.K.Mohanty, Member.
DATE OF IIEARING-O1 .03.2023
DATE OF ORDER- 11 .07 .2023
2
ORDER
1) This appeal arises out of Judgment dt.3 1 . 1 0.201 1 passed by the learned District Consumer Disputes Redressal Forum, Malkangiri in Consumer Cornplaint No.44 l20ll .
2) The case of the cornplainant is that the complainant is a small and marginal farmer having Kissan Credit Card Loan Pass Book in his name and tl-re complainant is also a member of Podia Large Sized Multi Purpose Credit Cooperative Society(hereinafter referred to as LAMPCS). The LAMPCS used to provide loans to the cultivators by insuring the loan through Agricultural Insurance Company of India Ltd.(hereinafter referred to as Insurance Company). The complainant had taken a loan for the year Kharif-- 2009 season from the Opp. Party-1- LAMPCS and got the same insured with the Opp. Party No.2- Insurance Cornpany being sponsored by LAMPCS. Due to shortfall in the locality, the crops got damaged for which the complainant sustainecl hear,), loss and rerlainecl in hgrclshiir and u,as not able to earn his livelihood. Subseclucntll,, thc Govcrnrnerrt has dcclared the locality as drought affected area but the Opp. Parties have not taken any steps for waiving out the loan. Due to non-waiving out of loan dues despite several approaches to the Opp. Parlies, the complainant sul'fered financial hardship and harassment. Finding no other way out, the complainant flled the cornplaint petition before the leamed Forum below for redressal of his grievances.
3) The Opp. Party No.l filed its written version stating that the Podia Large Sized Multi Purpose Cooperative Society is registered under the Orissa Cooperative Societies Act, and as such the LAMPCS used to lend sl-rort term and long term loan to the members of the society after getting finance from KCC Bank, Jeypore. Accordingly, the complainant had taken Paddy Crop Loan for I(harif-99 and insured the sarne by paying the required insurance premium. The O.P No.1-LAMPCS has sent the insurance proposals of the cornplainant to the Head Office of K.C.C.Bank Ltd., Jeypore. The K.C.C. Bank, Jeypore under its letter No.5413 dated 25.09.2009 being the Nodal Bank sent the insurance proposals of the complainant amongst other members of LAMPCS to Insurance Company vide Cheque No.215506 dt. 24.09.2009, but the Insurance Cornpany has failed to settle the insurance claim of the complainant along with other members. In the meantime, due to over burden of interest, the complainant has squared off the loan account with intcrcst orrt of his orvn resoltrces. However, it is contended hy Opp.Party No.i that the complainant being a member of the Cooperative Society under the provision of OCS Act, can not be regarded as a consumer under the provision of C.P.Act, 1986, hence the Consumer Forum/ Commission has no jurisdiction to enterlain the complaint of the complainant.
4) The Opp. Party No.2, Insurance Company in its written version 4 has stated that as per the order of the Government of Odisha, National Agricultural Insurance Scheme is being implemented in the State on behalf'of Govemment of India. A11 the farmers including share croppers and tenant farmers growing the notified crop in notified area are eligible for coverage. Farmers availing the crop loans for the notified crop from the banks are covered on payment of a nominal premium of 2.5o/o for food crops of the sum insured. Sum insured can be either the loan amount or the value of the 'Threshold Yield' or 'value of 150% of average yield' as per the option of farmers. The premium in respect of small and marginal farmers are subsidized by the Central and State Government in a sun-set basis. In the event of any loss, the Insurance Cornpany arranges compensation on the basis of "Area Approach" i.e. notified area and disburses the amount to the concerned financing institution i.e. Nodal Bank, advising them to credit the amount to the account of the concerned farmer. It is further stated that Crop Insurance Schcmc providcs indemnity based on the yield date that would be asccrtaincd scier-rtifically by crop cutting experiments. If the 'actual average yield' of a notified crop in the notified area is less than the threshold yield fixed for that area, all insured farmers whose crops have been insured will became eligible to clairn cornpensation as per National Agriculture Insurance Scheme. As per the sharing risk procedure of the scheme, if the clairn amount is rnore than the gross premium of the crop category, the excess clain-r amount is to be bome by the State Government and Central Government on 50:50 ratio basis.
)u 5
5) It is further stated that the Insurance Cornpany sent letters on dt. 25.01.2011 and 10.02.2011 respectively to the Nodal Bank, Koraput Central Cooperative Bank, Jeypore to verify and to inform whether the complainant has availed crop loan, for which crop and for which season, but no answer rvas received from the Nodal Bank, Jeypore. It is also stated that for Kharif- 2009 season, the actual yield data for Paddy crop for Podia Block of Malkangiri district is recorded to be 1224 Kgs per hectare, whereas the threshold yield of Podia Block of Malkangiri district is 1122I(gs per hectare. Since the 'Actual Yield' is higher than the 'Threshold Yield', no shortf'all was reported in Podia Block for Paddy crop in Kharif-2009 season. Therefore, no clairn was paid to Podia Block for paddy crop for Kharif 2009 Season, as such it is contended by Opp. Parly No.2-Insurance Cornpany that there is no deficiency in service on their par1.
6) Aller hearing the case, the learnecl lrorurn below passed the irnpugned order directing the Insurance Cornpany to credit tlie entire sutn assured value in the account of the complainant along with 12o/o interest per annum since the date of grant of loan till the payrnent is made and furtirer directed the Opp. Party No.1 to waive out and credit the entire interest levied on tlre complainant towards grant of Kharif Loan-2009. Leamed tbrum/commission below also directed the parlies to pay Rs.5,000/- torvards cotnpensation for rnental agony and physical harassrnent and Rs.2,0001- Je-
towards cost of litigation.
7) Challenging the impugned order of the learned Forum below, the Appeal has been filed by the Appellant/Opp. Parly No.1.
8) During the course of hearing, the counsel for the Appellant submitted that the Appellant's Society is no way responsible to indemnily the loss caused due to drought and shortfall of yield for the year under dispute. It is the Insurance Company, who is competent to settle the legitimate clairn of the insured farmers following the guidelines prescribed by the National Agricultural Insurance Scheme for that relevant year as well as the guidelines and declaration of Government regarding the loss of yield assessed by the 'Department of Economics and Statistics'. The respondent no.1/complainant had availed insurance through the Appellant fi'om the Nodal Bank called KCC Bank Ltd. for the Kharif year 2009. Since the Govt. has not declared the notificd arca i.rr. tho 'Block aroit'as clrorrght afl'cctcd arcA, thc [nsurancc Company has not proceeded to indernnify/settle the alleged loss caused to the fanners. Such claims have been repudiated since the Respor-rdent no.1/Complainant is not covered under the said insurance scheme. It is also stated that the deparlment of Economics and Statistics is to ascertain the affected area and basing upon the said report the claims of the aff-ected farmers are being settled by the Insurance Company. The complainant, who has claimed Insurance benefit by virtue of declaration of drought by Revenue S-
7and Disaster Managernent Dcpartment, Govt.of Odisha is not acccptable by the Insurance Company pursuant to the stipulations and instruction given nnder the scheme. Therefore, the Appellant has no role except depositing the prerniurl amount before the insurance company in due time. Since the sarre has been duly complied by the Appellant in due time, the impr,rgned order directing to pay compensation as well as cost of litigation to complainant is illegal, arbitrary and not sustainable in the eyes of law, as sucl-r the same is liable to be set aside.
9) The learned counsel for Respondent No.2 submitted that the National Agricultural Insurance Scherne(NAIS) has been introduced by Government of India w.e.f. 01.10.1999 for irnplementing crop insurance scheme all over the country. State Governments are given freedom to notify thc crops and unit areas of insurance. The scheme is a sort of social rleasure. For paddy, a nominal premium gl22.5oh on sum insured is collected fi'om the farmers. The premium for small and marginal farmers is subsidized to the extent of 40oA which is shared by Central and State Government on 50:50 basis. All the farmers availing crop loans for the insured crop from the financial institutions like Cooperative Banks, Commercial Banhs and Societies are covered, provided the loans are disbursed as per the norms laid down by RBINABAITD. The farmers, who do not avail finance can also join the scheme at their own option. In the event of any crop loss, the Appellant _\"
8
arranges indernnification strictly on the basis of scheme provisions. Whenever a clairn is found payable as per the scheme and its modalities, Respondent No.2 disburses the claim amount to the concetned financial institr"rtions i.e. Ilanks,, advising them to credit the same to the loan accounls of respective farmers as per their declarations. No amount is credited directly to tlre farmers' accounts if no claim is payable in the notified atea.
10) It is fufther submitted that as per the scheme, indemnification is nrade on the basis of "Area Approach" and, therefore, all the farmers in the unit of insurance compensation is payable due to shorlfall in yield in the unit area as per the yield data furnished by the "State Department of Econotnics and Statistics". The State deparlment of Econornics and Statistics at the end of the crop season also furnishes the actual yield data. If there is shortfall in the yield, loss thus occasioned is indemnified by calculating with refcrence to the sum insured and the indemnity amount is disbursed to the nodal bank and the bank in turn adjusts the amount to the loan accounts of farmers. There is no scope for the Respondent No.2 to know the details of individr,ral farmers as the declarations, as required under the scheme are supplied by the finar-rcing bank, which does not contain the detailed parliculars of individual farmers.
'[he financing Bar-rk collects the premium frorn the farmers of the concerned area as per the Scheme and sends a note of the same to its Nodal Bank Office, the Nodal Bank Office in turn sends a consolidated insurance proposal/ tr"
9
declaration area wise to the Respondent No.2 stating Lhe rnorrth uf lualt, number of farmers, crop season, year, District, Block of the insured along with the premium. The insurance of the crop is done area wise as per the notification made by the Government of Orissa. Government of Orissa rnaintains the records regarding yield date of the notified crops and sends information regarding the same to the Respondent No.2 from time to tirne.
11) It is further submitted that Yield data is provided based on minimum 16 number of Crop cutting experiments in notified area or insurance unit provided by Department of Economics and Statistics, Govt. of Orissa fbr paddy crop. The crop loss is decided as per the procedure laid down in the scheme only and not by any other method and claints as payable are disbursed to the Nodal Bank for disbursement through the financir-rg Banl< by crediting to the respective accounts of the farmers. It was emphasized that the said proccss is automatic and no onc nccds to claim and no individural clairns are considered by the Appellant.
12) In the present case of the complainant, who is a small and marginal farmer having I(issan Credit Card Loan Piiss Book in his nante is a member of LAMPCS. He borrowed loan and has paid insurance prernium for the season Kharif-2009. There was no shorl fall of crop fbr the concemecl year under dispute, therefore, the claim was not settled in favour of the complainant as per the scheme. But the learned Forum below strangely },-10
probed into the correctness of the scheme going beyond its jurisdiction and the has passed impugned judgment by holding that the Respondent No.2 is liable to pay compensation to the complainant, whereas the Respondent No.2 is no way responsible to indemnify the loss caused due to dror-rght ancl shortfall of product for the relevant year. No parl of the alleged deficiencf in service can be attributed to Respondent No.2. Fufiher, the learned Forum below without going through the records to establish the correctness of the data lurnished by the Respondent No.2, fixed the liability on Respondent No.2 by directing to credit the sum assured value to individual accottnt ol complainant amongst others with interest, which is illegal, arbitrary and not sustainable under law, as such the same is liable to be set aside.
13) We have heard the counsels appearing 1br the parlies, perused the clocunrents, appeal rnemo, DFR and written notes of submission filed by the parties.
r4) We find that the complainant is a srnall and marginal farmer having Kissan Credit Card Loan Pass Book. The complainant obtained a loan of Rs.17,77Ol- from Appellant -LAMPCS and his crop was insured with the Respondent No.2 on payament of insurance preu"tium of Rs.400/- for thc Kharif-2009. The complainant claims that there was shortfall in the crop, therefore, he is entitled to get compensation for such loss, as the area was affected by drought. But the Appellant declined to waive out the loan and the $t 11 Respondent No.2 has also not paid compensation to him, hence he filed the cornplaint petition before the leamed Forum below inter alia with a prayer to waive out the loan and to pay compensation for financial loss, mental agony and harassment.
15) The Appellant contended that LAMPCS is a large sized multipr-rrpose cooperative society, which is registered under the Orissa Cooperative Societies Act. The society get finance frorn the KCC Bank, Jeypore and lends money for agricultural and non agricultural purposes to its rnembers. It is adrnitted that the complainant/respondent No.1 availed loan during Kharif-2009 and paid insurance premium as applicable. The Appellant/LAMPCS had sent the proposal to the head office of I(CC l3ank, Jeypore and the said bank vide letter No.5413 dated 25.09.2009 sent the proposal to the Respondent No.2, Insurance Cornpany but the Respondent No.2, Insnrance Company has not settled the claim of the cornplainant.
16) The counsel lbr the Respondent No.2 categorically contencled that they are only an irnplementing agency of the scheme promulgated by the Govt. of India viz.National Agricultural Insurance Scheme(NAIS) adopted by Govt. of Odisha since the year 1999-2000. As per the scheme, all the fanners grorving notif-red crop in the notif-red area are eligible to be covered and the same is to be implemented on area approach basis and can not entertain individual claims.
y,-
12
17) As per the modalities of the scheme, the schetue is applicable area-wise and every year either the Block or the Gram Panchayat or sltch other area is notified as unit. There will be recluired number of crop cutting experiments and an average of past three years of the result of the crop cutting experiments will be considered as "Threshold Yields" or "Guaranteed Yields". For the current year on the crop cutting experiment, whatever yield is procured is narned as "Actual Yeld" and in comparison u,ith the thresholcl yield/guaranteed yield, if the actual yield is less than the guaranteed yield, the colxpensation is payable to the farmers of the entire notified area irrespective of the fact that a particular farmer has sr-rstained loss or not. The said principle is adopted in respect of notified crop and in the instant case, the paddy being the crop, is notified and it is covered. The cornpensation/Loss (if any) is payable by the Governrnent of India and the State Government in the ratio of 50:50. The Profbrma Respondent is to disburse the same to tl-re Nodal Bank rvho in turn will cleposit money in the account of the respective lartners. Itr the case of the complainant, Podia Block of Malkangiri District, tl-re actual yield was recorded at 1224Kglha, whereas the gr-raranteed/threshold yield for the I(harif-2009 was ll22Kglha. Since the guaranteed yield being less than the actual yield, it is deemed that there is no loss in the insurance unit and, therefore, no claim was payable.
IB) In our considered opinion and after going through the records 13 and arguments made by the respective parlies, we find that the learned Forum below without going through the National Agriculture Insurance Scheme ancl the reporls regarding loss of yield assessed by Department of E,conomics and Statistics has passed the impugned order, which is illegal, arbitrary and an out corle of non application of judicial mind hence not sustainable in the eyes of Iaw and we hold that the same is liable to be set aside.
Appeal is allowed.
Lnpugned order is set aside.
Accordingly complaint petition stands dismissed.
No costs.
Send back the DFR.
Statutory amount, if'any be retunded on proper identificatior-r.
rr
W'>"'
(H.K.Mohanty) (D.
Member Member