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 0, Cited by 0]

State Consumer Disputes Redressal Commission

M/S Indane Swarupjyoti vs Sri Tarun Kumar Sajjan on 3 January, 2014

  
 
 
 
 
 
 State Consumer Disputes Redressal Commission





 

 



 

  

 

State Consumer Disputes Redressal
Commission 

 

West Bengal 

 

  

 


11A, MIRZA GHALIB STREET,  

 


KOLKATA-700 087. 

 

  

 

  

 

 S.C.
CASE NO- FA/7/13 

 

(Arisen out of Order Dt. 05/12/2012 in Case No. CC/15/2007 of District Consumer Disputes
Redressal Forum, North 24 Parganas, Barasat ) 

 

  

 

DATE OF FILING: 03.01.13 DATE OF FINAL ORDER: 03.01.14 

 

  

 

APPELLANT: 1. M/s Indane Swarupjyoti, 

 


An Authorised Indane LPG Gas Distributor of 

 


Indian Oil Corporation Limited, Represented by 

 


Its sole proprietor Sri Sanjib Acharya, having  

 


Its registered office at Swarupnagar Development  

 

 Block, Post Office and Police
Station- Swarupnagar,  

 


District  North 24 Parganas. 

 

  

 

  

 

RESPONDENTS
: 1. Sri
Tarun Kumar Sajjan, 

 


Son of Late Abala Kanta
Sajjan, 

 


Residing at Village & P.O. Media, 

 


Via- Khatura, District North 24 Parganas. 

 

  

 

2.               
Sri Dakshin
Ranjan Das, 

 

Son of Late Ananta Kumar Das,  

 

Residing at Village  Subhasnagar, 

 

P.O- Medika, District- North 24 Parganas.  

 

Pin- 743273. 

 

  

 

3.               
Sri Parimal
Kanti Ghosh, 

 

Son of Late Panchanan Ghosh, 

 

Residing at Village- Subhasnagar,  

 

P.O- Media, District- North 24 Parganas. 

 

  

 

4.               
Sri Arun
Kumar Dutta, 

 

Son of Late Kali Kanta Dutta, 

 

Residing at P.O- Media Coloni, 

 

Via-Khantura, District- North 24 Parganas. 

 

  

 

5.               
Sri Ranajit
Sajjan  

 

Son of Late Bejoy Kumar Sajjan, 

 

Residing at Village and P.O- Media, 

 

Via- Khantara, District- North 24 Parganas. 

 

  

 

6.               
Sri Pintu
Dey, Son of Late Jitandra Nath Dey, 

 

Residing at Village Satinon Sen Nagar,  

 

P.O- Media, District- North 24 Parganas.  

 

 . Respondents 

 

  

 

7.               
The Senior
Area Manager, 

 

Indian Oil Corporation,  

 

(Marketing Division) 

 

Indane Area Office, having its area 

 

Office at 2, Gariahat Road (South) ,  

 

Kolkata- 700068. 

 

  

 

8.               
The General
Manager,  

 

Indian Oil Corporation, 

 

Having its registered office at 2,  

 

Gariahat Road (South),  

 

Kolkata- 700 068.  

 

  

 

 . Proforma
Respondents.  

 

  

 

BEFORE HONBLE MEMBER : Sri
Debasis Bhattacharya.  

 

 HONBLE MEMBER :
Sri Jagannath Bag. 

 

  

 

FOR THE APPELLANT : Mr.
Gouranga Gupta Roy, Ld. Advocate. 

 

  Ms. Mousumi Chakraborty , Ld. Advocate. 

 

 Mr.
Partha Chakraborty. Ld. Advocate.  

 

FOR THE RESPONDENTS: In
person,  

 


Mr. Rudranil Mitra, Ld. Advocate.  

 

  

 

  

 

_____________________________________________________________________________ 

 


  

 

 : O R D E R :

MR. J.BAG, LD. MEMBER   The present appeal is directed against the Order dated 05.12.2012 of the Ld. District Consumer Disputes Redressal Forum, North 24 Parganas, in CC Case No. 15/2007, whereby Ld. Forum below allowed the complaint on contest with cost of Rs. 5,000/- against all OPs jointly and severally.

The complaint case, in brief, was as follows:

The Complainants (1-6) were customers of Indane Domestic LPG under Auro Gas Services, Media , P.S. Swarupnagar , Dist. North 24 Parganas from 2000-2001 to 2006. A new LPG service centre i.e. M/s Indane Swarupjyoti being opened within the Swarupnagar Block, Indian Oil Corporation Ltd. issued an order of Block Transfer of customers. Names of the Complainants were transferred to M/s. Indane Swarupjyoti of Swarupnagar Block which is about 25 Kms. away from the Complainants places of residence . That was in violation of the agreement about supply of LPG cylinder between M/s. Auro Gas Services of Gobordanga and the Complainant customers. Such action on the part of the OPs having created great hardship , they filed a petition of complaint before the Ld. Forum below for ensuring supply of domestic gas from their nearest distributor i.e., M/s Auro Gas Services of Gobordanga .
The complaint was contested by the OPs who submitted, inter alia, that though distancewise the Complainants are close to M/s Auro Gas Services , Gobordanga , the village , Media , falls under Swarupnagar Development Block and is within the area of operation of the newly commissioned distributor i.e. M/s Indane Swarupjyoti and that, as per policy of the Indian Oil Corporation Ltd., transfer has been made to the newly commissioned distributor within Swarupnagar Development Block . LPG cylinders being delivered at the consumers door step , question of easy availability of cylinder from the old distributor does not arise . Moreover , M/s Indane Swarupjyoti has been serving about 700 customers uninterruptedly and the distance may not be any problem for the transferred customers i.e., the Complainants and the said transfer of customers from M/s Auro Gas Service to M/s Indan Swarupjyoti has been made with a view to providing better service as per the policy of the Indian Oil Corporation and such decision of transfer was taken after discussion with both the distributors and the consumers of the village Media.
Ld. Forum below having considered all material facts and evidence observed that the act of the OPs was completely against the spirit of the letter dated

02.01.2002 of the Ministry of Petroleum and Natural Gas and more so , because of the statement vide Paragraph (V) of the said letter addressed to the Director (M) IOC / BPC / HPC Mumbai and the Director (P) IBP Company Ltd., Kolkata stating that the transfer of customers need to be effected from the adjacent distributors as far as possible to avoid the inconvenience to the customers as well as to prevent criss cross movement of cylinders .

It was ordered by the Ld. Forum below that the Gas connection of the Complainants must not be transferred from M/s Auro Gas Service of Gobordanga to M/s Indane Swarupjyoti . It was further ordered that if in the meantime the Gas connection of the Complainants is transferred to M/s Indane Swarupjyoti , the same shall be retransferred to M/s Auro Gas Service of Gobordanga from M/s Indane Swarupjyoti of Swarupnagar to give proper service to the Complainants failing which a penalty of Rs.500/- per day shall be assessed till full satisfaction and compliance of the order.

Being aggrieved by and dissatisfied with the Order of the Ld. Forum below , the Appellant , namely, M/s Indane Swarupjyoti have come up before this Commission stating, inter alia , that the OPs / Proforma Respondents having not preferred any appeal against the impugned order , the interest of the Appellant has been seriously affected by the impugned order and hence the appeal.

We have gone through the Memorandum of Appeal , the impugned order , the petition of complaint , written version filed on behalf of the OPs before the Ld. Forum below , and other documents including the Letter No. P 20012 / 65 / 2000 Mkt, Govt of India, Ministry of Petroleum and Natural Gas, dated , February 1 , 2002 and copy of Indane Distributorship Agreement between M/s Indane Swarupjyoti and Senior Area Manager , Indian Oil Corporation Ltd. Brief notes of argument have been filed by the Appellant. Ld. Advocates appearing for the Appellant and the Respondent have been heard.

Ld. Advocate appearing for the Appellant , submitted that none of the OPs carry on business within the jurisdiction of North 24 Parganas and the entire cause of action is beyond the territorial jurisdiction of the Ld. Forum below and on that ground Ld. Forum below did not have any authority to pass any declaratory order . In citing the order of the Honble National Consumer Disputes Redressal Commission in Revision Petition No. 342 of 2012 , it was emphasized that District Forum has no jurisdiction to pass any declaratory decree . In the present case Ld. District Forum has, going beyond their jurisdiction, decreed a declaratory order which is not within their jurisdiction. Hence, the impugned order should be set aside.

Ld. Advocate appearing for the Respondents submitted that the consumers of M/s Auro Gas Services have been shifted to M/s Indane Swarupjyoti which is about 25 Kms away from the present place of residence of the consumers. This is a gross deficiency in service and beyond the contract which was struck with M/s Auro Gas Services at the beginning of LPG connection provided to the Complainants.

 

Decision with reasons   The fact goes that the Complainants who are all inhabitants of Swarupnagar Block were enjoying their Gas connection from M/s Auro Gas Service lying within Gobordanga Block. There must have been some contract between the said Complainants and the Indane Gas supplier , namely , M/s Auro Gas Service of Gobardanga and by virtue of such contract they earned the status of consumers under the said Gas service provider . The Indian Oil Corporation Ltd, by their policy decision directed the OPs / Proforma Respondents to implement the policy of Block transfer of consumers which resulted in the transfer of names of the Complainants to the jurisdiction of M/s Indane Swarupjyoti. The Complainants felt inconvenienced with the implementation of the policy decision of the Indian Oil Corporation which was a cause of action against the OPs. Such cause of action arose within the jurisdiction of the Ld. District Consumer Forum, North 24 Parganas and as such the submission of the Appellant that the impugned order suffered from lack of jurisdiction does not stand.

It is seen that none of the OPs, Proforma Respondents herein, filed any appeal against the impugned order . On the contrary, they have , as stated by the Complainants / Respondents themselves vide their written submission dated 02.08.2013 that the OPs have already carried out the impugned order dated 05.12.2012 of the Ld. Forum below without challenging the order.

At this juncture we reserve our comment as to whether a declaratory order can be issued by the Ld. District Consumer Disputes Redressal Forum as pointed out by the Appellant in the line of decision of the Honble National Consumer Disputes Redressal Commission in Revision Petition No. 342/2012 . The submission of the Appellant that the Complainants have filed a Civil Suit before the Ld. Court of Second Civil Judge ( Junior Division ) at Barasat, bearing Title Suit No. 39 of 2007 on the self same ground and the same is still pending for final adjudication also does not help in reversing the impugned order which has since been carried out by the concerned parties.

In the said circumstances, we are of the considered view that the appeal does not succeed .

Hence, Ordered   That the appeal be and the same is dismissed on contest . The impugned order is confirmed. There shall be no order as to costs.

   

Sri Jagannath Bag Sri Debasis Bhattacharya (Member) (Member)