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 1]

State Consumer Disputes Redressal Commission

Mr Sanjay Ghanshyam Bajaj & Ors. vs Shri Suryaji Akaram Nalawade & Ors. on 9 December, 2010

  
 
 
 
 BEFORE THE HON



 

 
    
     
     
       


       
       
       
       
       


      BEFORE 
      THE HON'BLE STATE CONSUMER DISPUTES REDRESSAL 
       


      
      COMMISSION, MAHARASHTRA, MUMBAI
    
    
  
   
     
     


    
    First Appeal No. A/10/279 
     

(Arisen out 
    of order dated 07/10/2009 in Case No. 930/2008 of District Sangli) 
     

 
  
   
     
     


    1.   1. MR 
    SANJAY GHANSHYAM BAJAJ GHANSHYAM, RATANSHI NAGAR, BEHIND HOTEL AKSHARAM , 
    SANGLI Maharashtra 
     


    2.   2. 
    Shri. Sanjay Shreenarayan Sarda, Memories Colour Lab, 
    Harbhat 
    Road, 
    Sangli Maharashtra. 
     


    3.   3. 
    Shri. Ashok Devkisan Malu Vakhar Bhag, Halad Bhavan, Sangli Maharashtra
    
     


    4.   4. 
    Shri. Santosh Vidyadhar Kolhapure Kolhapure Gas Appliances, Gala No. 1, 
    Tarun Bharat Stadium, Sangli Maharashtra 
     


    5.   5. 
    Shri. Vijay Vishwanath Savale Foujadar Lane, Near India Transport, Sangli 
    Maharashtra. 
     


    
    ....Appellant
     


    
    
    Versus
     


    1.   1. 
    SHRI SURYAJI AKARAM NALAWADE WAIPHALE, TALUKA TASGAON, DIST. SANGLI 
    Maharashtra 
     


     
     


    2.   2. 
    Sou. Suman Suryaji Nalwade Waiphale, Taluka Tasgaon, Dist. Sangli 
    Maharashtra. 
     


     
     


    3.   3. 
    Manohar Co. Operative Credit Society Ltd., Sangli Branch, Uma Narayan 
    Complex, Harbhat Road, Sangli Maharashtra. 
     


     
     


    4.   4. 
    Manohar Co. Operative Credit Society Ltd., Head Office Head Office, 156, 
    Sunny Apartment, L.B.S. Marg, Belgrami Naka, Kurla (W), Mumbai 400 070 
    Maharashtra. 
     


     
     


    
    ....Respondent
     

 
  
   
     
     

 
  
   
     
     
        
         
         

 
        BEFORE 
        : 
         
         


           
              
               
               

Hon'ble Mr. P.N. Kashalkar , PRESIDING MEMBER

Hon'ble Mr. Dhanraj Khamatkar , Member     PRESENT:

MANOJ A. PATIL, Advocate for the Appellant   None for respondent Nos.1to3 Mr. Kiran Patil, Advocate for the Respondent 4   *JUDGEMENT/ORDER Per Shri P.N. Kashalkar, Honble Presiding Judicial Member             This appeal has been filed by org. O.P.Nos.3to7 against the judgement and award passed by District Consumer Forum, Sangli in consumer complaint No.930/2008 decided on 07/10/2009.  While allowing the complaint filed by Shri Suryaji Akaram Nalwade & Sou. Suman Suryaji Nalwade, Forum below directed all the O.Ps. including appellants to pay to the complainants a sum of `30,000/-
pertaining to each deposit receipt Nos.12485, 12486, 12487 & 12488 with  interest @ 7% p.a. from 11/10/2007.  Likewise, Forum below also directed all the O.Ps. to refund amount of `62,104/-
with Credit Societys pre-matured deposit interest from 11/06/2004 pertaining to deposit receipt No.13962, `24,000/-
with interest @ 7% p.a. from 17/01/2008 pertaining to deposit receipt No.12678 and `20,000/-
pertaining to each deposit receipt No.14084 & 14085 with Credit Societys pre-matured deposit interest from 22/06/2004.  Forum below imposed cost of `1,000/-
on all the O.Ps. and directed them to comply with this order within 30 days from the date of receipt of the order.  As such 5 persons have filed this appeal.
         
The facts to the extent material may be stated as under :-
         
Complainants/Mr.Suryaji Akaram Nalwade and Mrs.Suman Suryaji Nalwade resident of Waiphale, Taluka Tasgaon, District Sangli had deposited various amounts as per the table given below :-
         
     F.D.R. No.                      Date                       
    Amount (deposited)
     


    
            
    
    12485                             10/04/2002                      
    
    `15,000/-
     


              
    12486                             10/04/2002                      
    
    `15,000/-
     


              
    12487                             10/04/2002                      
    
    `15,000/-
     


              
    12488                             10/04/2002                      
    
    `15,000/-
     


              
    12678                             16/07/2002                      
    
    `12,000/-
     


              
    13962                             11/06/2004                      
    
    `62,104/-
     


              
    14084                             22/06/2004                      
    
    `20,000/-
     


              
    14085                             22/06/2004                      
    
    `20,000/-
     


     
     


    However, it 
was grievance of the complainants that no interest is being paid to them on the FDRs or on the amount kept by them in the saving bank account.  They had demanded interest on both the accounts, but employees of Manohar Co-op. Credit Society Ltd. avoided to pay any interest.  Therefore, complainants filed consumer complaint against Manohar Co-op. Credit Society Ltd., Branch Sangli and Manohar Co-op. Credit Society Ltd., Head Office at 156, Sunny Apartment, LBS Marg, Kurla (W), Mumbai and also impleaded Chairman and other Directors of the said Credit Society as O.Ps.  Forum below has sent notices to O.P.Nos.1to7, but despite service of notice, O.P.Nos.2to7 did not attend the Forum below to contest the matter and therefore, by passing order below Exhibit-1 all of them were proceeded ex-parte.  Only O.P.No.1 appeared and contested the matter by filing written version.  Thereafter, Forum below on the basis of documents and affidavits placed on record held that there was deficiency in service on the part of Society and Directors of the Society and therefore, it allowed the consumer complaint and passed the impugned order which has been reproduced in the opening para of this judgement.  Aggrieved by this award, other than Credit Society, 5 persons against whom award has been passed jointly and severally have filed this appeal.
         
We heard Mr.Manoj Patil, Advocate for the appellants and Mr.Kiran Patil, Advocate for respondent No.4.  None is present for respondent Nos.1to3.
         
We are finding that there is virtually no merit in the appeal preferred by the aggrieved persons/appellants herein.  What is pertinent to note is the fact that the appellants herein did not put in appearance in the Forum below to contest this matter.  Forum below has categorically mentioned in its judgement that all the O.Ps. were duly served but, except O.P.No.1, all other O.Ps. remained absent and therefore, they were proceeded ex-parte and thereafter, considering the case made out by the respondent Nos.1&2 herein, Forum below passed award against all the O.Ps. including all the appellants herein and directed them to refund the amount as claimed by the complainants in their complaint.
         
It has been argued before us very vehemently by Advocate Mr.Manoj Patil for the appellants that appellants were not Directors of the Credit Society.  However, there is nothing on record to substantiate this contention of the appellants.  The fact that they were not Directors of the Manohar Co-op. Credit Society Ltd. should have pleaded in the Forum below by filing written version and affidavit and necessary documents, but when the appellants preferred to remain absent and allowed the Forum below to pass ex-parte award against them, they cannot now be heard to say that they were not Directors of the Credit Society in question.  Further, party to the proceeding is entitled to file written version and affidavit to contest the matter as they added as defendants or O.Ps.  When such persons are given chance to contest the matter, who deliberately remains absent and allows the Forum below to pass ex-parte award, then such persons cannot be given second inning by allowing the prayer of appellants Counsel that the matter should be remanded and they should be permitted to file written version and to contest the matter.  What is pertinent to note is that immediately they had not filed appeal.  They preferred to file appeal when they received notice in the execution proceeding from the Forum below.  So, they decided to file appeal simply to stall the execution proceeding initiated by respondent Nos.1&2 herein and when the appeal is filed with a desire to stall execution proceeding, we are of the view that such appeal should be summarily rejected there being no substance in the appeal.  In the circumstances, we pass the following order :-
 
                             -: ORDER :-
1.      

Appeal stands summarily rejected.

2.       No order as to costs.

3.       Amount deposited, if any by the appellants be handed over to the respondent Nos.1&2/Mr.Suryaji Akaram Nalwade & Mrs.Suman Suryaji Nalwade towards part satisfaction of the award.

4.       Copies of the order be furnished to the parties.

 

Pronounced Dated the 09 December 2010  [Hon'ble Mr. P.N. Kashalkar] PRESIDING MEMBER   [Hon'ble Mr. Dhanraj Khamatkar] Member dd