State Consumer Disputes Redressal Commission
Shaji M. K. vs The Telecom Regulatory Authority Of ... on 12 October, 2011
A A.P. STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD. FA 75 of 2011 against C.D. 775/2009, Dist. Forum-II, Hyderabad Between: Shaji M. K. Plot No. 67, Kedaram H.No. 1-4-172/67/1 Lake View Residency Sainikpuri, Secunderabad. *** Appellant/ Complainant And 1) The Telecom Regulatory Authority of India (TRAI), Rep. by its Secretary Mahanagar Doordarshan Bhavan Jawaharlal Nehru Marg Next to Zakir Hussain Marg New Delhi. 2) M/s. Tata Teleservices Ltd. Rep. by its Chief Operating Officer Shop No. 5-6-92, KLK. Estates Fateh Maidan Road Opp. Fateh Maidan Stadium Hyderabad. 3) Dheeraj Chatlani Nodal Officer M/s. Tata Teleservices Ltd. Shop No. 5-6-92, KLK. Estates Fateh Maidan Road Opp. Fateh Maidan Stadium Hyderabad. 4) Ramakrishna S. Appellate Authority M/s. Tata Teleservices Ltd. Shop No. 5-6-92, KLK. Estates Fateh Maidan Road Opp. Fateh Maidan Stadium Hyderabad. 5) The Senior Divisional Personal Officer South Central Railway, Secunderabad Division Sanchalan Bhavan, Secunderabad 6) The Senior Divisional Financial Manager South Central Railway Secunderabad Division Sanchalan Bhavan, Secunderabad *** Respondents/ Opposite Parties Counsel for the Appellant: P.I.P Counsel for the Resps: M/s. Poonam Ashok Goud (R1) M/s. C. Niranjan Rao (R2 to R4) M/s. Vijaya Sagi (R5 & R6) CORAM: HONBLE SRI JUSTICE D. APPA RAO, PRESIDENT & SMT. M. SHREESHA, MEMBER
WEDNESDAY, THIS THE TWELFTH DAY OF OCTOBER TWO THOUSAND ELEVEN Oral Order: (Per Honble Justice D. Appa Rao, President) ***
1) Appellant is unsuccessful complainant.
2) The case of the complainant in brief is that he was a subscriber of Tata Indicom mobile connection. It was standing in the name of South Central Railway (R5 & R6) his employer under the category of Closed User Group (CUG). It was in turn allotted to him under the scheme within the CUG the calls are free; however, personal calls outside the CUG are chargeable. When he intended to have value added pack SMS MAX, the Tata Indicom directed him to submit through South Central Railway, on which he made a request to Tata Indicom. They had activated the SMS MAX package on 23.12.2006 however charged Rs. 1/- per SMS as applicable in normal course. When he complained he was informed that no such package could be granted to corporate connections.
Therefore he requested to permit him to use value added package without collecting the amount. The deductions from monthly bills from CUG were irregular and higher than what was due from him. Despite his request to stop sending SMSs and tele-calls to his number while confirming activation of DND (Do Not Disturb) he continued to receive them. No action was taken by TRAI (R1). He complained through e-mails etc. A belated reply was given by stating that the complaints have to be handled by the service provider. Fed up with unsolicited commercial communications he requested the customer care of Tata Indicom for stoppage of sending SMSs and tele-calls to his number.
He complained to the Nodal Officer through e-mails etc. However, no relief was extended. In fact he was directed to pay Rs. 18,450.52 without any authority. An amount of Rs. 1,139/- has been deducted in the bills towards SMS charges. Alleging that receipt of unsolicited commercial communications despite his request for exclusion of his connection under DND amounts to deficiency in service. He prayed for disconnection of phone service for tele marketers and award compensation of Rs. 6 lakhs towards repeated disturbance of his privacy, wastage of time and costs.
3) R1 (TRAI) resisted the case on the ground that the complaint is not maintainable under the Consumer Protection Act. The TRAI Act itself provides an appellate authority empowering to adjudicate disputes between service provider and a group of consumers. It is neither a seller of goods nor service provider. The consumer fora cannot issue directions or orders against statutory bodies vested with legislative and regulatory functions as held by State Consumer Disputes Rederssal Commission, Chandigarh in F.A. No. 37/2009 by its order dt. 6.5.2009. Therefore it prayed for dismissal of the complaint with costs.
4) R2 to R4 (Tata Indicom) equally resisted the case. The consumer fora have no jurisdiction in regard to the dispute raised by the complainant. He did not obtain connection from it at any point of time. There was no relationship of trader, customer or consumer between them. The South Central Railway had taken the connection by virtue of an agreement between them. It has been providing the telephone connections as per the terms and conditions and collecting charges as provided therein. The Honble Supreme Court in General Manager, Telecom Vs. M. Krishnan held that the consumer fora have no jurisdiction to decide the issues arising under Indian Telegraph Act, and the customers have to approach the arbitrators for redressal of their grievances. While obtaining the telephone connection it has opted for various services that are being provided by Tata Indicom viz., inter circle dialling, international dialling, SMS service etc. They are available to the entire package. As per the usage of the facilities the charges will be levied. The agreement provides for collection of these charges. There is no fault on its part in providing the SMS service facility, and levying charges as per the terms of the contract. The complainant is neither entitled to the amount nor compensation.
Therefore it prayed for dismissal of the complaint with costs.
5) R5 & R6 Officers of South Central Railway equally resisted the case. No relief was claimed against them, and as such they are not necessary parties. No cause of action has arisen against them. They have collected money from the salary of the complainant and credited the same to the account of R2 to R4 against the bills raised by them from time to time. No notice was issued as required u/s 80 of C.P.C., and therefore prayed for dismissal of the complaint with costs.
6) The complainant in proof of his case filed his affidavit evidence and got Exs. A1 & A2 marked while the opposite parties filed their affidavit evidence and Exs.
B1 & B2 were marked on behalf of R 2 to R4.
7) The Dist. Forum after considering the evidence placed on record opined that the complainant did not file the bills in order to show that there were discrepancies and that he has not taken up the case with his employer at any time. At any ate by virtue of Section 7(B) of the Indian Telegraph Act, and in the light of decision of Honble Supreme Court in General Manager, Telecom Vs. M. Krishnan reported in AIR 2010 SC 90 the complaint is liable to be dismissed and accordingly dismissed.
8) Aggrieved by the said decision, the complainant preferred the appeal contending that the Dist. Forum did not appreciate either facts or law in correct perspective. It ought to have seen that Tata Tele Services Ltd. ought not to have allowed unsolicited commercial communications to him, more so, when he had registered his name with NDNC registry. Un-necessary charges were credited to his account. Therefore, he was entitled to the amount besides compensation and costs.
9) The complainant during the course of arguments filed additional evidence to receive statement showing usage charges payable by the employees, information furnished under RTI Act etc., marked as Exs. A3 to A7. These documents were obviously filed in order to get over the comment made by the Dist. Forum that he did not file these documents in order to show that un-necessary amounts were credited to his account.
10) The point that arises for consideration is whether the order of the Dist. Forum is vitiated by mis-appreciation of fact or law?
11) It is not in dispute that the complainant being an employee of South Central Railway extended facility of mobile telephone connection from M/s. Tata Tele Services, wherein he had CUG facility. Alleging that contrary to the terms of the contract between the South Central Railway and Tata Teleservices the latter has been collecting amounts by issuing bills. When he sought for those bills, they did no furnish, and that amounts to deficiency in service. He is a consumer as defined under Telecom Consumers Protection & Redressal of Grievances Regulations 2007. He is a subscriber though there exists no formal agreement between him and Tata Tele Services. By virtue of above regulations he shall be deemed to be a consumer entitled to file the complaint. R1 TRAI is a service provider. It had to verify before extending the facilities. He is the end user and consumer of the phone. The document dt. 6.9.2006 authorizes automatic recovery from his salary towards any private calls made, WLL, CUG phone etc. Having accepted value added package viz., SMS MAX by R2 to R4, they ought to have refunded the excess amount deducted. Alleging all this amounts to deficiency in service on the part of respective departments viz., TRAI, R2 to R4 Tata Tele Services as well as South Central Railway, he sought for compensation.
12) It is an undisputed fact that R1 TRAI is constituted under Telecom Regulatory Authority of India Act. The Act itself provides an appellate authority empowering to adjudicate disputes between service provider and a group of consumers.
It is vested with both legislative and regulatory functions. By no stretch of imagination it can be termed as service provider nor a complaint can be filed against it before the consumer fora complaining deficiency in service on its part in regard to disputes arising under the said Act. The questions whether the complainant is entitled to free SMSs and other benefits under the package entered into by his employer R5 & R6 with Tata Teleservices and whether he could recover the amount that has been collected are to be determined under the provisions of Consumer Protection Act are covered by decision of the Honble Supreme Court in General Manager, Telecom Vs. M. Krishnan reported in AIR 2010 SC. Their Lordships after considering the remedy provided u/s 7B of the Indian Telegraph Act opined that the Dist.
Forum has no jurisdiction. Since the question of jurisdiction has been raised by the opposite party, and by virtue of decision of Honble Supreme Court being the law of the land we must hold this Commission has no jurisdiction to entertain the complaint. We have to take cognizance of the said decision. Their Lordships opined :
When there is a special remedy provided in Section 7-B of the Indian Telegraph Act regarding disputes in respect of telephone bills, then the remedy under the Consumer Protection Act is by implication barred. Section 7-B of the Telegraph Act reads as under:- 7B Arbitration of Disputes :-
(1) Except as otherwise expressly provided in this Act, if any dispute concerning any telegraph line, appliance or apparatus arises between the telegraph authority and the person or whose benefit the line, appliance or apparatus is, or has been provided, the dispute shall be determined by arbitration and shall, for the purpose of such determination, be referred to an arbitrator appointed by the Central Government either specifically for the determination of that dispute or generally for the determination of disputes under this Section.
(2) The award of the arbitrator appointed under sub-s. (1) shall be conclusive between the parties to the dispute and shall not be questioned in any Court.
Rule 413 of the Telegraph Rules provides that all services relating to telephone are subject to Telegraph Rules. A telephone connection can be disconnected by the Telegraph Authority for default of payment under Rule 443 of the Rules.
It is well settled that the special law overrides the general law.
13) In regard to mobile phones also the Honble Supreme Court reiterated the above said decision in Prakash Varma Vs. Idea Cellular Ltd. reported in 2011 CTJ 489 (SC). Their Lordships upheld the orders of National Commission in dismissing the complaint recoursing to Section 7-B of the Telegraph Act.
14) When the Honble Supreme Court opined that the Consumer Fora have no jurisdiction to entertain the dispute nor adjudicate the matter even if the complainant has let in evidence, we may not be able to appreciate the question whether he was entitled to free SMS package or that excess amounts that said to have been collected from him and that the bills were incorrectly sent cannot be gone into.
If this is permitted it amounts to transgressing the judgement of the Honble Supreme Court. We do not intend to advise but the complainant can as well approach the appropriate forum as directed by the Honble Supreme Court.
We do not see any merits in the appeal.
15) In the result the appeal is dismissed. No costs.
1) _______________________________ PRESIDENT
2) ________________________________ MEMBER 12/10/2011 *pnr UP LOAD O.K.