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

M/S Saptami Kuries & Loans, vs Jayan M.R., S/O Ramachandran, on 15 June, 2012

  
 Daily Order


 
		



		 






              
            	  	       Kerala State Consumer Disputes Redressal Commission  Vazhuthacaud,Thiruvananthapuram             First Appeal No. A/11/698  (Arisen out of Order Dated 16/08/2011 in Case No. CC/07/709 of District Trissur)             1. SAPTAMI KURIES AND LOANS  VICOTY BUILDINGS,PATTAMBI ROAD,KUNNAMKULAM  TRISSUR  KERALA ...........Appellant(s)   Versus      1. JAYAN.M.R  KOTTAPADI,P.O,PPOKKODE,CHAVAKKAD TALUK  TRISSUR  KERALA ...........Respondent(s)       	    BEFORE:        Smt.A.RADHA PRESIDING MEMBER            PRESENT:       	    ORDER   

   KERALA   STATE  CONSUMER DISPUTES REDRESSAL COMMISSION VAZHUTHACAUD, THIRUVANANTHAPURAM. 
 

   
 

 APPEAL NO. 698/11 
 

 JUDGMENT DATED : 15.06.2012 
 

   
 

 PRESENT: 
 

  
 

SHRI . K. CHANDRADAS NADAR          :   JUDICIAL MEMBER 
 

  
 

SMT. A. RADHA                                       :  MEMBER  
 

   
 

1.      M/s Saptami Kuries & Loans, 
 

  Victory  Building,   Pattambi Road, 
 

Kunnamkulam, 
 

Rep. by Managing partner V.R. Praveen, 
 

2.      V.R. Praveen, 
 

Managing Partner,                           :  APPELLANTS 
 

M/s Saptami Kuries & Loans, 
 

S/o Raghavan, Vallikkattiri House, 
 

Cheruvathani, Anjoor P.O., 
 

Thrissur.  
 

  
 

(By Adv. C.S. Rajmohan) 
 

  
 

Vs 
 

  
 

1.      Jayan M.R., S/o Ramachandran, 
 

          P.O. Kottapadi, Pokkode, 
 

          Chavakkad Thaluk,  
 

          Rep. by Power of Attorney Holder Nisha V.A. 
 

          W/o Karosh Babu, Vattiyapurakkal House, 
 

          Cheruvathoni P.O., Thrissur. 
 

  
 

2.      Sajesh (Partner)                              :  RESPONDENTS 
 

          Saptami Kuries & Loans, 
 

          S/o Vasudevan, Kodathoor House, 
 

          Anjoor P.O., Thrissur. 
 

  
 

(R1 by Adv. Arshad Khan A.R.) 
 

 JUDGMENT 

SMT. A. RADHA : MEMBER             Aggrieved by the order passed by the CDRF, Thrissur in CC No. 709/2007 the opposite parties came up in this appeal. The Forum below directed the opposite parties to return the Ext. P1 amount with interest @ 9% p.a from 25.6.05 till realization to the complainant.

         

2.      It is the case of the complainant that the complainant deposited Rs.50,000/- as fixed deposit with the 1st respondent on 25.6.07 for a period of 8 years and promised to pay interest @ 12%. The fixed deposit receipt No.40 was also issued. The respondent paid interest for 2 years and thereafter on maturity neither the principal amount nor the interest paid to the complainant. On maturity the complainant requested to return the amount which was turned down on false and untenable reasons. Hence the complaint filed.

         

3.      The opposite parties filed version contending that the receipt No.40 is a forged one. Further contention is that the receipt No.40 was related to one T.R.Sindhu who deposited Rs.20,000/- on 20.9.94 and that amount was returned on maturity on 26.09.95. The complainant settled in Gulf countries and the Power of Attorney holder filed this complaint. It is also contended that Power of Attorney was a false document and the opposite parties are not liable to pay any amount to the complainant.

         

4.      The evidence consisted of Exts. P1 to P4 and Exts. R1 and R2. No oral evidence is adduced by both parties.

         

5.      On the basis of the documents the Forum below came to a conclusion and allowed the complaint.

         

6.      When this appeal came up for hearing, the counsel for the appellant vehemently argued that the receipt of fixed deposit is a concocted and forged one. The counsel also pointed out that they produced before the Lower Forum the receipt No.40 (Ext.R1) which was in the name of one T.R. Sindhu for an amount of Rs.20,000/- and it was already matured and returned to the party. It is also the submission of the counsel that the complainant was in abroad and that the Power of Attorney produced before the lower court was also a forged document. The complainant never came to India during that period when the Power of Attorney executed. The complainant is the sister of one Mr. Babu, who was one of the partners of the appellant whose service was terminated from the appellant office. The fixed deposit receipt produced by the complainant was a forged one and the embossed seal was not of the appellant.  Hence, the appellants are not liable to pay any amount to the respondent/complainant.

         

7.      The counsel for respondent submitted before us that the complainant deposited Rs.50,000/-  with the appellant on 25.6.97 for a period of 8 years and agreed to pay interest @ 12% which was not returned so far. As the respondent settled at Dubai, she executed a Power of Attorney. On maturity the amount was not returned. At that time the appellants raised the allegation that the FD receipt was a forged one which is not sustainable. Till this date, the deposited amount of Rs.50,000/- nor interest given to the complainant. The opposite parties have not proved the allegation of forgery regarding the F.D. receipt so far. In the absence of any contra evidence the complaint is to be allowed and the appellant/opposite party is liable to return the amount with interest.

 

          8.      On going through the documents and on hearing the counsel for the parties, we are of the considered view that the fixed deposit receipt alleged as forged one was not proved by the appellants/opposite parties. So also the signature in the Power of Attorney was also not proved as forged by the opposite parties. In the absence of any evidence to show that the fixed deposit receipt is a concocted document, we uphold the order of the Forum below allowing the complaint.

         

In the result, appeal is dismissed.

 

Office is directed to send a copy of this order to the Lower Forum with the LCR.

   
A. RADHA    :  MEMBER  
 

  
 

  
 

  
 

K. CHANDRADAS NADAR  :   JUDICIAL MEMBER 
 

  
 

  
 

  
 

Da 
 

  
 

  
 

              [  Smt.A.RADHA]  PRESIDING MEMBER