State Consumer Disputes Redressal Commission
The Accounts Officer, ... vs M.Venkateswarlu, ... on 8 May, 2013
BEFORE THE A.P.STATE CONSUMER DISPUTES REDRESSAL COMMISSION : HYDERABAD. F.A.No.522/2012 against C.C.No.4/2010, Dist. Forum, Khammam. Between: The Accounts Officer, (P.F.S.), A.P.State Road Transport Corporation, Bus Bhavan, Musheerabad, Hyderabad. Appellant/ Opp.party And M.Venkateswarlu, S/o.Pitchaiah, A.D.C. APSRTC., Khammam Depot., R/o.Kaikondaigudem(Post), (via) Khammam Collectorate, R/o.H.No.11-6-208/1/A, Khammam District 507 002. Respondent/ Complainant Counsel for the Appellant : Arun Kumar Lathker Counsel for the Respondents : Ms.Vijaya Sagi QUORUM: SMT.M.SHREESHA, HONBLE INCHARGE PRESIDENT And SRI S.BHUJANGA RAO, HONBLE MEMBER.
WEDNESDAY, THE EIGHTH DAY OF MAY, TWO THOUSAND THIRTEEN Oral Order : (Per Sri S.Bhujanga Rao, Honble Member).
*** This appeal is directed against the order dt. 14.2.2012 of the District Forum, Khammam made in C.C.No.4/2010 .
The appellant herein is the opposite party and the respondent herein is the complainant in C.C.No.4/2010 . For the sake of convenience the parties are described as arrayed in the complaint.
The brief case of the complainant as set out in the complaint is as follows:
The complainant is a retired employee, worked in APSRTC, Khammam Depot and according to the instructions of the Manager, APSRTC, Khammam he submitted Form-10-D (Family Pension Scheme) in the month of August, 2007, the same was referred to Accounts Officer(FPS), APSRTC on 30.8.2007 (O.P.). The APSRTC Provident Fund authorities completed the process and sent the same to Asst. P.F. Commercial (Pensions), Sub Regional Office, Warangal for payment order on 1.1.2008. The authorities of the said Asst.
P.F.Commissioner, Warangal returned the said file to APSRTC, P.F. Office Employees Provident Fund Organisation, Barkatpura, Hyderabad on 21.10x.2008. Thereafter, the file was sent back to Warangal by enclosing relevant documents required by Asst.P.F.Commissioner (Pensions), Sub Regional Office, Warangal on 2.6.2009 and again the said 10-D file was returned on 20.9.2008 to Khammam calling for the break in service particulars order, from the office of Khammam Depot Manager, but due to their work pressure, they were unable to move the file, for which, the complainant himself taken the xerox copies of his P-Case and submitted to the concerned authorities vide inward no.5561/17.10.2008. Thereafter, the complainant waited for one year and then he had been to Warangal office and also the office at Barkatpura, Hyderabad and on 27.7.2009, the complainant had been to Bus Bhavan and enquired about his amount, where he was informed that they sent the said file on 2.6.2008 by remanding the previous proceedings from Khammam office to the office at Hyderabad and also advised the complainant to bring the despatch number and date of the concerned letter. Since then, the complainant is running from pillar to post and finally filed the present complaint, seeking direction to opp.party to pay Rs.43,000/- towards retirement benefits, Rs.10,464/- towards interest, Rs.17,760/- towards pension at Rs.740/-
per month from 30.9.2007 to 1.10.2009 and Rs.75,000/- towards compensation for pain and suffering, mental agony, expenses , damages etc. Resisting the complaint, the opp.party filed counter/written version contending that the Form 10-D under Employees Family Pension Scheme of Sri M.Venkateswarlu, the complainant herein, who was retired from service on 30.9.2007 were received in the office of opposite party on 6.9.2007 through Depot Manager, Khammam. The same was forwarded to Regional P.F.Commissioner Office, Barkatpura, Hyderabad on 13.10.2007, who is the authority for sanction of pension. The claim was forwarded after settlement, to their disbursing office at Warangal for release of pension. On the request of the complainant, the Managing Director, Khammam has forwarded the claim on 21.8.2009. This office pursued the matter with Regional Provident Fund Office for early settlement of the claim.
The opposite party further contended that the Regional Provident Organisation, Govt. of India is the authority to sanction pensions under EPS 1995 Scheme.
The employee will get pension, from the date of his retirement directly from Regional Provident Fund Organisation. The opp.party is not the authority either to pay pension or for payment of any liability claimed by the complainant. There is no deficiency in service on the part of the opp.party. Therefore, the complaint is liable to be dismissed with costs.
During the course of enquiry, before the District Forum, the complainant filed his evidence affidavit and got marked Exs.A1 to A13. The opp.party has not adduced either oral or documentary evidence in proof of their contention.
Upon hearing the counsel for both the parties and on consideration of material on record and taking into consideration that after filing of the complaint, the opp.party had deposited an amount of Rs.64,226/- towards commutation and pension arrears, the District Forum allowed the complaint, in part, directing the opp.party to pay the interest on the retirement benefits from the date of the order i.e. 1.1.2008 till the date of actual payment i.e. 21.7.2010 as per the rules, to the complainant and also awarded Rs.3000/- towards costs.
Aggrieved by the said order, the opp.party preferred the above appeal questioning the legality and the validity of the order.
We heard both sides and perused the entire material placed on record.
Now the point for consideration is whether the impugned order of the District Forum is vitiated for misappreciation of fact or law?
The learned counsel for the appellant/opp.party submitted that the respondent/complainant is not a consumer within the meaning of the Consumer Protection Act. That the opp.party is the employer and the complainant herein was an employee with the opp.party. Thus the employee and employer relationship cannot be considered as a Consumer within the meaning of the Consumer Protection Act. He placed his reliance on the decision in the case of Union of India and others vs. Ramdayal reported in I (2012) CPJ 9 (NC) wherein the Honble National Commission held that admittedly the complainant was employed as Fire Engine Driver in Ordnance Depot under Ministry of Defence and therefore he was Central Govt. Employee
- Dispute raised by the complainant was not a consumer dispute nor the complainant was a consumer as Accountant General was not rendering any service to him within the meaning of the C.P.Act.
The learned counsel for the appellant also relied on the decision in Premsingh Verma vs. Contonment Executive Officer, Contonment Board and another reported in IV (2011) CPJ 496 (NC), the Honble National Commission held that the Petitioner herein has filed his complaint, against his employer namely the Cantonment Board, for his terminal benefits for which, the Consumer Forum, is not the appropriate authority because the complainant could not be treated as a consumer qua his employer within the meaning of the term Consumer under the Consumer Protection Act ,1986.
In the above said judgement, in the case of Prem Singh Verma, the Honble National Commission referring to the judgements of the Apex Court in the case of Regional Provident Fund Commissioner vs. Shiv Kumar Joshi , reported in III (1999) CPJ 36 (SC) and the Kerala High Court in the case of Kerala State Co.op. Employees Pension Board vs. Consumer Disputes Redressal Forum reported in IV (2004) CPJ 627 observed that the ratio laid down in two cases was respectively in respect of Provident Fund matters before the Regional Provident Fund Commissioner and release of pension and other pension matters by the Employees Pension Board. Neither of the two authorities in question against which the petitioners in the afore said cases (supra) had approached the concerned Consumer Fora were employers of the concerned petitioners, but independent statutory authorities dealing with provident fund matters and the pension matters and hence the petitioners were treated as consumers qua those authorities.
We consider that it is necessary to refer to dicta of the Honble Supreme Court in the case of Regional Provident Fund Commissioner vs. Shiv Kumar Joshi (supra) wherein the Honble Supreme Court had an occasion to consider the similar questions that fall for consideration in this matter and on such consideration, the Honble Supreme Court held as follows:
We cannot accept the argument that the Regional Provident Fund Commissioner, being Central Government, cannot be held to be rendering 'service' within the meaning and scheme of the Act. The Regional Provident Fund Commissioner, under the Act and the scheme discharges statutory functions for running the scheme. It has not, in any way, been delegated with the sovereign powers of the State so as to hold it as a Central Government, being not the authority rendering the 'service' under the Act. The Commissioner is a separate and distinct entity, it cannot legally claim that the facilities provided by the 'scheme' were not "service" or that the benefits under the scheme being provided were free of charge. The definition of "consumer" under the Act includes not only the person who hires the 'services' for consideration but also the beneficiary, for whose benefit such services are hired. Even if it is held that administrative charges are paid by the Central Government and no pad of it is paid by the employee, the services of the Provident Fund Commissioner in running the scheme shall be deemed to hsve been availed of for consideration by the Central Government for the benefit of employees who wouid be treated as beneficiary within the meaning of that word used in the definition of consumer. This Court in M/s.Sprinq Meadown Hospital & Anr. vs. Harjol Ahluwalia through K.S. Ahluwalia & Anr. [JT 1998 (2) SC 620, to which one of us (Saghir Ahmad.J) was a party has already held that the "consumer" means a person who hires or avails of any services and includes any beneficiary of such service other than the person who hires or avails the services. The Act gives comprehensive definition of 'consumer' who is the principal beneficiary of the legislation but at the same time in view of the comprehensive definition of the term "consumer" even a member of the family of such 'consumer' was held to be having the status of 'consumer'. In an action by any such member of the family of beneficiary of the service it will not be open for a trader to take a stand that there was no privity of contract.
The above said judgement of the Honble Supreme Court had not been placed before the National Commission in the case Union of India and other vs. Ramdayal (supra). Therefore, the Honble National Commission had no opportunity to consider the above referred judgement of the Apex Court.
In the light of the judgement of the Honble Supreme Court , in the case of Regional Provident Fund Commissioner(supra), we are not inclined to accept the submission of the learned counsel for the appellant that the complainant herein is not a Consumer within the meaning of Consumer Protection Act and that the subject matter of the provident fund does not come under the purview of the Consumer Protection Act.
The learned counsel for the appellant further submitted that the District Forum, Khammam had no jurisdiction to entertain the complaint, as the opposite party is carrying out its administration at Hyderabad and has its branches at other places including Warangal, Khammam etc., the complainant did not make any of the branch offices of the opposite party as party to the proceedings, instead made only head office as party. We are not inclined to accept the submission of the learned counsel for the appellant, since by virtue of Sec.11(2), a complaint can be instituted in a District Forum within the local limits of which, the opposite party has a branch office. Admittedly, the branch of the opposite party is situated at Khammam, as such, the District Consumer Forum is having territorial jurisdiction to entertain the complaint .
Having regard to the above facts and circumstances , we do not find any grounds, much less valid grounds, to interfere with the impugned order of the District Forum.
In the result, the appeal is dismissed confirming the order of the District Forum. But in the circumstances of the case there shall be no order as to costs.
INCHARGE PRESIDENT MEMBER Pm* 8.5.2013