State Consumer Disputes Redressal Commission
Small Industries Development Bank Of ... vs Dr.Saraswati Gupta on 7 January, 2010
STATE CONSUMER DISPUTES REDRESSAL COMMISSION,
STATE CONSUMER DISPUTES
REDRESSAL COMMISSION,
UNION TERRITORY, CHANDIGARH.
Appeal case No.291/2009
Date of institution:26.5.2009
Date of decision :7.1.2010
1] Small Industries
Development Bank of India (SIDBI) through its Registrar, Investor Services of
India Ltd., IDBI Building, 2nd Floor, A Wing, Sector 11, Plot No.39 to 41,
CBD Belapur, Navi Mumbai-400614(Through DGM, SIDBI, Chandigarh).
2] Managing Director, Small Industries
Development Bank of India (SIDBI), Head Office: Vikas Deep, 22, Station Road,
Lucknow-226019 presently at SIDBI Tower, 15, Ashok Marg, Lucknow (through DGM,
SIDBI, Chandigarh).
3] General Manager, Small Industries
Development Bank of India
(SIDBI), SCO No.145-146, (First Floor) (Opp.
Mehfil Restaurant) Sector-17,
Chandigarh- 160017. Through DGM, SIDBI, Chandigarh)
.Appellants
V E R S U S
Dr.Saraswati Gupta D/o Sh.Naurata Ram Gupta, Aged 57 years,
Resident of House NO.(Type-II), 29,Sector 25, Panjab University Campus,
Chandigarh,and presently working at Dr.H.S.Judge Institute of Dental Sciences
& Hospital, Panjab University, Sector 25, Chandigarh.
.Respondent
Appeal U/s 15 of Consumer Protection Act,1986 against
order dated 15.05.2009 passed by
Consumer Disputes
Redressal Forum-I,
U.T.Chandigarh.
Argued
by: Sh.P.K.Kukreja, advocate for the appellants.
Sh.J.N.Gupta ,
advocate for the respondent.
BEFORE : Honble
Mr.Justice Pritam Pal, President
Maj.Gen. S.P.Kapoor (retd), Member
Mrs. Neena Sandhu,Member
JUDGMENT
7.1.2010 Justice Pritam Pal, President
1. This appeal by opposite parties is directed against the order dated 15.5.2009 passed by District Consumer Forum-I, U.T.Chandigarh whereby the complaint bearing No.1522 of 2008 filed by Dr. Saraswati Gupta, respondent /complainant was allowed in the following terms ;
In view of the above discussion, we are of the opinion that the OPs retained the amount of Rs.9,600 x 2 = Rs.19,200/- since 1.2.2002 till 27.6.2008 when the amount was actually paid to the complainant.
The OPs are, therefore, bound to pay interest on the said amount of Rs.19,200/- @ 8% per annum for the said period. The amount shall be paid within thirty days from the date of receipt of copy of the order failing which the OPs would be liable to pay the same alongwith penal interest @ 12% per annum since the filing of the present complaint i.e. 22.12.2008 till its payment alongwith litigation costs of Rs.2,500/-.
2. The parties hereinafter shall be referred to as per their ranking before the District Consumer Forum.
3.. The facts culminating to the commencement of this appeal may be recapitulated thus ;
The complainant had purchased Two Deep Discount Bonds bearing certificate Nos.00394101 & 00394102 of Rs.2500 each in the year 1993. The face value of those bonds as mentioned in the bond certificate was Rs.1.00 lac each as on 1.1.2018. The complainant had option to get encashed the said bonds at the end of 5th, 9th, 12th, 15th or 20th year as per their face values at the end of every such year. It was alleged that on 27.6.2008 when complainant visited OPs, she was informed that the scheme in question had been cancelled, so she should withdraw her amount. Accordingly the complainant applied for the encashment of her bonds. Thereafter, she received two cheques of Rs.17,752/- (Rs.10,000/- + Rs.7752) issued by OPs and the interest paid on the principal amount of said bonds was only for the period from 1993 till 2002 whereas it should have been paid till June, 2008, the date on which it was withdrawn as the amount was being utilized by the OPs upto that period. The OPs had neither informed the complainant that the scheme had been cancelled and she should withdraw her amount, nor on the cancellation of scheme the OPs sent the deposited amount with interest at the address of complainant. The complainant then sought the proof/document from OPs whereby she was informed about the cancellation of said scheme but OPs failed to supply the same. Alleging deficiency in service and unfair trade practice on the part of OPs, the complainant filed complaint before the District Consumer Forum.
4. On the other hand, the case of OPs before the District Consumer Forum was that the option of early encashment/ redemption was available to both the parties i.e. the Issuer (Call option) and the Holder (Put Option) at the end of 5th, 9th, 12th, 15th and 20th year and therefore, the OPs had exercised the call option in the 9th year, as per the terms & conditions of the offer document.
It is also stated that as per the terms & conditions of the offer document of said bonds, the OPs were required to announce its intention of compulsorily redeeming the Deep Discount Bonds at the end of the stipulated period from the date of allotment, in one English and one Hindi daily newspaper and also communicate to all the registered holders of the bonds at least 6 months in advance and accordingly, OPs published a public notice in all the leading national & regional dailies i.e. Dainik Jagran dated 1.7.2001, Times of India dated 2.7.2001 & Dainik Bhaskar dated 1.7.2001 informing the Unit Holders as well as General Public about the call option.
Thereafter, the OPs issued individual letters along with Form 15H/15AA, under Certificate of Posting (UPC) on July 24, 2001 to all investors requesting them to surrender the duly discharged Bond Certificates for redemption. Subsequently letters dated 9.5.2005 and 3.7.2006 were also sent to remaining bond holders who had failed to surrender their bond certificates for redemption including the complainant. The complainant had not surrendered the bond certificates well in time, therefore, she was not entitled to interest after the year 2002. According to OPs, their liability towards the complainant was limited to Rs.9600/- per bond which was duly paid to her.
5. The learned District Consumer Forum after going through the evidence and hearing the learned counsel for the parties allowed the complaint as indicated in the opening part of this judgment. This is how feeling aggrieved against the said order, opposite parties have come up in this appeal.
6. We have heard learned counsel for the parties and also gone through the file carefully. The only noticeable point of arguments raised on behalf of OPs is that in fact at the time of closing the scheme the due intimation was given to the registered bond holders through newspapers and also individual letters were sent to them under certificate of posting (UPC). Individual intimation, if not received by the complainant that was not fault of OPs as her change of address was not intimated well in time. At the fag end of his arguments, reference was also made to the copy of order annexure R-8 where in similar circumstances no relief was granted by the District Fora under the Consumer Protection Act to the complainant.
These points of arguments have been repelled by the learned counsel for complainant.
7. We have given our thoughtful consideration to the rival contentions putforth on behalf of the parties and find no force in the above pleas taken on behalf of OPs, inasmuch-as at the first place, one of the terms and conditions of the offer document annexure R-1 between the parties reads as under ;
REDEMPTION/ WITHDRAWAL Deep Discount Bond In the event of SIDBI deciding to compulsorily redeem the Deep Discount Bonds at the end of the 5th or 9th or 12th or 15th or 20th year from the date of allotment, it will announce its intention to do so in one English and one Hindi daily newspaper and also communicate to all the Registered holders of such bonds, atleast 6 months prior to the date of redemption.
A perusal of the above condition makes it mandatory upon OPs to give the due intimation about their intention of compulsorily redeeming the Deep Discount Bonds by announcing in one English and Hindi newspaper and also communicate to all the registered holders of such bonds at least six months in advance. Here in the instant case, it is an admitted fact that the intimation was published in the newspapers but the same is not proved to have been sent in any manner to the complainant as required under the terms and conditions of the offer document annexure R-1.
8. Here it is also pertinent to mention that as per letter No.2055-56/UIPS dated 31.5.2006 issued by the University Institute of Pharmaceutical Sciences, Punjab University, Chandigarh complainant is shown to be working in the same department of which address she had furnished at the time of issuance of Deed Discount Bonds. Admittedly the scheme was cancelled somewhere in the year 2001,so, there was no change of address during the relevant period when the intimation should have been sent by OPs.
9. Moreover, there is nothing on the file which could inspire confidence regarding sending of any intimation about the intention of OPs of compulsorily redeeming the Deed Discount Bonds. Further it is also evident that in the similar order annexure R-8 as relied upon by OPs, there was proof of giving intimation about the scheme to complainant whereas in the instant case before us there is no document on the file for having sent any intimation to the complainant. In this view of the matter, OPs cannot be allowed to evade their liability of paying interest over the amount of Deep Discount Bonds held by complainant till they utilized the same which has been rightly assessed at Rs.9600/- each.
10. In the result, no interference is called for in the impugned order. Hence, this appeal is hereby dismissed with costs which are quantified at Rs.3000/-.
Certified copies of this order be communicated to the parties, free of charge. The file be consigned to records.
Sd/-
Announced ( Justice Pritam Pal)(Retd.) 7th Jan.,2010 President Sd/-
(Maj.Gen.S.P.Kapoor)(Retd) Member Sd/-
(Mrs.Neena Sandhu) Member *Js