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 2, Cited by 0]

Delhi High Court

Mohit Mittal & Ors. vs Reserve Bank Of India & Ors. on 3 March, 2023

Author: Purushaindra Kumar Kaurav

Bench: Purushaindra Kumar Kaurav

                                                     2023/DHC/001685


                          *           IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +                   W.P.(C) 13841/2021

                                                                Date of Decision: 03.03.2023
                          IN THE MATTER OF:
                          1. MOHIT MITTAL
                             S/o Dr. Virendar Kumar Mittal

                          2. DR. V.K. MITTAL
                             S/o Mr. Devi Ram Mittal

                          3. BHAWNA MITTAL
                             D/o Dr. Virendar Kumar Mittal
                             All Residents of 7-B, M.S. Flats
                             Swasthya Vihar, Delhi-110092                   ......PETITIONERS

                                                   Through:     Mr. Mohit Mittal, P-1 in Person.
                                                   Versus
                          1. RESERVE BANK OF INDIA
                             6, Sansad Marg, Delhi-110001
                             Email: [email protected]
                             Tel: 011-23325225

                          2. THE BANKING OMBUDSMAN, BO NEW DELHI III
                             C/O RBI, 6, Sansad Marg, Delhi
                             Email: [email protected]
                             Tel: 011-23725445

                          3. PUNJAB NATIONAL BANK
                             Plot No.4, Sector-10, Dwarka
                             New Delhi-110075
                             Email: [email protected]
                             Tel No: 011-28044907                           .....RESPONDENTS

                                                   Through:     Mr. Abhinav Sharma and Mr.
                                                                Ashutosh Ranjan, Advocates for
                                                                R-1 and 2.
                                                                Mr. S.K.Tanwar, Advocate for R-3

Signature Not Verified
Signed By:PRIYA
Signing Date:07.03.2023
10:52:32
                                                              2

                                                     2023/DHC/001685


                          CORAM:
                          HON'BLE MR. JUSTICE PURUSHAINDRA KUMAR KAURAV

                                                   JUDGMENT

PURUSHAINDRA KUMAR KAURAV, J. (ORAL)

1. The petitioners have preferred this petition with the following prayers: -

"A. Set aside the impugned order dated 25th October, 2021 (Annexure P10) in complaint No. 202122022004133 and dated 27th October 2021 (Annexure P11) in complaint No. 202122022004132 of Respondent No.2, the banking Ombudsman, BO New Delhi III.
B. Issue a writ of mandamus directing Respondent No.2
i) to investigate the said transactions in the PNB bank account of Petitioners.
ii) to direct the PNB bank to provide a copy of signed documents based on which said transactions were authorized and money was debited from the bank
iii) To provide a copy of all mandates including Mandate with Ref No. PUNB0000000009649259, that PNB has received for Petitioner's bank accounts.

C. Issue a writ of mandamus directing Respondent No.1, RBI to issue strict guidelines to all the banks to provide such basic information to customers mandatorily and within a specified reasonable time frame.

D. Pass an order directing Respondent No.3 to pay a sum of Rs.1,00,000/- as compensation for damages on account of mental harassment and legal expenses Signature Not Verified Signed By:PRIYA Signing Date:07.03.2023 10:52:32 3 2023/DHC/001685 incurred due to negligent act and deficiency in service on the part of Respondent No.3."

2. The case of the petitioners is that they are having their saving bank account with Punjab National Bank (PNB), Preet Vihar branch, Delhi. The petitioners requested PNB Bank to furnish copies of documents (cheque) or mandate of any other document signed by the petitioner, based on which, the bank has made the debit of Rs. 97,771.20/- and Rs.97,833.62/-. The petitioners also requested the bank to furnish a copy of any mandate that the bank has received for the petitioners' bank account in the last 6-7 years. According to petitioners, several letters and oral requests were made to the bank, however, the bank did not provide any satisfactory information.

3. Since the petitioners' letters and requests were not being considered, therefore, they approached the Banking Ombudsman designated by the Reserve Bank of India (RBI). In terms of impugned communications dated 25.10.2021 and 27.10.2021, the Banking Ombudsman has also closed the complaint made by the petitioners and therefore, the petitioners have approached this court with the reliefs as has been reproduced in the preceding paragraph.

4. Respondent No. 3- bank has filed its counter affidavit. A perusal of the same would indicate that the transaction was done in favour of PNB METLIFE INDIA INSURANCE COMPANY LTD by the petitioners and the said payment was made online by the petitioners. It is further stated in the aforesaid counter affidavit that the petitioners have availed policy from PNB METLIFE INDIA INSURANCE COMPANY LTD and gave a mandate dated 23.02.2015 for deducting the premium through ECS and, therefore, the bank had nothing to do with the said Signature Not Verified Signed By:PRIYA Signing Date:07.03.2023 10:52:32 4 2023/DHC/001685 transaction. The bank has placed on record a copy of the mandate, which was made available by PNB METLIFE INDIA INSURANCE COMPANY LTD. In paragraph 17 of the said counter-affidavit/ reply it is stated that there is no signed document as the transaction was done by PNB METLIFE INDIA INSURANCE COMPANY LTD. According to respondent No.3-bank, there was no violation of RBI guidelines.

5. Respondent Nos. 1-RBI and respondent No. 2- Banking Ombudsman, RBI has also filed their counter affidavit and states that the Ombudsman scheme has been introduced by the RBI in the exercise of power under Section 35A of the Banking Regulations Act, 1949. According to RBI, the complaints made by the petitioners were the subject matter of adjudication by the Banking Ombudsman, which has been dealt with accordingly. It is stated that once the Banking Ombudsman has already decided on the complaint, there is no reason to continue with the present petition against the RBI and accordingly, the instant writ petition should be dismissed.

6. I have heard learned counsel appearing for the parties and perused the record.

7. The order dated 25.10.2021 passed by the Ombudsman would indicate that the complaint filed by the petitioners was examined by the Banking Ombudsman. The bank was called upon to respond to the complaint and on the basis of the statement made by the bank that no debit mandate was found for the account number of the petitioners between 01.01.2014 to 07.10.2021 and there was no unusual debit found in her account therefore, the Banking Ombudsman did not find any reason to continue the same and accordingly, the same was closed.

8. Another order dated 27.10.2021 passed by the Banking Signature Not Verified Signed By:PRIYA Signing Date:07.03.2023 10:52:32 5 2023/DHC/001685 Ombudsman is perused and the same would also indicate that the debits which were objected by the petitioners were related to the PNB METLIFE INDIA INSURANCE COMPANY LTD.

9. Having examined the complaint made by the petitioners and the response received from the concerned bank, the Banking Ombudsman vide order dated 27.10.2021 notes that the reason for the debit of the amount was duly intimated to the petitioners, therefore, there was no reason to continue with the complaint.

10. Since the Banking Ombudsman has already decided the complaint filed by the petitioners and the bank has also explained that there was no mandate available with the bank, this court does not find any reason to continue with the instant writ petition and to take forward the issue raised by the petitioners in the exercise of power under Article 226 of the Constitution of India. Under the facts of the present case, this court finds that various disputed questions of facts are involved, which normally should not be adjudicated by writ court. The petitioners have other remedies available.

11. Needless to state that if the petitioners have any grievance, they are at liberty to take up appropriate proceedings in accordance with law before an appropriate forum.

12. Leaving all questions open, the instant petition stands disposed of.

PURUSHAINDRA KUMAR KAURAV, J MARCH 3, 2023 nc Signature Not Verified Signed By:PRIYA Signing Date:07.03.2023 10:52:32