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 13, Cited by 0]

State Consumer Disputes Redressal Commission

U.P.P.C.L. vs Rita Devi on 11 March, 2024

  	 Cause Title/Judgement-Entry 	    	       STATE CONSUMER DISPUTES REDRESSAL COMMISSION, UP  C-1 Vikrant Khand 1 (Near Shaheed Path), Gomti Nagar Lucknow-226010             First Appeal No. A/825/2019  ( Date of Filing : 03 Jul 2019 )  (Arisen out of Order Dated 10/04/2019 in Case No. C/59/2016 of District Maharajganj)             1. U.P.P.C.L.  Shakti Bhawan Lucknow Through Branch Manager ...........Appellant(s)   Versus      1. Rita Devi  W/O Sri Guddu R/O Thoothibari Tola Sarkahwa P.S.Thoothibari Distt. Maharajganj ...........Respondent(s)       	    BEFORE:      HON'BLE MR. Rajendra Singh PRESIDING MEMBER    HON'BLE MR. Vikas Saxena JUDICIAL MEMBER            PRESENT:      Dated : 11 Mar 2024    	     Final Order / Judgement    

 राज्‍य उपभोक्‍ता विवाद प्रतितोष आयोग ,  उ0प्र0 ,  लखनऊ।

 

 

 

 सुरक्षित

 

 अपील सं0- 825/2019 

 

 

 

(जिला उपभोक्‍ता आयोग, महराजगंज द्वारा परिवाद सं0-59/2016 में पारित प्रश्‍नगत निर्णय एवं आदेश दिनांक 10-04-2019 के विरूद्ध)

 

 

 

1.

U.P. Power Corporation Ltd., Shakti Bhawan, Lucknow through Branch Manager.

 

2. Poorvanchal Vidyut Vitran Khand Ltd., U.P. Power Corporation Ltd., Vidyut Vitran Khand-1, Maharajganj, District Maharajganj through Adhishashi Abhiyanta.

 

3. Electricity Distribution Division, Nichlaul, District Maharajganj through its Executive Engineer (the complainant's village Thoothibari, which was initially under the jurisdiction of Electricity Distribution Division-I, was brought under the jurisdiction of the newly created Nichlaul Distribution Division in October 2018, hence the liability to file this appeal comes to Nichlaul Distribution Division, who was not a property in the complaint case, which was filed in 2016).

Appellants/ Opp.Parties.

 

Versus   Rita Devi aged about 35 years, wife of Sri Guddu, resident of Thoothibari, Tola Sarkahwa, P.S. Thoothibari, District Maharajganj.

 

Respondent/ Complainant.

समक्ष:-

1.  मा0 श्री राजेन्‍द्र सिंह, सदस्‍य। 
2.  मा0 श्री विकास सक्‍सेना, सदस्‍य।
 

अपीलार्थी की ओर से उपस्थित : श्री दीपक मेहरोत्रा विद्वान अधिवक्‍ता।  

प्रत्‍यर्थी की ओर से उपस्थित : श्री अम्‍बरीश कौशल विद्वान अधिवक्‍ता। 

 

दिनांक :- 14-03-2024.

 

मा0 श्री राजेन्‍द्र सिंह , सदस्‍य द्वारा उदघोषित   निर्णय यह अपील, जिला उपभोक्‍ता आयोग, महराजगंज द्वारा परिवाद सं0-59/2016 में पारित प्रश्‍नगत निर्णय एवं आदेश दिनांक 10-04-2019 के विरूद्ध योजित की गयी है।

      प्रस्‍तुत अपील विलम्‍ब से योजित की गई है। अपीलार्थी द्वारा विलम्‍ब क्षमा प्रार्थना पत्र मय शपथ पत्र दिया गया है।

हमने अपीलार्थी के विद्वान अधिवक्‍ता श्री दीपक मेहरोत्रा एवं प्रत्‍यर्थी के विद्वान अधिवक्‍ता श्री अम्‍बरीश कौशल की बहस विलम्‍ब के बिन्‍दु पर सुनी। पत्रावली का सम्‍यक् रूप से परिशीलन किया।

इस मामले में अपीलार्थी की ओर से प्रस्‍तुत शपथ पत्र में शपथकर्ता द्वारा कहा गया है कि वह यूपीपीसीएल में अधिशासी अभियन्‍ता है। विद्वान जिला आयोग के निर्णय दिनांक 10-04-2019 की प्रति उसे दिनांक 12-04-2019 को प्राप्‍त हुई, जिसे उसने अपने अधिवक्‍ता को दिखाया और फिर अपने पूर्वांचल विद्युत वितरण निगम लि0 वाराणसी को अनुमति के लिए भेजा। इसके पश्‍चात् विभागीय कार्यवाही होती रही। तत्‍पश्‍चात् माह जून के अवकाश में न्‍यायालय बन्‍द हो गया। उसके पश्‍चात् यह अपील दिनांक 03-07-2019 को प्रस्‍तुत की गयी। इस प्रकार अपील प्रस्‍तुत करने में कोई विलम्‍ब नहीं हुआ है। अत: माननीय न्‍यायालय से अनुरोध है कि अपील प्रस्‍तुत करने में हुए विलम्‍ब को क्षमा करते हुए अपील को गुणदोष के आधार पर निर्णीत किया जाये।

इस मामले में निर्णय दिनांक 10-04-2019 को घोषित हुआ और निर्णय की प्रति 12-04-2019 को प्राप्‍त कर ली गयी तथा वर्तमान अपील दिनांक 03-07-2019 को योजित की गयी। विलम्‍ब का कारण विभागीय कार्यवाही बताया गया है और साथ ही साथ यह भी कहा गया है कि माह जून में न्‍यायालय में ग्रीष्‍मकालीन अवकाश हो गया। राज्‍य उपभोक्‍ता आयोग में ऐसा कोई ग्रीष्‍मकालीन अवकाश नहीं होता है। अत: अपील विलम्‍ब से प्रस्‍तुत की गई है।

उपभोक्‍ता संरक्षण अधिनियम एक विशिष्‍ट अधिनियम है जिसमें समय का अत्‍यधिक महत्‍व है। मा0 सर्वोच्‍च न्‍यायालय ने अपने एक निर्णय (संवैधानिक पीठ) में कहा है कि जहॉं तक उपभोक्‍ता संरक्षण अधिनियम में लिखित कथन प्रस्‍तुत करने का सम्‍बन्‍ध है उसकी अवधि अधिनियम में 30 दिन और तदोपरान्‍त 15 दिन और दिए जाने का है। यही अन्तिम है और इसमें किसी प्रकार की छूट नहीं दी जा सकती है जो यह दर्शाता है कि मा0 सर्वोच्‍च न्‍यायालय की संवैधानिक पीठ इस मत की है कि उपभोक्‍ता संरक्षण अधिनियम में दिए गए प्राविधान से परे आयोग नहीं जा सकता है। मा0 राष्‍ट्रीय आयोग ने अपने निर्णय में यह कहा है कि आंतरिक प्रक्रिया के अन्‍तर्गत विलम्‍ब में छूट दी जानी चाहिए किन्‍तु मा0 सर्वोच्‍च न्‍यायालय का निर्णय उसके बाद का है और इसके आने के पश्‍चात् विलम्‍ब में छूट देने की सम्‍भावना नहीं रह गई है।

सर्वप्रथम हम उपभोक्‍ता संरक्षण अधिनियम के उद्देश्‍यों पर विचार करते हैं :-

 
Now before going to the time limit and effect of delay in filing appeal, it is better to understand the object of The Consumer Protection Act.
The Consumer Protection Act 1986 was enacted to provide for better protection of the interests of consumers and for that purpose to make provision for the establishment of Consumers Councils and other authorities for the settlement of consumers' disputes and for matters connected therewith (Preamble).
The Act Inter alia, seeks to promote and protect the rights of consumers such as --
(1) right to be protected against marketing of goods which are hazardous to life and property;
 (2) right to be informed about the quality, quantity, potency, purity, standard and price of goods to protect the consumer against unfair trade practices;
(3) right to be assured, wherever possible, access to variety of goods at competitive prices;
(4) right to be heard and to assured that customers' interests will receive due consideration at appropriate forums.
(5) Right to seek redressal against unfair practices or unscrupulous exploitation of consumers; and (6) Right to consumer education The objects are sought to be promoted and protected by the Consumer Protection Councils to be established at the Central and State levels.

The Act applies to all goods and services, except if otherwise provided by the Central Government by Notification. To provide speedy and simple redressal of consumer disputes, a quasi judicial machinery is set up at the District, State and Central levels. The three tier system of quasi judicial bodies will observe the principle of natural justice and are empowered to give relief of a specific nature and to award, wherever appropriate, compensation to consumers. Penalties for non-compliance of the orders given by the quasi judicial bodies have also been provided.

Thus the Consumer Protection Act is to serve the interests of the consumers. Consumer education and redressal of consumers' grievances are the two aspects of the Act. It makes good the loss a consumer suffers and increases the feeling of responsibility of the manufacturer, trader, supplier or businessman.

The provisions of the Act have to be construed in favor of the consumer to achieve the purpose of enactment as it is social benefit oriented legislation. The primary duty of the Court while construing the provisions of such an Act is to adopt a constructive approach subject to that it should not do violence to the language of the provisions and not contrary to attempted objective of the enactment.

Extent of Consumer Protection:

While other legislations may be either punitive or preventive, the Consumer Protection Act compensates the consumer. The provisions of the Act are in addition to and not in derogation of the provisions of any law at the time being in force (Sec 3). In Maine Container Services South Pvt Ltd v Go Garments 1998 (3) SCC 247 it has been held that the Contract Act applies to all litigants before the Commissioner under the Consumers Protection Act. Passengers traveling in train suffering injuries and loss of Jewelry as a result of assault by unruly crowd are eligible for filing of complaint before State Commission is maintainable notwithstanding the provisions of sections 100 and 103 of Railways Act, 1889. The Consumer Protection Act therefore gives the consumer an additional remedy besides those which may be available under other existing laws. Existence of an arbitration clause in the agreement is no bar to the entertainment of complaint by the Redressal Agency as the remedy under the Act is in addition to the provisions of any other law. However, the Consumer Forums under the Act have not taken over the jurisdiction of civil Courts. If the dispute between the parties is pending in Civil Court no Consumer Forum will adjudicate the dispute. Similarly if evidence be laid by the parties to the dispute is voluminous or complicated the parties will be referred to the appropriate Civil Court.
Consumers Protection Act, thus enshrines the rights of a consumer to be informed about the quality, quantity, potency, price etc., of the goods to be protected against unfair trade practices, to seek inexpensive and expeditious redressal of grievances before the Consumer Forums. Consumer Protection Act is a benevolent piece of legislation to protect a large body of consumers from exploitation.
     इसके पश्‍चात् हम उपभोक्‍ता संरक्षण अधिनियम के उन प्राविधानों को देखते हैं, जिनमें परिवाद और अपील प्रस्‍तुत करने के सम्‍बन्‍ध में धाराऐं हैं। सर्वप्रथम एक परिवाद प्रस्‍तुत करने के सम्‍बन्‍ध में धारा 24 (ए) कहती है :-
 ["24-A. Limitation period- (1) The District Forum, the State Commission or the National Commission shall not admit a complaint unless it is filed within two years from the date on which the cause of action has arisen.
(2) Notwithstanding anything contained in sub-section (1), a complaint may be entertained after the period specified in sub-section (1), if the complainant satisfies the District Forum, the State Commission or the National Commission, as the case may be, that he had sufficient cause for not filing the complaint within such period;

Provided that no such complaint shall be entertained unless the National Commission, the State Commission or the District Forum, as the case may be, records its reasons for condoning such delay] From perusal of the aforesaid section, it transpires that the period of limitation is two years from the date on which the cause of action arose.

अपील प्रस्‍तुत करने के सम्‍बन्‍ध में धारा-15 में व्‍यवस्‍था को स्‍पष्‍ट करती है जो निम्‍नप्रकार है :-

 
As far as filing of appeal is concerned the provision is as follows:
"15.       Appeal. -- Any person aggrieved by an order made by the District Forum may prefer an appeal against such order to the State Commission within a period of thirty days from the date of the order, in such form and manner as may be prescribed:
Provided that the State Commission may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that there was sufficient cause for not finding it within that period.
Provided further that no appeal by a person, who is required to pay any amount in terms of an order of the District Forum, shall be entertained by the State Commission unless the appellant has deposited in the prescribed manner fifty per cent. of that amount or twenty-five thousand rupees, whichever is less: "

अब उपभोक्‍ता संरक्षण अधिनियम के उद्देश्‍य और परिवाद तथा अपील प्रस्‍तुत करने के प्राविधानों के सम्‍बन्‍ध में कुछ न्‍यायिक दृष्‍टान्‍तों पर विचार किया जाता है, जो निम्‍नप्रकार है :-

 
The Hon'ble Supreme Court of India was pleased to hold in Civil Appeal No.2067 of 2002, State Bank of India vs. M/s B.S. Agricultural (I) dated 20.3.2009 at paras 15 and 16 that:
"On its plain averments, the complaint is barred by time and ought to have been dismissed as such but curiously this aspect was not examined by any of the consumer fora although specific plea to this effect was taken by the Bank.
          Since the complaint is barred by time and liable to be dismissed on that count, it would be unnecessary to examine the other grounds of challenge." 
 

          Considering the totality of the circumstances and view of the provisions contained under Section 24(A) of the C.P. Act and the ruling laid down by the Hon'ble Apex Court in State Bank of India vs. M/s B.S. Agricultural (I), we are of the considered view that the complaint is barred by limitation and is liable to be dismissed. Hence, it is dismissed at the admission stage as barred by limitation.

In Anshul Agarwal Vs. New Okhla Industrial Development Authority, IV (2011) CPJ 62 (SC), it was observed by the Hon'ble Apex Court that "it is also apposite to observe that while deciding an application filed in such cases for condonation of delay, the Court has to keep in mind that special period of limitation has been  prescribed in the Consumer Protection Act for filing appeals and revisions in consumer matter and the objection of expeditious adjudication of consumer disputes will get defeated if this court was to entertain highly belated petition against the orders of Consumer Fora."

साथ ही साथ यह भी देखना है कि क्‍या समय का महत्‍व अत्‍यधिक है ? इस सम्‍बन्‍ध में उपभोक्‍ता संरक्षण अधिनियम की धारा-13(2)(ए) के सम्‍बन्‍ध में मानननीय सर्वोच्‍च न्‍यायालय की संविधान पीठ ने अपना निर्णय दिनांक 04-03-2020 द्वारा एक सुस्‍पष्‍ट और विस्‍तृत निर्णय समय के महत्‍व के सम्‍बन्‍ध में दिया है :-  

A Constitutional Bench ( 5 JJ ) of the Hon'ble Supreme Court  In the Case of New India Assurance Complainant Vs Hilli Multipurpose Cold Storage Private Limited , Civil Appeal no 10941 -10942 of 2013 along with other many related Civil Appeals( judgement 04.03.2020 ) held ;
"The reference made to this Constitution Bench relates to the grant of time for filing response to a complaint under the provisions of the Consumer Protection Act, 1986 (for short 'the Act').  
The first question referred is as to whether Section 13(2) (a)   of   the   Consumer   Protection   Act,   which   provides   for  the respondent/opposite party filing its response to the complaint within 30 days or such extended period, not exceeding 15 days, should   be   read   as   mandatory   or   directory;   i.e.,   whether  the District Forum has power to extend the time for filing the response beyond the period of 15 days, in addition to 30 days.
 
The second question which is referred is as to what would be 5 the commencing point of limitation of 30 days stipulated under the aforesaid Section.
The first question was referred by a two Judges bench of this Court vide an order dated 11.02.2016 passed in Civil Appeal No (s) 10831084 of 2016 , M/S Bhasin Infotech and Infrastructure Pvt Ltd Vs  M/S  Grand Venezia Buyers Association ( Reg), the relevant portion of which is as under :
 
"there is an apparent conflict between the decision of this Court in Topline Shoes Limited  vs  Corporation Bank [(2002)6 SCC 33], Kailash  vs  Nankhu [(2005)4 SCC 480] , Salem advocate Bar Association VS Union of India [(2005) 6 SCC 344] on the one hand and  J J Merchan  & Ors vs Shrinath Chaturvedi [(2002) 6 SCC 635)] and NIA Vs Hilli Multipurpose Cold Storage [ 2014 AIOL 4615] on the other in so far as the power of the courts to extend time for filing of Written Statement/reply to a complaint is concerned. The earlier mentioned line of decision take the view that the relevant provisions including those of Order 8 Rule 1 of the Civil Procedure Code 1908 are directory in nature and the Courts concerned have the power to extend time for filing the written statement. The second line of decisions which are also of coordinate Benches however takes a contrary view and hold that when it comes to power of the Consumer Fora to extend the time for filing a reply, there is no such power. Since the question that falls for determination here often arises before the Consumer Fora and Commissions all over the country it will be more appropriate if the conflict is resolved by an authoritative judgement. Further since the conflict is between Benches comprising three Judges we deem it fit to refer these appeals to a five - Judge Bench to resolve the conflict once and for all. While we do so we are mindful of the fact that in the ordinary course a two - Judge Bench ought to make a reference to a three - Judge Bench in the first place but in the facts and circumstances of the case and keeping in view the fact that the conflict is between coordinate benches That comprising three Judges a reference to 3 Judges may not suffice"

The Hon'ble Supreme Court in para 41 of the judgement has held :

" To conclude, we hold that our answer to the first question is that The District Forum has no power to extend the time for filing the response to the complainant beyond the period of 15 days in addition to 30 days as envisaged under section 13 of the Consumer Protection Act ; and the answer to the second question is that the commencing point of limitation of 30 days under Section 13 of the Consumer Protection Act would be from the date of receipt of the notice accompanied with the complainant by the opposite party and not mere receipt of the notice of the complainant. "

The Hon'ble Supreme Court in para 40 of the judgement has held :

".............. we may, however, clarified that the objection of not having received a copy of the complaint along with the notice should be raised on the first date itself and not thereafter, otherwise permitted to be raised at any point later on defeat the very purpose of the Act, which is to provide simple and speedy Redressal of consumer disputes."

इस प्रकार स्‍पष्‍ट है कि इस मामले में अपीलार्थी विभाग विद्वान जिला आयोग के समक्ष व्‍यक्तिगत रूप से उपस्थित था, उसने अपनी बहस सम्‍पन्‍न की। इन परिस्थितियों में यह कहा जा सकता है कि सरकारी विभाग अपने ढंग से कार्य करते हैं। उन्‍हें विधि और नियमों की कोई चिन्‍ता नहीं रहती है और उन्‍हें लगता है कि जब चाहें तब अपील प्रस्‍तुत कर सकते हैं। उनको लगाता है कि कानून उनकी मुठ्ठी में है। आज किसी भी उच्‍च से उच्‍च पद पर आसीन हों, किन्‍तु आपको विधि द्वारा स्‍थापित नियमों का पालन करना ही होगा। सरकारी विभाग अपने इस मिथक को तोड़ दें और नियमानुसार कार्यवाही करें। सरकारी या अर्द्धसरकारी विभागों को नियमों अथवा अधिनियमों से कोई छूट नहीं मिलती है।

 यह अपीलार्थी पर निर्भर था कि वह अधिनियम के आज्ञापक प्रावधानों को ध्‍यान में रखता। इस प्रकार यह स्‍पष्‍टीकरण न तो सन्‍तोषजक है और न ही विश्‍वसनीय है। दिन-प्रति-दिन विलम्‍ब का स्‍पष्‍टीकरण दिया जाना चाहिए, जिसको देने में अपीलार्थी असफल रहा है। उपभोक्‍ता संरक्षण अधिनियम में समयावधि अत्‍यधिक महत्‍वपूर्ण है।

ऐसी स्थिति में हम इस निष्‍कर्ष पर पहुँचते हैं कि जो भी स्‍पष्‍टीकरण दिया गया है वह न तो युक्ति-युक्‍त है और न ही सन्‍तोषजनक है। विलम्‍ब क्षमा करने का कोई आधार नहीं है। विलम्‍ब क्षमा प्रार्थना पत्र निरस्‍त होने योग्‍य है। साथ ही साथ उपरोक्‍त परिस्थितियों में वर्तमान अपील उपरोक्‍त न्‍यायिक दृष्‍टान्‍तों के अनुसार कालबाधित होने के आधार पर निरस्‍त होने योग्‍य है। 

आदेश विलम्‍ब क्षमा प्रार्थना निरस्‍त करते हुए यह अपील कालबाधित होने के आधार पर निरस्‍त की जाती है। 

अपील व्‍यय उभय पक्ष पर।

अपीलार्थी द्वारा यदि अपील योजित किये जाते समय कोई धनराशि जमा की गई हो तो वह सम्‍पूर्ण धनराशि अर्जित ब्‍याज सहित सम्‍बन्धित जिला आयोग को एक माह की अवधि में प्रेषित की जाए ताकि जिला आयोग द्वारा प्रश्‍नगत निर्णय एवं आदेश के अनुपालनार्थ उक्‍त धनराशि का विधि अनुसार निस्‍तारण किया जा सके।

      उभय पक्ष को इस निर्णय की प्रमाणित प्रति नियमानुसार उपलब्‍ध करायी जाय।

      वैयक्तिक सहायक से अपेक्षा की जाती है कि वह इस निर्णय को आयोग की वेबसाइट पर नियमानुसार यथाशीघ्र अपलोड कर दें।

   
               (विकास सक्‍सेना)                  (राजेन्‍द्र सिंह) 

 

                   सदस्‍य                            सदस्‍य                     

 

 

 

निर्णय आज खुले न्‍यायालय में हस्‍ताक्षरित, दिनांकित होकर उद्घोषित किया गया।

     
               (विकास सक्‍सेना)                 (राजेन्‍द्र सिंह) 

 

                   सदस्‍य                            सदस्‍य                    

 

 

 

दिनांक :- 14-03-2024.

 

  

 

 

 

 

 

प्रमोद कुमार

 

वैय0सहा0ग्रेड-1.

 

कोर्ट नं.-2.    

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

              [HON'BLE MR. Rajendra Singh]  PRESIDING MEMBER 
        [HON'BLE MR. Vikas Saxena]  JUDICIAL MEMBER