State Consumer Disputes Redressal Commission
Icici Bank Ltd., Alipurduar Branch vs Raj Kishore Nayak on 8 July, 2022
Cause Title/Judgement-Entry IN THE STATE CONSUMER DISPUTES REDRESSAL COMMISSION ODISHA, CUTTACK First Appeal No. A/208/2018 ( Date of Filing : 27 Apr 2018 ) (Arisen out of Order Dated 07/02/2018 in Case No. CC/286/2010 of District Khordha) 1. ICICI Bank Ltd., Alipurduar Branch New Jalpaiguri, West Bengal, represented through its local authorized signatory Miss Reena Nayak, D/o: Uchhab Nayak, Deputy Manager Legal, ICICI Bank Ltd., C.D.A. Branch, Plot No. B/1358, Sector-6, C.D.A. Cuttack-753014 ...........Appellant(s) Versus 1. Raj Kishore Nayak S/o: Laxmidhar Nayak, Nayapalli, Bhubaneswar, Dist.: Khurda (Orissa) 2. Branch Manager, State Bank of India Forest park Branch Bhubaneswar, Dist.: Khurda ...........Respondent(s) BEFORE: HON'BLE MR. JUSTICE Dr. D.P. Choudhury PRESIDENT HON'BLE MR. Pramode Kumar Prusty. MEMBER HON'BLE MS. Sudihralaxmi Pattnaik MEMBER PRESENT: M/s. N.K. Dash & Assoc., Advocate for the Appellant 1 Dated : 08 Jul 2022 Final Order / Judgement
Heard the learned counsel for the appellant.
2. This appeal is filed U/S-15 of erstwhile Consumer Protection Act,1986(herein-after called the Act). Parties to this appeal shall be referred to with reference to their respective status before the learned District Forum.
3. The brief case of the complainant is that the complainant has got SB account in SBI,Forest Park Branch, Bhubaneswar having ATM card facility. He used to get monthly salary through the said account. During November, 2009, the complainant was deployed at Alipurdwar, West Bengal. He being in need of money went to ATM counter of ICICI Bank, Alipurdwar on 02.11.2009 and found his bank balancer was Rs.55,035/-. On 07.11.2009 he found that after withdrawal of Rs.2,000/-, balance became Rs.43,035/-. So, he was surprised to see missing of Rs.10,000/- from his account. Thereafter he made allegation before the concerned authority, the matter could not be solved. Hence, the complaint.
4. The OP No.1 has been set-exparte.
5. The OP No.2 filed the written version stating that they have credited Rs.10,000/- to the account in good faith but later it was debited to the account of the complainant. After that they have credited the same money to the account of the complainant. Thus, there is no deficiency in service on their part.
6. After hearing both the parties, learned District Forum passed the following order:-
Xxxxx xxxxxxxx xxxxxx "The complaint is allowed on contest against the OP No.1 and ex-parte against the OP No.2 with cost. The OP No.1 is directed to credit a sum of Rs.10,000/- to the SB account of the complainant alongwith compensation of Rs.2000/- towards mental agony and harassment and Rs.1000/- towards cost of litigation with liberty to recover the said amount from the OP No.2. The order be complied with by the Ops within a period of two months from the date of communication, failing which the complainant shall be at liberty to execute the same against the Ops in accordance with law."
7. Learned counsel for the appellant submitted that he may be given opportunity of being heard because due to some misunderstanding between the parties he could not appear in the case. Moreover, learned District Forum has committed error in law by not considering the fact that the ATM card was having with the user. However, he submitted to remand the matter to the learned District Commission, so that he can agitate the matter before the learned District Commission by adducing evidence.
8. Considered the submission of learned counsel for the appellant, perused the DFR and impugned order.
9. It is clearly revealed from the complaint that when he being not given chance for adducing evidence before the learned District Forum who disposed of same, we hereby allow the appeal by remanding the matter to the learned District Commission for giving chance to both the parties to file the evidence and the case may be disposed of within 45 days from the date of receiving the order. Learned counsel for the appellant is directed to produce the copy of this order before the learned District Commission on 25.07.2022 to take further instruction in the matter.
Appeal is disposed of accordingly. No cost.
Free copy of the order be supplied to the respective parties or they may download same from the confonet or webtsite of this Commission to treat same as copy of order received from this Commission.
DFR be sent back forthwith. [HON'BLE MR. JUSTICE Dr. D.P. Choudhury] PRESIDENT [HON'BLE MR. Pramode Kumar Prusty.] MEMBER [HON'BLE MS. Sudihralaxmi Pattnaik] MEMBER