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 0, Cited by 19]

National Consumer Disputes Redressal

State Bank Of India vs Om Prakash Saini on 18 January, 2013

  
 
 
 
 
 

 
 





 

 



 

NATIONAL
CONSUMER DISPUTES REDRESSAL COMMISSION 

 

 NEW
DELHI  

 

   

 REVISION
PETITION NO. 2382 OF 2012 

 

(From the order dated 17.2.2012 in Appeal No.860/11 of
the Haryana State Consumer Disputes Redressal Commission, Panchkula) 

 

   

 

   

 

State Bank of India 

 

Through Chief Manager, 

 

Branch Rewari Bajaria 

 

Rewari, Haryana 
  Petitioner/OP 

 

  

 


 Versus 

 

  

 

Om Prakash
Saini 

 

S/o Shri Shyam
Lal 

 

R/o House No.
1008, 

 

Sector-3,
Part-2, 

 

District
Rewari, 

 

Haryana    Respondents/Complainant 

 

   

 

 BEFORE 

 

  

 

HONBLE MR. JUSTICE V.B. GUPTA, PRESIDING MEMBER  

 

HONBLE MR. JUSTICE K.S. CHAUDHARI, MEMBER  

 

  

 

 For the Petitioner : Mr.
Gautam Gupta, Advocate 

 

 For the Respondent : In
person 

 

   

 

 PRONOUNCED ON 18th
January,
2013  

   

 O R D E R  
 

PER JUSTICE K.S. CHAUDHARI, MEMBER   This revision petition has been filed by the petitioner against the impugned order dated 17.02.2012 passed by the Haryana State Consumer Disputes Redressal Commission, Panchkula (in short, the State Commission) in Appeal No. 860 of 2011 State Bank of India Vs. Om Prakash Saini by which appeal of the petitioner was dismissed and order of District Forum allowing complaint was upheld.

2. Brief facts of the case are that complainant filed complaint before the District Forum alleging that he was holding saving bank account with the petitioner/OP. On 23.5.2010, complainant went to ATM of OP to withdraw Rs.5,000/-. Rupees 5,000/- could not be withdrawn due to defect in the ATM machine, but received a slip showing deduction of Rs.5,000/- from his account. Complainant immediately contacted opposite party on its toll free no. 1800112211. Opposite party assured that complainant would get the money back. Complainant also demanded video footage of the transaction at the relevant time but that was not supplied. Rupees 5,000/- was also not returned to him and in such circumstances alleging deficiency of service, filed complaint before the District Forum for refund of amount. Opposite party filed written submissions and submitted that ATM machine clearly shows withdrawal of sum of Rs.5,000/- on 23.5.2010 and complainant was given intimation of this fact along with copy of ATM record and prayed for dismissal of complaint. Learned District Forum after hearing both the parties accepted complaint and directed opposite party to refund Rs.5,000/- as compensation and Rs.1100/- as litigation expenses. Opposite party/petitioner filed appeal before the State Commission which was dismissed by the learned State Commission against which this revision petition has been filed.

3. Learned Counsel for the petitioner submitted that J.P. Roll contained various other transactions effected on 23.5.2010 and many persons had withdrawn money, but none other except the complainant, complained. Had there been any defect in the ATM machine, more complaints would have been received and in such circumstances, learned State Commission has committed error in dismissing appeal, hence, the revision petition be accepted and order of learned State Commission may be set aside and complaint be dismissed. On the other hand, General Power of Attorney Holder of Respondent submitted that order passed by learned State Commission is in accordance with law and as the petitioner has not supplied video footage, petition is liable to be dismissed.

4. Complainant has supported his claim only by his affidavit, but has not adduced any other evidence to substantiate his claim before the District Forum. Learned District Forum observed that The first and foremost question before this Forum is whether affidavit of the complainant should be relied upon or the slip of the ATM Machine? Normally, machine does not lie but man may do so. But it also varies from man to man.

Every person cannot be presumed to be a liar.

It is reliability and trustworthiness of the person which matters. Some time machine may fail. There may be unexplainable number of reasons for the same. After perusal of the record and after hearing the complainant himself, our judicial conscience is completely satisfied that the complainant is a reliable and trustworthiness person.

5. Learned District Forum held complainant reliable and trustworthiness only on account of judicial conscience on the ground that there was no reason for the complainant to tell a lie only for a sum of Rs.5,000/-. It is true that normally a person would not tell a lie but in civil matters complainant was obliged to prove his claim by preponderance of evidence. Complainant should have called for the statement of the opposite party showing opening balance in ATM machine on 23.5.2010 and closing balance on that day along with amount withdrawn which should have proved that Rs.5,000/- were not received by the complainant and he got only a slip showing receipt of the money.

When many other persons had withdrawn money from that ATM on that day and none complained for not receiving money it cannot be presumed that complainant did not receive Rs.5,000/- from the ATM machine. Complainant has not proved any written protest made to the bank authorities immediately and has based his claim only on the basis of information given on toll-free number of the opposite party.

6. Exactly what message was given is also not on record. Learned District Forum allowed the complaint mainly on the ground that video footage were not furnished to the complainant by the opposite party and the learned State Commission also observed the same fact in the impugned order. In this case, video footage had no relevance at all because this is not the case of the complainant that he did not go to operate ATM machine of opposite party.

Opposite party has also mentioned in its written statement that camera is fixed only on the face of the user and not on the keys of the ATM and the delivery window. In such circumstances, non-supply of video footage had no bearing on the claim of the complainant and on this deficiency claim could not have been allowed by the learned District Forum and upheld by the learned State Commission.

7. Consequently, petition filed by the petitioner/OP is allowed against the respondent and impugned order dated 17.2.2012 passed by the learned State Commission in F.A. No. 860 of 2011 is set aside and complaint of the complainant is dismissed. Parties to bear their own cost.

 

..Sd/-

( V.B. GUPTA, J) PRESIDING MEMBER     ..Sd/-

( K.S. CHAUDHARI, J) MEMBER k