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 0]

State Consumer Disputes Redressal Commission

Manager M/S Vodafone Cellular Ltd vs Titus on 5 November, 2024

  	 Cause Title/Judgement-Entry 	    	       STATE CONSUMER DISPUTES REDRESSAL COMMISSION  THIRUVANANTHAPURAM             First Appeal No. A/16/77  ( Date of Filing : 21 Jan 2016 )  (Arisen out of Order Dated 28/09/2015 in Case No. cc/101/2012 of District Kannur)             1. MANAGER M/S VODAFONE CELLULAR LTD   PALLIKUNNUE KANNUR  ...........Appellant(s)   Versus      1. TITUS   KAPPIL HOUSE TITAN ELECTRONICS VELLARIKKUNUND P O 671533  2. MANAGER NORTH MALABAR GRAMIN BANK   PALLIKKUNNU BRANCH ...........Respondent(s)       	    BEFORE:      HON'BLE MR. JUSTICE SRI.B.SUDHEENDRA KUMAR PRESIDENT    HON'BLE MR. SRI.AJITH KUMAR.D JUDICIAL MEMBER     SRI.RADHAKRISHNAN.K.R MEMBER            PRESENT:      Dated : 05 Nov 2024    	     Final Order / Judgement    

 KERALA STATE CONSUMER DISPUTES REDRESSAL COMMISSION,

 

 VAZHUTHACAUD, THIRUVANANTHAPURAM

 

 APPEAL No. 77/2016

 

 JUDGMENT DATED: 05.11.2024

 

(Against the Order in C.C. 101/2012 of DCDRC, Kannur)

 

 PRESENT:

 

HON'BLE JUSTICE SRI. B. SUDHEENDRA KUMAR             : PRESIDENT

 

SRI. AJITH KUMAR D.                                                                 : JUDICIAL MEMBER

 

SRI. RADHAKRISHNAN K.R.                                                     : MEMBER

 

 APPELLANT:

 

 

 

Manager, M/s Vodafone Cellular Ltd., Pallikunnue, Kannur.

 

 

 

(By Adv. Shyam Padman & Adv. S. Reghukumar)

 

 

 

                                                Vs.

 

 RESPONDENTS:

 

 

 
	 Titus, S/o Joseph, Kappil House, Titan Electronics, Vellarikkund P.O., Pin-671 533.


 

 

 
	 Manager, North Malabar Gramin Bank, Pallikkunnu Branch.


 

 

 

(By Adv. K.N. Justin for R2)

 

 JUDGMENT

HON'BLE JUSTICE SRI. B. SUDHEENDRA KUMAR  : PRESIDENT The appellant is the 1st opposite party, the 1st respondent is the complainant and the 2nd respondent is the 2ndopposite party in C.C. No. 101/2012 on the files of the District Consumer Disputes Redressal Commission, Kannur (for short "the District Commission").

2.  The 1st respondent filed a complaint against the appellant and the 2nd respondent alleging deficiency in service.  The 1st respondent is conducting a small shop for his livelihood.  When the 1st respondent had come to learn that the appellant proposed to give distribution of Vodafone mobile service to third parties in the area of the 1st respondent, the 1st respondent approached the appellant.  Then, the appellant informed the 1st respondent that the 1strespondent could apply for obtaining the distribution.   Accordingly, the 1st respondent went to the office of the appellant on 02.07.2008.  After an interview, the 1st respondent was informed that he would be given the distribution of Vodafone mobile service.  The 1st respondent was also required to handover a demand draft for Rs. 25,000/- (Rupees Twenty Five Thousand only) to the appellant.  Accordingly, the 1st respondent had taken a demand draft from the 2nd respondent and handed it over to the appellant.  Then, the appellant informed the 1st respondent that the distribution would be given within 15 days.  However, the distribution was not given as promised.  Thereafter, the 1st respondent came to know that the distribution of Vodafone mobile service was given to some other person. Then the 1st respondent approached the appellant and requested him to return the demand draft.  However, the appellant informed the 1st respondent that the demand draft was misplaced.  Thereafter, the 1st respondent was requested to give a letter for getting back the money in respect of the demand draft from the bank.  The 1st respondent gave a letter to the 2nd respondent for the refund of the money.  The 2nd respondent advised the 1st respondent to execute a bond by the 1st respondent and the appellant in favour of the 2nd respondent in a stamp paper worth Rs. 100/- (Rupees Hundred only). Accordingly, the 1st respondent signed the bond.  However, the appellant was not prepared to sign the bond.  Therefore, the 2nd respondent did not give the amount covered by the demand draft to the 1st respondent.   In view of the above, the 1st respondent alleged deficiency in service on the part of the appellant and the 2nd respondent. 

3.  The appellant filed version totally denying the contentions of the 1st respondent. 

4.  The 2nd respondent filed version admitting that the 1st respondent had taken a demand draft for Rs. 25,000/- (Rupees Twenty Five Thousand only) in favour of the appellant.  The 2nd respondent also admitted that the 1st respondent was required by the 2nd respondent to execute a bond as contended by the 1st respondent.  

5.  The 1st respondent was examined as PW1 and Exhibits A1 to A5 were marked for the 1st respondent.  DW1 was examined for the 2nd respondent.  After evaluating the evidence, the District Commission directed the 2nd respondent to refund Rs. 25,000/- (Rupees Twenty Five Thousand only) with interest @ 9% per annum from the date of issuance of the demand draft till refund.  The District Commission also directed the appellant to give an amount of Rs. 10,000/- (Rupees Ten Thousand only) as compensation and Rs. 1,500/- (Rupees One Thousand Five Hundred only) as costs.  Aggrieved by the said order, this appeal has been filed. 

6.  Heard.  Perused the records. 

7.  The contention of the 1st respondent is that he approached the appellant for the purpose of getting the distribution of Vodafone mobile service.  After the interview, the appellant directed the 1st respondent to hand over a demand draft for Rs. 25,000/- (Rupees Twenty Five Thousand only).  Accordingly, the 1st respondent had handed over a demand draft for Rs. 25,000/- (Rupees Twenty Five Thousand only) to the appellant.   Thereafter, the appellant told the 1st respondent that the distribution would be given to him within 15 days.  However, when the 1st respondent came to know about the giving of the distribution to some other person in the area, he approached the appellant and requested him to return the demand draft.  Then the appellant informed the 1st respondent that the demand draft was misplaced.  Thereafter, the 1st respondent had given a letter to the appellant as directed by the appellant. A letter was also given to the 2nd respondent for the refund of the amount covered by the demand draft. 

8.  DW1 had fully supported the evidence of PW1 that a demand draft for Rs. 25,000/- (Rupees Twenty Five Thousand only) was taken by PW1 from the bank of DW1 in favour of the appellant.  The appellant would contend that the appellant had no dealing with the 1st respondent and that the appellant did not receive any demand draft from the 1st respondent.  There is absolutely no material on record, apart from the ipse dixit of PW1, to prove that the 1st respondent had handed over the demand draft to the appellant.  

9.  It is not disputed that the demand draft was not encashed by the appellant.  The 1st respondent would contend that the demand draft was misplaced by the appellant.  The validity period of the demand draft was admittedly over by that period.  Therefore, there was also no chance for misusing the said demand draft by anybody.  Even though the demand draft was taken in favour of the appellant, the appellant would contend that the said demand draft might have been lost from the1st respondent.   Exhibit A2 is the bond wherein the 1st respondent had signed.  However, the appellant did not sign Exhibit A2 bond.  Exhibit A2 would show that the demand draft was lost in transit.  Since the appellant did not sign Exhibit A2, the appellant cannot be responsible for the recitals in Ext. A2, particularly when the demand draft was not encashed by the appellant.  In view of the above, we are not able to find any deficiency in service on the part of the appellant in this regard.  In the absence of any evidence to prove that the demand draft was handed over to the appellant by the 1st respondent and the said demand draft was lost from the appellant, the District Commission was not justified in awarding compensation and costs against the appellant.  We do not propose to express any opinion about the direction issued by the District Commission against the 2nd respondent, as the said direction is not under challenge in this appeal.

10.  Having gone through the relevant inputs as discussed above, we are of the view that the compensation and costs ordered by the District Commission as against the appellant cannot be sustained and consequently we set aside the same. 

In the result, this appeal stands allowed, setting aside the compensation and costs ordered by the District Commission as against the appellant in C.C. No. 101/2012 and the complaint as regards the appellant stands dismissed.  In the circumstances of the case, there is no order as to costs.

The statutory deposit made by the appellant shall be refunded to the appellant, on proper acknowledgment. 

 

JUSTICE B. SUDHEENDRA KUMAR: PRESIDENT                                                                     AJITH KUMAR D. : JUDICIAL MEMBER                                                                           RADHAKRISHNAN K.R.  : MEMBER jb               [HON'BLE MR. JUSTICE SRI.B.SUDHEENDRA KUMAR] PRESIDENT     [HON'BLE MR. SRI.AJITH KUMAR.D] JUDICIAL MEMBER     [ SRI.RADHAKRISHNAN.K.R] MEMBER