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 10, Cited by 2]

State Consumer Disputes Redressal Commission

Saroj Aggarwal vs Unitech Limited & Others on 20 May, 2015

  	 Daily Order 	   

STATE CONSUMER DISPUTES REDRESSAL COMMISSION,

 

                                U.T., CHANDIGARH

 

 

 

 

 
	 
		 
			 
			 

Complaint Case No.
			
			 
			 

:
			
			 
			 

93 of 2015
			
		
		 
			 
			 

Date of Institution
			
			 
			 

:
			
			 
			 

14.05.2015
			
		
		 
			 
			 

Date of Decision
			
			 
			 

:
			
			 
			 

20.05.2015
			
		
	


 

 

 

Saroj Aggarwal W/o Sh.Ravi Kumar resident of H.No.3014, Sector 19-D, Chandigarh.

 

......Complainant

 V e r s u s

 
	 Unitech Limited, through its Managing Director, 2nd floor, Plot No.136, Phase I, Udyog Vihar, Gurgaon.
	 Managing Director Unitech Ltd., 2nd floor, Plot No.136, Phase I, Udyog Vihar, Gurgaon.
	 The Local Head, Unitech Ltd., Regional Office : SCO 189-191, 1st floor, Sector 17, Chandigarh.                                                                       .... Opposite Parties


 

BEFORE:    JUSTICE SHAM SUNDER (RETD.), PRESIDENT.

 

                MR. DEV RAJ, MEMBER.

                MRS. PADMA PANDEY, MEMBER   Argued by: Sh. Rajesh Kumar Sharma, Advocate for                         the complainant.

                  

PER PADMA PANDEY, MEMBER                         The facts, in brief, are that the complainant had purchased four FDRs (Annexure C-1 to C-4), total amounting to Rs.19 lacs, from the Opposite Parties through Opposite Party No.3, the details of which are mentioned in para No.3 of the complaint. It was stated that the complainant surrendered the said FDRs, which were duly received by Opposite Party No.3, but till date, she had not received the maturity amount of the same (FDRs). It was further stated that the complainant visited the office of Opposite Party No.3 a number of times, and also informed Opposite Parties No.1 and 2 telephonically, with a request to release the maturity amount of all the FDRs, but they did not pay any heed. Ultimately, the complainant sent a legal notice through her Counsel on 03.01.2015 (Annexure C-5) through Regd. Post, but to no avail. It was further stated that the aforesaid acts of the Opposite Parties, amounted to deficiency, in rendering service, as also indulgence into unfair trade practice. When the grievance of the complainant, was not redressed, left with no alternative, a complaint under Section 17 of the Consumer Protection Act, 1986 (hereinafter to be called as the Act only), was filed.

        The complainant, in support of her case, submitted her affidavit, by way of evidence, alongwith which, a number of documents (Annexure C-1 to C-5) were attached.

        We have heard the Counsel for the complainant, at the preliminary stage, and, have gone through the evidence and record of the case, carefully. 

        The principal question, that arises, for consideration, is, as to whether, this Commission has got the territorial Jurisdiction, to entertain and decide the complaint, or not. It is, no doubt, true that the complainant purchased four Fixed Deposit Receipts (FDRs) from Unitech Limited (Annexure C-1 to C-4), the details of which are given below :-

 
Date of Deposit Amount Rs.
Period (Years) Interest Rate (p.a.) Date of Maturity Amount payable on Maturity Rs.
Scheme 20.11.2013 400000 1 11.50% 20.11.2014 448504 B(S) 21.11.2013 500000 1 11.50% 21.11.2014 560630 B(S) 27.11.2013 650000 1 11.50% 27.11.2014 728818 B(S) 08.12.2013 350000 1 11.50% 08.12.2014 392441 B(S)   The Counsel for the complainant submitted that since the FDRs were applied for by the complainant through Opposite Party No.3 at Chandigarh Office and, as such, this Commission has got the territorial jurisdiction to entertain and decide the complaint.  A bare perusal of copies of the FDRs (Annexure C-1 to C-4), clearly reveals that the same had been issued by the Registered Office of Unitech Limited situated at New Delhi. The same bear the stamp of New Delhi Office of the Opposite Parties. The same were also signed by a duly authorized signatory of the New Delhi office of Unitech Limited, on the revenue stamp. It is also clearly revealed from copies of the aforesaid FDRs (Annexure C-1 to C-4) that the FD Office of Unitech Limited is situated at 2nd Floor, Plot No.136, Phase 1, Udyog Vihar, Gurgaon - 122016, Haryana. Not even a single document, has been placed, on record, by the complainant, to prove that any cause of action accrued to her, at Chandigarh.

        No doubt, the complainant averred that the FDRs were surrendered in the office of Opposite Party No.3 at Chandigarh for obtaining the maturity amount and the same were duly stamped by the said office at Chandigarh. The mere fact that the FDRs were surrendered to Opposite Party No.3, at Chandigarh, did not give rise to any cause of action at Chandigarh. Opposite Party No.3 was only to send the FDRs to the Registered Office at Unitech Limited at New Delhi, for payment of the maturity value. Opposite Party No.3 was only to act as a facilitator. The amount for issuance of the FDRs was sent by the complainant to the Registered Office of Unitech Ltd. at New Delhi. As stated above, the FDRs were also issued by the Registered Office of Unitech Limited, New Delhi. The maturity value of the FDRs was to be paid by the Registered Office (issuing office) of Unitech Limited, New Delhi.

       In Puran Chand Wadhwa Vs. Hamil Era Textiles Ltd., IV(2003) CPJ 26(NC),  a case decided by a Four Member Bench of the National Commission, it was held in Paras 7 to 9 as under:-

"7. Before we go into the question of merits of the case, we would discuss the question of jurisdiction. It is now settled law that while the Consumer Forum has the trappings of a Civil Court but we are not Civil Courts. For 'substantive' purpose, Consumer Protection Act is a wholesome and in itself a complete enactment. Section 11 of this Act reads as follows :
"11. Jurisdiction of the District Forum--(1) Subject to the other provisions of this Act, the District Forum shall have jurisdiction to entertain complaints where the value of the goods or services and the compensation, if any, claimed [does not exceed Rupees twenty lakhs].
(2) A complaint shall be instituted in a District Forum within the local limits of whose jurisdiction,--
(a) the opposite party or each of the opposite parties, where there are more than one, at the time of the institution of the complaint, actually and voluntarily resides or [carries on business or has a branch office or] personally works for gain; or
(b) any of the opposite parties, where there are more than one, at the time of the institution of the complaint, actually and voluntarily resides, or [carries on business or has a branch office], or personally works for gain, provided that in such case either the permission of the District Forum is given, or the opposite parties who do not reside, or [carry on business or have a branch office], or personally work for gain, as the case may be, acquiesce in such institution; or
(c) the cause of action, wholly or in part, arises."

8. While one may concede that Section 20 of C.P.C. and Section 11 of C.P.A., 1986 had a common reading - but this was before the amendment made in the Act in June, 1983. By an amendment to the C.P.A., 1986 in June, 1983, words "carries on business or has a branch office or" have been added. In our view legislative intent is clear. The amendment is part of the statute and has not been challenged. Consumer Forums cannot go beyond or behind the provisions of the Act. In our view, it is not in dispute that the respondent neither has any business nor any branch office in Chandigarh. The effort by the petitioner to bring in Punjab and Sind Bank as an Agent of the respondent with a view to fall within Section 11(2)(c), is too naive to be accepted and dealt in by us. Bank is only a facilitator to accept the money at the time of floating of debentures and encash cheques issued by the respondent. This is a limited service being rendered by them for all aspiring investors - by no stretch of imagination can they be called the Agents of the respondent. We see no action wholly or the part taking place in Chandigarh - Debentures were issued from Bombay. Two instalments as interest on Debentures were issued from Bombay payable at Chandigarh; Debentures were to be redeemed from Bombay, no action whatsoever could be said to be performed at Chandigarh. We have seen the judgment of the Hon'ble Supreme Court in the case of Morgan Stanley Mutual Fund v. SEBI & Ors. After going through it we do not find that the present case has anything common with the facts and results of that case as it dealt with situation/cases dealing with injunction. However relying upon the Halsbury's Laws of England the Supreme Court goes on to state that, 'As per as Indian is concerned, the residences of the Company is where the registered office is located'. Normally cases should be filed only where the registered office of the Company is situated. The point at issue was more specifically dealt in the context of Companies Act by Hon'ble Supreme Court in the case of H.P. Gupta v. Hira Lal, wherein it was held that the cause of action would arise at the place where registered office of the Company is situated. This view was confirmed/reiterated by the Hon'ble Supreme Court in the case of H.V. Jaya Ram v. ICICI & Ors., 1999 (7) Scale 481. National Commission in the case of GDA v. Smt. Sunita Garg (supra), had held that the very fact that the amount of initial deposit for the flat (in Ghaziabad) was remitted through the Branch of Vijaya Bank at Chandigarh will not entitle the complainant to contend that any part of the cause of action had arisen in Chandigarh. (emphasis supplied). On the point of jurisdiction another point made by the petitioner is that Consumer Protection Act is a piece of beneficial legislation and the poor small investor could not be expected to run to several places in this case to Bombay for recovery of less than Rs. 2,000/-. It also could not be the case of the petitioner that the respondents and similarly placed companies could be facing litigation in thousands of Courts spread over the country. We have also the Hon'ble Supreme Court warning us of the pit falls when it observed in the case of Morgan Stanley Mutual Fund v. SEBI & Ors.

"There is an increasing tendency on the part of litigants to indulge in speculative and vexatious litigation and adventurism which the Fora seem reality to oblige. We think such a tendency should be curbed...."

9. In our view this appears to be the case at the District Forum level. We wish to reiterate that it is admittedly a beneficial legislation, but Forum shall not go out of the boundaries of law provided under the Act to satisfy the desires of anyone. Hence we see no merits in the issue - Consumer Forum at Chandigarh clearly had no jurisdiction under the law to entertain the complaint. The order of the State Commission is as per settled law on the subject."

7.            In Puran Chand Wadhwa's case (supra), the Bank was only the facilitator to accept the money at the time of floating of debentures and encash cheques issued by the respondent, which was a limited service being rendered by it to all aspiring investors. The National Commission held that by no stretch of imagination could it (Bank) be called the Agent of the respondent. In Puran Chand Wadhwa's case (supra), the debentures were issued from Bombay; even the two installments as interest on debentures were issued from Bombay payable at Chandigarh; the same (debentures) were to be redeemed from Bombay; and, as such, no action whatsoever could be said to have been performed at Chandigarh. Under these circumstances, the National Commission held that the District Forum at Chandigarh had no territorial jurisdiction to entertain and decide the complaint 

8.             While interpreting the provisions of Section 17(2)(b) of the Act, in  Sonic Surgical Vs National Insurance Company Ltd. IV(2009) CPJ 40(SC), the Apex Court held as under ;

"4.      In our opinion, no part of the cause of action arose at Chandigarh. It is well settled that the expression cause of action means that bundle of facts which gives rise to a right or liability. In the present case admittedly the fire broke out in the godown of the appellant at Ambala. The insurance policy was also taken at Ambala and the claim for compensation was also made at Ambala. Thus no part of the cause of action arose in Chandigarh.
XXX                         XXX                     XXX
8. Moreover, even if it had application, in our opinion, that will not help the case of the appellant. Learned Counsel for the appellant submitted that the respondent-Insurance Company has a branch office at Chandigarh and hence under the amended Section 17(2) the complaint could have been filed in Chandigarh. We regret, we cannot agree with the learned Counsel for the appellant. In our opinion, an interpretation has to be given to the amended Section 17(2)(b) of the Act, which does not lead to an absurd consequence. If the contention of the learned Counsel for the appellant is accepted, it will mean that even if a cause of action has arisen in Ambala, then too the complainant can file a claim petition even in Tamil Nadu or Gauhati or anywhere in India where a branch office of the Insurance Company is situated. We cannot agree with this contention. It will lead to absurd consequences and lead to bench-hunting. In our opinion, the expression branch office' in the amended Section 17(2) would mean the branch office where the cause of action has arisen. No doubt this would be departing from the plain and literal words of Section 17(2)(b) of the Act but such departure is sometimes necessary (as it is in this case) to avoid absurdity [vide G.P Singh's Principles of Statutory Interpretation, Ninth Edition, 2004 P. 79]."

9.                  The perusal of the facts of  Sonic Surgical's case (supra), clearly goes to reveal that the Policy was taken by the complainant at Ambala; the godown, in respect of which, the Policy was taken, was situated at Ambala, whereas the complaint was filed before this Commission, at Chandigarh. Under these circumstances, it was held that since no cause of action arose, within the territorial Jurisdiction of this Commission, at Chandigarh, except that the Opposite Party had the Branch Office there, it had no territorial Jurisdiction, to entertain and decide the complaint. In  Sonic Surgical's case (supra), before the Hon'ble Supreme Court, an argument was advanced by the Counsel for the appellant/complainant, that since the Branch Office of the Insurance Company, was situated at Chandigarh, even if, no other cause of action arose to the complainant, within the territorial Jurisdiction of Chandigarh, the State Consumer Disputes Redressal Commission, at Chandigarh, had Jurisdiction to entertain and decide the complaint. That argument of the Counsel for the appellant/complainant therein, was rejected by the Hon'ble Supreme Court, in the manner, referred to above. The principle of law, laid down, in the aforesaid cases, is fully applicable to the facts of the instant case. It is, therefore, held that this Commission has got no territorial Jurisdiction, to entertain and decide the instant complaint and, as such, the same (complaint) is liable to be returned to the complainant, for presenting the same, before the appropriate State Consumer Disputes Redressal Commission, having territorial Jurisdiction, to entertain and decide it (complaint).

10.           For the reasons recorded above, the complaint, in original, alongwith the documents, is ordered to be returned to the complainant, against valid receipt,  after retaining the attested to be true photocopies of the same, with a liberty, to file the same, before the appropriate State Consumer Disputes Redressal Commission, having territorial Jurisdiction, to entertain and decide it (complaint).

        Certified copies of this order, be sent to the parties, free of charge.

        The file, be consigned to Record Room, after completion.

Pronounced.

20.05.2015                                                               Sd/-

 [JUSTICE SHAM SUNDER (RETD.)] PRESIDENT   Sd/-

 [DEV RAJ] MEMBER   Sd/-

 (PADMA PANDEY)         MEMBER