Judgements

General Manager Telecom vs Shri Ajaib Singh on 31 October, 2001

National Consumer Disputes Redressal
General Manager Telecom vs Shri Ajaib Singh on 31 October, 2001
Equivalent citations: I (2008) CPJ 131 NC


ORDER

B.K. Taimni, Member

1. These two revision petitions have been filed by the petitioner G.M. Telecom Punjab against a common order passed by the Punjab State Commission allowing the complaint for setting aside the demand of Rs. 66313/- by the petitioner, awarding compensation of Rs. 15000/-, cost of Rs. 2000/- and reconnection of telephone. It is against this order that the petitioner has filed two separate appeals against the two separate orders passed by the State Commission, in two separate appeals filed by both the parties against the order of the District Forum.

2. Briefly the facts of the case are that the respondent had a telephone No. 2205 which was changed to 2503 effective 2.11.1988. Respondent/complainant was served with the bills amounting to Rs. 12677/- for the period 1.12.88 to 31.1.89, for Rs. 20631/- for the period 1.2.89 to 31.3.89 and for Rs. 37229/- for the period 1.4.89 to 31.5.89. The case of the complainant is that his telephone bills never exceeded the free calls allowed with the telephone and these sudden heavy bills could be on account of misuse of his telephone by some one else for which he should not be penalised, and asked for revision of the bills. An inquiry was conducted which concluded heavy number of calls made with out without the knowledge of the complainant. For non payment of bills his telephone was disconnected on 6.2.89. The respondent complainant approached the District Forum, Kapurthala for relief who after hearing both the parties ordered quashing the three bills in question, sending of fresh bills on the basis of average of 130 calls a day and cost of Rs. 1000/- and compensation of Rs. 2500/-. Against the order both the parties filed appeals before the State Commission who after hearing both the parties dismissed the appeal filed by the petitioner before us and modified the order of the District Forum in the appeal filed by the complainant to the extent mentioned above. It is against these orders that the petitioner has filed two revision petitions. On behalf of the petitioner it is argued that there has been heavy use fo telephone by the complainant during that period when his daughter was getting married as well as on account of the fact that one of the daughters migrated aborad, matter was got checked and it was found that telephone in fact was over used during the period. There is no proof to the contrary State Commission has erred in not taking these facts into consideration while passing the order. The order of the State Commission need to be set aside. It was argued by the learned Counsel for the respondent/complainant that past record shows that the complainant very rarely, if ever, exceeded the free call quota and there was nothing new to warrant these many calls to be made by him there is some mischief/connivance/collusion on the part of the petitioner which has resulted in such huge bills raised against him. The complainant’s daughter got married in 1988 – where is the question of making calls later i.e. December, 1988 and early 1989? Order of the State Commission is just and proper and need to be maintained.

3. We see that the complainant is an old man 76 plus and who has been without a telephone connection for the last over 10 years. It is sordid saga of a state monopoly. It is not disputed that before December, 1988 telephone bills of the complainant hardly every exceeded the free calls quota. The argument of heavy calls, related to the complainant’s daughter is also not correct as the marriage was performed in August, 1988. It is beyond anyone’s comprehension how can a retired couple jumps from a billing cycle tariff of about Rs. 160/- to as high a figure of over Rs. 20,000/- per billing cycle of two months, especially when the complainant has been complaining of ringing in his phone while he was not using it. If we see the bills raised for the billing cycle 1.2.89 to 30.4.89 amounting to Rs. 37,229/- even when the phone had been disconnected, we cannot term this anything less than the cruelty perpetrated against a common man/consumer. There is no answer on the part of the petitioner on this question. Bills of much lower amounts continued to be raised much after disconnection again harassing an old couple.

4. It is in this perspective that we modify and set aside the order of the State Commission quashing the bills raised for the three billing cycles, and direct that bills amounting to Rs. 320/- (double the minimum charges leviable at that time) per cycle be raised for these three bills cycles. Rest of the order passed by the State Commission is maintained. The petitioner shall also pay a cost of Rs. 2000/- over and above the one ordered by the District Forum/State Commission for meeting the expenses in part litigation.