2021 INSC 0086 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3966 OF 2010 Amitabha Dasgupta            ...Appellant  Versus United Bank of India & Ors.            …Respondents J U D G M E N T MOHAN M. SHANTANAGOUDAR, J.  1. This  appeal,  by  special  leave,  arises  out  of  the   judgment  of the   National   Consumer   Disputes   Redressal   Commission (‘National   Commission’)   delivered   on   18.12.2008   dismissing   the Revision   Petition   filed   against   the   judgment   of   the   State Consumer   Disputes   Redressal   Commission   (‘State   Commission’) dated 12.10.2004. 2. The following are the facts out of which this appeal arises: 1 2.1  In the early 1950’s, the Appellant’s mother (since deceased) took a locker on rent bearing No. A­222 in the Deshapriya Park, Kolkata   Branch   of   the   Respondent   No.   1   Bank.   In   1970,   the Appellant/Complainant   was   included   as   a   joint   holder   of   the locker. On 27.05.1995, the Appellant visited the Respondent No.1 Bank to operate the locker and deposit the locker rent. However, the   Appellant   was   informed   that   the   Bank   had   broken   open   his locker on 22.09.1994 for non­payment of rent dues for the period of   1993­1994.   Further,   that   the   locker   had   subsequently   been reallocated to another customer. 2.2 On   29.05.1995   and   2.06.1995,   the   Appellant   sent communications   to   Respondent   No.   1   claiming   that   such breaking   of   his   locker   by   the   Bank   was   illegal   since   he   had cleared   dues   for   1994­1995   on   30.07.1994,   i.e.,   prior   to   the breaking of the locker. The Chief Manager of Respondent 1, who is   Respondent   No.   3   in   the   present   appeal,   responded   to   the communication   and   admitted   to   having   inadvertently   broken open   the   locker,   though   there   were   no   outstanding   dues   to   be paid, and apologized for the same. He stated as an ancillary point that   reminders   for   the   payment   of   dues   had   been   sent   on 25.11.1993 and 23.02.1994. However, that these would have no 2 meaning since the dues were subsequently paid by the Appellant on 30.06.1994. 2.3 On   17.06.1995,   when   the   Appellant   went   to   collect   the contents   of   the   locker,   it   is   alleged   that   he   found   only   two   (one pair of bangles and one pair of ear pussa) of the seven ornaments that   had   been   deposited   in   the   locker   in   a   non­sealed   envelope. However,   Respondent   No.1   Bank   contends   that   only   those   two ornaments   were   found   in   the   Appellant’s   locker   when   it   was broken   open.   That   the   same   is   evident   from   the   inventory prepared by Respondent No. 1 when the locker was broken open in the presence of an independent witness. 2.4 Subsequently,   the   Appellant   filed   a   consumer   complaint before   the   District   Consumer   Forum   (‘District   Forum’)   calling upon Respondent No. 1 to return the seven ornaments that were in the locker; or alternatively pay Rs. 3,00,000/­ towards the cost of   jewelry,   and   compensation   for   damages   suffered   by   the Appellant. 2.5 The   District   Forum   allowed   the   complaint   and   held Respondent   No.   1   liable   for   deficiency   of   service,   relying   upon Respondent   No.   3’s   admission   that   the   Bank   had   inadvertently broken open the Appellant’s locker though there were no pending 3 rent dues. Further, on the claim for the cost of seven ornaments, it was held that Respondent No.1 could not prove that there had been   only   two   ornaments   in   the   locker   since   there   were   no independent   witnesses   in   the   presence   of   whom   the   locker   was opened.   Hence,   Respondent   No.   1   was   directed   to   return   the entire   contents   of   the   locker,   or   alternatively   pay   the   Appellant Rs.   3,00,000/­   towards   cost   of   the   jewelry  and,  Rs.   50,000/­   as compensation   for   mental   agony,   harassment,   and   cost   of litigation. 2.6 On   appeal,   the   State   Commission   vide   order   dated 12.10.2004   accepted   the   District   Commission’s   findings   on   the question   of   deficiency   of   service,   though   it   reduced   the compensation from Rs. 50,000/­ to Rs. 30,000/­. However, with respect   to   recovery   of   the   cost   of   the   ornaments,   the   State Commission,   relying   upon   the   judgment   of   the   National Commission in   UCO Bank v. RG Srivastava , 1   observed that the dispute   on   the   contents   of   the   locker   can   only   be   decided   upon provision   of   elaborate   evidence.   That   the   Consumer   Forum   was not   equipped   to   undertake   this   evaluation   since   it   only   has jurisdiction to conduct a summary trial. Therefore, the Appellants 1  1996 (1) CPR 97. 4 were directed to  approach  the  civil  court for  adjudication  on  the contents of the locker.  2.7   The   Revision   Petition   against   the   order   of   the   State Commission   was   dismissed   vide   the   impugned   order.   The National   Commission   by   the   impugned   judgment,   accepted   the State   Commission’s   holding   on   the   limited   jurisdiction   of   the Consumer Forum to adjudicate on the recovery of the contents of the locker.   Hence, the present appeal.  3.  Learned counsel for the Appellant submitted that even if the case is remitted to the civil court for adjudication on the issue of the   contents   of   the   locker,   it   would   be   highly   improbable   to ascertain the same since the contents of a locker are exclusively known only to the locker holder. On the question of damages, he relied on   Charan Singh v. Healing Touch Hospital & Ors. 2   to argue that compensation must be awarded to bring a qualitative change in the attitude of the service provider. 3.1  Per   contra,   learned   counsel   for   the   Respondents   submitted that   the   National   Commission’s   holding   does   not   warrant interference.   He   submitted   that   compensation   for   the   loss   of 2 (2000) 7 SCC 668.  5 jewellery   can   only   be   awarded   after   appreciation   of   evidence   by the trial court.  4. Heard Learned Counsel for both parties. Based on a perusal of the   record,   the   following   issues   arise   for   consideration   in   the present appeal: 4.1  First,  Whether the Bank owes a duty of care to the locker holder under the laws of bailment or any other   law   with   respect   to   the   contents   of   the locker?   Whether   the   same   can   be   effectively adjudicated   in   the   course   of   consumer   dispute proceedings? 4.2   Second,   irrespective   of   the   answer   to   the previous   issue,   whether   the   Bank   owes   an independent   duty   of   care   to   its   customers   with respect   to   diligent   management   and   operation   of the   locker,   separate   from   its   contents ?   Whether compensation   can   be   awarded   for   non­compliance with such duty? I. Relief with Respect to the Contents of the Locker 5.  Disputes   between   banks   and   locker   holders,   pertaining   to loss   of   articles   placed   inside   the   locker,   have   been   subject   to judicial   consideration   in   various   jurisdictions   for   nearly   a 6 century.   For   a   broader   understanding   of   the   subject,   we   find   it necessary   to   briefly   refer   to   certain   judgments   of   foreign jurisdictions, before clarifying the position under Indian law. 5.1 The dominant view of courts around the globe has been that the   bank   is   in   the   position   of   a   bailee   with   respect   to   the   goods placed   inside   the   locker   by   the   locker   holder.   In   Roberts   v. Stuyvesant   Safe   Deposit   Co. , 3   the   defendant   company permitted   the   police   under   a   search   warrant,   to   confiscate   the articles   that   were   inside   the   plaintiff’s   locker.   However,   the articles were subsequently stolen from police custody. A suit was filed   by   the   plaintiff,   alleging   that   the   defendant   company   failed to   comply   with   the   duty   of   care   required   under   the   law   by permitting   the   police   to   take   away   articles   that   were   not mentioned   in   the   search   warrant.   Affirming   the   plaintiff’s contentions, the Court of Appeals of New York made the following observations   about   the   relationship   of   bailment   between   the parties: “The   legal   relationship   which   the   defendant   held   to the   plaintiff,   and   out   of   which   this   controversy   has arisen, was  that of a bailee or depositary for hire.  The fundamental   question   in   the   case   is   whether   the defendant,   upon   the   undisputed   evidence   in   the record, discharged those duties and obligations to the 3 (1890)  123 N.Y 57.  7 plaintiff   which   the   law   imposed   upon   it   in   regard   to the care and custody of her property.” (emphasis supplied) It  is  pertinent   to  note  the  Court’s observation   that  whether or   not   the   defendant   had   discharged   its   obligations   as   a   bailee would have to be discerned from the undisputed evidence on the record.  5.2 The position of law stated in   Stuvyesant Safe Deposit Co. (supra) has been reiterated in subsequent precedents which have governed   the   law   on   the   field   such   as   Emma   M.   Lockwood   v. The   Manhattan   Storage   &   Warehouse   Company , 4   Mayer   v. Brensigner , 5   National  Safe Deposit  Co.  v.  Stead . 6     In   Cussen v. Southern Cal. Savings Bank , 7   money kept by the plaintiff in the   bank’s   safe   deposit   vault   was   lost.   The   Supreme   Court   of California   held   that   the   bank   was   liable   under   the   laws   of bailment.   However,   it   observed   that   the   plaintiff   would   have   to make a  prima facie  case that they had deposited the money inside the locker, and that it was subsequently lost. The burden of proof would then shift to the defendant bank to prove that it exercised 4  50 N.Y.S 974 (N.Y. 1898).  5  54 N.E 159 (1899). 6  95 N.E. 973 (1911).  7  65 P. 1099 (1901).  8 the   necessary   care   required   under   the   laws   of   bailment   for   the protection   of   its   contents.   Therefore,   before   applying   the   laws   of bailment,   the   court   must   first   find   on   the   facts   of   the   case whether the plaintiff had transferred possession of the articles to the bank. 6.   To   identify   if   the   relationship   of   bailment   exists   between   the bank   and   the   locker   holder   under   Indian   law,   it   is   necessary   at the   outset   to   refer   to   the   relevant   provisions   under   the   Indian Contract Act, 1872 (‘Contract Act’): “ 148.   ‘Bailment’,   ‘bailor’   and   ‘bailee’   defined. —A ‘bailment’   is   the   delivery   of   goods   by   one   person   to another for  some purpose, upon a contract that they shall, when the purpose is accomplished, be returned or otherwise disposed of according to the directions of the person delivering them. The person delivering the goods is called the ‘bailor’. The  person to  whom  they are delivered is called the ‘bailee’. 149. Delivery  to bailee how  made.— The delivery to the bailee may be made by doing anything which has the effect of putting the goods in the possession of the intended   bailee   or   of   any   person   authorised   to   hold them on his behalf.”  Thus, from the aforementioned provisions, it can be inferred that   three   components   need   to   be   fulfilled   for   the   existence   of bailment.   These   are:   (i)   delivery   of   goods   from   one   person   to another   by   transfer   of   possession,   actual   or   constructive;   (ii)   an 9 express or implied contract for delivery; (iii) delivery should be for accomplishment of a purpose.  7. Unfortunately,   there   is   no   substantive   domestic   legislation or   sector­specific   regulations   which   may   throw   light   upon   the issue   of   whether   banks   are   responsible   under   the   laws   of bailment   for   the   loss   of   articles   placed   inside   the   locker.   On 4.12.2006,   the   Reserve   Bank   of   India   (‘RBI’)   had   issued   a   Draft Circular   on  Safe­Deposit Lockers (‘2006  Circular’). 8   This circular was only in the form of a proposal issued to the banks and hence does   not   have   any   binding   value.   However,   it   is   useful   in understanding the RBI’s position at that stage. Clause 2.1 of the 2006 Circular states: “2. Security aspects relating to Safe Deposit Lockers: 2.1   It   is   clarified   that   the   relationship   between   the bank and the locker hirer is in the nature of a 'bailor and   bailee'   and   not   'landlord   and   tenant'   though   the bank   has  no   knowledge of   the  contents  of  the  locker and   the   bank   is   required   to   exercise   due   care   and necessary precaution for the protection of the lockers provided to the customer.”  (emphasis supplied) On   perusal   of   the   2006   Circular,   it   is   evident   that   at   that point in time , the RBI had recommended that the laws of bailment ought to guide the relationship between the bank and the locker 8 https://www.rbi.org.in/Scripts/BS_CircularIndexDisplay.aspx?Id=3196.  10 holder, even if the bank has no knowledge of the contents of the locker.  7.1 The   RBI   had   also   issued   guidelines   covering   inter   alia ,   the subject   of   safe   custody   of   articles   placed   inside   the   lockers (Circular   No.   RBI/2006­2007/325)   on   17.04.2007   (‘2007 Circular). 9   There   was   no   clause   on   the   nature   of   the   legal relationship between the bank and the locker holder in the 2007 Circular. The only reference to the Contract Act was as follows: “3 .5   Banks   are   advised   to   be   guided   also   by   the provisions of Sections 45 ZC to 45 ZF of the Banking Regulation   Act,   1949   and   the   Banking   Companies (Nomination) Rules, 1985 and   the relevant provisions of Indian Contract Act  and Indian Succession Act.” (emphasis supplied) However,  this  observation  was  made in   the  specific  context of return of safe custody of articles to the survivors/legal heirs of deceased   locker   holders   and   hence   may   not   have   much   bearing in the present case.  7.2 Subsequently,   in   response   to   a   Right   to   Information   (‘RTI’) enquiry made in 2017, the RBI, and various public sector banks, stated that as per the agreement entered into with the customers who are hiring/leasing the lockers, the banks have no liability for loss or damage of articles placed inside the bank lockers. Hence the position of the RBI from 2006 to 2017 has undergone a sea­ 9  https://www.rbi.org.in/Scripts/BS_CircularIndexDisplay.aspx?Id=3422. 11 change. The position adopted by the banks was challenged before the   Competition   Commission   of   India   (‘CCI’)   as   being   in   the nature   of   an   anti­competitive   practice.   The   CCI   dismissed   the claim, while making the following observations: 10 “7.   In   the   instant   case,   there   is   no   such   material   to suggest   any   understanding/consensus/arrangement amongst the Opposite Parties to have pursued any of the   aforesaid   prohibited   activities.   Suspicion   of   a cartel   has   been   raised   in   the   information   as   all   the Opposite   Parties   allegedly   do   not   take   responsibility for   any   loss   of   valuables   kept   by   customers   availing safety deposit locker facility from them.   However, the RTI   replies   of   some   of   the   Opposite   Parties   suggest that   they   are   not   completely   absolved   for   loss   of valuables kept in their locker . For instance, the reply dated 7th October, 2015 of Bank of Baroda inter alia states  that  in   case  of   loss  suffered  by   the   lessee  due to   theft   or   burglary   etc.   of   safe   custody   locker,   the liability   of   the   bank   will   depend   upon   the   facts   and circumstances surrounding the burglary. Further, the reply  dated   13th   October,   2015   of   Dena   Bank   states that   the   responsibility   of   the   bank   shall   be   governed by   the   terms   and   conditions   laid   down   in   the memorandum   of   hiring   of   locker   and   the   guidelines issued   by   RBI   from   time   to   time.   Reply   dated   19th October,   2015   of   Andhra   Bank   states   that   the relationship   between   the   bank   and   its   customer,   in case   of   safe   deposit   locker,   is   that   of   ‘lessor   and lessee’ and the particulars of the articles kept in safe deposit locker will not be disclosed by the customer to the   bank   and   hence,   the   bank   cannot   take responsibility for compensating any loss as the extent of   such   loss   cannot   be   assessed.   It   has   been   further stated   that   the   bank,   however,   takes   all   necessary measures   and   precautions   to   safeguard   the   lockers provided  to  the  customers. Similarly, the   reply  dated 30th   October,   2015   of   Corporation   Bank   states   that 10  Kush Kalra v. Reserve Bank of India, 2017 SCC OnLine CCI 41.  12 its   liability   in   case   of   theft/loss   of   valuables   kept   in its   safety   lockers   depends   upon   the   parameters   on which   the   bank   takes   insurance   on   the   lockers   and the same parameters will be adopted while settlement of   claims   in   case   of   theft.   Taking   into   consideration all   these   replies   and   in   the   absence   of   any   material suggesting collusion amongst the Opposite Parties,   it cannot be said that a uniform practice is followed by all   the   Opposite   Parties   to   avoid responsibility/liability   for   loss   of   valuables   kept   by customers availing their safety deposit locker facility .”  (emphasis supplied) Therefore, the CCI took notice of the fact that it is common industry practice for banks to disclaim liability for loss of articles placed inside the locker, though there are no uniform parameters or policies guiding the same. Additionally, the banks have stated that acceptance of responsibility for loss of articles placed in their locker   facility   will   depend   upon   the   relevant   facts   and circumstances   of   each   case,   such   as   the   terms   of   the   locker hiring   agreement,   the   circumstances   under   which   the   articles were lost or stolen, and so on.  8. There   has   also   not   been   any   authoritative   pronouncement from this Court on the issue of whether banks are responsible as bailees,   or   in   any   other   capacity,   for   any   loss   or   damage   to   the contents   of   the   lockers.   However,   there   have   been   various   High Court   judgments   guiding   the   field.   One   of   the   notable   cases   in 13 which this issue arose was  Jagdish Chandra Trikha v. Punjab National   Bank . 11   In   this   case,   the   appellants   had,   before   the partition of India, entrusted a sealed box of gold ornaments to the respondent   bank   in   Peshawar   on   the   payment   of   a   fee   for safekeeping. The box was moved to the Rawalpindi branch, then subsequently   to   the   Lahore   branch,   and   finally   to   India   in November   1961   under   the   Indo­Pakistan   Movable   Property Agreement.   Upon   presentation   of   the   box,   the   Appellant   refused to take delivery  since the appearance and weight of the box was different from what it had been when it was deposited. A suit was filed seeking delivery of the ornaments or alternatively recovery of the   market   value   of   the   ornaments.   Referring   to   the   relevant common law authorities, the Delhi High Court held that the bank would   be   liable   in   the   capacity   of   a   bailee   for   the   loss   of   the ornaments:  “71. The Box was entrusted to the defendant Bank at Peshawar.   The   same   was   accepted   by   the   Bank   as   a bailee   and it was expected that the usual care which is   demanded   on   such   matters   would   be undertaken...it   is   established   that   the   defendant Bank failed to discharge its duties as a bailee and did not   take   care   of   the   goods   of   the   parents   of   the plaintiff   as   one   would   under   similar   circumstances, take of his own goods of the same bulk, quantity and value as the goods bailed.”  11  AIR 1998 Delhi 266.  14  (emphasis supplied)  It   is   important   to   note   that   in   the   facts   of   Jagdish Chandra   Trikha   (supra),   the   High   Court   found   that   there   was complete   entrustment   of   possession   of   the   appellant’s ornaments .   The   articles   to   be   safeguarded   were   handed   over   by the customer to the bank in a sealed box, which was then taken to a safe place to be stored. Though the respondent bank claimed it  did  not  have  any  knowledge of  the  contents of  the  box, it  was proved   from   evidence   that   the   appellant’s   predecessors   had handed   over   a   detailed   list   of   the   jewellery   which   was   placed inside the safe deposit box to the bank. It was further proved that the   customer   did   not   have   any   access   to   the   same   after entrustment to the bank. Hence the High Court considered it a fit case to apply the laws of bailment.  8.1 However,   the   locker   service   provided   by   the   banks   has evolved since the pre­independence days. In that era, the bank’s employee was entrusted with the relevant goods for safe keeping. Complete access to the valuables, if any, remained with the bank till   the   time   the   customer   claimed   return   of   the   same.   However, due   to   modernization   of   the   locker   system,   banks   now   provide customers   with   partial   access   to   the   lockers.   Under   the   current 15 system,   the   bank   allocates   a   locker   to   the   customer   on   the payment of rent. The customer is then provided with a key to the locker   through   which   he   can   gain   partial   access   to   the   locker. The   bank   has   a   master   key   to   the   locker   and   the   customer   can gain   complete   access   to   the   locker   only   when   the   bank   uses   its own key to the locker. Therefore, a combination of the bank’s key and   the   locker   holder’s   key   is   required   for   opening   a   locker, providing   neither   with   complete   access.   In   more   advanced, digitally operated locker systems, such ‘keys’ may not be physical keys   but   may   consist   of   passwords   or   data   which   is   exclusively known to the bank and the customer. Further, the bank may not have   any   receipt   of   the   exact   particulars   of   the   articles   placed inside  the  locker, as  was  the   case  in   Jagdish  Chandra   Trikha (supra).   The   question   that   therefore   arises   for   consideration before this Court is whether the modern­day bank locker system would be guided by the laws of bailment. 8.2 An important decision which has considered the modern­day bank   locker   system   is   that   in   Natioal   Bank   of   Lahore   Ltd.   v. Sohan   Lal   Saigal . 12   In   that   case,   the   appellant   bank   had provided   locker   service   for   the   safe   custody   of   valuables.   The 12 AIR 1962 P H 534. 16 locker   could   be   operated   jointly   by   the   locker   holder   and   the bank’s   custodian.   However,   the   respondent   locker   holder   was able  to  prove  before  the   Civil  Court   that   the   Manager/custodian of   the   bank   had   tampered   with   the   locker   such   that   it   could   be operated even without the locker holder’s personal key. Hence the Civil   Court   concluded   that   the   Manager   had   exclusive   control over   the   lockers.   Consequently,   referring   to   the   decisions   of   the Court   of   Appeals   of   Ohio   in   Blair   v.   Riley 13   and   the   Supreme Court   of   Illinois   in   National   Safe   Deposit   Company   v.   Stead, Attorney   General , 14   the   Punjab   and   Haryana   High   Court   held that   the   bailor­bailee   relationship   applied.   In   this   regard,   the High Court observed that:(Pg. 578) “It may be that the person who hires a locker retains some   control   over   it   by   having   one   key   with   himself but if the locker can be operated without any key, as was possible in the lockers which were rented out to the   plaintiffs ,   then   at   once   any   impediment   in   the way   of   control   and   possession   of   the   Bank   to   whom the locker belonged and in whose strong room it was to   be   found,   would   be   removed   and   it   could   well   be said  that   the   bank   was  strictly   in  the   position  of   the bailee.”  (emphasis supplied) The High Court further observed that the locker holders had produced   specific   evidence   in   the   form   of   lists   of   the   articles   of 13 175 N.E.R 210. 14 95 N.E.R. 973. 17 jewellery deposited inside the lockers so as to prove the extent of loss they had suffered.  8.3 In   Mohinder   Singh   Nanda   v.   Bank   of   Maharashtra , 15 forty­four   safe   keeping   lockers   in   the   Respondent   bank   were broken   open   by   miscreants   and   the   contents   were   emptied.   The Punjab   &   Haryana   High   Court   held   that   the   bank   would   not   be liable   for   the   loss   of   articles,   if   any,   since   the   bank   had   no knowledge of the contents of the locker: “4.   But   there   is   no   evidence   on   record   to   show   that the defendant­Bank  had the knowledge of the articles in   the   locker.   Unless   there   is   entrustment   of   the property   to  the  defendant Bank,  the Bank  cannot be held   responsible   for   the   theft.   The   plaintiffs   have miserably  failed  to  prove  that  there  was  entrustment of  the   articles  with   the   defendant  Bank   and  that   the Bank authorities were aware of the articles placed in the locker.”  (emphasis supplied) 8.4 Subsequently,   the   Punjab   and   Haryana   High   Court   again undertook   a   comprehensive   look   into   the   present­day   locker system   in   Atul   Mehra   v.   Bank   of   Maharashtra , 16   which pertained   to   the   same   bundle   of   facts   as   in   Mohinder   Singh Nanda   (supra). The appellant  locker  holders filed a suit alleging that due to the robbery, jewels worth Rs. 4,26,160/­ were stolen from his locker. It was claimed that the respondent bank had not 15 1998 ISJ (Banking) 673.  16 AIR 2003 P&H 11.  18 complied with the duty of care owed under the laws of bailment. However,   the   trial   court   found   that   the   knowledge   of   the   weight and value of the articles stored inside the locker was exclusive to the   customer,   and   the   bank   did   not   have   notice   of   the   same. Further,   the   appellants   had   not   produced   any   evidence   at   the stage   of   trial   to   establish   the   contents   of   the   locker. Consequently, the Single Judge Bench of Nijjar J. opined that the provisions with respect to bailment under the Contract Act would not apply as follows: “17…The   respondent   bank   could   only   be   fastened with   liability   on   the   contents   of   the   locker   being disclosed   to   it.   In   the   absence   of   this   information,   it would have to be held that there was no entrustment of the goods to constitute bailment as required under Section 148 of the Indian Contract Act, 1872.  18…These   authorities   are   of   no   assistance   to   the appellants   in   the   present   case.   In   all   these   cases, exclusive possession of the property had been handed over by the bailor to the bailee. I am of the considered opinion   that   exclusive   possession   is   a   sine   qua   non for   bailment.   Therefore,   I   have   no   hesitation   in coming   to   the   conclusion   that   mere   hiring   of   the locker would not be sufficient to constitute a contract of   bailment   as   provided   under   Section   148   of   the Indian   Contract   Act,   1872.   In   order   to   constitute bailment,  as  provided  in   Section  148  of  the  Act,  it  is further   necessary   to   show   that   the   actual   exclusive possession   of   the   property   was   given   by   the   hirer   of the   locker   to   the   bank.   It   is   only   thereafter   that   the question of reasonable care and quantum of damages would   arise.   In   the   present   case,   it   is   impossible   to 19 know the quantity, quality or the value of the jewelry which   was   allegedly   kept   in   the   locker   at   the   time when   the   robbery   occurred .   ………   In   the   present case,   the   plaintiffs   alone   had   the   knowledge   of contents   of   lockers,   therefore,   the   plaintiffs   had   to lead   independent   evidence   to   prove   that   jewelry   was actually in the locker on the date of the robbery.  Even if   the   plaintiffs   had   proved   this   peculiar   fact;   they would still have to prove the value of the jewelry.”  (emphasis supplied.) Therefore,   the   High   Court   concluded   that   mere   leasing   out of   the   locker   ipso   facto   would   not   establish   a   relationship   of bailment   between   the   bank   and   the   locker   holder.   In   order   to establish exclusive possession, the claimant must prove that the bank   had   knowledge   of   the   contents   of   the   locker .   Alternatively, where   the   locker   holder   alone   has   knowledge   of   the   contents, they  must  lead independent   evidence  to  prove  that  their  articles or valuables were actually inside the locker, and the valuation of the same.  8.5 However,   Nijjar   J.   differentiated   the   holding   in   Sohan   Lal Saigal  (supra) by observing as follows: 20. “In that case,  the learned trial court had held that entrustment   and   the   valuation   of   jewelry   had   been proved….. On   the   twin   grounds   of   exclusive possession of the jewelry deposited in the locker and entrustment   thereof   to   the   Bank,   it   has   been   held that the Bank would be in the position of bailee.” (emphasis supplied)  20 Therefore,   in   Sohan   Lal   Saigal   (supra)   entrustment   of jewelry was proved on production of elaborate evidence before the trial   court.   However,   in   Mohinder   Singh   Nanda   (supra)   and Atul Mehra  (supra) no evidence was led to prove the entrustment of   jewelry   to   the   bank,   and   hence   the   claimant   locker   holders were   unable   to   succeed   in   obtaining   relief.   Nijjar   J.   further observed that: “22…Whatever   property   is   deposited   in   the   locker   is, undoubtedly   in   the   custody   and   possession   of   the bank. Merely because the locker can be operated only in the presence of the locker hirer would not amount to   joint   possession   of   the   locker.   The   Banker   can always open the locker with a “master key”. The hirer of   the   locker   is   not   in   a   position   to   open   the   locker without   the   assistance   of   the   bank.   The   hirer   has access   to   the   locker   only   during   specified   banking hours.   The   banker   has   no   such   limitation.   It   must, however,   be   noticed   that   the   transaction   of   bailment would only be established if the provisions of Section 148   of   the   Indian   Contract   Act   are   complied   with. With regard to this, it is the submission of Mr. Jagga that the plaintiffs have miserably  failed to prove that the jewellery was kept in the locker as claimed in the plaint.   There   being   no   entrustment   or   delivery   of possession, Section 148 of the Act cannot be invoked by the plaintiffs.” Therefore, the Court in   Atul Mehra   was sympathetic to the fact that the principles of bailment may be applicable even to the contemporary   dual­key   locker   system   if   the   bank   is   in   the 21 possession of a master key or has substantial degree of access to the   locker.   However,   the   plaintiff   would   first   have   to   prove   that they   had   indeed   handed   over   possession   of   certain   articles   for being   deposited   in   the   locker   of   the   bank.   If   this   requirement   is not   satisfied,   the   Court   is   barred   from   going   into   other   issues such   as   whether   the   locker   holder   and   the   bank   were   in   joint possession, etc.  8.6 Having perused the aforementioned precedents, we find that what   was   commonly   contested   in   all   these   cases   is   whether delivery of possession or entrustment of valuables from the locker holder   to   the   bank   had   taken   place,   for   the   purpose   of   Section 148 of  the Contract Act. Even  in the relevant foreign precedents which we have noted, the application of the principles of bailment was   contingent   on   determining   whether   possession   was transferred in the facts of the case. This in turn requires factual findings   on   whether   the   bank   had   knowledge   of   the   contents   of the locker; or whether the locker holder had prepared any receipt or   inventory   of   the   articles   placed   inside   the   locker   or   was otherwise able  to  prove  the  particulars  of  the   items  deposited  in the locker. We are of the considered opinion that these questions cannot   be   adjudicated   upon   in   the   course   of   proceedings   before 22 the   consumer   fora.   This   aspect   must   be   evaluated   by   the   civil court,   upon   appreciation   of   evidence   led   by   the   parties,   as   was done   in   all   the   aforementioned   decisions   of   Jagdish   Chandra Trikha   (supra),   Sohan   Lal   Saigal   (supra),   Mohinder   Singh Nanda  (supra) and  Atul Mehra  (supra).  8.7 It   is   true   that   the   National   Commission   has,   in   previous decisions   such   as   Punjab   National   Bank,   Bombay   v.   K.B. Shetty , 17   and   Mahender   Singh   Siwach   v.   Punjab   and   Sind Bank , 18   awarded the value of articles which have been stolen  or gone   missing   from   bank   lockers.   Moreover,   in   Pune   Zilla Madyawarti   Sahakari   Bank   Limited   v.   Ashok   Bayaji Ghogare , 19   the   National   Commission   has   gone   to   the   extent   of holding that the affidavit of the locker holder should ordinarily be accepted for  proving   the  contents  of  the  bank  locker, unless  the same stands impeached by way of cross examination. However, it is relevant to note that in the facts of the aforementioned cases, the   complainants   had   produced   detailed   and   precise documentary   proof   for   corroborating   the   extent   of   jewellery 17  1991 (1) C.P.C. 592.  18 (2006) 4 CPJ 231 (NC). 19  2015 SCC OnLine NCDRC 2832. 23 placed inside the locker, which has not been done in the present case. 8.8 In   UCO   Bank   (supra),   similar   situation   arose   as   in   the present case, wherein the respondent locker  holder claimed that his   locker   was   tampered   with   and   broken   open,   and   valuables were   subsequently   lost,   due   to   the   negligence   of   the   bank.   The bank   not   only   disputed   the   value   of   jewellery   kept   inside   the locker, but also denied any negligence in the breaking open of the locker.   The   locker   holder   had   only   produced   an   affidavit   in respect   of   the   value   of   the   jewellery   claimed   by   him.   Hence   the National   Commission   held   that   it   is   appropriate   that   both   these issues   should   be   remitted   for   determination   in   a   civil   suit   in   a competent   civil   court,   after   adducing   of   elaborate   evidence   on both sides. 8.9 In   the   recent   case   of   Mamta   Chaudaha   v.   Branch Manager/Head   Manager,   State   Bank   of   India , 20   the   National Commission again observed that the appellant locker holders had not   produced   any   evidence   apart   from   a   standard   affidavit   to prove   that   they   had   kept   a   specified   quantity   of   gold   ornaments inside the bank locker. Further, there was no evidence of forcible 20  (2020) 1 CPJ 276 (NC).  24 entry   to  the  locker.  Hence  the   complaint   for  recovery   of  value  of the ornaments was dismissed. 8.10 In   light   of   the   aforementioned   conflicting   decisions   of   the National  Commission, we  find that the  approach  adopted by  the National   Commission   in   the   impugned   judgment   is   the   correct approach.   In   the   present   case,   the   Respondent   bank   has   not disputed  their  negligence  in  breaking  open  the   locker  in  spite  of clearance   of   rental   dues  by   the   Appellant.   However,   the   number of items originally deposited by the Appellant inside the locker is a   contested   fact.   Hence,   we   do   not   propose   to   record   any conclusions   on   whether   the   Appellant   locker   holder   in   the present case is entitled to claim return or recovery of the value of the ornaments alleged to have been deposited by him. We are in agreement   with   the   findings   in   the   impugned   judgment   to   the extent   that   the   Appellant   must   file   a   separate   suit   before   the competent   civil   court   for   seeking   this   relief   and   for   proving   that the aforesaid items were actually in the custody of the bank. This is especially inasmuch as the contents of the locker are disputed by the Respondent bank. Hence it is clarified that all questions of fact   and  law   are  left  open   before   the  civil  court   to   decide  on  the 25 merits of the case, including as to whether the law of bailment is applicable, or any other law as the case may be.  II.   Separate   Duty   of   Care   of   the   Bank   with   regard   to   Locker Management 9.  As   discussed   supra,   imposition   of   liability   upon   the   bank with   respect   to   the   contents   of   the   locker   is   dependent   upon provision   and   appreciation   of   evidence   in   a   civil   suit   for   such purpose.  However,   this   does   not   mean  that   the  Appellant   in   the present   case   is   left   without   any   remedy.   Banks   as   service providers   under   the   earlier   Consumer   Protection   Act,   1986,   as well as the newly enacted Consumer Protection Act, 2019, owe a separate duty of care to exercise due diligence in maintaining and operating   their   locker   or   safety   deposit   systems.   This   includes ensuring   the   proper   functioning   of   the   locker   system,   guarding against   unauthorized   access   to   the   lockers   and   providing appropriate   safeguards   against   theft   and   robbery.   This   duty   of care is to  be exercised irrespective of  the application of  the  laws of   bailment   or   any   other   legal   liability   regime   to   the   contents   of the   locker.   The   banks   as   custodians   of   public   property   cannot leave the customers in the lurch merely by claiming ignorance of the contents of the lockers.  9.1 In this regard, we may refer to the observations made by the 26 National   Commission   in   the   decisions   discussed   in   Part   I   of   our opinion.   In   Punjab   National   Bank   (supra),   in   addition   to directing   return   of   the   cost   of   the   ornaments   lost,   the   National Commission   also   made   a   separate   finding   on   the   negligence   of the bank in maintaining the security and safety of the locker: “4.   The   last   and   the   most   important   question   is whether   the   appellant   Bank   has   been   guilty   of negligence   in   ensuring   the   security   and   safety   of   the locker.   The   State   Commission   has   taken   adverse notice   of   the   fact   that   the   appellant   Bank   did   not probe   departmentally   when   the   locker   had   been found   open   on   the   9th   June,   1988and   treated   the matter   as   closed   so   far   as   the   Bank   is   concerned.   It was content with lodging a report with the police. It is a matter of common knowledge, the Master Key of the locker   is   with   the   Bank;   the   locker   can   be   opened only with the Master Key and the Key with the locker holder.   The   mechanism   is,   however,   such   that   the locker  must get closed, if the locker holder takes out his/her   key.   Further,   a   certificate   is   recorded   by   the custodian   of   the   Bank   that   all   the   lockers   operated during   a   day   have   been   checked   and   found   properly locked .   Such   a   certificate   was   also   recorded   on   the 21 st April,   1988.   The   State   Commission,   therefore, come to  the conclusion that the Bank was negligent, in  ensuring   the security   of the  locker  with  the  result that it was found on the 9th June, 1988 to have been opened unauthorized. For  this the State Commission has   held   that   the   Bank   is   squarely   responsible   and therefore liable to make good the loss suffered by the respondent   complainant.   This   Commission   fully concurs with the findings of the State Commission.”  (emphasis supplied) Accordingly, the  bank  was ordered to  pay  separate  costs of Rs 3,500/­ by way of compensation to the locker holder. 27 9.2   In   Mahendar   Singh   Siwach   (supra)   the   bank   negligently allowed a third party, who was the previous allottee of the locker, to break open the appellant’s locker and take away the valuables therein. It was found that the bank had failed to duly record and complete   the   required   formalities   with   respect   to   change   of allotment   from   the   third   party   to   the   current   allottee,   i.e.,   the appellant.   The   National   Commission   arraigned   the   gross deficiency in service committed by the bank as follows: “ …We   find   that   the   record   itself   proves   gross negligence and deficiency in service on the part of the opposite   party   Bank   in   rendering   service.   Firstly, O.P.'s   argument   is   that   fraud   committed   by   Mr. Ramendra   Singh   Grover,   the   third   party   in   removing the   contents   of   the   locker   comes   under   criminal jurisdiction, has no relevance as regards enforcement of civil liability against the opposite party Bank under Consumer   Protection   Act.   There   is   no   other   valid argument   given   on   behalf   of   the   bank   except   to contend   that   they   did   not   know   the   details   of   the contents of the locker and hence the Bank cannot be made liable. The Bank officials admitted their mistake and stated that they are liable to compensate for the same.   It   is   also   interesting   to   see   the   evidence produced  on   record,  i.e.   an   extract  from   the   order   of the Learned Sessions Judge, Meerut dated 22.4.1996 granting   bail   to   Mr.   Grover   which   is   reproduced hereunder: “It appears that the alleged crime could not have been committed   without   the   connivance   of   the   bank authorities. If the locker in question was allotted to the applicant in the year 1978, it is not clear how it could be   allotted   to   Mahendra   Singh   Siwach   in   the   year 28 1979.   Further,   when   Mahendra   Singh   Siwach   has been operating the locker for all these years having his account   No.   284   it   is   not   understandable   how   the Bank   could   without   verifying   from   record,   accept   the request of the applicant that the locker be broken open as   the   key   had   been   lost.   It   was   necessary   for   the bank   authorities   to   have   referred   to   the   bank   record and   should   have   also   intimated   Mahendra   Singh Siwach   about   this   request   of   the   applicant.   Not   only this,   the   bank   authorities   in   the circumstances   mentioned   above   should have   prepared   an   inventory   of   the   articles   and should   have   got  them  valued  before handing  over the   same   to   the   applicant .   It   does   not   appear   that the police has taken any action against the concerned delinquent bank official. The applicant­accused claims that   he   was   the   owner   of   the   property   kept   in   the locker   and   the   locker   belonged   to   him.   In   these circumstances, when no action has been taken against the   bank   authorities,   I   think   it   proper   to   release   the applicant also on bail. xxx It   is   very   strange   that   the   opposite   party   has   not referred   to   the   duties   cast   on   them   under   their   own instruction   manual  which   is  on  the  guidelines  of  the Reserve   Bank   of   India   to   support   their   case.   Similar Manual   of   Instructions   of   United   Commercial   Bank on the guidelines of Reserve Bank of India filed by the Complainant is reproduced hereunder: “Maintenance of Record 6.1 Locker Register (Form G ­126) This   Register   should   be   maintained   lockerwise   in serial order so as to facilitate locating the details of the hirer   from   the   locker   number.   All   the   details   such   as the   name(s),   their   addresses,  operational   instructions, rent paid, etc., should be recorded. The name(s) of the 29 hirer(s) should be indexed in the Register according to alphabetical order . 6.4 Locker Key Register The   branch   should   also   maintain   a   Locker   Key Register.   This   should   be   maintained   keywise   to lockerwise   and   lockerwise   to   keywise   so   as   to facilitate   tracing   the   number   of   Locker   from   the   Key number and tracing the number of Key from the Locker number.   Moreover,   when   the   locks   of   the   lockers   are interchanged,   such   changes   should   be   immediately recorded   in   the   Locker   Key   Register.   It   should   be marked   ‘Strictly   Private’   and   should   be   kept   in personal   custody   of   Custodian   of   locker   cabinets.   A suggested proforma of Locker Key Register is  given in Annexure 1 . 6.5   Daily   Register   of   Access   to   Hired   Lockers   (G­ 125) Signature of the operator on Locker should be obtained in this Register. Date and time of operation should also be recorded therein . 6.6   Branch should also maintain a pass book to keep a record of total number of Lockers hired and number of Lockers surrendered so that it is possible to find out at a particular time the number of Lockers let out and number of Lockers lying vacant . At the time of half yearly closing, the stock of keys on hand   should   be   verified   in   reference   to   Lockers   lying vacant . 12.3.1   Breaking   Open   of   Locker   Due   to   Loss   of Key 30 When intimation has been received from hirer(s) about loss of key, the following procedure should be adopted for breaking open the Locker :— (a)   An   application   should   be   obtained   from   hirer(s) requesting for breaking open the Locker . (b) The charges for breaking open the Locker should be realized from the hirer in advance and kept in Sundry Creditors Account . (c) An appointment should be made with the agents of the   makers   of   lockers   cabinet,   to   send   their   mechanic to drill open the Locker in consultation with the hirer(s) . Locker   should   be   broken   open   in   the   presence   of   the hirer(s), the Manager, Accountant and Custodian of the locker cabinet, and one respectable witness. A suitable remark about breaking open of Locker should be made in   Locker   Register,   Renewal   Diary   and   Specimen Signature Card . xxx The procedure laid down by the Reserve Bank of India guidelines   has   been   completely   flouted   by   the opposite party by not maintaining the locker register, locker   key   register,   non­payment   of   rent   dues   and lastly   the   procedure   that   should   be   adopted   for breaking open a locker etc .”  (emphasis supplied) 9.3 In   Mamata   Chaudaha   (supra),   though   the   National Commission dismissed the complaint on the facts of that case, it noted   that   the   relationship   between   the   bank   and   the   locker holders,   who   are   also   the   account   holders   of   the   bank,   will   be that of a service provider and consumer.  31 10.  We may also refer to the circulars which the RBI has issued on this subject from time to time. The 2007 Circular (supra) has, inter alia, provided the following recommendations for facilitating easy and safe operation of lockers: “1.4   Banks   are   also   advised   to   give   a   copy   of   the agreement   regarding   operation   of   the   locker   to   the locker­hirer at the time of allotment of the locker. 2.1 Operations of Safe Deposit Vaults/Lockers Banks   should   exercise   due   care   and   necessary precaution   for   the   protection   of   the   lockers   provided to the customer . Banks should review the systems in force   for   operation   of   safe   deposit   vaults   /   locker   at their   branches   on   an   on­going   basis   and   take necessary   steps.   The   security   procedures   should   be well­documented   and   the   concerned   staff   should   be properly   trained   in   the   procedure.   The   internal auditors   should   ensure   that   the   procedures   are strictly adhered to. xxx 2.2 (ii) Where the  lockers have  not  been operated for more   than   three   years   for   medium   risk   category   or one   year   for   a   higher   risk   category,   banks   should immediately   contact   the   locker   hirer   and   advise   him to   either   operate   the   locker   or   surrender   it.   This exercise should be carried out even if the locker hirer is paying the rent regularly. Further, the bank should ask   the   locker   hirer   to   give   in   writing,   the   reasons why   he/she   did   not   operate   the   locker.   In   case   the locker hirer has some genuine reasons as in the case of   NRIs   or   persons   who   are   out   of   town   due   to   a transferable job etc., banks may allow the locker hirer to   continue   with   the   locker.   Further,   banks   should ask   the   locker   hirer   to   give   in   writing,   the   reasons why   he/she   did   not   operate   the   locker.   In   case   the 32 locker­hirer has some genuine reasons as in the case of   NRIs   or   persons   who   are   out   of   town   due   to   a transferable job etc., banks may allow the locker hirer to   continue   with   the   locker.   In   case   the   locker­hirer does   not   respond   nor   operate   the   locker,   banks should   consider   opening   the   lockers   after   giving   due notice to him … (iii)   Banks   should   have   clear   procedure   drawn   up   in consultation   with   their   legal   advisers   for   breaking open the lockers and taking stock of inventory . ”  (emphasis supplied) Hence the RBI had issued clear directions as far back as in 2007   imposing   duty   of   care   in   respect   of   protection   of   the   bank lockers and mandating transparency vis a vis the locker holder in allotment and breaking open of the lockers. However, it has been left   to   the   discretion   of   the   individual   banks   to   formulate   the exact   procedures   for   fulfilling   this   duty   of   care.   The   banks   are likely to draft the locker hiring agreements in a manner which is favourable   to   their   interests,   including   clauses   to   the   effect   that the lockers are to be operated at the consumers’ own risk.  10.1.   On   1.07.2015,   the   RBI   issued   a   Master   Circular   No. 59/2015­16   on   Customer   Service   in   Banks   which   included updated   guidelines   on   locker   operation.   However,   these   were more or less similar to what has already been stated in the 2007 Circular.   Further,   neither   of   the   aforementioned   Circulars provide   any   guidance   on   the   degree   of   care   that   needs   to   be 33 exercised   by   the   bank   for   safeguarding   the   lockers   or   detail   the exact steps that should be taken in this regard.  11. It appears to us that the present state of regulations on the subject of locker  management is inadequate and muddled. Each bank   is   following   its   own   set   of   procedures   and   there   is   no uniformity   in   the  rules.  Further,  going   by   their  stand   before   the consumer   fora,  it  seems   that   the   banks   are   under   the  mistaken impression   that   not   having   knowledge   of   the   contents   of   the locker exempts them from liability for failing to secure  the lockers in themselves   as well. In as much as we are the highest Court of the country, we cannot allow the litigation between the bank and locker holders to continue in this vein. This will lead to a state of anarchy wherein the banks will routinely commit lapses in proper management of the lockers, leaving it to the hapless customers to bear   the   costs.  Hence,  we  find   it  imperative   that   this   Court   lays down   certain   principles   which   will   ensure   that   the   banks   follow due   diligence   in   operating   their   locker   facilities,   until   the issuance of comprehensive guidelines in this regard.  12. Thus,   we   emphasize   that   irrespective   of   the   value   of   the articles   placed   inside   the   locker,   the   bank   is   under   a   separate 34 obligation   to   ensure   that   proper   procedures   are   followed   while allotting and operating the lockers: (a)  This includes maintenance of a locker register and locker key register.  (b) The locker register shall be consistently updated in case of any change in allotment.  (c)   The   bank   shall   notify   the   original   locker   holder prior   to   any   changes   in   the   allotment   of   the   locker, and give them reasonable opportunity to withdraw the articles deposited by them if they so wish. (d)   Banks   may   consider   utilizing   appropriate technologies,   such   as   blockchain   technology   which   is meant for creating digital ledger for this purpose. (e)   The   custodian   of   the   bank   shall   additionally maintain  a record of  access  to  the lockers, containing details of all the parties who have accessed the lockers and the date and time on which they were opened and closed.  (f)   The   bank   employees   are   also   obligated   to   check whether   the   lockers   are   properly   closed   on   a   regular basis.   If   the   same   is   not   done,   the   locker   must   be 35 immediately   closed   and   the   locker   holder   shall   be promptly   intimated   so   that   they   may   verify   any resulting discrepancy in the contents of the locker.  (g)   The concerned staff shall also check that the keys to the locker are in proper condition.  (h)   In   case   the   lockers   are   being   operated   through   an electronic   system,   the   bank   shall   take   reasonable steps   to   ensure   that   the   system   is   protected   against hacking or any breach of security. (i)   The   customers’   personal   data,   including   their biometric   data,   cannot   be   shared   with   third   parties without   their   consent.   The   relevant   rules   under   the Information Technology Act, 2000 will be applicable in this regard. (j)     The   bank   has   the   power   to   break   open   the   locker only   in   accordance   with   the   relevant   laws   and   RBI regulations,   if   any.   Breaking   open   of   the   locker   in   a manner   other   than   that   prescribed   under   law   is   an illegal act which amounts to gross deficiency of service on the part of the bank as a service provider.  (k)     Due   notice   in   writing   shall   be   given   to   the   locker holder at a reasonable time prior to the breaking open 36 of   the   locker.   Moreover,   the   locker   shall   be   broken open   only   in   the   presence   of   authorized   officials   and an   independent   witness   after   giving   due   notice   to   the locker   holder.   The   bank   must   prepare   a   detailed inventory  of  any  articles found inside the locker, after the locker is opened, and make a separate entry in the locker   register,   before   returning   them   to   the   locker holder.   The   locker   holder’s   signature   should   be obtained   upon   the   receipt   of   such   inventory   so   as   to avoid any dispute in the future.  (l)   The   bank   must   undertake   proper   verification procedures to ensure that no unauthorized party gains access   to   the   locker.   In   case   the   locker   remains inoperative   for   a   long   period   of   time,   and   the   locker holder cannot be located, the banks shall transfer the contents of the locker to their nominees/legal heirs or dispose   of   the   articles   in   a   transparent   manner,   in accordance   with   the   directions   issued   by   the   RBI   in this regard. 37 (m)   The   banks   shall   also   take   necessary   steps   to ensure   that   the   space   in   which   the   locker   facility   is located is adequately guarded at all times. (n)     A copy of the locker hiring agreement, containing the relevant terms and conditions, shall be given to the customer at the time of allotment of the locker so that they are intimated of their rights and responsibilities. (o)     The   bank   cannot   contract   out   of   the   minimum standard of care with respect to maintaining the safety of the lockers as outlined supra. 13. In   the   present   case,   it   is   undisputed   that   the   Respondent Bank inadvertently broke the Appellant’s locker, without any just or   reasonable   cause,   even   though   he   had   already   cleared   his pending   dues.  Moreover,  the   Appellant  was   not   given   any   notice prior to such tampering with the locker. He remained in the dark for  almost   a  year   before   he  visited  the   bank  for   withdrawing  his valuables   and   enquired   about   the   status   of   the   locker. Irrespective   of   the   valuation   of   the   ornaments   deposited   by   the Appellant, he had not committed any fault so far as operation of the locker was concerned. Thus, the breaking open of the locker was   in   blatant   disregard   to   the   responsibilities   that   the   bank 38 owed   to   the   customer   as   a   service   provider.   The   alleged   loss   of goods did not result from any force majeure conditions, or acts of third parties, but from the gross negligence of the bank itself. It is case of gross deficiency in service on the part of the bank. 14. Thus, looking to the facts and circumstances of the case, we deem   it   appropriate   to   impose   costs   of   Rs.   5,00,000/­   on   the Bank   which   should   be   paid   to   the   Appellant   as   compensation. The amount of Rs. 5,00,000/­ shall be deducted from the salary of   the   erring   officers,   if   they   are   still   in   service.     If   the   erring officers have already retired, the amount of costs should be paid by   the   Bank.   Additionally,   the   Appellant   shall   be   paid   Rs. 1,00,000/­ as litigation expense. 15.  Before concluding, we would like to make a few observations on   the   importance   of   the   subject   matter   of   the   present   appeal. With   the   advent   of   globalization,   banking   institutions   have acquired   a   very   significant   role   in   the   life   of   the   common   man. Both   domestic   and   international   economic   transactions   within the   country   have   increased   multiple   folds.   Given   that   we   are steadily moving towards a cashless economy, people are hesitant to keep their liquid assets at home as was the case earlier. Thus, as   is   evident   from   the   rising   demand   for   such   services,   lockers 39 have   become   an   essential   service   provided   by   every   banking institution. Such services may be availed of by citizens as well as by foreign nationals. Moreover, due to rapid gains in technology, we   are   now   transitioning   from   dual   key­operated   lockers   to electronically   operated   lockers.   In   the   latter   system,   though   the customer   may   have   partial   access   to   the   locker   through passwords   or   ATM   pin,   etc.,   they   are   unlikely   to   possess   the technological know­how to control the operation of such lockers. On   the   other   hand,   there   is   the   possibility   that   miscreants   may manipulate the technologies used in these systems to gain access to the lockers without the customers’ knowledge or consent. Thus the customer is completely at the mercy of the bank, which is the more resourceful party, for the protection of their assets. In such a situation, the banks cannot wash off their hands and claim that they bear no liability towards their customers for the   operation   of   the   locker.   The   very   purpose   for   which   the customer   avails   of   the   locker   hiring   facility   is   so   that   they   may rest   assured   that   their   assets   are   being   properly   taken   care   of. Such   actions   of   the   banks   would   not   only   violate   the   relevant provisions   of   the   Consumer   Protection   Act,   but   also   damage 40 investor   confidence   and   harm   our   reputation   as   an   emerging economy.  15.1 Thus it is necessary that the RBI lays down comprehensive directions mandating the steps to be taken by banks with respect to   locker   facility/safe   deposit   facility   management.   The   banks should not have the liberty to impose unilateral and unfair terms on the consumers. In view of the same, we direct the RBI to issue suitable rules or regulations as aforesaid within six months from the   date   of   this   judgment.   Until   such   Rules   are   issued,   the principles   stated   in   this   judgment,   in   general   and   at   para   13   in particular,   shall   remain   binding   upon   the   banks   which   are providing locker or safe deposit facilities. It is also left open to the RBI to issue suitable rules with respect to the responsibility owed by banks for any loss or damage to the contents of the lockers, so that the controversy on this issue is clarified as well. 16.  The Appeal is disposed of accordingly.  ................................................J. (MOHAN M. SHANTANAGOUDAR)  ...............................................J. (VINEET SARAN) NEW DELHI FEBRUARY 19, 2021 41