Allahabad High Court High Court

Ram Raksh Pal Gupta & Anr. vs Smt. Ranjana on 3 October, 2001

National Consumer Disputes Redressal
Ram Raksh Pal Gupta & Anr. vs Smt. Ranjana on 3 October, 2001
  

 

 

 

 

 

 NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION









 



 





 

  



 

NATIONAL CONSUMER DISPUTES

REDRESSAL COMMISSION 



 

NEW DELHI 



 

  



 

 REVISION PETITION NO. 1051

OF 2001 



 

(From the order

dated 3.4.2001 in Revision No.115/SC/2000 



 

of the State

Commission Uttar Pradesh)



 

  



 

  



 

Ram Raksh Pal Gupta & Anr.  ..

Petitioners



 

 Vs.



 

Smt. Ranjana    .. Respondent



 

   



 

BEFORE: 



 

 HONBLE MR. JUSTICE D.P. WADHWA, 



 

 PRESIDENT 



 

HONBLE MR. JUSTICE J.K. MEHRA, MEMBER. 



 

 MRS. RAJYALAKSHMI RAO, MEMBER.  



 

MR. B.K. TAIMNI, MEMBER 



 

  



 

  



 

for

the petitioner : Mr. Arvind Garg, Advocate 



 

   



 

 ORDER 

 

Dated the 3rd October, 2001

PER JUSTICE D.P. WADHWA

(PRESIDENT)

This petition is filed by the opposite parties under clause (b) of Section 21

of the Consumer Protection Act. It arises out of an interim order passed by

the District Forum.

During the proceedings before the District

Forum, parties filed their affidavits.

Petitioners, it appears, wanted to file further affidavit and for that they requested for an adjournment for a

week. Though this was

opposed by the respondent-complainant, District Forum allowed the prayer of the petitioners

on payment of Rs.25/- as costs and the matter was adjourned to 12.7.1999.

Matter could not be taken up on this day as lawyers were on strike and

complaint was adjourned to

17.8.1999. Since cost was not

paid even on 17.8.99, further

affidavit of the petitioners was not

taken on record and the District Forum

adjourned the complaint to 4.9.1999. We do not find any error in the order of

the State Commission for us to exercise our jurisdiction under clause (b) of

Section 21 of the Consumer Protection Act.

Aggrieved

Petitioners filed revision before the State

Commission which was dismissed. State

Commission observed that in regard to payment of costs, petitioner was not serious

and even on 17.8.99, the date after the 12.7.99, when there was strike

of lawyers, cost was not paid. Contention of the petitioners that the complainant refused to

accept the cost was not believed by the State Commission. We do not find any error in the order of the

State Commission for us to exercise our jurisdiction under clause (b) of

Section 21 of the Consumer Protection

Act. This revision petition is

dismissed.

However, before we conclude a very disturbing

feature has come to our notice and that is strike of lawyers and on which ground District Forum adjourned the

matter from 12.7.1999 to 17.8.99.

Strike is a virus which should not be allowed to infect the Fora

constituted under the Consumer Protection Act. It should never be ground for adjournment in a Forum under this Act that the lawyers are on strike. In the

present case we do not think

State Commission took any serious note

of the adjournment by the District Forum on the ground of strike by

lawyers. It must not be forgotten that

the Act is meant to provide speedy

justice to the consumers. Under sub

section (3) Section 13 it

is specifically provided that no proceedings

complying with the procedure laid down in sub-sections (1) and (2) shall be called in question in any court on

the ground that the principles of natural justice have not been complied

with. We have to guard ourselves against the

pernicious practice of strike by lawyers spreading to the Fora under the Act. Non-appearance of a lawyer in a Court or Tribunal or any Authority

after being engaged and having

charged his fee could itself be

deficiency in service on his part. There is already a public criticism that

Fora under the Act are fast

becoming civil courts where

adjournments are granted as a matter

of course. This should not be

permitted otherwise the purpose of the

Act will be lost. State Commissions

should ensure that no adjournment is granted on the ground of strike by

lawyers. If the lawyers do not appear

before District Forum or State Commission, it can decide the matter on the

basis of the record, if it so chooses.

A request for adjournment on the

ground of strike by lawyers is not justifiable ground for

adjourning the matter.

 

.J.

(D.P.

WADHWA)

PRESIDENT

 

 

..J.

(J.K.

MEHRA)

MEMBER

 

.

(RAJYALAKSHMI

RAO)

MEMBER

 

 

..

(

B.K. TAIMNI)

MEMBER