ORDER
D.P. Wadhwa, J. (President)
1. Nobody appears for the complainant/petitioner though notice was sent by registered post on 4.2.2003.
2. It is the complainant who is petitioner before us. His complaint was regarding dishonouring of the cheque. He has claimed refund and also interest at the rate of 20 per cent. It is noticed by the State Commission as well as District Forum that complainant has already approached the Banking Ombudsman and got relief. It was also found that it was not the case for any compensation as the complainant was himself partly liable for dishonouring of cheque and he was not put to any loss on that account. We do not find it is a fit case for us to exercise our jurisdiction under Section 21(b) of the Consumer Protection Act, 1986. Dismissed,