ORDER
1. The appellant had initiated proceedings under the Contempt of Courts Act against the members of the District Forum by making an application before the High Court which was disposed of by the following order
No ground is made out for issuance of notice to the respondents at this stage.
The complainant is however at liberty to move the respondents and pray for not initiating any action against it in view of the judgment allegedly passed in its favour if any.
Dismissed.
2. It is this order which is challenged before us.
3. Admittedly, the question of interpretation of provisions of Section 25 of the Consumer Protection Act, 1986 is pending in this Court. Having regards to the facts of this case, the High Court, in our opinion was right in refusing to issue notice at that stage. The appeal is dismissed.