High Court Kerala High Court

Mr. Reju Thomas vs The National Insurance … on 4 August, 2008

Kerala High Court
Mr. Reju Thomas vs The National Insurance … on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37468 of 2004(I)


1. MR. REJU THOMAS, VADACKEPARAMBIL,
                      ...  Petitioner

                        Vs



1. THE NATIONAL INSURANCE CO.LIMITED
                       ...       Respondent

2. M/S. MEDICARE SERVICES CLUB,

3. STANDARD CHARTERD GRINDLYAS BANK LTD.,

4. THE CONSUMER DISPUTES REDRESSAL

                For Petitioner  :SRI.A.KUMAR

                For Respondent  :SRI.RAJAN P.KALLIYATH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/08/2008

 O R D E R
                  M. SASIDHARAN NAMBIAR, J.
                    ------------------------------------------
                    W.P.(C) NO. 37468 OF 2004
                    ------------------------------------------
               Dated this the 4th day of August, 2008


                               JUDGMENT

Whether a Consumer Redressal Forum has power to

restore a complaint which was dismissed for default, and if not,

whether a petition under Article 226 or 227 of Constitution of

India would lie, challenging the order dismissing an application

filed for restoration of the complaint.

2. Petitioner filed a complaint before District Consumer

Redressal Forum, Ernakulam, numbered as O.P.487 of 2003. It

was dismissed for default on 18.5.2004. Petitioner filed I.A. 414

of 2004 (Ext.P2) to restore the complaint. In Ext.P2 petition,

petitioner contended that he was ready to proceed with the

complaint and had filed an affidavit in lieu of chief examination

and on 18.5.2004 he was ready to give evidence and was

instructed by his counsel to answer the roll call and inform the

Forum that he is ready to give evidence but unfortunately due to

his inexperience, he missed the roll call and only after arrival of

the counsel at 12 a.m. when enquiries were made, it was

WP(C)37468/04 2

realised that the complaint was dismissed for default. It was

contended that this fact was brought to the notice of District

Forum on the afternoon session and dismissal of the complaint

was not due to his negligence or willful laches and therefore it is

to be restored. Under Ext.P3 order, the petition was dismissed

for the reason that case of the petitioner that he was present in

Court on 18.5.2004 and that fact was brought to the notice of

the Forum cannot be accepted as the order sheet does not

reflect the same and as no sufficient reason was shown to

restore the complaint, complaint cannot be restored. This

petition is filed under Article 226 and 227 of Constitution of

India to quash Ext.P3 order contending that as the dismissal was

not due to the negligence or willful laches on the part of the

petitioner, District Consumer Redressal Forum should have

restored the complaint and considered the complaint on merit,

after affording opportunity to the petitioner and therefore the

order is to be quashed and compliant is to be restored.

3. Learned counsel appearing for petitioner and first

respondent Insurance Company were heard.

4. Learned counsel appearing for petitioner argued that

though there is no specific provision for restoration of a

WP(C)37468/04 3

complaint dismissed for default, District Consumer Redressal

Forum has inherent jurisdiction to restore a complaint dismissed

for default. Reliance was placed on the decision of the Apex

Court in New India Assurance Company Limited v. R.

Srinivasan (AIR 2003 SCC 242). It was pointed out that in

view of the conflicting decisions a subsequent Bench of the Apex

Court, in Rajeev Hitendra Pathan & others v. Achyut

Kashinath Karekar & another (2007 (7) SCC 667), referred

the question to a larger Bench. The learned counsel argued that

in view of the subsequent decision of the Supreme Court and the

reference made to larger Bench, it is to be found that District

Consumer Redressal Forum has jurisdiction to restore a

complaint to file which was earlier dismissed for default.

Learned counsel also argued that even if it is found that the

petitioner could have challenged the order by filing an appeal or

revision, as the writ petition was admitted and is pending before

this Court from 2004 onwards, it may not be thrown out

compelling petitioner to approach another Forum at this belated

stage. Reliance was placed on the decision of the Apex Court in

Hirday Narain v. Income Tax Officer, Bareilly (AIR 1971

SC 33) and Thressiamma v. Union of India (1999 (2) KLT

WP(C)37468/04 4

683).

5. Learned counsel appearing for first respondent

argued that when under amended Section 22A of Consumer

Protection Act, the National Commission was given power to set

aside an exparte order, such power was not given either to the

State Commission or to the District Consumer Redressal Forum

and therefore District Redressal Forum has no jurisdiction to set

aside its own order, even if it is an order dismissing the

complaint for default. Learned counsel pointed out that Section

15 of the Consumer Protection Act provides for an appeal

against an order passed by the District Forum and under Section

13(2)(b) of the Act, the District Forum has jurisdiction to dismiss

a complaint on the failure of the complainant to appear and pass

an order exparte on the basis of the evidence brought in by the

complainant, eventhough the opposite party omits or fails to

take action to represent the case before the District Forum and

therefore an order passed exparte dismissing the compliant is an

appealable order as provided under Section 15. It was also

pointed out that as provided under Section 17(1)(b) of the Act,

State Commission has jurisdiction to call for records and pass

appropriate orders in any consumer dispute, which is pending or

WP(C)37468/04 5

has been decided by a District Forum within the State, if it

appears to the State Commission that District Forum has

exercised jurisdiction not vested in it by law or has failed to

exercise jurisdiction so vested or has acted in exercise of

jurisdiction illegally or with material irregularity and if so

petitioner is entitled to file a revision, challenging the order

dismissing the application filed by him, before the State

Commission and therefore Article 226 or 227 of Constitution of

India cannot be invoked and the writ petition is not

maintainable.

6. Section 13 of the Consumer Protection Act

(hereinafter referred to as the Act) provides the procedure to be

complied by the District Forum on admitting a complaint. Sub

clause (i) and (ii) of clause (b) of subsection 2 of Section 13 of

the Act empowers the District Forum either to dismiss a

complaint for default or to pass an exparte order against

respondents based on the evidence of the complainant. The Act

does not contain a provision empowering the District Forum

either to restore a complaint which is dismissed for default or to

set aside the exparte order passed under Section 13 (2) (b) of

the Act. This omission cannot be ignored. Section 22A of the

WP(C)37468/04 6

Act was inserted by The Consumer Protection Amendment Act

(Act 62 of 2002) empowering the National Commission to set

aside an exparte order. Section 22A provides that where an

order is passed by the National Commission exparte against the

opposite party or a complainant, the aggrieved party may apply

to the National Commission to set aside the said order in the

interest of justice. Even when such a power was granted to the

National Commission by the Amendment Act, such a power was

not given either to the District Forum or the State Forum. It is

also important to take note of the fact that Amendment Act 62 of

2002 was introduced subsequent to the decision of the Apex

Court in Jyotsana Aravindkumar Shah v. Bombay Hospital

Trust (1999(4) SCC 325) and also the decision in New India

Assurance Company Limited v. Srinivasan’s case (supra).

7. In Jyotsana Aravindakumar Shah’s case (supra) the

power of the State Commission to set aside an exparte order was

considered by the Apex Court. It was held that so long as there

is no provision in the Act enabling the State Commission to set

aside an exparte order, it cannot set aside an exparte order.

Their Lordships held:

“The State Commission, however, fell into

WP(C)37468/04 7

an error in not bearing in mind that the

Act under which it is functioning has not

provided it with any jurisdiction to set

aside the ex parte reasoned order. It is

also seen from the order of the State

Commission that it was influenced by the

concluding portion of the judgment of the

Bombay High Court to the effect that the

respondent (writ petitioner) could

approach the appellate authority or make

an appropriate application before the

State Commission for setting aside the ex

parte order, if permissible under the law.

Here again, the State Commission failed

to appreciate that the observation of the

High Court would help the respondent, if

permissible under the law. If the law does

not permit the respondent to move the

application for setting aside the ex parte

order, which appears to be the position,

the order of the State Commission setting

WP(C)37468/04 8

aside the ex parte order cannot be

sustained. As stated earlier, there is no

dispute that there is no provision in the

Act enabling the State Commission to set

aside an ex parte order.”

8. The argument of the learned counsel appearing for

petitioner is that in view of the subsequent decision it is to be

found that though the Act does not provide the power, Court has

the inherent power to set aside an exparte order.

9. The question considered by the Apex Court in New

India Assurance Company Limited Vs. Sreenivasan (supra) as is

clear from paragraph 5 of the judgment was whether in view of

dismissal of the first complaint filed by the respondent therein, a

second complaint on the same facts and cause of action would

lie and whether it ought to have been dismissed as not

maintainable. Their Lordships considered the power of

Consumer Redressal Forum under Section 13 and held that

powers which are available to a civil Court under Code of Civil

Procedure are made available to District Forum in respect of

matters enumerated in sub section 4 of Section 13 and

provisions of Order IX are not made applicable. Their Lordships

WP(C)37468/04 9

then held:

” 10). We have already indicated above that

the Code of Civil Procedure has been

applied to the proceedings under the

Consumer Protection Act only to a limited

extent. If the intention of the legislature

was to apply the provisions of Order 9 also

to the proceedings under the Consumer

Protection Act, it would have clearly

provided in the Act that the provisions of

Order 9 will also be applicable to the

proceedings before the District Forum or

the State Commission or, for that matter,

before the National Commission. If the

legislature itself did not apply the rule of

prohibition contained in Order 9 Rule 9(1),

it will be difficult for the courts to extend

that provision to the proceedings under the

Act.”

After laying down that it would be permissible to file a second

complaint, explaining why the earlier complaint could not be

WP(C)37468/04 10

pursued and was dismissed for default, it was held:

“18). We only intend to invoke the spirit of

the principle behind the above dictum in

support of our view that every court or

judicial body or authority, which has a duty

to decide a lis between two parties,

inherently possesses the power to dismiss

a case in default. Where a case is called

up for hearing and the party is not present,

the court or the judicial or quasi-judicial

body is under no obligation to keep the

matter pending before it or to pursue the

matter on behalf of the complainant who

had instituted the proceedings. That is not

the function of the court or, for that matter

of a judicial or quasi-judicial body. In the

absence of the complainant, therefore, the

court will be well within its jurisdiction to

dismiss the complaint for non-prosecution.

So also, it would have the inherent power

and jurisdiction to restore the complaint on

WP(C)37468/04 11

good cause being shown for the non-

appearance of the complainant.”

It is relying on this paragraph learned counsel appearing for

petitioner argued that the Consumer Redressal Forum has the

power to restore complaint which was dismissed for non

appearance of the complainant. The learned counsel pointed out

that taking note of the earlier decision in Jyotsana Aravindkumar

Shah’s case where a contrary view was taken, a subsequent

Bench of the Apex Court in Rajeev Hitendra Pathan v. Achyut

Kashinath Karekar (2007 (7) SCC 667) has referred the

question to a larger Bench and therefore it is to be found that

Consumer Redressal Forum has the power to restore a

complaint which was dismissed for default. In Rajeev Hitendra

Pathan’s case (supra) taking note of paragraph 18 of the

judgment in New India Assurance case (supra) it was held:

“In the latter case i.e. New India Assurance

case reference was not made to the earlier

decision in Jyotsana case. Further the effect of

the amendment to the Act in 2003 whereby

Section 22A was introduced has the effect of

conferment of power of restoration on the

WP(C)37468/04 12

National Commission, but not to the State

Commission. In view of the divergence of

views expressed by coordinate Benches, we

refer the matter to a larger Bench to consider

the question whether the State Commission

has the power to recall the ex parte order.

Records be placed before the Hon’ble Chief

Justice of India for appropriate orders.”

Hence it cannot be said that Apex Court has held that District

Forum has jurisdiction to restore a complaint dismissed for

default. The learned counsel appearing for the petitioner relied

on the decision of a learned Single Judge of this Court and

submitted that it was held that District Forum has the power to

set aside the exparte order. In St. Joseph’s Hospital v. Jimmy

(2001 (2) KLT 514) the learned Single Judge also held that

power to set aside the exparte order under Order IX was not

given to the District Forum. True, relying on New India

Assurance case it was observed that District Forum has inherent

power to restore the complaint dismissed for default. But that

was not the question decided in the said case. The National

Consumer Disputes Redressal Commission in Harish Chandra

WP(C)37468/04 13

v. The New India Assurance Co. Ltd. (2008 (2) CPR 249

(NC) also held that Section 17 of the Consumer Protection Act

does not empower a State Commission to review or recall its

own final order or a complaint.

10. As stated earlier, when provisions of Order IX of Code

of Civil Procedure was not made applicable to the Consumer

Redressal Forum under Section 13 and only other provisions are

made applicable, Consumer Redressal Forum has no power to

restore a complaint dismissed for default to file. It is more so

when sub rule 2 (b) of Section 13 enables the District Forum to

dismiss a complaint on failure of the complainant to appear

before it. If that be so, it can only be found that petition filed

before District Redressal Forum is not maintainable. If so

remedy of the petitioner is to file an appeal challenging the

order dismissing the complaint for default as provided under

Section 15 of the Act.

11. Though learned counsel for the petitioner relying on

the decision of Apex Court in Kishore Kumar Khaitan And

Another v. Praveenkumar Singh ((2006) 3 SCC 312) argued

that District Consumer Redressal Forum did not properly

consider the application to restore the complaint and hence the

WP(C)37468/04 14

supervisory jurisdiction of this Court is to be invoked. Facts of

that case are different. In that case trial Court found that there

was no urgency to grant an exparte order of injunction and

appellate Court in the appeal did not consider the question in

the proper manner. It is under such circumstances their

Lordships in paragraph 13 held as follows:-

“The jurisdiction under Article 227 of the

Constitution may be restrictive in the sense

that it is to be invoked only to correct errors

of jurisdiction. But when a court asks itself a

wrong question or approaches the question in

an improper manner, even if it comes to a

finding of fact, the said finding of fact cannot

be said to be one rendered with jurisdiction

and it will still be amenable to correction at

the hands of the High Court under Article

227 of the Constitution. The failure to render

the necessary findings to support its order

would also be a jurisdictional error liable to

correction.”

12. Though learned counsel for petitioner also relied on

WP(C)37468/04 15

the decisions of Apex Court in Hirday Narain v. I.T. Officer,

Bareilly (AIR 1971 SC 33) in that case it was found that an

order under Section 35 of Income Tax is not appealable and a

revision before the Commissioner of Income Tax is maintainable

and on the date when the petition was filed before the High

Court the period for moving a revision before the commissioner

had not expired. In such circumstances it was held:

“12). We are unable to hold that because a

revision application could have been moved

for an order correcting the order of the

Income-tax Officer under Section 35, but

was not moved, the High Court would be

justified in dismissing as not maintainable

the petition, which was entertained and was

heard on merits.”

13. Though reliance was placed on the Division Bench

decision of this Court in Thressiamma v. Union of India

(1999 (2) KLT 683) what was held therein was only that

existence of an alternate remedy is not a bar to the

maintainability of a writ petition, if there is violation of the

fundamental rights or violation of any Act or Rules or violation of

WP(C)37468/04 16

the principles of natural justice. The Division Bench following

the dictum laid down by the Apex Court in M/s.Baburam

Prakash Chandra Maheswari v. Antarim Zila Parishad(AIR

1969 SC 556) held that if there is violation of the principles of

natural justice or violation of any rule or Act, dismissal of writ

petition on the ground of alternate remedy is not proper. When

under Section 13(2) (c) the District Forum is competent to

dismiss a complaint on the failure of complainant to appear, it

cannot be said that the dismissal of the complaint was in

violation of any rule or Act. When the Act does not empower the

District Forum, to restore a complaint to file dismissal of the

petition for restoration, whatever be the ground for dismissal, is

also not an act in violation of the Act or the Rules. Sub section 3

of Section 13 specifically provides that “no proceedings

complying with the procedure laid down in sub section 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”.

Therefore the order cannot be challenged on the ground of

violation of principles of natural justice also. Hence fact that

writ petition was earlier admitted is also not a ground to quash

the order of the District Forum which is legal and regular. In

WP(C)37468/04 17

such circumstances, the writ petition is not maintainable.

Petitioner is permitted to challenge the order of the Redressal

Forum by filing an appeal as provided under Section 15 or a

revision as provided under Section 17 of the Act. If the appeal

or revision is filed within two weeks from today, the authority

shall receive the same and dispose it in accordance with law.

Writ petition is dismissed.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-