Allahabad High Court High Court

Lakhimpur Finvest Company … vs District Consumer Forum Bahraich … on 17 June, 2010

Allahabad High Court
Lakhimpur Finvest Company … vs District Consumer Forum Bahraich … on 17 June, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 3644 of 2010

Petitioner :- Lakhimpur Finvest Company Limited
Respondent :- District Consumer Forum Bahraich And Another
Petitioner Counsel :- Ghaus Beg
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

Mr. Ghaus Beg, learned counsel for the petitioner informs
that for execution of the order passed by the District
Consumer Forum, Bahraich the next date is fixed on 26th of
June, 2010. Therefore, according the urgency petitioner has
filed the present writ petition during vacation against the
order dated 19th of December 2009, whereby the petitioner’s
review application has been rejected.
I am informed that the order dated 19th of December, 2009
passed by the District Consumer Forum, Bahraich is
appealable under Section 18 of the Consumer Protection Act,
1986 before the State Consumer Disputes Redressal
Commission.

Therefore, I am not inclined to entertain the writ petition,
however, keeping in view the urgency of the matter I hereby
give liberty to the petitioner to file appeal before the State
Commission within two days, which shall be taken up by the
State Commission at any time before 26th of June, 2010 for
order.

With the aforesaid observations/directions the writ petition is
disposed of finally.

Order Date :- 17.6.2010
Amit
Copy of this order be given to the learned counsel for the
petitioner today on payment of usual charges.
Order Date :- 17.6.2010
Amit