High Court Jharkhand High Court

Sujit Kumar vs State Of Jharkhand & Anr on 27 April, 2009

Jharkhand High Court
Sujit Kumar vs State Of Jharkhand & Anr on 27 April, 2009
     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                  W.P. (C) No. 1277 of 2009

     Sujit Kumar                            ...... Petitioner
                             Versus
     The State of Jharkhand & others        ......Respondents
                             ---------
     CORAM:       HON'BLE MR. JUSTICE D.N.PATEL
                             ---------

For the Petitioner: M/s Deepak Kumar Bharati, Amit Kumar
For the Respts. : M/s R.K. Singh, Prashant Vidyarthi, Rajesh Kumar

———

04/ Dated: 27th of April, 2009

1. Learned counsel for the petitioner submitted that the
Consumer Complaint Case No. 11 of 2008 has been preferred
before District Consumer Disputes Redressal Forum, Singhbhum
West at Chaibasa, but, the members of the District Consumer
Forums at Chaibasa are not available and, therefore, the matter
may be transferred to District Consumer Disputes Redressal
Forum, Ranchi, so that Consumer Complaint Case No. 11 of 2008
can be decided as expeditiously as possible.

2. I have heard learned counsel for the respective
respondents who have submitted that it is true that the presently
the members of the District Consumer Forum at Chaibasa are not
available and they have no much objection, if the matter is
transferred at Ranchi in the interest of justice.

3. In view of aforesaid submission and looking to the
non-availability of the members of the District Consumer Disputes
Redressal Forum, Singhbhum West at Chaibasa, I hereby transfer
the Consumer Complaint Case No. 11 of 2008 to District
Consumer Disputes Redressal Forum, Ranchi. All the papers of
Consumer Complaint Case No. 11 of 2008 will be transferred by
District Consumer Disputes Redressal Forum, Singhbhum West at
Chaibasa to the District Consumer Disputes Redressal Forum,
Ranchi as expeditiously as possible and practicable, preferably
within a period of four weeks from the date of receipt of a copy of
this order.

4. This writ petition is allowed to the aforesaid extent
with no order as to costs.

(D.N. Patel, J)

VK