Judgements

M/S. Amritsar Haldi Sales Corpn vs Punjab State Electricity Board on 2 May, 2002

National Consumer Disputes Redressal
M/S. Amritsar Haldi Sales Corpn vs Punjab State Electricity Board on 2 May, 2002
  

 

 

 

 

 

 NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION









 



 





 

NATIONAL

CONSUMER DISPUTES REDRESSAL COMMISSION NEW DELHI 



 

  



  REVISION PETITION NO. 606 OF 2002 



 

(From the order dated 25.2.02 in MP No.451/01 in Appeal No.462/01



 

of the State

Commission, Punjab)



 

  



 

M/s. Amritsar Haldi Sales Corpn.    

Petitioner



 

Vs.



 

Punjab State Electricity Board     Respondent



 

  



 

&



   



  REVISION PETITION NO. 607 OF 2002 



 

(From the order dated 25.2.02 in MP No.448/01 in Appeal No.458/01



 

of the State

Commission, Punjab)



 

  



 

M/s. Amritsar Haldi Sales Corpn.    

Petitioner



 

Vs.



 

Punjab State Electricity Board   

Respondent



 

  



 

  



 

 BEFORE: 



 

 HONBLE

MR. JUSTICE D.P. WADHWA,  



 

   PRESIDENT 



 

 HONBL MR.

JUSTICE J.K. MEHRA, MEMBER. 



 

 MRS.

RAJYALAKSHMI RAO, MEMBER. 



 

MR.

B.K. TAIMNI, MEMBER. 



 

  



 

  



 

Lawyer

- deficiency in service - wrong advice by a lawyer - if sufficient cause to

condone delay - held - no - right of client proceeding against lawyer for deficiency in service. 



 

  



 

  



 

For the Petitioner : Mr. Udip Singh, Avocate



 

  



 

  



 

  O R D E R 

DATED THE 2nd May,

2002.

 

JUSTICE D.P. WADHWA, J.(PRESIDENT).

 

Petitioner/Complainant has come before us against the order of the

State Commission Dismissing his appeal which was barred by limitation of 47

days. State Commission did not find any

sufficient cause to condone the delay.

It is stated that it was the

wrong advice of the advocate that there was no delay in filing the appeal. If that is so, counsel may be held

guilty for deficiency in service. We cannot fall for the oft repeated argument

that client should not suffer for the fault of lawyer. Why should he suffer? He can proceed against the lawyer for professional negligence on account of

deficiency in service. We are a consumer

Forum where disputes are to be decided in set time schedule. As a matter of fact, under sub-section (3)

of Section 13 of the Consumer Protection Act no proceedings complying with the procedure laid down in sub-sections (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. It is not disputed that

procedures as contained in sub-sections (1) and (2) of Section 13 were not

complied with. We do not want a

Consumer forum to become another civil Court by accepting such specious arguments that there can be no fault

on the part of lawyer representing the client. We do not want to interfere with the order of the State

Commission holding that there was no sufficient cause for condoning the

delay. Revision Petition is dismissed.

 

J

(D.P. WADHWA)

PRESIDENT

J

(J.K. MEHRA)

MEMBER

.

(RAJYALAKSHMI RAO)

MEMBER

 

.

(B.K. TAIMNI)

MEMBER