Judgements

Micheal Augusthy vs Union Bank Of India on 26 March, 2003

National Consumer Disputes Redressal
Micheal Augusthy vs Union Bank Of India on 26 March, 2003
Equivalent citations: IV (2003) CPJ 43 NC
Bench: D Wadhwa, K G Member, R Rao, B Taimni


ORDER

D.P. Wadhwa, J. (President)

1. Nobody appears for the petitioner though notice was sent by registered post on 20.1.2003. It is the complainant who is petitioner before us, He has taken out insurance policy. Alleging deficiency in service he filed a complaint impleading both, Insurance Company and Bank from whom he has taken loan, as parties. Complaint was allowed, however, District Forum directed that amount realised shall be paid to the Bank towards liquidation of the loan, the complainant had taken. The allegation of deficiency in service is that the Bank had defaulted in remitting premia to the Insurance Company and there was theft. Insurance Company repudiated the claim. District Forum made liable the Bank to pay the amount and as noted directed that the amount be adjusted by the Bank towards the liquidation of the loan. Against this petitioner went in appeal before the State Commission which upheld the order of the District Forum. We see no irregularity in the orders when money is due to the Bank, the Bank certainly has right to adjust the money awarded by the District Forum. Revision petition is dismissed.