High Court Kerala High Court

M/S.Hindustan Unilever Limited vs Kerala State Consumer Dispute … on 10 June, 2010

Kerala High Court
M/S.Hindustan Unilever Limited vs Kerala State Consumer Dispute … on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29024 of 2009(W)


1. M/S.HINDUSTAN UNILEVER LIMITED, 101,
                      ...  Petitioner

                        Vs



1. KERALA STATE CONSUMER DISPUTE REDRESSAL
                       ...       Respondent

2. DISTRICT CONSUMER DISPUTES REDRESSAL

3. MR.V.T.SREEDHARAN MASTER, VELLANI HOUSE,

4. MR.MOHANAN, AGENT, HINDUSTAN UNILEVER

5. PONNANI STORES, CHAMRAVATTOM JUNCTION,

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/06/2010

 O R D E R
                             S.SIRI JAGAN, J.
                   ---------------------------------------
                       W.P.(C).No.29024 of 2009
                   ---------------------------------------
                 Dated this the 10th day of June, 2010

                             J U D G M E N T

The petitioner challenges an order of the Kerala State Consumer

Dispute Redressal Commission. I am not inclined to exercise my

discretionary jurisdiction to interfere with Ext.P7 judgment, since the

petitioner has an effective alternative remedy by way of revision

before the National Commission. Therefore, this writ petition is

dismissed without prejudice to the right of the petitioner to challenge

the impugned order in revision before the National Commission

appropriately. To enable the petitioner to file a revision and seek

interim orders, I direct that the interim order passed in this writ

petition would continue to be in force for a period of two months.

Counsel for the petitioner seeks a direction to the effect that the period

during which the writ petition was pending before this court may be

excluded for the purpose of limitation. It is for the petitioner to plead

the same before the National Commission and seek orders in respect

thereof.

S.SIRI JAGAN, JUDGE

cms