IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 382 of 2008()
1. M/S. SHRIRAM TRANSPORT FINANCE CO.LTD.
... Petitioner
Vs
1. T.S. SIDDIKH , S/O. SAIDALI
... Respondent
2. KERALA TRANSPORT DEVELOPMENT
For Petitioner :SRI.RAJESH NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.K.MOHANAN
Dated :31/07/2008
O R D E R
J.B.KOSHY & V.K.MOHANAN, JJ.
--------------------------------------
W.A.No.382 OF 2008
-------------------------------------
Dated 31st July, 2008
JUDGMENT
Koshy,J.
Appellant/petitioner questions Ext.P6 order passed by the
Consumer Disputes Redressal Forum, Wayanad. It is the contention of the
petitioner that the above order is not correct and the order is not speaking and
passed in violation of civil court orders. Learned single Judge dismissed the
writ petition saying that there is efficacious alternate remedy for the petitioner
by approaching the State Commission. There was also a direction that if any
appeal is filed within three weeks, that should be entertained by the State
Commission. The petitioner ought to have approached the State Commission
within the time allowed. Petitioner cannot think, being a finance company, it is
below their status to approach the State Commission. It is not proper for this
court to go on the merits of the matter when appellate remedy is provided
under the Statute. However, since this appeal was pending here, if an appeal is
filed within a month, it shall be entertained by the State Commission.
The appeal is dismissed.
J.B.KOSHY
JUDGE
V.K.MOHANAN
JUDGE
tks