High Court Kerala High Court

Saramma John vs Pushpagiri Hospital on 7 August, 2008

Kerala High Court
Saramma John vs Pushpagiri Hospital on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17512 of 2008(I)


1. SARAMMA JOHN, W/O.K.T.JOHN, 14,
                      ...  Petitioner

                        Vs



1. PUSHPAGIRI HOSPITAL, THIRUVALLA,
                       ...       Respondent

2. EXECUTIVE DIRECTOR, PUSHPAGIRI HOSPITAL

3. DR.B.K.SINGH, ORTHOPEDIC SURGEON,

4. THE BRANCH MANAGER,

5. CONSUMER DISPUTES REDRESSAL FORUM,

                For Petitioner  :SRI.T.KRISHNANUNNI (SR)

                For Respondent  :SRI.V.PHILIP MATHEW

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/08/2008

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.17512 OF 2008
              ----------------------------------------
               Dated this the 7th day of August, 2008

                            JUDGMENT

By this writ petition, the petitioner seeks transfer of O.P.

(Consumer) No.174/2004 pending before the Consumer Disputes

Redressal Forum, Pathanamthitta to Consumer Disputes

Redreassal Forum, Ernakulam on medical grounds. It is pointed

out before me that under Section 17A of the Consumer Protection

Act, the State Commission has powers to transfer any complaint

pending before any District Forum to another District Forum

within the State if the interest of justice so requires.

In the above circumstances, without prejudice to the right

of the petitioner to approach the State Commission under Section

17A of the Consumer Protection Act, this writ petition is closed.

S. SIRI JAGAN, JUDGE

Acd