._BANG/SLORE,
1
IN THE HIGH COURT or= KARNATAKA AT BANGALORE
DATED THIS THE 30*" DAY o|= OCTOBER, 2009
PRESENT
THE HoN'BLE MR. P.D. DINAKARAN, CHIEF JusTIcE,.____
AND
THE I-§ON'BLE MRJUSTICE Asfiox B. HINcHm"E.I§:If -
warr PETLTION No.29224 or 299 9 (Giw-'-'coi'§{1. _ 1'
BETWEEN:
SHASHIKALA SOLIWAL
AGE: 45 YEARS
W/O R.KISHAN SOLIWAL
NO.11/2, SWASTILAKSHMI ROAD
ST" CROSS, SHANTHINAGAR V V'
BANGALORE-27.
1111 ...PETITIONER
" (By ?sRiI'N, ADVOCATE)
AND:
1.
:f “rt-2’5 AUTHORISED OFFICER’
‘UNION.,BA!\3_VK’OF.<INDIA
NC2_.1'4,t_iST MAIN ROAD
GANDIF-'iI_:\:AGAR~»…
…RESF”-‘ONDENT
*3’!§<*
vxtrit petition is filed under Articies 226 and 227 of the
~(:o.nst§ta.:jtion of India praying to quash the State Commission
""'v.,V'ord_¢r-"v'éde Appeal No.1880/2009 cft.22.06t2009 vide Annex-G
0 day, the Court delivered the foIiowing:–
which confirms the District Commission order vide complaint
No.660/2009 dt.29.5.2009 vide Annex–F.
This writ petition coming up for Preiiminary
(Delivered by P.D. Dinaka.__ran_-,–(:§J.")'–._1 it
The petitioner has fiied thistpetitiion cha|.l_eo.gino"":th'e"orderCV'
dated 22"" June 2009 passed by the"Sta.te'VCon1mission*"iVn Appeal
No.1880/2009 confirming theatorder0-dated__.'y2'9§§~».May 2009 passed
by the District Commissio_n dismissing
the complaint V
2. I-wieariid appearing for the petitioner.
3. Admitte>diy,ri a’g.air’st the order passed by the State
Commission,theVvpetit§*oner_has an aiternate remedy by way of
revision”before’the_i\iationai Commission under Section 19 of the
_ConsuHn’aer”–Pro.tectiorz:=.Act, 1986.
In view of the matter, the petition is dismissed
to the petitioner to avail the aiternate remedy
3
of revision before the National Commission provided under
Section 19 of the Consumer Protection Act,
Index: YES / NO _
Web host: H Q
Ia
1986.
\
g1–,vi.”§”‘!
“:5;