IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P NO. 1528 OF 2009
DECIDED ON : 30.01.2009
The Ludhiana Improvement Trust
...Petitioner
versus
National Consumer Dispute Redressal Commission
and others
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. A. K. Chopra, Senior Advocate with
Mr. Ashish Chopra, Advocate,
for the petitioner.
SURYA KANT, J. (ORAL)
In this Civil Writ Petition, the petitioner-Improvement
Trust seeks quashing of the order dated May 23, 2007 (Annexure
P-5) passed by the State Consumer Disputes Redressal
Commission, Punjab, as well as, order dated 02.04.2008
(Annexure P-7) passed by the National Consumer Disputes
Redressal Commission, New Delhi.
During the course of hearing, learned Senior counsel
appearing for the petitioner-Improvement Trust submits that the
facts of the present case are totally distinguishable from the facts
in Shakuntla Devi’s case wherein the order passed by the
National Consumer Disputes Redressal Commission was upheld
by the Hon’ble Supreme Court. Various contentions have also
been raised to distinguish the present case from Shakuntla
Devi’s case.
C.W.P NO. 1528 OF 2009 -2-
Learned counsel further submits that since the counsel
on behalf of the petitioner-Trust has inadvertently made a
concession that he had nothing further to say in view of the order
passed by the Hon’ble Supreme Court in Shakuntla Devi’s
case, the petitioner-Trust may be permitted to withdraw this
petition with liberty to approach the National Consumer Disputes
Redressal Commission for recall/modification of the order dated
02.04.2008 (Annexure P-7).
As prayed for, the petition is dismissed as withdrawn
with liberty to the petitioner-Trust to approach the National
Consumer Disputes Redressal Commission for recall/modification
of the order dated 02.04.2008 and/or seek interim relief.
Copy of this order be given dasti on payment of usual
charges.
JANUARY 30, 2009 (SURYA KANT) shalini JUDGE