High Court Karnataka High Court

The Western Woods Furnitures And … vs Sri H R Jagannatha Rao S/O Lae H.S. … on 8 December, 2008

Karnataka High Court
The Western Woods Furnitures And … vs Sri H R Jagannatha Rao S/O Lae H.S. … on 8 December, 2008
Author: P.D.Dinakaran(Cj) & B.S.Patil
1

IN THE HIGH COURT OF KARKATAKA AT BANGALORE

DATED TRIS '1'!-IE8?' DAY OF' DECEMBER, 

PRESENT

mm HOWBLE mm. P.D.mxAKARAH, CHIE¥'.".iI}8ff!¢'E  "

THE Hownm 1\:R.JUs1';c!s:-B;$.f¢.§'i*xL----- "   

wan' PETI'1'i01'l No.11G9 8  "

BETWEEN:

The Western Woods FIIITL'      

and F'umisherS,  V  * 
No.15-A, '.1' Block,     »

Adi Chunchanagixi. Roa€1,'_  * '

Opp. to Apollo H("*Sp2'l"g'C§3,  
Kuvempunagar,   

Mysore _23'_. ....  2  y-: --  _
Rcprcscntcd'¥by its   -- '
Sri.Bharat11."  ' '     

(By Sri N. Ravin'<'ira'.f3afl1' '§re-

" '   Western Woods Funtiitures

"  and Funfishers,
No.15-A, 'J' Block,

 pmrirrormn

 



 3. .  = ..  petition, the petitioner is chaflenging the onéer

V . Disp'fxtcsv--..V§:Z£:{'.-1'i2ssa1 Commission, Bangalore in Appeal No.23ii2/
R  .'2Gf)?.?__. By "the said order, the State Commission has confirmed
  'order of the District Gonsumefs Disputes Redressa}. Forum,

  ~h§§'som with some modikation.

Adi Chunchanagifl Road,

Opp. to Apolio Hospital,

Kuvcmpunagar,

Mysore -- 23,

Represented by its Manager,  €;*ing:-
% ~   "MEN?
"  '(U€1i§J€I;é{:1 by B.S.PatiI, J.)

 passed by the Kanlamka Staia Consumer

 



3

2. The respondent no. 1 herein was the coInp1aiI1ant_bef0Ie

the District Consumefs Disputes Redxessal ForuIza,vV.e_M§?s0re.

The §3€ti1IiOI1£i’3I’ herein was the opposite party. The

had seught for refund. of Rs.1,60,00Q/V~– W”.i£}3;*

deficiency of service in the matter of :§;3.te;*io;*fivi?t?Qrk_9f

the complainant’s house entrusted__ to :

allegations made were that by    the
interior fumishing Work     allowed

the complaint and §1irectec;1_ along with the
2nd: respondent’j:;j}§éty . bi;/» within two
months which to pay interest
at 12% the date of payment.

Agg1ieve<iVVV"b3,f:the herein filed an appeal

before the State" CQi1s1i::11e:"'tV Disputes Redressal Commission,

By the under challenge, the State Commission

passed by the Bistrict Consumefs

eisgmtets Re;i::¢5gesVa1 Forum and directed the petitioner herein

_ 'along 'the 'lad respondent to refund a sum of Rs. 131,000]-

months from the date of the onder, failing which to

ittterest at 12% 33.3. on the said sum from the date ef the

" till realisation. The opposite party – petitioner herein was

however permitted to remove and take away the interior Wood

4

work done by them except the kitchen cabin on such payment.
Aggicved by the two orders passed by the District Fo§:1,1,i1:,lé.~;id.
the State Commission, the present writ petition is ‘ v–v- ;. é

3. Though several cozitentions an: hurggd .Va1.,3′ ” =
not inclined to entertain this writ petif§,cn::’a:;”2.
got a remedy of statutexy appeaiiaefgire i1::tiVNatiori:2é1..¢jCop$ti;mér *
Disputes Redressa} Commission. I~Ii4i:911§::e,.;jesei’iri3’i1::g’ to the
pefitioncr to avail the altefixafiae ~:1f..i5:<aefcrring an appeal,
this writ petitien is disaczaissiétl, V' ' *

ch:e£ Justice

Sd/-E
Iudg3

KK

Efiidex: Yes§f.N6._ .