Judgements

Union Of India And Anr. vs The Ganga Sugar Corpn. Ltd. on 20 July, 2001

National Consumer Disputes Redressal
Union Of India And Anr. vs The Ganga Sugar Corpn. Ltd. on 20 July, 2001


ORDER

D.P. Wadwha, J. (President)

1. Petitioner was the Opposite Party in the complaint before the District Forum. In this batch of Revision Petitions, the complaint of the Respondents was that after their FDRs had matured, they were given the money on the date of maturity. However, during the currency of the FDR period, rate of interest has been enhanced. This amount was not paid to the Complainants. This amount was paid only during the pendency of the proceedings before the District Forum. The question before the District Forum, if the amount should carry interest and ,if so, at what rate. Since the amounts had been withheld by the Petitioner without any apparenent reason, the District Forum directed that for the period od delay, there will be interest at the rate of 10% payable to the Complainants. The Petitions were directed to pay this amount within one month. The Petitioners, however, went in appeal to the State Commission against the order of the District Forum. By judgment dated 24.10.1992, while upholding the order of the District Forum, the Stats Commission directed that enhanced payment shall be made latest by 15th December, 2001 and further that the amounts, as found, by the District Forum shall carry interest at the rate of 18% pa. from 16.12.1992 till the date of payment. We find no error in the impugned order to exercise our jurisdiction under Section 21(b) of the Consumer Protection Act.