National Consumer Disputes Redressal
United India Insurance Company … vs Sardar Baljit Singh, on 5 July, 2006
NCDRC REVISION PETITION NO.583 OF 2006 (from the order dated 12.07.05 in Appeal No.428/05 of the State Commission, Delhi) United India Insurance Company Ltd. Petitioner Versus Sardar Baljit Singh Respondent BEFORE : HONBLE MR.JUSTICE M.B. SHAH, PRESIDENT MRS. RAJYALAKSHMI RAO, MEMBER For the Petitioner : Mr. Atul Nanda, Advocate For the Respondent : Mr. Baljit Singh, In person 05.07.2006 ORDER
At the outset, we would say that
procedure adopted by
the State Commission in not issuing notice to the petitioner before modifying
the order passed by the District Forum and enhancing the compensation is
totally unjustified. Without hearing the
petitioner, adverse order against it could not have been passed.
However, to avoid remand, we direct the Insurance Company to produce the
Survey Report on record. It would be
open to the complainant to file his reply.
Adjourned to 18th September, 2006 for direction.
Sd/-
J.
(M.B.
SHAH)
PRESIDENT
Sd/-
(RAJYALAKSHMI
RAO)
MEMBER
Sg/23