Supreme Court of India

Vishamber Sunderdas Badlani & Anr vs Indian Bank & Ors on 11 February, 2008

Supreme Court of India
Vishamber Sunderdas Badlani & Anr vs Indian Bank & Ors on 11 February, 2008
Bench: C.K. Thakker, D.K. Jain
           CASE NO.:
Appeal (civil)  D34104 of 2007

PETITIONER:
Vishamber Sunderdas Badlani & Anr

RESPONDENT:
Indian Bank & Ors.

DATE OF JUDGMENT: 11/02/2008

BENCH:
C.K. THAKKER & D.K. JAIN

JUDGMENT:

JUDGMENT
O R D E R

This is a statutory appeal filed by the appellants under provisions of the Consumer
Protection Act, 1986. The National Consumer Disputes Redressal Commission (for
short `the Commission’) dismissed the complaint filed by the appellants herein inter
alia observing that disputed questions of fact and law have been involved in the matter
and that serious allegations have been made as to fraud, collusion, etc. It also appears
from the record of the case that criminal proceedings have been instituted by the
Central Bureau of Investigation (C.B.I) and investigation has been ordered.

The Commission is exercising power of a summary nature. It is, no doubt, true that it
is open to the Commission to enter into, deal with and decide questions of fact as well
as of law. In an appropriate case, even evidence can be led. Normally, however, in
such cases, if an order is passed on the facts and in the circumstances of the case
granting liberty to the appellants-complainants to approach a civil Court, it cannot be
said that by exercising such power, illegality has been committed by the Commission.

Hence, the appeal is summarily dismissed.

..2/-

: 2 :

It is, however, clarified that as and when an appropriate proceeding will be taken by
the appellants, any observation made either by the Commission or by us will not come
in the way of appellants. If any suit is filed, it is open to the appellants to make
appropriate prayer on limitation and the Court will keep in mind the facts and
circumstances of the case and the present proceedings initiated by the appellants. The
Court will also consider Section 14 of the Limitation Act, 1963.