Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Gujarat - Section

Section 6 in Gujarat Consumer Protection Rules, 1988

6. Procedure for hearing appeal.

(1)memorandum shall be presented by the appellant or his authorised agent to the State Commission in person or sent by registered post addressed to the Commission in the form appended to these rules.
(2)Every memorandum filed under sub-rule (1) shall be in legible handwriting preferably typed and shall set forth concisely under distinct heads, the grounds of appeal without any argument or narrative and such ground shall be numbered consecutively.
(3)Each memorandum shall be accompanied by the certified copy of the order of the District Forum appealed against and such of the documents as may be required to support grounds of objection mentioned in the memorandum.
(4)When the appeal is presented after the expiry of period of limitation as specified in the Act, memorandum shall be accompanied by an application supported by an affidavit setting forth the fact on which appellant relies to satisfy the State Commission that he has sufficient cause for not preferring the appeal within the period of limitation.
(5)The appellant shall submit four copies of the memorandum to the State Commission for the official purpose.
(6)On the date of hearing or on any other day to which hearing may be adjourned, it shall be obligatory for the parties or their authorised agent to appear before the State Commission. If appellant or his authorised agents fails to appear on such date, the State Commission may, in its discretion, either dismiss the appeal or decide it on merit of the case. If respondent or his authorised agent fails to appear on the such date, the State Commission shall proceed ex parte and shall decide the appeal ex parte on merits of the case.