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 2, Cited by 2]

Supreme Court of India

M/S Anjaneya Jawellery Rep By Its ... vs The New India Assurance Co. Ltd. on 7 March, 2019

Equivalent citations: AIRONLINE 2019 SC 483, (2019) 134 ALL LR 207, (2019) 197 ALLINDCAS 203, (2019) 2 CIVILCOURTC 271, (2019) 2 ICC 853, (2019) 2 RECCIVR 346, (2019) 3 CIVLJ 634, (2019) 4 SCALE 480, 2019 (4) SCC 337

Author: Abhay Manohar Sapre

Bench: Dinesh Maheshwari, Abhay Manohar Sapre

                                                             REPORTABLE

                                IN THE SUPREME COURT OF INDIA
                                 CIVIL APPELLATE JURISDICTION

                                  CIVIL APPEAL NO.6878 OF 2018


                         M/s Anjaneya Jewellery                ….Appellant(s)


                                                    VERSUS


                         New India Assurance Co.Ltd.
                         & Ors.                               …Respondent(s)


                                           JUDGMENT

Abhay Manohar Sapre, J.

1. This appeal is filed against the final judgment and order dated 22.05.2018 passed by the National Consumer Disputes Redressal Commission, New Delhi(hereinafter referred to as “the Commission”) in Consumer Case No.1094 of 2018 whereby the Presiding Member of the Commission dismissed the Signature Not Verified complaint filed by the appellant herein. Digitally signed by ASHOK RAJ SINGH

2. A few facts need mention hereinbelow for Date: 2019.03.07 17:29:16 IST Reason:

disposal of this appeal, which involves a short point. 1

3. By impugned order, the Presiding Member of the Commission dismissed the appellant's complaint in limine. It is against this order, the complainant has filed this appeal under Section 23 of the Consumer Protection Act, 1986(hereinafter referred to as “the Act”).

4. So, the short question, which arises for consideration in this appeal, is whether the Commission was justified in dismissing the appellant's complaint in limine.

5. We have perused the appellant’s complaint so also the impugned order which resulted in its dismissal. Having gone through the same, we are of the considered opinion that notice of the complaint should have been issued to the respondent for being tried on merits.

6. In other words, we are of the view that the complaint filed by the appellant did not deserve its dismissal in "limine” but the complaint deserved 2 admission for its disposal on merits after giving notice to the respondents (opposite party).

7. Learned counsel for the respondents, however, argued that since the impugned order contains reasons for the dismissal of the complaint and hence the impugned order does not call for any interference.

8. We do not agree with this submission. In our view, having regard to the nature of the dispute raised by the appellant in their complaint, the same prima facie needed a reply from the respondents and then its disposal on merits.

9. Learned counsel for the respondents then argued that Section 13 of the Act has undergone amendment w.e.f. 15.03.2003. Learned counsel pointed out that earlier Section 13 had the words "procedure on receipt of complaint". However, after 15.03.2003, in place of these words, the words "on admission of a complaint" were substituted. 3

10. It was, therefore, his submission that the Commission has now the jurisdiction to dismiss the compliant in limine and decline its admission without notice to the respondents (opposite party).

11. There is no dispute with the legal proposition urged by the learned counsel for the respondents in the light of amendment made in Section 13 of the Act.

12. In other words, the Commission does have the jurisdiction to dismiss the complaint in limine and decline its admission without notice to the opposite party. However, such jurisdiction to dismiss the complaint in limine has to be exercised by the Commission having regard to facts of each case, i.e., in appropriate case.

13. As held above, the facts of the case at hand do not appear to be of the nature, which deserved the dismissal of the appellant's complaint in limine.

14. In view of the foregoing discussion, we allow the appeal, set aside the impugned order, admit the 4 appellant's complaint under Section 13 of the Act and grant one month’s time to the respondents to file their reply to the complaint to enable the Commission to decide the complaint on its merits in accordance with law uninfluenced by any observations made in the impugned order as also in this order.

15. Indeed, having formed an opinion to remand the case in the light of our observation made supra, we did not consider it apposite to set out the facts in detail and nor consider it appropriate to make any observations on factual aspects else it would cause prejudice to the parties while prosecuting their case before the Commission on merits.

…………………………………J. [ABHAY MANOHAR SAPRE] ....…..................................J. [DINESH MAHESHWARI] New Delhi;

March 07, 2019.

5