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 1]

National Consumer Disputes Redressal

Rajasthan Housing Board vs Anil Singh on 26 May, 2017

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          MISCELLANEOUS APPLICATION NO. 116 OF 2017       IN  
RP/2558/2016        1. RAJASTHAN HOUSING BOARD ...........Appellants(s)  Versus        1. ANIL SINGH ...........Respondent(s) 

BEFORE:     HON'BLE MR. JUSTICE D.K. JAIN,PRESIDENT   HON'BLE MRS. M. SHREESHA,MEMBER For the Appellant : For the Petitioner/Applicant : Dr. Manish Singhvi, Advocate For the Respondent :

Dated : 26 May 2017 ORDER MA No. 116 of 2017 (Application for restoration of the RP) For the reasons stated in the Application, which is supported by the affidavit of the Counsel himself, it is allowed; the order dated 13.02.2017, dismissing the Revision Petition for non-prosecution as well as in default is recalled; and the Revision Petition is restored to its original position.

The Application stands disposed of.   

Revision Petition           Delay condoned. 

          Learned Counsel appearing for the Petitioner Board submits that the Board is still willing to allot a flat to the Respondent/Complainant at the rates, which were prevalent in the year 2009, without charging any interest on the cost of the said flat.

          In view of the submission, let notice issue to the Complainant returnable on 04.09.2017.

          The Petitioner shall remit directly to the Complainant a sum of ₹8,000/- towards travel and allied expenses.

IA No. 5511 of 2017 (Application for filing additional documents)           Dr. Singhvi prays for two weeks time to seek instructions as to whether the documents, now placed on record, were before the lower Fora or not.  Let him do so before the next date of hearing.

  ......................J D.K. JAIN PRESIDENT ...................... M. SHREESHA MEMBER