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 3, Cited by 0]

National Consumer Disputes Redressal

Milestone Enterprise, A Partnership ... vs Pawankumar Atmaram Lihla & Anr. on 21 January, 2020

          NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION  NEW DELHI          REVISION PETITION NO. 1972 OF 2018     (Against the Order dated 25/04/2018 in Appeal No. 500/2017          of the State Commission Gujarat)               1. PAVANKUMAR ATMARAM LIHLA & ANR.  A/3, 504, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU,   SURAT  GUJARAT  2. ANJUDEVI PAVANKUMAR LIHLA  A/3, 504, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU,   DISTRICT-SURAT  GUJARAT ...........Petitioner(s)  Versus        1. MILESTONE ENTERPRISE & ANR.   PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE   SURAT  GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI  1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT,   DISTRICT-SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1524 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017       of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. PAWANKUMAR ATMARAM LIHLA & ANR.   A-3, 504, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT  2. ANJUDEVI PAWANKUMAR LIHLA  A-3, 504, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1525 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. URMILA SHIVPRASAD BAGADIYA  A-3, 603, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. SHIVPRASAD JAGDISHPRASAD BAGADIYA  A-3, 603, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1526 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017     of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. GAYATRIPRASAD HUBLAL UPADHYAY & ANR.  A-3, 304, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. KAMLESH GAYATRIPRASAD UPADHYAY  A-3, 304, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1527 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. LALKRISHNA SHIVRATAN THANVI  A-3, 802, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1528 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017      of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. DINESHBHAI VITTHALBHAI PATEL & ANR.  A-3, 302, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. RASHMIBEN DINESHBHAI PATEL  A-3, 302, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1529 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. KALPESH RAJNIKNAT JOGANI  A-3, 1304, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. KEWIN RAJNIKANT JOGANI  A-3, 1304, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1530 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. HULASBEN KANTILAL SOLANKI & ANR.  A-3, 803, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. KANTILAL VACHHRAJ SOLANKI  A-3, 803, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1531 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. ASHWINI RITESH SHARMA & ANR.  A-3, 204, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. RITESH KUMAR DWARIKANTH SHARMA  A-3, 204, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1532 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. PUSHPABEN REVACHAND KESHWANI & ORS.  A-3, 1204, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. RADHA SUNDARJI KESHWANI  A-3, 1204, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT  3. PRASHANT SUNDAR KESHWANI  A-3, 1204, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1533 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. VANDANA DILIP AGRAWAL  A-3, 604, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1534 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. MANJUDEVI MOTILAL JAIN  A-3, 1003, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1535 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. LALIT KUMAR BAHULAL TAVADIYA  A-3, 203, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1536 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. ROMA P. SURI & ANR.  A-3, 402, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. PAWAN JUGALKISHOR SURI  A-3, 402, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1537 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. VIMALKUMAR JASRAJ MEHTA  A-3, 303, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1538 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. SARITA MITRADAS SHETTY  A-3, 504, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1539 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. NIKITA PAWAN KHATUR  A-3, 704, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1540 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. VINITA SHAILESH NANGALIYA  A-3, 804, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1541 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. HITESH HUKAMICHAND JAIN  A-3, 102, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1542 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. USHAKUMARI MAHENDRAKUMAR DANGI  A-3, 201, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. PURNIMAKUMARI VINODKUMAR DANGI  A-3, 201, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1543 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. RAKESH CHUNILAL SURANA(JAIN)& ANR.  A-3, 101, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT   GUJARAT  2. RATAN RAKESH JAIN  A-3, 101, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU,  SURAT  GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1544 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. ABHAY AGRAWAL  A-3, 703, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1545 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. ILA KANTILAL PATEL  A-3, 801, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT ...........Respondent(s)       REVISION PETITION NO. 1546 OF 2019     (Against the Order dated 25/04/2018 in Appeal No. 500/2017    of the State Commission Gujarat)               1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR.  SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD,  SURAT   GUJARAT  2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE  1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT  SURAT  GUJARAT ...........Petitioner(s)  Versus        1. KIRIT LAXMI KANT MEHTA & ANR.   A-3, 904, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU   SURAT   GUJARAT  2. SANGITA KIRIT MEHTA  A-3, 904, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU 

SURAT GUJARAT

3. FENIL KIRIT MEHTA A-3, 904, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1547 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. ABHAY AGRAWAL A-3, 703, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1548 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. RAKESH CHUNILAL SURANA (JAIN) A-3, 101, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT 2. RATAN RAKESH JAIN A-3, 101, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1549 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. USHAKUMARI MAHENDRA KUMAR DANGI A-3, 201, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT 2. purnimakumar vinodkumar dangi A-3, 201, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1550 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. SARITA MITRADAS SHETTY A-3, 504, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1551 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. HITESH HUKAMICHAND JAIN A-3, 102, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1552 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. VINITA SHAILESH NANGALIYA A-3, 804, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1553 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. NIKITA PAWAN KHATUR A-3, 704, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1554 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. ROMA P. SURI & ANR. A-3, 402, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT 2. PAWAN JUGALKISHOR SURI A-3, 402, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1555 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. ILA KANTILAL PATEL A-3, 801, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1556 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. VIMAL KUMAR JAS RAJ MEHTA A-3, 303, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1557 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. MAJUDEVI MOTILAL JAIN A-3, 1003, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1558 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. VANDANA DILIP AGRAWAL A-3, 604, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1559 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. ASHWINI RITESH SHARMA A-3, 204, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT 2. RITESHKUMAR DWARIKANTH SHARMA A-3, 204, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SUARAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1560 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. HULASBEN KANTILAL SOLANKI & ANR. A-3, 803, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT 2. KANTILAL VACHHRAJ SOLANKI A-3, 803, SWASTIK MILESTONE RESIDENCY BEHIND S. G. UNIVERSITY VESU, SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1561 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. PAWANKUMAR ATMARAM LIHLA & ANR. SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1562 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. PAWANKUMAR ATMARAM LIHLA & ANR. A-3, 504, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT 2. ANJUDEVI PAWAN KUMAR LIHLA A-3, 504, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1563 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. URMILA SHIVPRASAD BAGADIYA & ANR. A-3, 603, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT 2. SHIVPRASAD JAGDISHPRASAD BAGADIYA A-3, 603, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1564 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. DINESHBHAI VITTHALBHAI PATEL & ANR. A-3, 302, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT 2. RASHMIBEN DINESHBHAI PATEL A-3, 302, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1565 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. LALITKUMAR BABULAL TAVADIYA A-3, 203, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1566 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. GAYATRI PRASAD HUBLAL UPADHYAY & ANR. A-3, 304, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT 2. KAMLESH GAYATRIPRASAD UPADHYAY A-3, 304, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1567 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. KIRIT LAXMIKANT MEHTA & 2 ORS. A-3, 904, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT 2. SANGITA KIRIT MEHTA A-3, 904, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT 3. FENIL KIRIT MEHTA A-3, 904, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1568 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. LALKRISHNA SHIVRATAN THANVI A-3, 802, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1569 OF 2019   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MILESTONE ENTERPRISE, A PARTNERSHIP FIRM & ANR. SARGAM HOUSE, OPP. BLIND MAN'S SCHOOL, GHOD DOD ROAD, SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER OF MILESTONE ENTERPRIESE 1201, SWASTIK HOUSE, BESIDE TERAPANJ BHAVAN, CITY LIGHT SURAT GUJARAT ...........Petitioner(s) Versus   1. PUSHPABEN RAVACHAND KESHWANI & ORS. A-3, 1204, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT 2. RADHA SUNDARJI KESHWANI A-3, 1204, SWASTIK MILESTONE RESODENCY, BEHIND S.G. UNIVERSITY VESU SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1973 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. URMILA SHIBPRASAD BAGADIYA & ANR. A/3, 603, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. SHIVPRASAD JAGDISHPRASAD BAGADIYA A/3, 603, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1974 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. GAYATRIPRASAD HUBLAL UPADHYAY & ANR. A/3, 304, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. KAMLESH GAYATRIPRASAD UPADHYAY A/3, 304, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE DISTRICT-SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1975 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. LALKRISHNA SHIVRATAN THANVI A/3, 802, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1976 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. DINESHBHAI VITTHALBHAI PATEL & ANR. A/3, 302, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. RASHMIBEN DINESHBHAI PATEL A/3, 302, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1977 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. KALPESH RAJNIKANT JOGANI & ANR. A/3, 1304, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. KAVIN RAJNIKANT JOGANI RESIDENCE AT 102, GIRNAR APARTMENT GOPIPURA, SUBHASHCHOK SURAT GUJARAT 3. KAVIN RAJNIKANT JOGANI RESIDENCE AT 102, GIRNAR APARTMENT GOPIPURA, SUBHASHCHOK SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1978 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. HULASBEN KANTILAL SOLANKI & ANR. A/3, 803, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. KANTILAL VACHCHHRAJ SOLANKI A/3, 803, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1979 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. ASHINI RITESH SHARMA & ANR. A/3, 204, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. RITESHKUMAR DWARIKANATH SHARMA A/3, 204, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TARAPANTH BHAVAN, CITY LIGHT SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1980 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. PUSHPABEN REVACHAND KESHWANI A/3, 1204, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE DISTRICT-SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1981 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. VANDANA DILIP AGRAWAL A/3, 604, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1982 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. MANJUDEVI MOTILAL JAIN A/3, 1003, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT 3. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1983 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. LALITKUMAR BABULAL TAVADIYA A/3, 203, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1984 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 512/2017 of the State Commission Gujarat) 1. ROMA PAVAN SURI & ANR. A/3, 402, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. PAVAN JUGALKISHORE SURI A/3, 402, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1985 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. VIMALKUMAR JASHRAJ MEHTA A/3, 303, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1986 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 514/2017 of the State Commission Gujarat) 1. SARITA MITRADAS SHETTY & ANR. A/3, 1201, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. MITRADAS NARAYAN SHETTY A/3, 1201, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE DISTRICT-SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1987 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. NIKITA PAVAN KHATTAR A/3, 704, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE DISTRICT-SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1988 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 500/2017 of the State Commission Gujarat) 1. VANITA SHAILESH NANGALIYA A/3, 804, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE DISTRICT-SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1989 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 517/2017 of the State Commission Gujarat) 1. HITESH HUKMICHAND JAIN A/3, 102, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1990 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 518/2017 of the State Commission Gujarat) 1. USHAKUMARI MAHENDRAKUMAR DANI & ANR. A/3, 201, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. PURNIMAKUMARI VINODKUMAR DANGI A/3, 201, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1991 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 519/2017 of the State Commission Gujarat) 1. RAKESH CHUNILAL SURANA (JAIN) & ANR. A/3, 101, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. RATAN RAKESH JAIN A/3, 101, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE DISTRICT-SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN, CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1992 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 520/2017 of the State Commission Gujarat) 1. ABHAY AGRAWAL A/3, 703, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE DISTRICT-SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1993 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 521/2017 of the State Commission Gujarat) 1. ILA KANTILAL PATEL A/3, 801, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE DISTRICT-SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) REVISION PETITION NO. 1994 OF 2018   (Against the Order dated 25/04/2018 in Appeal No. 522/2017 of the State Commission Gujarat) 1. KIRIT LAKSHMIKANT MEHTA & ANR. A/3, 904, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT 2. SANGITA KIRIT MEHTA A/3, 904, SWASTIK MILESTONE RESIDENCY B/H SOUTH GUJARAT UNIVERSITY, VESU, DISTRICT-SURAT GUJARAT ...........Petitioner(s) Versus   1. MILESTONE ENTERPRISE & ANR. PARTNERSHIP FIRM 204, TIRUPATI PLAZA, A WING ATHWA GATE SURAT GUJARAT 2. MAHESHBHAI MANUBHAI PRAJAPATI PARTNER AND ADMINISTRATOR, MILESTONE ENTERPRISE, 1201, SWASTIK HEIGHTS, NR. TERAPANTH BHAVAN,CITY LIGHT, DISTRICT-SURAT GUJARAT ...........Respondent(s) BEFORE:     HON'BLE MR. JUSTICE V.K. JAIN,PRESIDING MEMBER For the Petitioner : IN ITEM NO.30-52 For the Petitioner(s) : Mr. H. D. Thanvi, Advocate Mr. Shrey Yadav, Advocate Mr. A.S. Bule, Advocate For the Opposite Party(ies) : Mr. Varshal M. Pancholi, Advocate For the Respondent : IN ITEM NO.53-98 For the Petitioner(s) : Mr. Varshal M. Pancholi, Advocate For the Opposite Party(ies) : Mr. H. D. Thanvi, Advocate Mr. Shrey Yadav, Advocate Mr. A.S. Bule, Advocate Dated : 21 Jan 2020 ORDER JUSTICE V.K.JAIN (ORAL)                 Condonation of delay Heard. With the consent of the learned counsel for the complainants, the delay of 350 days in filing the Revision Petition Nos. 1524 to 1568 of 2019 is condoned subject to payment of Rs.10,000/- as cost in each revision petition to the complainants, within two weeks from today.

          Revision Petitions

2.      M/s Milestone Enterprise hereinafter referred to as the Builder, which is a partnership firm advertised for sale of residential apartments in a project, namely, Swastic Milestone which it proposed to construct in District Surat of Gujarat. The complainants in these matters booked residential apartments in the aforesaid project and possession of the apartments has already been delivered to them. The sale deeds in their favour were also executed. After taking possession of the apartments and execution of the sale deeds in their favour, they approached the concerned District Forum by way of separate consumer complaints alleging several deficiencies on the part of the Builder in rendering services to them. The deficiencies alleged by the complainants included the following:-

The actual carpet area of each flat was only 1006 sq.ft. though it was stated by the Builder to be 1020 sq.ft.
The Builder was required to provide parking for one car and two scooters to each of the allottees but the parking provided by it wasgrossly inadequate.
The Builder was required to provide facilities such as steam bath, Jacuzzi bath, gym hall, billiard room and indoor games, table tennis, etc.which it did not provide in the complex.
The lift provided by the Builder was of inferior quality.
24 hours sweet water was not provided.

The material used on the roads was of inferior quality and the boundary wall was constructed using inferior material and had developed cracks.

3.      The complaint was resisted by the Builder which interalia stated in its written version that all the amenities had been provided in the complex and only thereafter the BUC had been issued by the Municipal Corporation. It was also claimed that adequate parking had been provided to the allottees. As regards sport facilities, it was stated in the written version of the Builder that some allottees sought children play area in place of the aforesaid amenities and their request was accepted by the Builder which provided children play area in place of those amenities. It was also claimed that the complex was being maintained by the society of the allottees for last three years and the Builder therefore was not responsible for lack of proper maintenance.

4.      The District Forum allowed the consumer complaints with the following directions to the Builder:-

(2) The opponent is directed to provide facilities like steam bath, Jacuzzi bath, jim hall, billiards room, indoor game, table-tennis, carrom board, chess etc. as per mentioned in the brochure to the flat holders of 'A/2' and 'A/3' building. Opponent is also directed to provide the above facilities in the open place of COP shown in the approved plan.
(3) The opponent is directed to initiate proceedings by submitting necessary plan regarding this before the relevant authority within one month from the date of this order and get approval. And has to complete such construction within two years from the date of order.
(4)         The opponent due to his fault if does not complete the construction within two years then opponent do pay monthly Rs.5,000/- (in words rupees five thousand) to the complainant/flat holder for the delay of each month.
(5) The opponent has not provided facilities as per mentioned in the brochure so opponent do pay Rs.7,000/- (in words rupees seven thousand only) to the complainant towards mental shock, harassment, agony etc. (6)         The opponent do pay Rs.3,000/- (in words rupees three thousand only) to the complainant towards the cost of this application.
(7) The opponent do pay the aforesaid amount to the complainant out of the court within 30 days.

5.      Being aggrieved from the order passed by the District Forum, both the parties approached the concerned State Commission by way of separate appeals. Vide impugned order dated 25.4.2018, the State Commission while maintaining the directions given by the District Forum also directed the Builder to provide sufficient parking space for 50 cars and 25 scooters. Being aggrieved from the order passed by the State Commission, 23 revision petitions have been filed by the complainants whereas 46 revision petitions have been filed by the Builder.

6.      The learned counsel for the Builder has made two submissions. His first submission is that the procedure prescribed by this Commission in CC No.97 of 2016 -  Ambrish Kumar Shukla & Ors. Vs. Ferrous infrastructure Pvt. Ltd.  dated 7.10.2016 has not been followed. The second submission of the learned counsel is that since the value of each apartment was more than Rs.20 lakhs, the District Forum did not have pecuniary jurisdiction to entertain the consumer complaint.

7.      In my opinion, reliance placed upon Ambrish Kumar Shukla (supra) as regards the procedure  is wholly misconceived since the procedure prescribed in respect of a consumer complaint instituted under Section 12(1)(c) of the C.P. Act which is primarily a class action cannot be adopted while deciding an individual consumer complaint filed under Section 12(1)(a) of the C.P. Act. No public notice is required in an individual complaint filed by the consumer. The said public notice or individual notice to all the persons interested  in the subject matter of the complaint would be required only when a class action in terms of Section 12(1)(c) of the C.P. Act is initiated by one or more consumers on behalf or for the benefit of all the consumers having the same interest in the subject matter of the consumer complaint.

8.      As regards the pecuniary jurisdiction though it can hardly be disputed that in view of the provisions contained in Section 17 of the C.P. Act, the State Commission was the appropriate Forum for entertaining the consumer complaints instituted by the allottees, the value of the services of the Builder hired or availed by each allottee alongwith compensation claimed by him being more than Rs.20 lakhs in each case, it is an admitted position before me that the plea for want of pecuniary jurisdiction was not taken by the Builder before the District Forum. Had the plea been taken at the initial stage, it would have been possible for the District Forum to return the complaints to the concerned complainant with a direction to them to institute the same before the concerned State Commission. That having not been done and the District Forum having proceeded to decide the consumer complaints on merits, it will not be appropriate for this Commission to dismiss the complaints at the revisional stage, for want of pecuniary jurisdiction. A reference in this regard can be made to the decision of the Hon'ble Supreme Court in Civil Appeal No.5699 of 2019 - M/s Treaty Construction & Anr. Vs. M/s Ruby Tower Co-op. Housing Society Ltd. decided on 19.7.2019, which to the extent it is relevant, reads as under:-

"7. The contention on the part of appellants as regards pecuniary jurisdiction has only been noted to be rejected. The National Commission has observed, and rightly so, that such a plea was not specifically raised before the State Commission at the earliest opportunity; and the State Commission having already decided the matter on merits, such a technical objection as regards pecuniary jurisdiction could not have been countenanced before the National Commission. We find no error in the National Commission rejecting this plea as being wholly untenable at the given stage."

9.      Coming to the issue of car and scooter parking, a perusal of the Brochure issued by the Builder would show that the Builder had promised one car and two scooters parking to the prospective allottees. The learned counsel for the Builder has drawn my attention to the following note contained in the Brochure and his submission is that depending upon the plans approved by the concerned authorities, the parking facility could change and that they were required to provide the parking only as per the plans approved by the concerned authorities:-

"All Plan/Drawing/Facilities/Amenities are subject to approval of respective authorities and may be changed necessary. The discretion remain with developer. All rendering/ floor plants/pictures and maps are artists conception and not actual depiction of building. We the builders have the authority to make the required changes without any prior notice."

10.    In my opinion, the contention cannot be accepted. The plans are prepared by the Builder and are approved by the concerned authorities as per the applicable building byelaws, rules and regulations. No Municipal Authority would ever reduce the parking proposed by a Builder though it may seek enhancement of the parking proposed by him.

11.    The case of the Builder is that parking is available on the ground level as well as at underground level which is sufficient for parking one car and two scooters of each allottee. In my opinion, since the Builder proposed to construct 78 apartments in this complex, he ought to have provided 78 earmarked  parkings, one for each allottee and such parking should have been sufficient for parking one car and two scooters. That however was not done.  Moreover, there is absolutely no evidence of the parking space provided in the complex being sufficient for parking of 78 cars and 156 scooters. Admittedly the Builder in this case did not even plan 78 dedicated parkings sufficient to accommodate one car and two scooters in each parking in the plans got approved by it. Therefore, the Builder has been deficient in rendering services to the complainants, it having not provided one car parking and two scooters parking to each of them.

12.    A perusal of the plans shows open parking for some cars and scooters at stilt level but it is sufficient for parking only 28 cars though sufficient scooters can also be parked there. It is evident from its bare perusal that it cannot be sufficient for parking 78 cars and 156 scooters and it is meant only for parking 28 cars. No car parking slot has been ear-marked for a particular allottee. As a result, the allottees of all the 78 flats have to share the parking space meant for 28 cars. Obviously, only some of them will be able to park cars and rest will have to look elsewhere for parking their cars particularly in night time. Though it is suggested by the learned counsel for the Builder that the cars can be parked in the margin area i.e. circulation area meant for movement of the vehicles including emergency vehicles such as fire tenders, the said margin area/circulation area ought not to be used for the parking of cars and cannot be taken as the Builder having provided the required car parking space to the allottee. The Builder was required at least to provide so much space exclusively for parking, which could accommodate at least 78 cars and 156 scooters. That having not been done, the Builder has clearly been deficient in rendering services to the complainants.

13.    The next question which arises for consideration is as to what would the appropriate order to be passed in respect of the parking at this stage when the building has already been constructed, the requisite BUC has already been obtained, the possession of the flats has already been given and the sale deeds have already been executed. It is suggested by the complainants that multi-storied car parking can be constructed by the Builder on the ground floor space meant for the parking of the cars. However, that may not be a feasible solution at this stage. The plans for construction of a multi-storied car parking even if submitted by the Builder on direction of this Commission, may be or may not be approved by the concerned municipal authority. Even if the plans are approved, it will  take years to construct a multi-storied car parking which by its very nature is a complex construction. Moreover, in that eventuality the allottees will not be able to use even the parking space which they are presently using for parking their cars during the period construction is carried out. In my opinion, in the above-referred facts and circumstances, a direction for payment of adequate compensation for the deficiency in providing the requisite car parking to them would be an appropriate relief to the complainants. The Builder in my opinion should pay a sum of Rs.2 lakh to each of the complainants for the deficiency in providing car parking to them.

14.    As far as the sports facilities are concerned, admittedly the Builder was required to provide the facilities such as a club house with steam bath, Jacuzzi bath, gym hall, billiard room and indoor game, table tennis, etc. in the complex constructed by it. No club house has been constructed and the said facilities have not been provided elsewhere in the complex. As noted earlier, the case of the Builder is that on the request of some of the allottees it has converted the area meant for providing club house with the above-referred facilities into play area for the children. There is no evidence or even allegation of the Builder having taken consent of the complainants before converting the area meant for club house into a play area. Even if there was a demand from some of the allottees for providing a play area for the children, the Builder was not entitled to provide such play area at the cost of providing a club house with the above-referred facilities as per the promise made by it at the time of selling the flats to the complainants. Therefore, the Builder must necessarily compensate the complainants for not providing the club house with the above-noted facilities to them. Considering all the facts and circumstances, the Builder should pay Rs.1 lakh as compensation to each allottee for not having provided the club house with steam bath, Jacuzzi bath, gym hall, billiard room and indoor game, table tennis, etc. to them.

15.    As regards the carpet area of the flats, both the parties had produced reports from their respective experts. As per the report filed by the complainants, the carpet area of each flat was only 1006 sq.ft. whereas as per the report filed by the Builder, the said area was 1020 sq.ft., the difference being 14 sq.ft in each apartment. In order to resolve the aforesaid issue, it would be necessary to appoint a third agency for measuring the carpet area of the apartments. Since the apartments of identical area have been constructed, it will be sufficient if the carpet area of one of the apartments chosen by the complainants is inspected by the said agency. The Commissioner, Surat Municipality is, therefore, requested to nominate an Executive Engineer to measure the carpet area of one apartment chosen by the complainants. The inspection by the Executive Engineer so nominated by the Commissioner shall be carried out after notice to the parties. The proceedings shall be conducted by him on the spot, got signed from the parties present at the spot and shall be filed with the concerned State Commission. If the area  of the said flat is found to be less than 1020 sq.ft., all the complainants shall be entitled to refund of the amount which they paid for the deficient area, calculated on the basis of the price which they had paid to the Builder for the flats sold to them.

16.    No other contention is advanced by either party.

17.    The revision petitions are therefore, disposed of in terms of the following directions:-

The Commissioner, Municipal Corporation, Surat shall nominate an Ex. Engineer of the Corporation to measure the carpet area of one of the apartments chosen by the complainants. If the carpet area of the said flat is found to be less than 1020 sq.ft., all the complainants shall be entitled to proportionate refund of the price which they have paid to the Builder for the apartment.
The Builder shall pay Rs.2 lakh as compensation without any interest to each of the complainants for the deficiency in providing parking facility to them.
The Builder shall pay Rs.1 lakh as compensation without any interest to each of the complainants for not providing the club house equipped with facilities such as steam bath, Jacuzzi bath, gym hall, billiard room and indoor game, table tennis, etc. The compensation as per the Directions (ii) & (iii) above will be paid within six weeks from today whereas the compensation in terms of Direction (i) shall be paid within six months of Executive Engineer nominated by the Commissioner, Surat Municipal Corporation verifying the carpet area of the apartment chosen by the complainants.
If any amount is found payable to the complainants in terms of Direction (i) above, it shall also carry simple interest @ 10% p.a. from the date of institution of the complaint till the date of payment.
  ......................J V.K. JAIN PRESIDING MEMBER