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 4, Cited by 0]

State Consumer Disputes Redressal Commission

Hdfc Ergo General Insurance- vs Rajesh Kumar, on 12 March, 2012

  
 Daily Order


 
		



		 






              
            	  	       Kerala State Consumer Disputes Redressal Commission  Vazhuthacaud,Thiruvananthapuram             Revision Petition No. RP/12/13  (Arisen out of Order Dated 20/01/2012 in Case No. CC/11/190 of District Alappuzha)             1. HDFC Ergo General Insurance Co Ltd  4 th Floor,KG Oxford Business Center,Sreekandath Road,Ravipuram,Kochi  Ernakulam  Kerala ...........Appellant(s)  Versus      1. Rajesh Kumar  Chakkalayil Veedu.Parumala,Thiruvalla,Pathanamthitta  Pathanamthitta  Kerala ...........Respondent(s)       	    BEFORE:      HONARABLE MR. JUSTICE SHRI.K.R.UDAYABHANU PRESIDENT            PRESENT:       	    ORDER   

   KERALA   STATE  CONSUMER DISPUTES REDRESSAL COMMISSION VAZHUTHACAUD, THIRUVANANTHAPURAM. 
 

  
 

 REVISION PETITION.13/12 
 

   
 

 ORDER DATED : 12.03.2012 
 

 PRESENT: 
 

   
 

JUSTICE SHRI. K.R. UDAYABHANU              :  PRESIDENT 
 

  
 

SHRI. M.K. ABDULLA SONA                           : MEMBER 
 

HDFC Ergo General Insurance- 
 

 Company Limited, $E 4th floor, 
 

KG Oxford Business Centre,                             : REVISION PETITIONER 
 

  Sreekandath Road, Ravipuram, 
 

Kochji-682 016, R/by its Manager, 
 

Legal Ambili George. 
 

  
 

(By Adv:M/s. P.Balakrishnan, Philip.T.Varghese & Others) 
 

  
 

          Vs. 
 

Rajesh Kumar, 
 

Chakkalayil Veedu, Parumala.P.O, 
 

Kadapra Muri, Thiruvalla Taluk, 
 

Pathanamthitta-689 626. 
 

  
 

   
 

 ORDER 
 

JUSTICE SHRI.K.R. UDAYABHANU : PRESIDENT     The revision petitioner is the opposite party in CC.190/09 in the file of CDRF, Alappuzha.  The order sought to be revised is the one issued in I.A.20/12 filed by the revision petitioner for allowing to cross-examine the complainant.  The Forum relying on the decisions in Mani Square Ltd. Vs. Vinitha Agrawal (1) 2010 CPJ 150 (NC) and the decision in Dr.J.J.Merchant and Ors. Vs. Shrinath Chaturvedi III (2002) CPJ 8 (SC)  held that there is no inevitable circumstances in the case for the opposite party to cross-examine the complainant and disposed of the I.A permitting the opposite party also to file counter affidavit.

 

2.      It is the contention of the revision petitioner that in case his application is rejected the same will cause him irreparable loss and injury.

 

3.      We find that the matter in dispute before the Forum with respect to the insurance claim of the car involved in an accident.  It is alleged that the vehicle was being used as rent a car business as against the policy conditions; and that the  complainant should be put to cross-examination.

 

4.      We find that the CP Act envisages expeditious disposal of the cases filed ie within 90 days and if laboratory examinations etc are required within 150 days.  The procedure envisaged under the statute is a summary one.  The consumer Fora is at liberty to regulate the procedure, Sec.13(4)(III) empowers the Fora to receive evidence on affidavits.  Cross-examination in every matter and cross-examination that is not required for the proper adjudication of the matter is not conceived by the statute.  The supreme Court in Malaykumar Ganguly Vs. Sukumar Mukherji and Ors. (Civil Appeal Nos.1191-1194/05) and in Dr.J.J.Merchant Vs. Shrinath Chaturvedi (supra) and the National Commission in Mani square Ltd's case (supra) has affirmed some what impliedly the above aspects.  It has been held that in cases where a party wanted to bring out certain facts he can submit interrogatories and reply to the interrogatories on affidavits should be taken on record first instead of permitting lengthy cross-examination.  We find that the same principle applies in the instant case as well.  The CDRF is empowered to examine the matter and decide as to whether cross-examination is required or not.  Of course the order of the Forum is not specific in this regard.  All the same we find that no interference in the order of the Forum is called for specially in view of the fact that it is summary procedure that is envisaged in the Act with the objective of quick and fast disposal of the cases.  Hence revision petition is dismissed with direction that the       Revision Petitioner may file interrogatories for the specific matters sought to be brought out.

 

In the result the revision petition is dismissed as above.

   

JUSTICE K.R. UDAYABHANU:  PRESIDENT       M.K. ABDULLA SONA: MEMBER   VL.

      [HONARABLE MR. JUSTICE SHRI.K.R.UDAYABHANU] PRESIDENT