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]

State Consumer Disputes Redressal Commission

Vijay Laxmi Tiwari For Late Shri Pramod ... vs Go Airlines India Ltd on 8 October, 2024

Cause Title/Judgement-Entry STATE COMMISSION PLOT NO.76 ARERA HILLS BHOPAL MADHYA PRADESH   First Appeal No. A/22/1187 ( Date of Filing : 13 Dec 2022 ) (Arisen out of Order Dated in Case No. CC/1000/2016 of District Bhopal)   1. VIJAY LAXMI TIWARI FOR LATE SHRI PRAMOD TIWARI A-181, PALLAVI NAGAR, BAWADIYA KALAN, BHOPAL, M.P. BHOPAL MADHYA PRADESH 2. PRAGYAI TIWARI, S/O LATE SHRI PRAMOD TIWARI, LEGAL HEIR OF LATE SHRI PRAMOD TIWARI A-181, PALLAVI NAGAR, BAWADIYA KALAN, BHOPAL, M.P. BHOPAL MADHYA PRADESH ...........Appellant(s) Versus 1. GO AIRLINES INDIA LTD LEH KUSHOK BAKULA, RIMPOCHEE AIRPORT, LEH, JAMMU AND KASHMIR LEH LADAKH JAMMU AND KASHMIR 2. GO AIRLINES INDIA LTD. THROUGH ITS AUTHORIZED SIGNATORY LEH KUSHOK BAKULA, RIMPOCHEE AIRPORT, LEH, JAMMU AND KASHMIR. 194101 LEH LADAKH JAMMU AND KASHMIR 3. GO AIRLINES INDIA LTD. THROUGH ITS AUTHORIZED SIGNATORY GO AIR TERMINAL 1D, IGIA AIRPORT, PALAM, NEW DELHI 110037 NEW DELHI DELHI 4. GO AIRLINES INDIA LTD., THROUGH ITS AUTHORIZED SIGNATORY 1ST FLOOR, C-1, WADIA INTERNATIONAL CENTRE WIC, PANDURANG BUDHKAR MARG, WORLI, MUMBAI 400 025 MUMBAI MAHARASHTRA 5. JEHANGIR NUSLI WADIA, MANAGING DIRECTOR, GO AIRLINES INDIA LTD. BEACH HOUSE P BALU MARG, PRABHADEVI, MUMBAI, MAHARASHTRA, PIN 400025 MUMBAI MAHARASHTRA ...........Respondent(s)   BEFORE:     HON'BLE MR. Shri. Shobhit Jain REGISTRAR   PRESENT:   Dated : 08 Oct 2024 Final Order / Judgement O  R  D  E  R     S  H  E  E  T FIRST APPEAL NO.1187 OF 2022 VIJAY LAXMI TIWARI.

VS.

GO AIRLINES (INDIA) LTD. & ORS.

DATE OF ORDER ORDER WITH SIGNATURE ORDER OF THE REGISTRAR ON OFFICE NOTING.

     

08.10.2024                         Shri Rahul Ganeshe, learned counsel for the appellant.

              As per order dated 20.09.2024, process fees for service of notice on respondent no.2 was to be furnished within 7 days.

              But the same has not been furnished by the appellant till date. 

              Instead, on 04.10.2024 counsel for the appellant filed an application for urgent hearing as also for omission of respondent no.2 as the necessary party. 

            In the circumstances, the appeal stands dismissed for non-compliance of the order dated 20.09.2024, without further reference to the Bench.

 

                                           Registrar     [HON'BLE MR. Shri. Shobhit Jain] REGISTRAR