State Consumer Disputes Redressal Commission
Spicejet Ltd. vs Saurabh Nagpal on 17 March, 2023
FA/111/2022 SPICEJET LIMITED VS. SAURABH NAGPAL DOD: 17.03.2023
IN THE DELHI STATE CONSUMER DISPUTES REDRESSAL
COMMISSION
Date of Institution:07.07.2022
Date of hearing :07.02.2023
Date of Decision :17.03.2023
FIRST APPEAL NO. 111/2022
IN THE MATTER OF
SPICEJET LIMITED
319, UDYOG VIHAR, PHASE-IV
GURUGRAM, HARYANA
...APPLICANT/APPELLANT
VERSUS
MR. SAURABH NAGPAL
R/O 3474, SHANTIPATH,
RAMBAGH ROAD,
AMBALA CANTT., HARYANA
....NON-APPLICANT/ RESPONDENT
CORAM:
HON'BLE JUSTICE SANGITA DHINGRA SEHGAL (PRESIDENT)
HON'BLE MS. PINKI, MEMBER (JUDICIAL)
HON'BLE MR. J.P. AGRAWAL, MEMBER (GENERAL)
Present : Ms. K. Sandhya, proxy counsel for Mr. Amit Punj, counsel for the
appellant.
None for the respondent.
PER: HON'BLE MS. PINKI, MEMBER (JUDICIAL)
1.The present appeal has been filed on 07.07.2022 challenging the impugned order dated 20.12.2021 vide which CC No.463/2014 was allowed by the District Consumer Disputes Redressal Commission-VII (South-West), First Floor, Pandit Deep Chand Sharma Shakar Bhawan, Sector-20, Dwarka, New Delhi-110077.
Page 1 of 7FA/111/2022 SPICEJET LIMITED VS. SAURABH NAGPAL DOD: 17.03.2023
2. This order will dispose off an application bearing IA No.827/2022 seeking condonation of delay of 143 days in filing the appeal, filed alongwith the appeal.
3. The submissions of counsel for the appellant have been heard and considered. The record has been carefully and thoroughly perused.
4. The application has been moved under Section 41 of the Consumer Protection Act, 2019 read with Section 5 of the Limitation Act read with Section 151 CPC. However, it is being considered under Section 15 of the Consumer Protection Act, 1986 as it is arising out of Complaint Case No.463/2014.
5. Application for condonation of delay has been filed on various grounds. Para No.3 to Para No.5 of the application read as under:
"3. That it is submitted that the said order was passed on 20.11.2021 and the copy of the same was received on 21.12.2021.
4. That due to onset of third wave of Covid-19 pandemic, the normalcy of day to day functioning and affairs were severely affected in the legal department of the Appellant organization as most of the staff was directed to work from home. The court summons and notices and orders etc. remained unattended and were mixed by the lower staff with other cases and files. Thereafter, due to attack of Ransomware virus on the software of the Appellant beginning third week of May, 2022, all its operations were severely affected. Though the said virus is still hampering the day to day operations of the Appellant, however, the Appellant has been able to rectify the system partially.
5. That the aforesaid cumulative affect caused a delay of 143 Days in filing the present appeal."
6. To adjudicate this issue, we deem it appropriate to refer to Section 15 of the Consumer Protection Act, 1986 which provides as under:-
"Any person aggrieved by an order made by the District Forum may prefer an appeal against such order to the State Commission within a period of thirty days from Page 2 of 7 FA/111/2022 SPICEJET LIMITED VS. SAURABH NAGPAL DOD: 17.03.2023 the date of the order in such form and manner as may be prescribed.
Provided that the State Commission may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that there was sufficient cause for not filing it within that period:
[Provided further that no appeal by a person, who is required to pay any amount in terms of an order of the District Forum, shall be entertained by the State Commission unless the appellant has deposited in the prescribed manner fifty per cent. of the amount or rupees thirty-five thousand, whichever is less]"
7. A perusal of the aforesaid statutory position reflects that the appeal against an order should be preferred within a period of thirty days from the date of impugned judgment. On perusal of record before us, it is clear that the impugned order was pronounced on 20.12.2021 and the present appeal was filed on 07.07.2022 i.e. after a delay of 169 days.
8. In order to condone the delay, the Appellant has to satisfy this Commission that there was sufficient cause for preferring the appeal after the stipulated period. The term 'sufficient cause' has been explained by the Apex Court in Basawaraj and Ors. vs. The Spl. Land Acquisition Officer reported in AIR 2014 SC 746. The relevant paras of the aforesaid judgment are reproduced as under:-
"9. Sufficient cause is the cause for which Defendant could not be blamed for his absence. The meaning of the word "sufficient" is "adequate" or "enough", inasmuch as may be necessary to answer the purpose intended. Therefore, the word "sufficient" embraces no more than that which provides a platitude, which when the act done suffices to accomplish the purpose intended in the facts and circumstances existing in a case, duly examined from the view point of a reasonable standard of a cautious man. In this context, "sufficient cause" means that the party should not have acted in a negligent manner or there was a want of Page 3 of 7 FA/111/2022 SPICEJET LIMITED VS. SAURABH NAGPAL DOD: 17.03.2023 bona fide on its part in view of the facts and circumstances of a case or it cannot be alleged that the party has "not acted diligently" or "remained inactive". However, the facts and circumstances of each case must afford sufficient ground to enable the Court concerned to exercise discretion for the reason that whenever the Court exercises discretion, it has to be exercised judiciously. The applicant must satisfy the Court that he was prevented by any "sufficient cause"
from prosecuting his case, and unless a satisfactory explanation is furnished, the Court should not allow the application for condonation of delay. The court has to examine whether the mistake is bona fide or was merely a device to cover an ulterior purpose."
9. We also deem it appropriate to refer to Anil Kumar Sharma vs. United Indian Insurance Co. Ltd. and Ors. Reported in IV(2015)CPJ453(NC), wherein the Hon'ble NCDRC held as under:-
"12. .........we are not satisfied with the cause shown to justify the delay of 590/601 days. Day to day delay has not been explained. Hon'ble Supreme Court in a recent judgment of Anshul Aggarwal v. New Okhla Industrial Development Authority, IV (2011) CPJ 63 (SC) has held that while deciding the application filed for condonation of delay, the Court has to keep in mind that special period of limitation has been prescribed under the Consumer Protection Act, 1986, for filing appeals and revisions in consumer matters and the object of expeditious adjudication of the consumer disputes, will get defeated if the appeals and revisions, which are highly belated are entertained."
10. We further deem it appropriate to refer to Lingeswaran Etc. Versus Thirunagalingam in Special Leave to Appeal (C) Nos.2054-2055/2022 decided on 25.02.2022, wherein the Hon'ble Supreme Court held as under: -
"5. We are in complete agreement with the view taken by the High Court. Once it was found even by the learned trial Court that delay has not been properly explained and even there are no merits in the Page 4 of 7 FA/111/2022 SPICEJET LIMITED VS. SAURABH NAGPAL DOD: 17.03.2023 application for condonation of delay, thereafter, the matter should rest there and the condonation of delay application was required to be dismissed. The approach adopted by the learned trial Court that, even after finding that, in absence of any material evidence it cannot be said that the delay has been explained and that there are no merits in the application, still to condone the delay would be giving a premium to a person who fails to explain the delay and who is guilty of delay and laches. At this stage, the decision of this Court in the case of Popat Bahiru Goverdhane v. Land Acquisition Officer, reported in (2013) 10 SCC 765 is required to be referred to. In the said decision, it is observed and held that the law of limitation may harshly affect a particular party but it has to be applied with all its rigour when the statute so prescribes. The Court has no power to extend the period of limitation on equitable grounds. The statutory provision may cause hardship or inconvenience to a particular party but the Court has no choice but to enforce it giving full effect to the same.
11. From the aforesaid dicta of the Hon'ble Apex Court and the Hon'ble National Commission, it is clear that 'sufficient cause' means that the party should not have acted in a negligent manner or there was a want of bona fide on its part and the applicant must satisfy the Court that he was prevented by any "sufficient cause" from prosecuting his case, and unless a satisfactory explanation is furnished, the Court should not allow the application for condonation of delay.
12. Reverting to the material available before us, we find that the impugned order was passed on 20.12.2021 and the period of limitation starts from the date of order which had expired on 19.01.2022. Appeal could not be filed within the stipulated time, reasons stated in the application are that copy of impugned order dated 20.12.2021 was received on 21.12.2021 and due to third wave of Covid-19 and Ransomware virus on the software of the Appellant, appeal could not be filed within the stipulated period.
Page 5 of 7FA/111/2022 SPICEJET LIMITED VS. SAURABH NAGPAL DOD: 17.03.2023
13. We have noted that the appellant has referred the order dated 10.01.2022 passed by Hon'ble Supreme Court in Suo Moto Writ petition (Civil) no. 3 of 2020, wherein the Hon'ble Supreme Court held as under:
"In cases where the limitation would have expired during the period between 15.03.2020 till 28.02.2022, notwithstanding the actual balance period of limitation remaining, all persons shall have a limitation period of 90 days from 01.03.2022. In the event the actual balance period of limitation remaining, with effect from 01.03.2022 is greater than 90 days, that longer period shall apply."
14. Keeping in view the aforesaid judgment of Hon'ble Supreme Court, it is clear that impugned order was passed between the period from 15.03.2020 to 28.02.2022 i.e. on 20.12.2021, therefore, the period from 20.12.2021 to 28.02.2022 stands excluded in the present appeal and further appellant shall have limitation period of 90 days from 01.03.2022. That means period of 90 days from 01.03.2022 expires on 29.05.2022.
15. Now, the appellant has to explain the delay from 30.05.2022 to 07.07.2022. The following endorsement on the impugned order shows the date as 20.12.2021:
"CASE No. CC/463/2014/447 - 449"
21/11/21
16. No sufficient reason has been explained by the appellant. Each and every day's delay has to be explained by the appellant.
17. Having regard to the statutory position discussed in para supra and the facts of the case, the applicants/appellants have failed to show any sufficient cause for the delay in filing the present appeal. Therefore, the application filed by the appellant seeking condonation of delay cannot be admitted and accordingly, the same is dismissed on the above grounds.
Page 6 of 7FA/111/2022 SPICEJET LIMITED VS. SAURABH NAGPAL DOD: 17.03.2023
18. Consequently, the present appeal filed beyond the statutory period shall also stands dismissed. However, in the facts of the case, there shall be no order as to cost.
19. File be consigned to record room.
JUSTICE SANGITA DHINGRA SEHGAL (PRESIDENT) PINKI MEMBER (JUDICIAL) J.P. AGRAWAL MEMBER (GENERAL) Pronounced on 17.03.2023.
Page 7 of 7