State Consumer Disputes Redressal Commission
M/S Nirmal Spinning Mills Pvt.Ltd. vs National Insurance Co. Ltd. & Ors. ... ... on 7 January, 2026
IN THE NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION
AT NEW DELHI
NC/TA/7/2025
WITH
NC/IA/14062/2025
(EXEMPTION FROM DIM DOCUMENTS)
M/s. Nirmal Spinning Mills Pvt. Ltd. ... Applicant
Versus
National Insurance Co. Ltd. & Ors. ... Non-Applicants
BEFORE:
HON'BLE MR. JUSTICE A.P. SAHI, PRESIDENT
HON'BLE MR. BHARATKUMAR PANDYA, MEMBER
For Applicant : Mr. Salil Paul, Advocate
Mr. Sahil Paul, Advocate
Mr. Sandeep Dayal, Advocate
For Non-applicants : Mr. Yogesh Malhotra, Advocate
Mr. Sushant Kishore, Advocate
Dated: 07.01.2026
ORDER
1. This is a Transfer Application that has been moved in very peculiar circumstances. We have noted facts extensively in our order dated 08.12.2025 which is extracted hereinunder:
1. The applicant is a complainant, who aggrieved by the repudiation of the insurance claim on 30.03.2021 by the OP National Insurance Company, filed CC No. 16 of 2021 before the State Commission of the Union Territory of Chandigarh. The State Commission dismissed the complaint vide an order dated 02.07.2021 without issuing notice to the respondent on the ground of want of jurisdiction, but while dismissing the complaint, the State Commission made certain observations regarding the consent letter dated 19.11.2019.
NC/TA/7/2025 Page | 1
2. It may be pointed out that the complaint had been filed on the ground of the terms of the policy being an unfair contract but it was not entertained by the State Commission due to lack of pecuniary jurisdiction.
3. As a consequence of the said order, the complainant had to approach the District Commission, but instead it challenged the order dated 02.07.2021 before this Commission in First Appeal No. 879 of 2021.
4. While the appeal was pending, the applicant complainant seems to have been advised to file a complaint afresh and accordingly CC No. 89 of 2022 was filed before the DCDRC, UT, Chandigarh. The complaint was admitted on 07.02.2022 and the following was passed:
―Heard. Be registered. Admit. Notice be issued to OP(s) through registered A.D Cover for 20.05.2022.‖
5. On issuance of notice, the matter proceeded and replies were filed as well as evidence was also exchanged. The Miscellaneous Applications were also filed on which dates were fixed. The OP-2 in the complaint namely the Regional Manager of National Insurance Company at Ludhiana did not file any written statement, as a result whereof its right to file a WS was struck off on 29.11.2022 and then the matter proceeded for miscellaneous hearings on the applications that were pending. The OPs namely the Insurance Company had taken a plea of the maintainability of the complaint and prayed for dismissal thereof. On 29.05.2023, orders were passed by the District Commission that the miscellaneous applications would be decided along with the main complaint.
Opportunity was given to file replications to the written versions filed on behalf of the contesting OPs - 1, 3 and 4 and the case proceeded and was fixed on various dates, when on 06.12.2023 a request was made for filing of written arguments.
6. In between on 17.11.2023, First Appeal No. 879 of 2021 was decided by this Commission. The order is extracted hereinunder:
1. The present First Appeal has been filed under Section 51(1) of the Consumer Protection Act, 2019 (hereinafter referred to as ―the Act‖) against the Order dated 02.07.2021 passed by the State Consumer Disputes Redressal Commission, U.T. Chandigarh (hereinafter referred as ―the State Commission‖), in Consumer Complaint No. 16 of 2021, wherein the Complaint filed by the Appellant was dismissed in limine for want of jurisdiction.
2. For the sake of Convenience, the parties in the matter being referred to as mentioned in the Complaint before the State Commission. ―M/s.
NC/TA/7/2025 Page | 2
Nirmal Spinning Mills Pvt. Ltd.‖ is identified as the
Complainant/Appellant. "National Insurance Co. Ltd. & Ors." are referred as the Respondents/Opposite Parties in this matter.
3. There was a delay of 127 days in filing the Appeal. The State Commission passed the impugned order on 02.07.2021. While the period for filing Appeal lapsed on 31.07.2021, the present Appeal was filed on 06.12.2021. In adherence to orders of the Hon'ble Supreme Court's Suo Motu Writ Petition (Civil) No. 3 of 2020 in re: Cognizance for Extension of Limitation the present Appeal is treated as having been filed within limitation.
4. Brief facts of the case as per the Complainant are that, the Complainant paid the premium of Rs.2,43,120/- for two insurance policies No.404400111810000146 and 404400111810000112 valid for the period from 25.03.2019 to 24.03.2020 towards insurance of plant & machinery and stocks for Rs.14 Crores and Rs.1.30 Crores respectively, kept in the premises of the insured where the Complainant was running the business. The stocks suffered damage and loss to the tune of Rs.70 to 80 Lakhs due to heavy rains as the insured premises was flooded on 18.08.2019 with about two feet height water. Later, the Complainant submitted revised claims for Rs.2,13,77,725 for loss of stocks;
Rs.9,24,807 towards loss to machinery; and Rs.5,15,350.00 towards building loss on 16.10.2019. On receipt of the claim, the Insurer appointed M/s. Protech Insurance Surveyors & Loss Assessors to do the spot and final survey. The Complainant supplied relevant Stock statements, Fixed Assets Schedule, Quotations, ITRs, Sales Tax Returns etc. as required by the Opposite Parties. The Surveyor assessed the gross loss as Rs.1,70,01,649.75 and net loss as Rs.98,60,376.95. However, the OP issued an acceptance letter for a lessor amount than earlier being only Rs.88,69,700/- vide consent letter dated 02.07.2020.
5. The Ops declined to pay even the assessed/accepted amount on untenable grounds. Being aggrieved, the Complainant issued a legal notice dated 24.02.2021 claiming Rs.2,28,17,882 with interest and compensation for mental harassment. However, the OPs repudiated the claim vide letter dated 30.03.2021 citing non-submission of reply by the Complainant for its communication dated 11.02.2021. Being aggrieved, NC/TA/7/2025 Page | 3 the Complainant filed the Complaint before the State Commission seeking the following:
(a) That the OPs be directed to pay the sum of Rs.2,28,17,882/-
being the claimed loss amount or Rs.98,50,000/- the assessed/accepted claimable indemnification amount under the policies along with interest @ 18% per annum w.e.f. 18.08.2019 till payment.
(b) That the OPs be directed to pay Rs.15,00,000/- as compensation for the physical and mental harassment caused to the insured by deliberately not settling its claim as per the law of insurance and their own Insurance policy and delaying the claim inordinately and thus causing further business loss and loss of income.
(c) That the OPs be directed to pay a further sum of Rs.10,00,000/- as punitive damages for the unfair trade practice and UNFAIR CONTRACT adopted by them.
(d) That the Complaint be also allowed with further legal costs of Rs.1,10,000/-.
(e) Any other relief which this Court deems fit, may also be granted in favour of the complainant.‖
6. Vide the Impugned Order dated 02.07.2021, without issuing a notice to the Respondents/Opposite Parties, the learned State Commission dismissed the Complaint of the Complainant, the Appellant herein in-limine for want of jurisdiction.
7. Being aggrieved, the Appellant/Complainant filed the instant First Appeal with the following prayers:
―(i) The observations and findings made in Para No.7 of the impugned Judgment/Order dated 02.07.2021 passed by the Hon'ble State Consumer Disputes Redressal Commission, U.T. Chandigarh in Consumer Complaint No.16 of 2021 titled ‗M/s. Nirmal Spinning Mills Pvt Ltd Vs National Insurance Co Ltd and Ors be expunged/set aside.
(ii) The observation and findings made in Para No.7 of the impugned Judgment/Order dated 02.07.2021 wherein it has been NC/TA/7/2025 Page | 4 held that the consent letter dated 19.11.2019 given by the Appellant to the Respondent-Insurance Company is a one sided document not being an unfair contract is liable to be stuck down and liberty be granted to the Appellant before the District Forum to agitate the whole issue including as to whether the Consent Letter dated 19.11.2019 was obtained under coercion, pressure, undue influence and coupled with the extreme financial hardship or was voluntary executed depending upon the records placed before it and the evidence as lead.
iii. Such other or further order(s) as this Hon'ble Commission may deem fit and proper in the facts and circumstances of the case may also be passed.‖
8. The main ground advanced by the Appellant/Complainant in the present First Appeal is dismissal of the Complaint in-liminie and that the learned State Commission erred in observing in Para 7 of the impugned order that the consent letter dated 19.11.2019 given by the Appellant to the Respondent cannot be attracted to say that it is an unfair contract in respect to the provisions provided under Section 47(1)(a)(ii) of the Consumer Protection Act, 2019, while dismissing the Consumer Complaint in-limine for want of jurisdiction.
9. The Respondents/Opposite Parties have not filed any Reply/ Objections to the present Appeal.
10. The learned Counsel for the Appellant argued that the State Commission should have issued notice to the Respondents before dismissing it in- limine for want of jurisdiction. He cited M/s. Anjaneya Jewellery Vs. New India Assurance Co. Ltd. & Ors., Civil Appeal No.6878 of 2018 decided on 07.03.2019 wherein Hon'ble Supreme Court has held as under:
―5. We have perused the appellant's complaint so also the impugned order which resulted in its dismissal. Having gone through the same, we are of the considered opinion that notice of the complaint should have been issued to the respondent for being tried on merits.
6. In other words, we are of the view that the complaint filed by the appellant did not deserve its dismissal in "limine‖ but the complaint deserved admission for its disposal on merits after giving notice to the respondents (opposite party).
NC/TA/7/2025 Page | 5
7. Learned counsel for the respondents, however, argued that since the impugned order contains reasons for the dismissal of the complaint and hence the impugned order does not call for any interference.
8. We do not agree with this submission. In our view, having regard to the nature of the dispute raised by the appellant in their complaint, the same prima facie needed a reply from the respondents and then its disposal on merits.
9. Learned counsel for the respondents then argued that Section 13 of the Act has undergone amendment w.e.f. 15.03.2003.
Learned counsel pointed out that earlier Section 13 had the words "procedure on receipt of complaint". However, after 15.03.2003, in place of these words, the words "on admission of a complaint"
were substituted.
10. It was, therefore, his submission that the Commission has now the jurisdiction to dismiss the compliant in limine and decline its admission without notice to the respondents (OP).
11. There is no dispute with the legal proposition urged by the learned counsel for the respondents in the light of amendment made in Section 13 of the Act.
12. In other words, the Commission does have the jurisdiction to dismiss the complaint in limine and decline its admission without notice to the opposite party. However, such jurisdiction to dismiss the complaint in limine has to be exercised by the Commission having regard to facts of each case, i.e., in appropriate case.
13. As held above, the facts of the case at hand do not appear to be of the nature, which deserved the dismissal of the appellant's complaint in limine.
14. In view of the foregoing discussion, we allow the appeal, set aside the impugned order, admit the appellant's complaint under Section 13 of the Act and grant one month's time to the respondents to file their reply to the complaint to enable the Commission to decide the complaint on its merits in accordance with law uninfluenced by any observations made in the impugned order as also in this order.
15. Indeed, having formed an opinion to remand the case in the light of our observation made supra, we did not consider it NC/TA/7/2025 Page | 6 apposite to set out the facts in detail and nor consider it appropriate to make any observations on factual aspects else it would cause prejudice to the parties while prosecuting their case before the Commission on merits.‖
11. The Appellant/Complainant has also argued that if the point of jurisdiction is decided in favour of the Respondents against the Complainant/Appellant, the observation made in para 7 of the Impugned Order dated 02.07.2021 be expunged as the Complaint has been dismissed in limine for want of jurisdiction.
12. The learned Counsel for the Respondents No.1 to 3 argued in support of the impugned order passed by the State Commission and urged that the present First Appeal be dismissed with costs in view of the judgment of the National Commission in the case of M/s. Pyaridevi Chabiraj Steels Pvt. Ltd. Versus National Insurance Company Ltd., Complaint Case No.833 of 2020, decided on 28.08.2020.
13. We have examined the pleadings placed on record and the associated records and thoughtfully considered the arguments advanced by the learned Counsel for both the Parties.
14. The main issues for determination are whether the decision of the State Commission in relying on the consent letter and dismissing the complaint in limine for want of jurisdiction is legal? In this regard, pertinently, the Appellant filed the Complaint under Section 35 read with Section 47(1)(a)(ii) of the Consumer Protection Act, 2019 which has come into force with effect from 20.07.2020 on 24.05.2021. For ready reference the provisions of Section 34(1), 47(1)(a)(i) & 58(1)(a)(i) of the Act of 2019 are reproduced below:
―34. (1) Subject to the other provisions of this Act, the District Commission shall have jurisdiction to entertain complaints where the value of the goods or services paid as consideration does not exceed one crore rupees:‖ ―47. (1) Subject to the other provisions of this Act, the State Commission shall have jurisdiction--
(a) to entertain--
(i) complaints where the value of the goods or services paid as consideration, exceeds rupees one crore, but does not exceed rupees ten crore:
NC/TA/7/2025 Page | 7 Provided that where the Central Government deems it necessary so to do, it may prescribe such other value, as it deems fit;
(ii) complaints against unfair contracts, where the value of goods or services paid as consideration does not exceed ten crore rupees;‖ ―58. (1) Subject to the other provisions of this Act, the National Commission shall have jurisdiction--
(a) to entertain--
(i) complaints where the value of the goods or services paid as consideration exceeds rupees ten crore:
Provided that where the Central Government deems it necessary so to do, it may prescribe such other value, as it deems fit;
(ii) complaints against unfair contracts, where the value of goods or services paid as consideration exceeds ten crore rupees;‖ Further, the above provision on jurisdiction was amended vide notification dated 30.12.2021 as under:
―3. Jurisdiction of District Commission.--Subject to the other provisions of the Act and in pursuance of proviso to sub-section (1) of section 34 of the Act, the District Commission shall have jurisdiction to entertain complaints where the value of the goods or services paid as consideration does not exceed fifty lakh rupees. ― ―4. Jurisdiction of State Commission.--Subject to the other provisions of the Act and in pursuance of proviso to sub-clause (i) of clause (a) of sub-section (1) of section 47, the State Commission shall have jurisdiction to entertain complaints where the value of the goods or services paid as consideration exceeds fifty lakh but does not exceed two crore rupees.‖ ―5. Jurisdiction of National Commission.--Subject to the other provisions of the Act and in pursuance of proviso to sub-clause (i) of clause (a) of sub-section (1) of section 58, the National Commission shall have jurisdiction to entertain complaints where the value of the goods or services paid as consideration, exceeds two crore rupees.‖
15. In the present case, it is an admitted position that the value of consideration paid by the Complainant was Rs.2,43,120/- towards the premium for obtaining the insurance policies from the Respondents/Opposite Parties. At the time of filing the Consumer NC/TA/7/2025 Page | 8 Complaint before the State Commission, it had the pecuniary jurisdiction to entertain complaints where the value of the goods or services paid as consideration exceeds one crore but does not exceed ten crore rupees. After the amendment on 30.12.2021, the pecuniary jurisdiction of the State Commission was in fact lowered so as to entertain complaints where the value of the goods or services paid as consideration exceeds fifty lakhs but does not exceed Rs. Two crore. Thus, the State Commission has no pecuniary jurisdiction to entertain the complaint where the value of consideration paid was only Rs. 2,43,120/-. Thus, with due regard to the facts stated, the Complaint was dismissed in limine by the State Commission for want of jurisdiction. As the facts, law and admitted positions are clear, it did not consider the need any notice or reply from the Respondents/OPs.
16. In M/s. Anjaneya Jewellery Vs. New India Assurance Co. Ltd. & Ors, Civil Appeal No.6878/ 2018 decided on 07.03.2019 the Hon'ble Supreme Court has held that:
―12. ... However, such jurisdiction to dismiss the complaint in limine has to be exercised by the Commission having regard to facts of each case, i.e., in appropriate case.‖
17. It is not the intention of the Act wherein the Complaints with established and admitted facts that the value of consideration paid is clearly ‗less than or more than' the pecuniary jurisdiction limits prescribed by the Act are to be admitted and notice has to be issued to the Opposite Party. The State Commission or, for that matter any such forum, can legally dismiss a Complaint in limine for clear want of pecuniary jurisdiction which goes into the roots of such consideration. Therefore, we are of the considered view that the learned State Commission had rightly dismissed the Complaint filed by the Appellant/Complainant in limine for want of jurisdiction. However, while dismissing the Complaint for want of jurisdiction, the learned State Commission should not have gone into facts and merits and expressed views as regards Consent Letter dated 19.11.2019, its implications etc. Therefore, the observation made in para 7 of the impugned order of the learned State Commission with respect to the Consent Letter dated 19.11.2019 is expunged.
NC/TA/7/2025 Page | 9
18. With the above deliberations and decisions, the First Appeal No. 879 of 2021 is disposed of accordingly. The Appellant/ Complainant is granted liberty to approach appropriate forum to seek legal remedy in the matter.
19. There shall be no orders as to costs. All pending Applications, if any, stand disposed of accordingly.
7. A perusal of the said order would indicate that the order of the State Commission dismissing the complaint for want of pecuniary jurisdiction was upheld, but the views expressed regarding the consent letter dated 19.11.2019 contained in paragraph 7 of the order were expunged with liberty to the complainant to approach the appropriate forum.
8. From a reading of the impugned order, we find that the filing of Complaint no. 89 of 2022 does not seem to have been intimated to this Commission or else this fact would have been definitely noticed in the order dated 17.11.2023 while making observations granting liberty to approach the appropriate forum. In fact, the applicant had already approached the District Commission and the complaint had been admitted and the parties had put in appearance before the DCDRC, UT, Chandigarh where the matter was proceeding but for reasons best known this fact was not disclosed to this Commission or else appropriate directions could have been possibly given then.
9. The District Commission fixed dates on 06.03.2024, 14.05.2024 and 29.08.2024, where directions were issued for filing of written arguments and exchange of affidavits with regard to a miscellaneous application.
10. It appears that the order of this Commission in First Appeal No. 879 of 2021 dated 17.11.2023 was brought to the notice of the District Commission which stands recorded in the order dated 20.03.2025 extracted hereinunder:
―Sh. Sehaj Mahajan, Adv. proxy for Sh. Ashwani Talwar, Counsel for complainant.
Sh. Devinder Kumar, Adv. proxy for Sh. R.C. Gupta, Counsel for OPs No. 1, 3 and 4.
None for OP No. 2. Defence of OP No. 2 already struck off. OP No. 5 ex-parte.
Dated 20th day of March, 2025.
Interim order
NC/TA/7/2025 Page | 10
On the joint request of the Ld. proxy Counsels for the parties, to come up for filing reply by the OPs to the Misc. Application No. 450 of 2024 of complainant for placing on record the documents, Annexure A- 1, i.e. order dated 17.11.2023 passed by Hon'ble National Consumer Disputes Redressal Commission, on 04.07.2025.
11. The case was listed on 04.07.2025 and it was recorded that the parties have exchanged the written arguments and a request was made for filing reply to a miscellaneous application that was granted for placing on record the order of this Commission dated 17.11.2023. On 19.08.2025, the order passed by this Commission was taken on record, the written arguments were noticed and then parties were directed to come up for oral arguments on 13.10.2025.
12. It may be pointed out that the case was running on the board of DCDRC-II, UT, Chandigarh and it came to be transferred to DCDRC-I, UT, Chandigarh. The same was registered at DCDRC-I on 13.10.2025. On 17.10.2025, preliminary objections were raised with regard to the territorial jurisdiction of the District Commission during arguments on the ground that the Insurance policy had been issued by the Branch Office at Amritsar and the loss to the property occurred at Baddi in District Solan, whereas one of the complainants is also not a resident of Chandigarh. Hence, the DCDRC-I, UT, Chandigarh held that in view of the address of the Director of the Company as recorded in Adhar Card disclosing that he was a resident of Panchkula, Sector-8, Haryana, and was not a resident of Chandigarh, proceeded to consider the said objections and at that stage, learned counsel for both the parties consented to the complaint being returned to the complainant for presenting it at the District Commission, Panchkula, Haryana. This consent order on the joint statement of the learned counsel for the parties was recorded, and invoking Order 7 Rule 10A of the Civil Procedure Code the complaint was returned for being presented at DCDRC, Panchkula, Haryana. The order passed on 17.10.2025 is extracted hereinunder:
At the time of arguments the learned counsel for the OPs No. 1, 3 and 4 raised the question with regard to territorial jurisdiction of this Commission on the ground that the subject policy was issued by the branch office at Amritsar and the loss to the property had occurred at Baddi in District Solan and one of the complainant is also not resident of Chandigarh, hence, this Commission has no jurisdiction to try the complainant and has argued that the present complaint be returned to NC/TA/7/2025 Page | 11 the complainant with the direction to present the same to the District Commission having territorial jurisdiction.
2. Thereafter the learned counsels for the complainant tendered Annexure 'X' copy of Aadhaar card of Pankaj Khanna one of the Director of the complainant through whom the present complaint has been filed.
3. Perusal of copy of Aadhaar card indicates that in fact the aforesaid Director is resident of Panchkula, Sector 8, Harayana and he is also not resident of Chandigarh.
4. At this stage both the learned counsel for the parties have submitted that they have no objection in case the present complaint is returned to the complainant with the direction to present the same in the District Commission, Panchkula, Haryana having jurisdiction to try the complaint as the Director of the complainant namely Sh. Pankaj Khanna through whom the present complaint has been filed is resident of Panchkula. In this regard the learned counsel for the complainant and OPs No. 1,3, and 4 vide separate joint statement stated that as the complainant/any Director of the complainant is not resident of Chandigarh and no part of the cause of action has arisen in Chandigarh, the parties have no objection in case the present complaint is returned to the to the complainant with the direction to present the same District Commission, Panchkula having jurisdiction as one of the directors namely Sh. Pankaj Khanna, S/o Sh. Vipin Khannna, is residing at House No.1C, Sector 4, MDC, Opp. Mansa Devi Temple, Mansa Devi Complex, Panchkula, Sector 8, Haryana-134109 in Panchkula and further stated that as the complaint is at the final stage i..e. for arguments, both the parties be intimated about the next date on which they will appear before ld. District Consumer Disputes Redressal Commission, Panchkula having the territorial jurisdiction to try the complaint.
6. In view of the joint statement of the learned counsel for the complainant and Ops No.1,3 and 4 and also that neither the branch office of the OPs is within the territorial jurisdiction of this Commission nor any cause of action has arisen within the territorial jurisdiction of this Commission and even the Director of the complainant is not resident of the Chandigarh and keeping in view the fact that the Director of the complainant namely Pankaj Khanna is resident of Panchkula, the instant complaint is ordered to be returned to the complainant against proper receipt after retaining photocopy of the same with the direction to NC/TA/7/2025 Page | 12 present the same before the learned District Commission, Panchkula, Haryana for adjudication.
8. Since the learned counsel for the complainant and Ops No.1.3 and 4 have also made joint statement requesting that as the case is at final stage for arguments, both the parties be intimated about the next date on which they will appear before the District Commission, Panchkula having territorial jurisdiction as per Consumer Protection Act 2019 to try the complaint, therefore by exercising the powers under O VII Rule 10-A CPC, it is ordered that complainant shall present the returned complaint before the learned District Consumer Disputes Redressal Commission, The Panchkula, Haryana on 10.11.2025 at 10:30 a.m. parties shall appear before the learned District Commission, Panchkula, Haryana on the said date.
9. Certified copy of this order be sent to the Hon'ble President, District Consumer Disputes Redressal Commission, Panchkula. Haryana.
10. Certified copy of this order be sent to the parties free of costs.
13. While doing so, the statements of both the counsel was recorded by the District Commission-I, UT, Chandigarh, which is extracted hereinunder:
RBT/CC/815/2025 in CC/89/2022 M/s Nirmal Spinning Mil0m Pvt.Ltd. Vs National Insurance Company Ltd.
Statement of Sh.Aswani Talwar, adv. for complainant and Sh.R.C.Gupta, Adv. for OP.
Stated that as the complainant/any director of the complainant is not resident of Chandigarh and no part of the cause of action has arisen in Chandigarh, the parties have no objection in case the present complaint be returned to the District Commission, Panchkula having jurisdiction as one of the directors namely Sh. Pankaj Khanna, S/o Sh. Vipin Khannna, is residing at House No.1C, Sector 4. MDC, Opp. Mansa Devi Temple, Mansa Devi Complex, Panchkula, Sector 8, Haryana-134109 in Panchkula, the complaint be returned to the complainant with direction to present the same with the District Commission, Panchkula. It is further stated that as the complaint is at the final stage i.e. for NC/TA/7/2025 Page | 13 arguments, both the parties be intimated about the next date on which they will appear before ld. District Consumer Disputes Redressal Commission, Panchkula having the territorial jurisdiction to try the complaint.
14. The records were transferred on 23.10.2025 from Chandigarh to Panchkula.
15. On 07.11.2025, an administrative order has been passed by the President of the DCDRC, Panchkula, Haryana returning back the complaint to DCDRC-I, UT, Chandigarh. The same is extracted hereinunder:
No. ______________________/DCDRC/PKL/Acctt/2025 From The President, District Consumer Disputes Redressal Commission, Panchkula To The President, District Consumer Disputes Redressal Commission-I, Plot No.5, B, Sector-19-B, Madhya Marg, U.T.Chandigarh-160019 Dated the Panchkula, ______________/ Sub: Transfer of complaint case no.RBT/CC815/2025 In CC/89/2022, case titled as M/s Nirmal Spinning Mills Pvt. Ltd. Versus National Insurance Company Ltd.
Sir, With reference to your office letter no.SC/CP/2025/3739, dated 23.10.2025 on the subject noted above.
Letter under reference along-with a copy of order dated 17.10.2025 passed by the District Consumer Disputes Redressal Commission-I, UT Chandigarh in RBT/CC/815/2025 In CC/89/2022 on 17.10.2025 has been received in this office, whereby the complainant has been ordered to appear before this Commission at Panchkula on NC/TA/7/2025 Page | 14 10.11.2025 at 10:30am in connection with above said consumer complaint.
Pertinently, the aforesaid order dated 17.10.2025 has been passed by the District Consumer Disputes Redressal Commission- I, UT Chandigarh in the said complaint exercising the powers under VII Rule 10-A CPC. It is relevant to mention here that the provisions of CPC are not applicable under the Consumer Protection Act, 2019. With regard to transfer of cases, Section 48 of the Consumer Protection Act, 2019 stipulates as under: On the application of complainant or of its own motion, the State Commission may at any stage of the proceeding, transfer any complaint pending before a District Commission to another District Commission within the State if the interest of justice so enquires". This clause empowers the State Commission, at any stage of the proceeding, transfer any complaint pending before the District Commission to another District Commission within the State, if the interest of justice so requires.
In view of the above statutory provisions, which are clear on the subject qua transfer of cases, from one District Consumer Commission to another District Consumer Commission, certified copy of order dated 17.10.2025 as received under reference, is hereby returned for further necessary action as per law at your end.
DA: as above
-Sd President, District Consumer Disputes Redressal Commission, Panchkula Endst No. 1626_____ DCDRC/PKL/Asstt/2025, Dated: 7/11/2025 A Copy of the above is forwarded to the following for Information and necessary action please:-
1. The Registrar, State Consumer Disputes Redressal Commission, U.T. Plot No.5, B, Sector-19-B, Madhya Marg, Chandigarh-160019.
2. Learned counsels for the parties.
NC/TA/7/2025 Page | 15
President,
District Consumer Disputes
Redressal Commission,
Panchkula
16. The complaint therefore has been returned back on the basis of this administrative direction of the President of DCDRC, Panchkula with a copy of the same to the Registrar of the SCDRC, UT, Chandigarh. The letter records that it is only the State Commission's power to transfer a complaint from one District Commission to another under Section 48 and that the DCDRC-I, U.T., Chandigarh, on its own, had no authority to exercise powers under Order 7 Rule 10A to return the complaint for being presented at Panchkula. Accordingly, the same was returned back by the said administrative order.
17. After receipt of the records by the DCDRC-I, UT, Chandigarh, on 10.11.2025 the counsel for the complainant made a statement that the complainant wishes to approach the National Commission for an appropriate remedy and this request was accepted with a further direction that the matter shall be listed on 08.12.2025. The order passed on 10.11.2025 by DCDRC-I, UT, Chandigarh is extracted hereinunder:
The case file has been received back from the Hon'ble District Consumer Disputes Redressal Commission, Panchkula vide Letter NO.1624/DCDRC/PKL/Acctt/2025, dated 01.11.2025 with the directions to return the same to this Commission on the ground that this Commission has no jurisdiction to transfer the case to another District Commission of another State.
2. Perusal of the order dated 17.10.2025 indicates that infact this Commission has not transferred the complaint to District Consumer Disputes Redressal Commission, Panchkula, rather the complaint was returned to the complainant on the ground of want of territorial jurisdiction with the directions to present the same before appropriate Commission, Panchkula, having jurisdiction to try the complaint, and that too by passing the detailed order after recording the statements of the Id.Counsel for the parties. It was further directed to the complainant to present the aforesaid complaint before the Hon'ble District Consumer Disputes Redressal Commission, Panchkula having jurisdiction to try the complaint on 10.11.2025 at 10.30 AM by exercising the powers under NC/TA/7/2025 Page | 16 Order 7 Rule 10-A CPC. However, the Hon'ble District Consumer Disputes Redressal Commission, Panchkula has returned the file/complaint on the ground that this Commission has no power to transfer the case/complaint to another District Commission i.e. District Consumer Disputes Redressal Commission, Panchkula.
3. At this stage, the Id. Counsel for the complainant stated that he wants to approach the Hon'ble National Commission for appropriate remedy in the light of the order passed by Hon'ble District Consumer Disputes Redressal Commission, Panchkula. Accordingly, on the request of d. Counsel for the complainant, let the case be listed on 08.12.2025 for further orders. The Id. Counsel for the complainant is directed to approach appropriate Commission for necessary order
18. It is therefore evident from the facts narrated above that the filing of CC No. 89 of 2022 before the DCDRC, UT, Chandigarh was not brought to the notice of this Commission in F.A. No. 879 of 2021 in spite of the fact that the said complaint had already been instituted and was proceeding. Accordingly, there is no mention of the said proceedings in the order dated 17.11.2023.
19. Proceeding further, the second peculiarity that has emerged is the order of the DCDRC-I, UT, Chandigarh dated 17.10.2025 which is an order passed on the consent of the learned counsel for the parties, whose statements were also recorded whereafter the orders were passed. The order records the exercise of powers under Order 7 Rule 10A CPC.
20. We may point out that the provisions of the Civil Procedure Code are not applicable to this summary jurisdiction unless specifically provided for. We may point out that Regulation 26 of the Consumer Protection (Consumer Commission Procedure) Regulations, 2020 provides that in all proceedings before the Consumer Commission, ―endeavour shall be made by the parties and their agents to avoid the use of provisions of Code of Civil Procedure except where specific provisions of the CPC have been made applicable‖. Regulation 26(1) is extracted hereinunder:
―26. Miscellaneous. - (1) In all proceedings before the Consumer Commission, endeavour shall be made by the parties and their agent to avoid the use of provisions of Code of Civil Procedure, 1908 (5 of 1908):
Provided that the provisions of the Code of Civil Procedure, 1908 may be applied which have been referred to in the Act or in the rules made thereunder.‖ NC/TA/7/2025 Page | 17
21. We may point out further that there were identical regulations contained in the Consumer Protection Regulations, 2005 framed under the Consumer Protection Act, 1986. Regulation 26 of the said Regulations is pari materia to the 2020 Regulations quoted hereinabove.
22. The legal position with regard to the applicability of the Civil Procedure Code came up for consideration while interpreting the provisions of the 1986 Act and the Regulations framed thereunder in the case of Ethiopian Airlines v. Ganesh Narain Saboo, (2011) 8 SCC 539, where the Supreme Court has laid down the law and held in paragraphs 65 and 73 as under:
―65. However, notwithstanding the fact that the proceedings of the National Commission are ―suits‖ under the Carriers Act, vide the expressio unius principle, the Consumer Protection Act, 1986 clearly enumerates those provisions of CPC that are applicable to proceedings before the Consumer Fora. Such provisions include Section 13(4), in which the Consumer Protection Act, 1986 vests those powers which are vested in a civil court under CPC to the District Forum. However, according to the principle of expressio unius, because the legislature expressly made the aforementioned provisions of CPC applicable to the consumer proceedings, the legislature is, therefore, deemed to have intentionally excluded all other provisions of CPC from applying to the said proceedings. This is particularly true since, as explained above, the Consumer Protection Act, 1986 sets forth an exhaustive list of procedures, distinguishable from those required under CPC, that the consumer redressal fora must follow. Therefore, since the Consumer Protection Act does not state that Section 86 applies to the Consumer Fora's proceedings, that section of CPC should be held to be not applicable.
73. It is a settled principle of statutory interpretation that specific statutes that come later in time trump prior general statutes. Both the Consumer Protection Act, 1986 and the Carriage by Air Act, 1972, which came long after the Code of Civil Procedure, 1908, are more focused and specific statutes and, therefore, should be held to supersede Section 86 of the Code. This Court in Savita Garg [(2004) 8 SCC 56] has clearly laid down that the principle that in fora created by the Consumer Act, the provisions of the Code of Civil Procedure are applicable only to a limited extent, therefore, the provisions of the Code of Civil Procedure have not NC/TA/7/2025 Page | 18 been made applicable to the proceedings of the National Consumer Forum.‖
23. The aforesaid decision is a three Judges decision of the Apex Court and has neither been overruled or distinguished till now. Even though, some observations have been made by the Apex Court in paragraph 40 of the decision in the case of Brigade Enterprises Ltd. v. Anil Kumar Virmani & Ors., (2022) 4 SCC 138.
24. Nonetheless, the decision in the case of Ethiopian Airlines v. Ganesh Narain Saboo (supra) still holds the field and it is therefore clear that the provisions of CPC per se have to be avoided and not applied in view of the legal position explained above.
25. The issue of return of a complaint by invoking the provisions of Order 7 Rule 10 CPC came up for consideration directly before this Commission in the case of Suhas Madhukar Bhalerao & Ors. vs. M/s. Sunshree Flowers, I.A. No. 1754/2020 in CC No. 2554 of 2017, decided on 11.09.2023, where in paras 10 and 11 after considering the Apex Court judgment in the case of Ethiopian Airlines (supra) it was held as under:
10. Applying the above principle there is no provision akin to the provision of Order 7 Rule 10 or other ancillary provisions of the CPC, under the 1986 Act so as to accept the contention of the learned counsel. Thus, it can be safely presumed that the legislature never intended to apply these provisions of the CPC to the proceedings of the Consumer Act, 1986 which stands supported by the pronouncement of the apex court in the case of Ethiopian Airlines (supra).
11. The return of the complaint for being presented is nowhere impeded, barred, eclipsed or diluted by any of the principles which are sought to be pressed into service because if that is applied, the Consumer will be denied access to the Forum which is not the purpose of the 1986 Act.
The principles therefore to that extent as suggested are not attracted. As a matter of fact, the District Consumer Forum ought to have simply stated that it has no jurisdiction and liberty was available to the complainants to approach the appropriate Forum in accordance with law. Any such recital in the order enabling a hair splitting argument so as to debar the complainants from approaching this Court with a modified complaint would therefore be against the principles and NC/TA/7/2025 Page | 19 purpose for which the Consumer Protection Act has been created. The Act is designed to comfort the Consumer and not to confine, restrict or prevent him from staking a genuine claim. It also protects against exploitation. The legislative intent is not to prohibit, but to facilitate Consumer disputes getting entertained, adjudicated and resolved.
26. Applying the ratio of the decisions referred to hereinabove, we are of the opinion that the DCDRC could not have exercised powers under Order 7 Rule 10A nor the said powers could have been exercised on the consent of the counsel for the parties. It is well settled by now that jurisdiction cannot be conferred by consent nor a statutory provision can be applied unless provided for under the 2019 Act. As noted above, the provisions of Order 7 Rule 10A per se could not have been invoked. At the best the complaint could have been consigned with liberty to file it before the appropriate forum.
27. However, we may point out that the order dated 17.10.2025 being a consent order could not have been challenged and was not even challenged by the parties and apart from that, the said procedure was only permitting the return of the complaint which in effect was transferring the complaint that had reached the stage of final hearing from the DCDRC-I of UT, Chandigarh to the DCDRC, Panchkula, Haryana which falls within a different state.
28. The question is could the District Commission of another state have exercised such powers of return and presentation before the District Commission of another state and also whether such orders could have been passed with the consent of the learned counsel.
29. We are unable to appreciate the manner in which the present case has been conducted, in as much as, at the outset the filing of CC No. 89 of 2022 was not brought to the notice of this Commission when the orders were passed on 17.11.2023 or else this Commission would have, after noticing the same, issued appropriate orders. This was therefore a clear lapse on the part of the parties in not bringing this fact to the notice of this Commission.
30. Thereafter, getting the complaint returned by invoking a provision which does not apply was yet another disservice to the cause that had caused harassment to the complainant.
31. The third is that merely because one of the Directors of the complainant resides in Panchkula, the territorial jurisdiction would not get automatically transferred, in as much as, for entertaining a complaint and exercising jurisdiction by the District Commission is concerned, the same is provided for under Section 34(2) and (3) of the Act, which is extracted hereinunder:
NC/TA/7/2025 Page | 20
34. Jurisdiction of District Commission.
xxx
(2) A complaint shall be instituted in a District Commission within the local limits of whose jurisdiction,--
(a) the opposite party or each of the opposite parties, where there are more than one, at the time of the institution of the complaint, ordinarily resides or carries on business or has a branch office or personally works for gain; or
(b) any of the opposite parties, where there are more than one, at the time of the institution of the complaint, actually and voluntarily resides, or carries on business or has a branch office, or personally works for gain, provided that in such case the permission of the District Commission is given; or
(c) the cause of action, wholly or in part, arises; or
(d) the complainant resides or personally works for gain.
(3) The District Commission shall ordinarily function in the district headquarters and may perform its functions at such other place in the district, as the State Government may, in consultation with the State Commission, notify in the Official Gazette from time to time.
32. The approach of the DCDRC-I to return the complaint without even discussing these provisions and merely on the joint statement has proceeded to direct the return of the complaint for being presented before the District Commission of another state. If the DCDRC, Chandigarh was of the opinion that it had no territorial jurisdiction in the matter, it ought to have referred to Section 34(2) and then decided the issue of territorial jurisdiction instead of gathering a consent of the parties for sending the complainants to the District Commission of another state. Needless to point out that the OP-2, the Regional Manager at Chandigarh, was in the loop of communications in the correspondence relating to the repudiation of the claim of the complainant.
33. Nonetheless, this transfer application has now been filed for invoking the powers of this Commission under Section 62 of the Act, praying that the complaint may be tried either before the DCDRC, Panchkula, Haryana or DCDRC-I, Panchkula, Haryana or any other DCDRC, but the matter should be proceeded with and the case should not be made to shuttle from one district to another when it had reached at the stage of final hearing.
34. Section 62 of the 2019 Act provides as under:
NC/TA/7/2025 Page | 21
62. Transfer of cases.- On the application of the complainant or of its own motion, the National Commission may, at any stage of the proceeding, in the interest of justice, transfer any complaint pending before the District Commission of one State to a District Commission of another State or before one State Commission to another State Commission.
35. Mr. Paul, learned counsel for the applicant contends that powers be exercised in the interest of justice to settle this issue by exercising powers and nominating the District Commission concerned, so that the case may be decided.
36. In order to proceed with the matter, it would be appropriate to issue notice to the OPs before any orders are passed and we, therefore, direct the applicants to serve a copy of this order on the OPs personally along with the notice, dasti summons whereof shall be issued by the Office. In addition thereto, notices will also be issued to the OPs by post. Apart from this, a copy of the order shall be placed on record of the DCDRC-I, UT, Chandigarh for information, so that the counsel for the Insurance Company who are already appearing before the District Commission may be informed about the pendency of this Transfer Application to enable them to respond to the same.
37. List the matter on 07.01.2026 for ‗directions'.
2. We had therefore prima facie indicated that the powers under Section 62 could be invoked on the appearance of the Insurance Company to which notices were issued. There are no other parties to the litigation except the Insurance Company and the Surveyor and Mr. Yogesh Malhotra along with Mr. Sushant Kishore had appeared for the Insurance Company. Further, having heard the learned counsel for the parties, we confirm the observations made by us in the order dated 18.12.2025 extracted hereinabove and we find that the complainant had been tossed from once place to the other in this legal gymnastics for the past more than three years in spite of the fact that the pleadings were exchanged when the matter had approached the stage of final hearing.
NC/TA/7/2025 Page | 22
3. Mr. Malhotra points out that there are other applications which are pending and have not been disposed off as yet and as such even if the powers are to be invoked by this Commission for the transfer of the case, the fact that the Insurance Policy was issued by the office of the Insurance Company at Amritsar, the District Commission concerned at Amritsar will have the appropriate jurisdiction or otherwise the place where the complainant is located in district Solan (Himachal Pradesh) would be the appropriate District Commission to deal with the matter.
4. Mr. Salil Paul, learned counsel for the applicants states that he has no objection to the case being proceeded with at the place where the complaint could be entertained having appropriate territorial jurisdiction in the matter.
There is no dispute with regard to the fact that the case has to be heard by the District Commission keeping in view the pecuniary jurisdiction in terms of the Consumer Protection Act, 2019 as the premium paid appears to be within the pecuniary jurisdiction limit of the District Commission
5. Learned counsel for the parties have produced the photostat copy of the policy cover note which categorically records that the issuing office is DO-3 Amritsar. The said office is already represented by Mr. Malhotra and has been arrayed in this case as OP-4. Learned counsel for the parties are ad idem on the issue of territorial jurisdiction of the District Commission at Amritsar to be possessed of the jurisdiction over the subject matter of this case. They have no objections if the entire records of the case are transmitted to be dealt with and tried at Amritsar. Learned counsel for the parties have also urged that the observations made by this Commission regarding conferring of jurisdiction by NC/TA/7/2025 Page | 23 consent are correct and that jurisdiction cannot be conferred by the consent of parties unless a cause of action or a part of cause of the action arises at any of the places. Undoubtedly in this case as indicated by Mr. Malhotra, the territorial jurisdiction regarding the trial of the matter could have been either the District Commission at Amritsar or at the District Commission at Solan and therefore it ought to have been instituted accordingly. We accept the said arguments and exercising our powers under Section 62 of 2019 Act in the peculiar facts of the present case, we direct that the entire records that are available either with the District Consumer Disputes Redressal Commission, Panchkula, Haryana or the District Consumer Disputes Redressal Commission-I, UT Chandigarh shall be all transferred to the District Consumer Disputes Redressal Commission, Amritsar, Punjab. The concerned District Commission at Amritsar shall receive the records and register the complaint and shall proceed from the stage the complaint has already been dealt with by the previous District Commissions and shall also decide any pending applications that may have been moved by the Insurance Company or by the Complainant and then proceed for final hearing of the matter.
6. Learned counsel for the parties have also agreed to appear before the District Commission at Amritsar on 09.02.2026. We accordingly direct the parties to appear before the District Commission at Amritsar on 09.02.2026 and the concerned District Commission shall proceed to fix dates at its convenience and endeavour to dispose of the complaint expeditiously given the background of the pendency of the litigation in the circumstances that are on record.
NC/TA/7/2025 Page | 24
7. We also put on record the appreciation for learned counsel for both the parties to have come together to enable us to resolve this controversy in spite of the complications before the fora below.
8. The Transfer Application stands disposed of with the above directions.
.............................................
(A.P. SAHI, J) PRESIDENT .............................................
(BHARATKUMAR PANDYA)
MEMBER
Pramod/Vandana/Court-1/7
NC/TA/7/2025 Page | 25