State Consumer Disputes Redressal Commission
The Oriental Insurance Company Limited vs Smt. Lalli Bai & Anr. on 25 January, 2014
CHHATTISGARH STATE
CONSUMER DISPUTES REDRESSAL COMMISSION,
PANDRI, RAIPUR (C.G).
Appeal No.FA/12/616
Instituted on : 29.10.2012
The Oriental Insurance Company Limited,
The Divisional Manager,
Division Office, Rama Trade Centre,
Opposite Rajiv Plaza, Bus Stand,
Bilaspur (C.G.) ... Appellant
Vs.
1. Smt. Lalli Bai, W/o Late Santram Kol,
R/o : Kapildhara, Post - Bijuri, P.S. Bijuri,
Tehsil - Kotma, District Anuppur (M.P.)
2. Personnel (Wrongly mentioned
In the impugned order as Mersonel) Manager,
S.E.C.L. Kurja Area,
Manendragarh, District Koriya (C.G.) ... Respondents
PRESENT :
HON'BLE SHRI JUSTICE R.S. SHARMA, PRESIDENT
HON'BLE MISS HEENA THAKKAR, MEMBER
COUNSEL FOR THE PARTIES :
Shri Amit Gaikwad, Advocate, for appellant. None for respondent No.1 (Ex-parte).
Shri O.P. Agrawal, Advocate for respondent No.2.
ORAL ORDER Dated : 25/01/2014 This appeal is directed against the order dated 10.05.2012, passed by District Consumer Disputes Redressal Forum, Bilaspur (C.G.) (henceforth "District Forum") in Complaint Case No.79/2009, whereby the complaint of the respondent No.1/ complainant, has been allowed.
// 2 //
2. The appellant/O.P.No.1 has preferred this appeal against the impugned order dated 10.05.2012 passed by the District Forum and also filed application for condonation of delay in filing the appeal.
3. We have heard arguments of learned counsel for both the parties on the application for condonation of delay and have also perused the record of the District Forum.
4. In Revision Petition No.1616 of 2011 - National Insurance Company Ltd. Vs. Shri P. Rangaswamy & anr, decided on 11.11.2013, Hon'ble National Commission held thus :
"8. In Ram Lal & others Vs. Rewa Coalfields Ltd., AIR 1962 Supreme Court 361, it has been observed :-
It is, however, necessary to emphasize that even after sufficient cause has been shown a party is not entitled to the condonation of delay in question as a matter of right. The proof of a sufficient cause is discretionary jurisdiction vested in the Court by S.5. If sufficient cause is not proved nothing further has to be done; the application for condonation has to be dismissed on that ground alone. If sufficient cause is shown then the Court has to enquire whether in its discretion it should condone the delay. This aspect of the matter naturally introduces the consideration of all relevant facts and it is at this stage that diligence of the party or its bona fides may fall for consideration; but the scope of the enquiry while exercising the discretionary power after sufficient cause is shown would naturally be // 3 // limited only to such facts as the Court may regard as relevant.".
9. In R.B. Ramlingam vs. R.B. Bhavaneshwari, 2009 (2) Scale 108, it has been observed thus ;
We hold that in each and every case the Court has to examine whether delay in filing the special appeal leave petitions stands properly explained. This is the basic test which needs to be applied. The true guide is whether the petitioner has acted with reasonable diligence in the prosecution of his appeal / petition.
10. Hon'ble Supreme Court after exhaustively considering the case law on the aspect of condonation of delay in Oriental Aroma Chemical Industries Ltd. vs. Gujarat Industrial Development Corporation reported in (2010) 5 SCC 459 as under ;
We have considered the respective submissions. The law of limitation is founded on public policy. The legislature does not prescribe limitation with the object of destroying the rights of the parties but to ensure that they do not resort to dilatory tactics and seek remedy without delay. The idea is that every legal remedy must be kept alive for a period fixed by the legislature. To put it differently, the law of limitation prescribes a period within which legal remedy can be availed for redress of the legal injury. At the same time, the courts are bestowed with the power to condone the delay, if sufficient cause is shown for not availing the remedy within the stipulated time.
// 4 //
11. Now, Apex Court in Anshul Agrawal vs. New Okhla Industrial Development Authority, IV (2011) CPJ 63 (SC) has observed ;
It is also apposite to observe that while deciding an application filed in such cases for condonation of delay, the Court has to keep in mind that the 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 this Court was to entertain highly belated petitions filed against the orders of the consumer foras."
5. In Basavraj & Anr. V. The Spl. Land Acquisition Officer, 2013 AIR SCW 6510, Hon'ble Supreme Court observed thus:
"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 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. (See: Manindra Land and Building // 5 // Corporation Ltd. v. Bhootnath Banerjee &Ors., AIR 1964 SC 1336; Lala Matadin v. A.Narayanan, AIR 1970 SC 1953; Parimal v. Veena alias Bharti AIR 2011 SC 1150 : (2011 AIR SEW 1233); and Maniben Devraj Shah v. Municipal Corporation of Brihan Mumbai, AIR 2012 SC 1629 : (2012 AIR SCW 2412.)
12. It is a settled legal proposition that 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. "A result flowing from a statutory provision is never an evil. A Court has no power to ignore that provision to relieve what it considers a distress resulting from its operation." 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. The legal maxim "dura lex sed lex" which means "the law is hard but it is the law", stands attracted in such a situation. It has consistently been held that, "inconvenience is not" a decisive factor to be considered while interpreting a statute.
15.The law on the issue can be summarised to the effect that where a case has been presented in the court beyond limitation, the applicant has to explain the court as to what was the "sufficient cause" which means an adequate and enough reason which prevented him to approach the court within limitation. In case a party is found to be negligent, or for want of bona fide on his part in the facts and circumstances of the case, or found to have not acted diligently or remained inactive, there cannot be a justified ground to condone the delay. No court could be justified in condoning such an inordinate delay by imposing any condition whatsoever. The application is to be decided only within the parameters laid down by this court in regard to the condonation of delay. In case there was no sufficient cause to prevent a litigant to approach the court on time condoning the delay without any justification, putting any condition whatsoever, amounts to passing an order in violation of the statutory provisions and it tantamounts to showing utter disregard to the legislature."
6. In Ludhiana Improvement Trust vs. Ms. Harpreet Kaur, 2013 (4) CPR 848 (NC), Hon'ble National Commission observed thus :-
// 6 // "11. Hon'ble Apex Court in Post Master General & Ors. Vs. Living Media India Ltd. and Anr. (2012) 3 SCC 563, has not condoned delay in filing appeal even by Government department and further observed that condonation of delay is an exception and should not be used as an anticipated benefit for the Government departments.
Thus, it becomes clear that there is no reasonable explanation at all for condonation of inordinate delay of 62 days. In such circumstances, application for condonation of delay has been dismissed. As application for condonation of delay has been dismissed, revision petition being barred by limitation is also liable to be dismissed."
7. Shri Amit Gaikwad, learned counsel for the appellant/O.P. No.1 prayed for condoning the delay of 133 days in filing the appeal on the basis of grounds mentioned in the application for condonation of delay and he seeks an opportunity to argue the matter on merits.
8. On the other hand, Shri O.P. Agrawal, learned counsel for the respondent No.2 opposed the application for condonation of delay and prayed to reject the same.
9. In application filed for condonation of the delay, the cause of delay of 133 days in filing the appeal, is mentioned as that after passing of the order on 10.05.2012 by learned District Forum, Bilaspur panel advocate was sent the copy of the order along with his opinion for filing appeal to Division Office, Bilaspur on 15.05.2012 after arranging entire // 7 // case file by the concerned clerk put the file before the Divisional Manager with order and opinion of the advocate for approval for filing appeal. Thereafter Divisional Manager granted permission for filing appeal, after seeking permission for filing appeal entire file has been sent to the panel advocate for filing appeal against the order passed by District Forum. Thereafter Panel advocate has informed to Division Office, Bilaspur that receipt in compliance of Section 15(2) of the Consumer Protection Act, 1986 and original copy of the order is not attached with the file and in absence of receipt and order, appeal could not be filed thereafter receipt and order of the District Fourm, has been sent to the office of the advocate. Ultimately appeal was filed on 29.10.2012, therefore, delay of 133 days has resulted in preferring the appeal, which is not willful but is bona fide.
10. It is now well settled that departmental and official procedural delays do not constitutes "sufficient ground". It must be borne in mind that Consumer Protection Act, 1986 lays down its own period of limitation. The Limitation Act, which prescribes the summary procedure and its provisions should be strictly followed.
In the instant case, looking to the application filed by the appellant for condonation of delay and affidavit of Shri Pradeep Shukla, the Divisional Manager of the Oriental Insurance Company Limited, Bilaspur (C.G.) filed in support of the application for condonation of delay, it appears that the reason assigned by the appellant regarding // 8 // delay in filing the appeal in the application for condonation of delay, is not satisfactory and delay has not been explained properly.
11. The appeal is barred by limitation by 133 days, and no proper explanation has been given. Thus, on the facts of the case, the appeal filed by the appellant, is barred by limitation and no satisfactory explanation has been given by the appellant in application for condonation of delay. In the application, no sufficient ground has been mentioned for condoning the delay in filing the appeal beyond the limitation, therefore, the appeal is hopelessly barred by time.
12. Thus, the application for condonation of delay filed by the appellant, is hereby rejected. Consequently, the appeal also stands dismissed.
(Justice R.S. Sharma) (Ms. Heena Thakkar)
President Member
/01/2014 /01/2014