State Consumer Disputes Redressal Commission
Sanjay Gupta vs Jalandhar Improvement Trust And ... on 12 December, 2015
STATE CONSUMER DISPUTES REDRESSAL COMMISSION,
PUNJAB, DAKSHIN MARG, SECTOR 37-A, CHANDIGARH.
Misc. Application No.1430 of 2015
In/and
Execution Application No.42 of 2014
In
Consumer Complaint No.82 of 2013
Date of Institution : 10.11.2014
Date of Decision : 12.12.2015
Sanjay Gupta S/o Shri Hakumat Rai Gupta, H.No.112, Street No.4,
Punia Colony, Sangrur (Punjab) ....... Applicant/Complainant
Versus
1.Jalandhar Improvement Trust, Jalandhar, through its Executive Officer.
2. Chairman, Jalandhar Improvement Trust, Jalandhar.
......Respondents/Opposite parties Application under Section 27 of the Consumer Protection Act, 1986.
Quorum:-
Hon'ble Mr. Justice Gurdev Singh, President Mr. Vinod Kumar Gupta, Member Present:-
For the applicant : Sh.Sanjay Gupta, in person For the respondent : Sh.Mukul Aggarwal, Advocate JUSTICE GURDEV SINGH, PRESIDENT :
The application has been taken up in the Lok Adalat. In view of the settlement arrived at between the parties, which has been incorporated in their statements so recorded, the sum of Rs.34,37,733/- along with interest which has already accrued thereon, if any, be remitted to the applicant by issuing Demand Draft/Cross Cheque in his favour. The other amount of Rs.1,25,000/- in the form of Demand Draft, which the opposite parties were directed to pay as additional costs, has been received by him.
The application stands fully satisfied and is dismissed as such.
(JUSTICE GURDEV SINGH) PRESIDENT (VINOD KUMAR GUPTA) MEMBER December 12, 2015 pka