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 1, Cited by 0]

State Consumer Disputes Redressal Commission

Dtdc Chelari vs Prasanna T K on 1 December, 2022

  	 Cause Title/Judgement-Entry 	    	       STATE CONSUMER DISPUTES REDRESSAL COMMISSION  THIRUVANANTHAPURAM             First Appeal No. A/538/2022  ( Date of Filing : 03 Nov 2022 )  (Arisen out of Order Dated 07/06/2022 in Case No. CC/289/2021 of District Malappuram)             1. DTDC CHELARI   KAKKANCHERRY OFFICE CHELAMBRA P O MALAPPURAM  673634  2. DTDC COURIER SERVICE   DTDC HOUSE NO 3 VICTORIA ROAD BANGALORE 560047 ...........Appellant(s)   Versus      1. PRASANNA T K   MADHUVANI SPINNING MILL CHELAMBRA P O MALAPPURAM 673634  2. ADHITHYAN R   KURUNGATT MADHUVANI SPINNING MILL CHELAMBRA P O MALAPPURAM DISTRICT  673634 ...........Respondent(s)       	    BEFORE:      HON'BLE MR. SRI.T.S.P.MOOSATH PRESIDING MEMBER      SRI.RANJIT.R MEMBER     SRI.RADHAKRISHNAN.K.R MEMBER            PRESENT:      Dated : 01 Dec 2022    	     Final Order / Judgement    

 KERALA STATE CONSUMER DISPUTES REDRESSAL COMMISSION,

 

 VAZHUTHACAUD, THIRUVANANTHAPURAM

 

 APPEAL No. 538/2022

 

 JUDGMENT DATED: 01.12.2022

 

(Against the Order in C.C. 289/2021 of CDRC, Malappuram)

 

 PRESENT:

 

HON'BLE JUSTICE SRI. K. SURENDRA MOHAN     : PRESIDENT

 

SRI.T.S.P. MOOSATH                                                        : JUDICIAL MEMBER

 

SRI.RANJIT. R                                                                    : MEMBER

 

SMT. BEENA KUMARY. A                                              : MEMBER

 

SRI. RADHAKRISHNAN K.R.                                         : MEMBER

 

 

 

 APPELLANTS:

 

 

 
	 DTDC Chelari, Kakkanchery Office, Chelambra P.O., Malappuram-673 634.


 

 

 
	 DTDC Courier Service, DTDC-House, No. 3, Victoria Road, Bangalore-560 047.


 

 

 

             (By Advs. Padmini N. & Manju Prasad)

 

 

 

                                                Vs.

 

 RESPONDENTS:

 

 

 
	 Prasanna T.K., Madhuvani Spinning Mill, Chelambra P.O., Malappuram District-673 634.


 

 

 
	 Adhithyan R. Kurungatt, Madhuvani Spinning Mill, Chelambra P.O., Malappuram District-673 634.


 

 

 

 JUDGMENT

SRI.RANJIT. R: MEMBER   The opposite parties in C.C. No. 289/2021 of the Consumer Disputes Redressal Commission, Malappuram in short the District Commission are in appeal challenging the final order dated 07.06.2022 allowing the complaint filed by the respondents herein.  The complaint was filed by the respondents claiming that the appellants/opposite parties Courier service centre were reluctant to deliver the parcel sent from other places to the complainants' house.  The 1st complainant is a cancer patient.  The 2nd complainant sent some medicines to the 1st complainant with a tag 'Medicine urgent' in the priority list.  But the opposite parties did not deliver the item to the complainant.  Parcels including medicines sent by other persons to the complainant through the opposite parties got damaged due to the late delivery of the items.  The respondent hence filed the complaint seeking compensation and costs. 

2.  Though the appellants had received notice they did not appear or file version.  Therefore the District Commission proceeded to consider the complaint ex-parte.  Accordingly as per the order appealed against, the complaint has been allowed directing the opposite parties to deliver the parcel and other items in the name of the complainants at the complainant's house in due time.  Opposite parties were also directed to pay compensation of Rs. 1,00,000/- to the complainants and costs of Rs. 5,000/-.  According to the learned counsel for the appellants the 1st appellant/1st opposite party did not receive any notice of the complaint.  The notice of the complaint was served in the office of the 2nd opposite party and the officials of the 2nd opposite party then forwarded the said notice to the head office for legal opinion.  But due to administrative delay in getting opinion, the 2nd opposite party could not entrust the notice and connected documents with their lawyer in time.  By that time the District Commission had made both the opposite parties ex-parte and passed an ex-parte order against them on 07.06.2022.  There was no wilful negligence or laches on the part of the opposite parties in not appearing the case within time.  But the District Commission on a wrong notion made the appellants ex-parte and passed the impugned order under challenge.  Therefore the counsel submits that a lenient view should be adopted in this case and a fresh chance is necessary to be given to the appellants to place and prove their case before the District Commission.

3.  Having heard the counsel at length, we are not satisfied that any interference with the order appealed against is warranted in view of the dictum laid down by the Apex Court in New India Assurance Co. Ltd. Vs. Hilli Multipurpose Cold Storage Pvt. Ltd. (2020)5 SCC 757.  According to the said decision the time limit available for an opposite party to file his version is thirty days from the receipt of notice, which the District Commission is empowered to extend for a maximum period of fifteen days.  In the absence of filing of version by an opposite party, the Constitution Bench has held that the proper course to be adopted is to proceed to dispose of the complaint ex-parte.  Here in the present case as per the impugned order both the appellants did not appear and file version even though notice was served on them.  Thus the complaint has been finally disposed of ex-parte since no version has been filed by the appellants within the statutory period.  We find no infirmity in the said procedure. 

          For the foregoing reasons we find no grounds to admit this appeal.  This appeal is accordingly dismissed. 

          Refund the statutory deposit to the appellants, on proper application.


 

 

 

JUSTICE K. SURENDRA MOHAN  : PRESIDENT

 

 

 

T.S.P. MOOSATH  : JUDICIAL MEMBER

 

 

 

RANJIT. R                : MEMBER

 

 

 

                                                            BEENA KUMARY. A         : MEMBER

 

 

 

                                                            RADHAKRISHNAN K.R.  : MEMBER

 

 

 

jb

 

              [HON'BLE MR. SRI.T.S.P.MOOSATH]  PRESIDING MEMBER 
        [  SRI.RANJIT.R]  MEMBER 
        [ SRI.RADHAKRISHNAN.K.R]  MEMBER