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 0, Cited by 0]

State Consumer Disputes Redressal Commission

Kameshwar Jha vs Co-Ordinator, E And N.F. Railway ... on 19 January, 2018

  	 Cause Title/Judgement-Entry 	    	       STATE CONSUMER DISPUTES REDRESSAL COMMISSION  WEST BENGAL  11A, Mirza Ghalib Street, Kolkata - 700087             First Appeal No. A/735/2016  (Arisen out of Order Dated 05/02/2016 in Case No. CC/08/2016 of District Jalpaiguri)             1. Kameshwar Jha  S/o Lt. Umanath Jha, 19/B, Sister Colony, NJP, P.O. & P.S.- Bhaktinagar, Dist. Jalpaiguri, Pin-734 007. ...........Appellant(s)   Versus      1. Co-Ordinator, E and N.F. Railway Co-operative Bank Ltd.  Camp office- N J P, NJP Railway Area office Campus, P.O. & P.S.- Bhaktinagar, Dist. Jalpaiguri, Pin-734 007.  2. Chief Executive Officer, E & N.F. Railway Co-operative Bank Ltd.  34A, B Sashi Bhusan Dey Street, Kolkata - 700 012.  3. Assistant Personal Officer, N J P  NJP Railway Area office Campus, P.O. & P.S.- Bhaktinagar, Dist. Jalpaiguri, Pin-734 007.  4. Divisional Railway Manager  C/o, DRM/Katihar, P.O.,P.S. & Dist. - Hatihar Bihar, Pin - 854 105. ...........Respondent(s)       	    BEFORE:      HON'BLE MR. SHYAMAL GUPTA PRESIDING MEMBER    HON'BLE MR. UTPAL KUMAR BHATTACHARYA MEMBER          For the Appellant: Mr. Biswajit Nag, Mr. Subhankar Biswas, Advocate    For the Respondent:  Mr. Soumo Choudhury., Advocate      Ms. Sudeshna Goswami., Advocate     Dated : 19 Jan 2018    	     Final Order / Judgement    

Order No. 12 date: 19-01-2017

 

 Sri Shyamal Gupta, Member

Record is put up today for passing order in respect of the delay condonation petition of the Appellant.

It is the case of the Appellant that, he applied for certified copy of the impugned order dated 05-02-2016 before the Ld. District Forum on 12-02-2016 and obtained the same on 15-02-2016.  Thereafter, he was suffering from various ailments for which he could not consult his Ld. Counsel in Kolkata for long.  After recovering from illness to some extent, he approached the Ld. Advocate on 30-07-2016.  Ultimately, the Appeal was filed on 12-08-2016.

We have heard the submissions advanced by the Ld. Advocates of the Appellant and Respondent No. 2 and gone through the material on record.

According to office calculation, there is a delay of 157 days in filing this Appeal beyond the statutory period of limitation. 

It is firstly contended by the Appellant that although he applied for the certified copy of the impugned order on 12-02-2016, the same was handed over to him only on 15-02-2016.  However, perusal of the certified copy of impugned order reveals that the same was made ready for delivery by the Ld. District Forum on the very day of receiving such application from the Appellant.  However, it was the Appellant himself who collected it from the Ld. District Forum on 15-02-2016.  It is noteworthy that the Appellant did not contradict such fact while collecting the same from the Ld. District Forum.

It is also curious to note that immediately after taking delivery of the certified copy of impugned order, he fell ill.  From 13-02-2016 to 29-07-2016 is 167 days or 5 months 16 days.  If we consider the sheer duration of such alleged illness of the Appellant, no doubt, it was a major illness.  However, not a solitary piece of prescription/treatment sheet, medicine bill, test reports is furnished on record to establish such fact.  In fact, the Appellant has even not mentioned the nature of his ailment that allegedly confined him to bed for such prolong period of time.

In all, none of the explanation given by the Appellant appears to be 'sufficient cause' that is otherwise imperative to illustrate to justify delayed filing of an Appeal.

In view of this, we are not inclined to allow this petition.  Consequent thereof, the Appeal stands dismissed being barred by limitation.      [HON'BLE MR. SHYAMAL GUPTA] PRESIDING MEMBER   [HON'BLE MR. UTPAL KUMAR BHATTACHARYA] MEMBER