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

Mohd. Umer vs M/S Country Vacations on 31 July, 2017

  	 Cause Title/Judgement-Entry 	    	       STATE CONSUMER DISPUTES REDRESSAL COMMISSION, UP  C-1 Vikrant Khand 1 (Near Shaheed Path), Gomti Nagar Lucknow-226010             First Appeal No. A/1236/2017  (Arisen out of Order Dated 16/09/2015 in Case No. C/1206/2013 of District Lucknow-II)             1. Mohd. Umer  S/O Late Sri Suqrat Mirza Warsi R/O M/S Barabanki Auto Sales and Service Pvt Ltd G-1237 Munshiganj Distt. Barabanki ...........Appellant(s)   Versus      1. M/S Country Vacations   (A Divisio of Country Club India Ltd) Head Office A-29 II Floor Nirala Nagar Near Central Bank Of India Op. Ram Krishna Math Lucknow Present Address Country Club India Ltd 6 Mile Stone Sitapur Road Distt. Lucknow Through its Managing Executive  ...........Respondent(s)       	    BEFORE:      HON'BLE MR. JUSTICE AKHTAR HUSAIN KHAN PRESIDENT          For the Appellant:  For the Respondent:    Dated : 31 Jul 2017    	     Final Order / Judgement    

STATE CONSUMER DISPUTES REDRESSAL COMMISSION,                                UTTAR PRADESH, LUCKNOW                                     APPEAL NO.  1236 OF 2017         (Against the judgment/order dated 16-09-2015 in Complaint Case                        No.1206/2013 of the District Consumer Forum-II, Lucknow )           Mohd. Umer           S/o Late Suqrat Mirza Warsi           R/o M/s. Barabanki Auto Sales & Service Pvt. Ltd.

          G-1237, Munshiganj, District Barabanki.

                                                                      ...Appellant/Complainant                                                      Vs M/s. Country Vacations     (A Division of Country Club India Ltd.)     Head Office : A-29, II Floor Nirala Nagar     Near Central Bank of India     Opp. Ram Krishna Math, Lucknow.

    Present Address:

    Country Club India Limited     6 Mile Stone Sitapur Road     District Lucknow    Through its Managing Executive   M/s. Country Club India Limited Registered Office: A 5-9-16 Amrutha Castle, Opp. Secretariate Saifabad, Hyderabad Through its Managing Director                                                                   ...Respondents/Opposite Parties BEFORE:
HON'BLE MR. JUSTICE AKHTER HUSAIN KHAN, PRESIDENT For the Appellant        :  None appeared.
For the Respondent     :                  

 

Dated : 31-07-2017

 

                                             JUDGMENT

 

 MR. JUSTICE A. H. KHAN, PRESIDENT (ORAL) 

 

This is an appeal filed under Section-15 of the Consumer Protection Act 1986 against judgment and order dated 16-09-2015 passed by the District Consumer Forum-II, Lucknow in Complaint Case No. 1206/2013 Mohd. Umer V/s M/s. Country Vacations (A Division of Country Club India Limited) and another whereby the District Consumer Forum has dismissed complaint in absence of complainant for want of evidence.
None appeared for appellant.
    :2:
I have perused memo of appeal as well as impugned order. The appeal is within time.
Admit and register appeal.
Perusal of impugned order shows that none appeared on date fixed. As such the District Consumer Forum has dismissed complaint in default of both parties.
Perusal of order-sheets of above complaint annexed with memo of appeal show that on previous dates 06-05-2015 and 19-08-2015 the  quorum of District Consumer Forum was incomplete. As such, the case was not taken up by the District Consumer Forum. On 19-08-2015, 16-09-2015 the date was fixed for complainant's evidence and on this date the complaint was dismissed vide impugned vide impugned order in default of parties.
Considering above facts it appears just to set aside the impugned order passed by District Consumer Forum and to remand back the complaint to the District Consumer Forum with a direction to restore it on its original number. After restoration of case the District Consumer Forum shall issue notices to the opposite parties of the case and shall proceed further in accordance with law.
Appeal is allowed accordingly.
Both parties shall appear before District Consumer Forum on 29-08-2017 positively.
Let copy of this order be made available to the parties positively within 15 days as per rules.
 
                        ( JUSTICE A H KHAN )                                                                                                        PRESIDENT                                                                                                   Pnt       [HON'BLE MR. JUSTICE AKHTAR HUSAIN KHAN] PRESIDENT