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 5, Cited by 0]

State Consumer Disputes Redressal Commission

Anil Kumar vs M/S Megma Hdi Gen Insurance Co.Ltd. on 19 April, 2023

FA/ 117/2023   ANIL KUMAR VS. M/S MAGMA HDI GENERAL INSURANCE CO. LTD.   DOD:19.04.2023


        IN THE DELHI STATE CONSUMER DISPUTES REDRESSAL
                          COMMISSION
                                     Date of Institution:02.03.2023
                                     Date of hearing : 22.03.2023
                                     Date of Decision : 19.04.2023

                         FIRST APPEAL NO. 117/2023

  IN THE MATTER OF
  MR. ANIL KUMAR
  S/O MR. HARI SHANKAR
  R/O K-181, BLOCK-K, SANGAM VIHAR,
  NEW DELHI
                                                      APPLICANT/APPELLANT

                                     VERSUS


  M/S MAGMA HDI GENERAL INSURANCE CO. LTD.
  THROUGH ITS VICE PRESIDENT CLAIMS /AR
  HAVING ITS REGISTERED OFFICE AT:
  24, PARK STREET, KOLKATA, WEST BENGAL-700016
  ALSO OFFICE AT:
  F-04, FIRST FLOOR OKHLA INDUSTRIAL AREA, PHASE-1.
  NEW DELHI-110020.


                                          ....NON-APPLICANT/ RESPONDENT

  CORAM:
  HON'BLE JUSTICE SANGITA DHINGRA SEHGAL (PRESIDENT)
  HON'BLE MS. PINKI, MEMBER (JUDICIAL)
  HON'BLE MR. J.P. AGRAWAL, MEMBER (GENERAL)

  Present:     Mr. V.N. Jha, counsel for the appellant/ applicant.

  PER: HON'BLE MS. PINKI, MEMBER (JUDICIAL)

  1.

The present appeal has been filed on 02.03.2023 challenging the impugned order dated 30.08.2022 vide which CC No.14/2016 Dismissed Page 1 of 7 FA/ 117/2023 ANIL KUMAR VS. M/S MAGMA HDI GENERAL INSURANCE CO. LTD. DOD:19.04.2023 was dismissed by the District Consumer Disputes Redressal Commission-X (District-New Delhi), Udyog Sadan, C-22 & 23, Institutional Area (Behind Qutub Hotel), New Delhi-110016.

2. This order will dispose off an application bearing IA No.639/2023 seeking condonation of delay in 92 days filing the appeal, filed alongwith the appeal.

3. Record has been carefully and thoroughly perused.

4. The application has been moved under Section 41 of the Consumer Protection Act, 2019. However, it is being considered under Section 15 of the Consumer Protection Act, 1986 as it is arising out of Complaint Case No.14/2016.

5. Application for condonation of delay has been filed on various grounds. Para No.3 to Para No.5 of the application read as under:

"3. That the impugned Order was passed on 30.08.2022 and the certified copy of the same was prepared and dispatched by the office of the Ld. Consumer Forum on 31.10.2022, however, the same was not served upon the appellant. That in the month of November, 2022, the appellant contacted his counsel and when they enquired from the Ld. Consumer Forum, then it is revealed that impugned order has been passed in the present case and then the appellant received the copy of the impugned order from the office of the Ld. Consumer Forum in November, 2022.
4. That after scrutiny of the case file the counsel for the appellant suggested him to file the present appeal and asked him to procure some more documents from the record of the said complaint case. That as the said impugned order was passed against the complainant/appellant and to file the present appeal some more documents were required which were filed before the Ld. Consumer Forum, hence, they applied for the same and it took some time in preparation of the certified copies and the certified copies of the same were supplied on 15.12.2022. The appellant is still arranging for the funds to file the present appeal.
5. That thereafter, the counsel for the appellant further studied the case file and prepared the appeal and same was completed on 13.01.2023, however, it is found that delay has been caused in filling the said appeal. In these circumstances, the present application for condonation of delay is being filed along with the accompanying appeal. That the present appeal Dismissed Page 2 of 7 FA/ 117/2023 ANIL KUMAR VS. M/S MAGMA HDI GENERAL INSURANCE CO. LTD. DOD:19.04.2023 is filed on 01.03.2023 which is not within the period of limitation and delay of 92 days has been caused, which may be condoned in the interest of justice and the appeal may be heard on merits."

6. To adjudicate this issue, we deem it appropriate to refer to Section 15 of the Consumer Protection Act, 1986 which provides as under:-

"Any person aggrieved by an order made by the District Forum may prefer an appeal against such order to the State Commission within a period of thirty days from the date of the order in such form and manner as may be prescribed.
Provided that the State Commission may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that there was sufficient cause for not filing it within that period:
[Provided further that no appeal by a person, who is required to pay any amount in terms of an order of the District Forum, shall be entertained by the State Commission unless the appellant has deposited in the prescribed manner fifty per cent. of the amount or rupees thirty-five thousand, whichever is less]"

7. A perusal of the aforesaid statutory position reflects that the appeal against an order should be preferred within a period of thirty days from the date of impugned judgment. On perusal of record before us, it is clear that the impugned order was pronounced on 30.08.2022 and the present appeal was filed on 02.03.2023 i.e. after a delay of 154 days.

8. In order to condone the delay, the Appellant has to satisfy this Commission that there was sufficient cause for preferring the appeal after the stipulated period. The term 'sufficient cause' has been explained by the Apex Court in Basawaraj and Ors. vs. The Spl. Land Acquisition Officer reported in AIR 2014 SC 746. The Dismissed Page 3 of 7 FA/ 117/2023 ANIL KUMAR VS. M/S MAGMA HDI GENERAL INSURANCE CO. LTD. DOD:19.04.2023 relevant paras of the aforesaid judgment are reproduced as under:-

"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."

9. We also deem it appropriate to refer to Anil Kumar Sharma vs. United Indian Insurance Co. Ltd. and Ors. Reported in IV(2015)CPJ453(NC), wherein the Hon'ble NCDRC held as under:

-
"12. .........we are not satisfied with the cause shown to justify the delay of 590/601 days. Day to day delay has not been explained. Hon'ble Supreme Court in a recent judgment of Anshul Aggarwal v. New Okhla Industrial Development Authority, IV (2011) CPJ 63 (SC) has held Dismissed Page 4 of 7 FA/ 117/2023 ANIL KUMAR VS. M/S MAGMA HDI GENERAL INSURANCE CO. LTD. DOD:19.04.2023 that while deciding the application filed for condonation of delay, the Court has to keep in mind that 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 the appeals and revisions, which are highly belated are entertained."

10. We further deem it appropriate to refer to Lingeswaran Etc. Versus Thirunagalingam in Special Leave to Appeal (C) Nos.2054-2055/2022 decided on 25.02.2022, wherein the Hon'ble Supreme Court held as under: -

"5. We are in complete agreement with the view taken by the High Court. Once it was found even by the learned trial Court that delay has not been properly explained and even there are no merits in the application for condonation of delay, thereafter, the matter should rest there and the condonation of delay application was required to be dismissed. The approach adopted by the learned trial Court that, even after finding that, in absence of any material evidence it cannot be said that the delay has been explained and that there are no merits in the application, still to condone the delay would be giving a premium to a person who fails to explain the delay and who is guilty of delay and laches. At this stage, the decision of this Court in the case of PopatBahiruGoverdhane v. Land Acquisition Officer, reported in (2013) 10 SCC 765 is required to be referred to. In the said decision, it is observed and held that the 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. 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.
Dismissed Page 5 of 7
FA/ 117/2023 ANIL KUMAR VS. M/S MAGMA HDI GENERAL INSURANCE CO. LTD. DOD:19.04.2023

11. From the aforesaid dicta of the Hon'ble Apex Court and the Hon'ble National Commission, it is clear that '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 and 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.

12. Reverting to the material available before us, we find that the impugned order was passed on 30.08.2022 and the period of limitation starts from the date of order which had expired on 29.09.2022. However, the Appellant has failed to file the Appeal within the stipulated time and the only reason stated by the Appellant is that the copy of the impugned order was not received by them and in the month of November, 2022, applicant contacted his counsel and on enquiry from the learned Consumer Forum and they came to know about the said order. It has also been averred that time was consumed in procurement of documents required for filing the appeal. Thereafter, appeal was prepared.

13. It is a well established law in India that ignorance of law is not excused or ignorance of law excuses no one, in Latin is called "IgnorantiaJuris Non Excusat".

14. Having regard to the statutory position discussed above and the facts of the case, the Appellant has failed to show any sufficient cause for the delay in filing the present appeal. Therefore, the application filed by the appellant seeking condonation of delay cannot be admitted and accordingly is dismissed on the above grounds.

Dismissed Page 6 of 7

FA/ 117/2023 ANIL KUMAR VS. M/S MAGMA HDI GENERAL INSURANCE CO. LTD. DOD:19.04.2023

15. Consequently, the present appeal filed beyond the statutory period also stands dismissed. However, in the facts of the case, there shall be no order as to cost.

16. File be consigned to record room.

JUSTICE SANGITA DHINGRA SEHGAL (PRESIDENT) PINKI MEMBER (JUDICIAL) J.P. AGRAWAL MEMBER (GENERAL) Pronounced on 19.04.2023.

Dismissed Page 7 of 7