Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India And Others vs M/S Ideal Industries And Others
2011 Latest Caselaw 1535 ALL

Citation : 2011 Latest Caselaw 1535 ALL
Judgement Date : 6 May, 2011

Allahabad High Court
Union Of India And Others vs M/S Ideal Industries And Others on 6 May, 2011
Bench: Anil Kumar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Court No. - 18
 

 
Case :- MISC. SINGLE No. - 2491 of 1991
 

 
Petitioner :- Union Of India And Others
 
Respondent :- M/S Ideal Industries And Others
 
Petitioner Counsel :- V.K.Chaudhary
 
Respondent Counsel :- C.S.C.
 

 

 
Hon'ble Anil Kumar,J.

Matter is taken in the revised cause list.

Heard counsel for parties and perused the record.

By means of present writ petition, petitioner challenged order dated 06.04.1991 passed by Consumer Disputes Redressal Forum, Ghaziabad as well as order dated 30.10.1991 passed by State Commission.

Facts in brief as submitted by learned counsel for petitioner are that initially contesting respondents for redressal of their grievances filed a compliant under Section 12 of Consumer Protection Act, 1986 (hereinafter referred to as the Act,) registered as Complaint No. 77 of 1990, L.R. Maurya Vs. Secretary, Door Sanchar, New Delhi.

Aggrieved by the same, petitioner filed an appeal (Appeal No. 307/ SC/91, Telephone Varanasi Vs. Ideal Corporate Industry ) under Section 15 of the Act, dismissed vide order dated 30.10.1991, hence present writ petition has been filed by petitioner thereby challenging said order.

Counsel for petitioner submits that as the impugned order passed by District Consumer Forum thereby allowing complaint of respondent and the order passed by State Commissioner under Section 15 of the Act thereby dismissing appeal of the petitioner are without jurisdiction, as such the present writ petition filed by petitioner under Article 226 of the Constitution of India is maintainable and the same cannot be dismissed on the ground of availability of alternate remedy available to petitioner and impugned orders are liable to be set aside.

I have heard counsel for petitioner and gone through the record.

As per admitted fact of the present case complaint filed by contesting respondent under the provisions of Section 12 of the Act, allowed by Consumer Disputes Redressal Furum by order dated 06.04.1911 thereafter appeal filed by petitioner/appellant, dismissed by appellate authority/State Commissioner by order dated 30.10.1991. Further against the appellate order, petitioner got a statutory remedy of Revision under Section 21 (b) of Consumer Protection Act, 1986 before National Consumer Redressal Commission.

In view of the abovesaid facts, once the statutory remedy is available to petitioner under the statute itself then in that circumstances he should avail the same and writ petition filed by him under Article 226 of the the Constitution of India is not maintainable on the ground of availability of statutory remedy under the statute itself in view of the law as down by Apex Court in the following cases:-

In the case of Titaghur Paper Mills Company Limited and another Vs. State of Orissa and others (1983 )2 SCC 433 wherein it was held as under:-

"Where a right or liability is created by statute which give special remedy for enforcing it, that must be availed as the said statute provides a complete machinery in order to challenge the impugned action taken therein in the statute itself and not under Article 226 of the Constitution of India.

In the case of Karnataka Chemical Industries and others Vs. Union of India and others (2000) 10 SCC 12, wherein it was held as under:-

"When there is no challenge to the validity of any statutory provision, we see no reason as to why a writ petition should have been filed by passing the alternative remedy which is provided under the statute. On the short ground we dismiss this appeal, vacate the interim orders, direct the payment of the balance amount of duty along with interest @ 15% per annum with yearly rests. It will be open to the appellant to avail of such statutory remedy as may be available to it. If an appeal is filed within four weeks from today, the Department will take a lenient view in condoning the delay."

In the case of Central Coalfilds Limited Vs. State of Jharkhand and others (2005) 7 SCC 492, wherein it was held as under:-

"If there is statutory alternative remedy available to a person under an statute itself, in that case the writ petition should nto be entertained under Article 226 of the Constitution of India and the petitioner is directed to avail the alternative statutory remedy."

In the case of Kanaiyalal Lal Chand Sachdev and others Vs. State of Maharashtra and others (2011) 2 SCC 782, in para Nos. 23 and 24 held as under:-

"Para - 23 - In our opinion, therefore, the High Court rightly dismissed the petition on the ground that an efficacious remedy was available to the Appellants under Section 17 of the Act. It is well-settled that ordinarily relief under Articles 226/227 of the Constitution of India is not available if an efficacious alternative remedy is available to any aggrieved person. (See: Sadhana Lodh v. National Insurance Co. Ltd. and Anr. (2003) 3 SCC 524; Surya Dev Rai v. Ram Chander Rai and Ors. (2003) 6 SCC 675; State Bank of India v. Allied Chemical Laboratories and Anr. (2006) 9 SCC 252."

Para - 24- In City and Industrial Development Corporation v. Dosu Aardeshir Bhiwandiwala and Ors. (2009) 1 SCC 168, this Court had observed that:

The Court while exercising its jurisdiction under Article 226 is duty-bound to consider whether:

(a) adjudication of writ petition involves any complex and disputed questions of facts and whether they can be satisfactorily resolved;

(b) the petition reveals all material facts;

(c) the Petitioner has any alternative or effective remedy for the resolution of the dispute;

(d) person invoking the jurisdiction is guilty of unexplained delay and laches;

(e) ex facie barred by any laws of limitation;

(f) grant of relief is against public policy or barred by any valid law; and host of other factors."

For the foregoing reasons, the present writ petition filed by the petitioner is liable to be dismissed on the ground of availability of alternate Statutory remedy of Revision under Section 21 (b) of Consumer Protection Act, 1986 before National Consumer Disputes Redressal Commission, so the argument advanced by learned counsel for petitioner in this regard rejected having no force.

At this stage, counsel for petitioner prays that petitioner be permitted to avail the alternate remedy under the provisions as provided under Section 21 (b) of Consumer Protection Act, 1986.

No other point is pressed and argued in the matter in question on behalf of the petitioner.

Accordingly, writ petition is dismissed with the observation that it will be open to petitioner, if he so advised, may approach appropriate forum for redressal of his grievances involved in the present case.

No order as to costs.

Order Date :- 6.5.2011

Ravi

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter