Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sweta Pradip Popat vs Larsen And Turbo Ltd
2024 Latest Caselaw 6868 Del

Citation : 2024 Latest Caselaw 6868 Del
Judgement Date : 21 October, 2024

Delhi High Court

Sweta Pradip Popat vs Larsen And Turbo Ltd on 21 October, 2024

                          $~105
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                        Date of decision: 21st October, 2024
                          +       CM(M) 3654/2024 & CM APPL. 61559/2024
                                  SWETA PRADIP POPAT                                  .....Petitioner
                                                     Through:     Mr. Nitin Singh with Mr. Kuldeep
                                                                  Yadav, Mr. Ankur Yadav, Mr. Jannat
                                                                  and Mr. Abhimanyu Roy, Advocate.
                                                                  (through V.C.)
                                                     versus

                                  LARSEN AND TURBO LTD                                .....Respondent
                                               Through: None.
                                  CORAM:
                                  HON'BLE MR. JUSTICE MANOJ JAIN
                                               J U D G M E N T (oral)

1. The present petition has been filed under Article 227 of the Constitution of India, challenging order dated 15.03.2023 in Revision Petition No.3309/2016 passed by Hon‟ble National Consumer Disputes Redressal Commission (in short „NCDRC‟).

2. The above matter was filed before NCDRC impugning order dated 01.09.2016 passed by the State Consumer Disputes Redressal Commission, Gujarat in Appeal No.787/2009.

3. Since the entire cause of action pertaining to the present subject matter has arisen within the jurisdiction of Gujarat High Court, in view of judgment dated 04.03.2024 passed by Hon‟ble Supreme Court in Siddhartha S Mookerjee vs. Madhab Chand Mitter, Civil Appeal Nos. 3915-16/2024, the petitioner should rather approach the concerned jurisdictional High Court.

4. In Siddhartha S Mookerjee (supra), the Hon‟ble Supreme Court has,

very categorically, observed that merely because NCDRC had allowed petition, the jurisdiction would not vest with Delhi High Court and observing that since the cause of action had arisen in Kolkata and the matter had been dealt with by the State Commission of West Bengal, it was held that the jurisdiction of High Court of Calcutta should have been invoked.

5. Moreover, this Court has already vide order dated 12.09.2024 passed in General Manager, Punjab National Bank and Others vs. Rohit Malhotra:

(2024) SCC OnLine Del 6415 observed that in view of Siddhartha S Mookerjee (supra), any such petitioner should go to the "jurisdictional High Court".

6. In view of the above, the present petition is disposed of as not maintainable on account of lack of jurisdiction. All the rights and contentions of the parties are reserved.

7. Needless to say, the petitioner would be at liberty to invoke the jurisdiction of the jurisdictional High Court i.e. Gujarat High Court by filing appropriate petition.

8. The petition stands disposed of in aforesaid terms.

(MANOJ JAIN) JUDGE OCTOBER 21, 2024/st

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter