Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jason Links(India) Pvt.Ltd. Vs. State Bank of India & Anr [2008] INSC 1296 (4 August 2008)
2008 Latest Caselaw 659 SC

Citation : 2008 Latest Caselaw 659 SC
Judgement Date : Aug/2008

    

Jason Links (India) Pvt. Ltd. Vs. State Bank of India & ANR [2008] INSC 1296 (4 August 2008)

Judgment

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.4801 OF 2008 (Arising out of S.L.P. (C) No.19835 of 2006) Jason Links (India) Pvt. Ltd. ...Appellant(s) Versus State Bank of India & Anr. ...Respondent(s) O R D E R Heard learned counsel for the parties.

Leave granted.

The State Consumer Disputes Redressal Commission [for short, "the State Commission"] allowed the complaint and awarded compensation against which order both the parties filed appeals. The complainant filed First Appeal No.111 of 2006 for enhancement of compensation; whereas the respondent-Bank filed another appeal giving rise to First Appeal No.145 of 2006 challenging the order passed by the State Commission against it. Curiously enough, the National Consumer Disputes Redressal Commission [for short, "the National Commission"], instead of disposing of both the appeals, which were filed against the common order, dismissed the appeal filed by ...2/- -2- the complainant; whereas the appeal filed by the Bank has been admitted and still pending. In our view, it will be just and expedient to set aside the impugned order and remit the matter for hearing both the appeals together.

Accordingly, the appeal is allowed, impugned order is set aside and the appeal is remitted to the National Commission. Upon remand, the National Commission shall hear both the appeals together and decide the same after giving opportunity of hearing to both the parties.

......................J. [B.N. AGRAWAL]

......................J. [G.S. SINGHVI]

New Delhi, August 04, 2008.

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 Partner Event : IJJ

 
 
Latestlaws Newsletter