Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajit Dodagouda Patil Vs. Sunderam Finance Ltd. [2008] INSC 1324 (7 August 2008)
2008 Latest Caselaw 687 SC

Citation : 2008 Latest Caselaw 687 SC
Judgement Date : Aug/2008

    

Ajit Dodagouda Patil Vs. Sunderam Finance Ltd. [2008] INSC 1324 (7 August 2008)

Judgment

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.5008 OF 2008 (Arising out of S.L.P. (C) No.18475 of 2006) Ajit Dodagouda Patil ...Appellant(s) Versus Sunderam Finance Limited ...Respondent(s) O R D E R Heard learned counsel for the parties.

Leave granted.

After some arguments, learned counsel appearing on behalf of the appellant sought permission to withdraw the complaint filed before the District Consumer Disputes Redressal Forum [for short, "District Forum"] under the Consumer Protection Act, 1986, because this Court expressed the view that such complaint was not maintainable. The prayer made on behalf of the appellant is granted with liberty to him to move appropriate civil court by filing properly constituted suit.

Since the appellant was bonafide prosecuting the case before consumer fora, which did not have jurisdiction to entertain the complaint, we direct that, if along with the plaint an application under Section of the Limitation Act is ...2/- -2- is filed, then the time spent in prosecuting the complaint, i.e., time taken from the date of filing of the complaint till this date shall be excluded for the purpose of computing the period of limitation.

In the result, the orders passed by the District Forum, State Consumer Disputes Redressal Commission and National Consumer Disputes Redressal Commission are set aside and the appellant is allowed to withdraw the complaint with liberty enumerated above.

The civil appeal is, accordingly, disposed of.

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

......................J. [V.S. SIRPURKAR]

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

New Delhi, August 07, 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 : IJJ

 
 
Latestlaws Newsletter