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

Belgique Fashions Vs. Indian Overseas Bank [2009] INSC 87 (19 January 2009)
2009 Latest Caselaw 83 SC

Citation : 2009 Latest Caselaw 83 SC
Judgement Date : Jan/2009

    

Belgique Fashions Vs. Indian Overseas Bank [2009] INSC 87 (19 January 2009)

Judgment

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.1111 OF 2007 Belgique Fashions ...Appellant(s) Versus Indian Overseas Bank ...Respondent(s) O R D E R Heard learned counsel for the parties.

By the impugned order, the National Consumer Disputes Redressal Commission [for short, "the National Commission"] summarily dismissed the complaint filed by the appellant on the ground that the same was barred by limitation.

Undisputedly, the National Commission dismissed the complaint without even issuing notice to the respondent. Upon a perusal of a complaint, it cannot be said that the complaint was barred by the limitation, per se. Therefore, the National Commission was not justified in summarily dismissing the complaint on that ground and that too without taking note of the fact that the appellant had also filed a petition for condonation of delay. This being the position, the impugned order is liable to be set aside.

Accordingly, the appeal is allowed, impugned order is set aside and the matter is remitted to the National Commission. Now, the National Commission shall first issue notice to the respondent in the matter of limitation and pass ....2/- -2- appropriate order after giving opportunity of hearing the parties on the question of limitation. If that question is decided in favour of the appellant, then the National Commission shall decide the matter on merit.

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

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

New Delhi,

January 19, 2009.

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