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

SAMARESH PRASAD CHOWDHURY vs. UCO BANK
2019 Latest Caselaw 1015 SC

Citation : 2019 Latest Caselaw 1015 SC
Judgement Date : Oct/2019

    
Headnote :

Section 22A of the Consumer Protection Act, 1986 - The High Court\'s annulment of an ex-parte order and remarks regarding the Judicial Member of the State Consumer Disputes Redressal Commission - It was determined that the comments made about the Judicial Member were unwarranted, considering the actual statutory provisions of the Act as interpreted by the Supreme Court in a three-Judge Bench ruling in (2011) 9 SCC 541 - The contested order against the appellant is hereby revoked.



[Para 7]

 

Before :- K.M. Joseph and A.S. Bopanna, JJ.

Civil Appeal No. 8181 of 2019 (Arising out of SLP(C) No. 9268 of 2017). D/d. 21.10.2019.

Samaresh Prasad Chowdhury - Appellant

Versus

UCO Bank & Ors. - Respondents

For the Appellant :- Mr. P.S. Datta, Sr. Advocate with Ms. Anwesha Saha and Mr. Fuzail Ahmad Ayyubi, Advocates.

For the Respondents :- Mr. Partha Sil, Mr. Ruchir Mishra, Mr. Ramneek Mishra and Mr. Tavish B. Prasad, Advocates.

ORDER

K.M. Joseph, J. - Leave granted.

2. The appellant calls in question the order of the High Court, by which the learned single Judge, according to the appellant, has made observations against him which are unwarranted, both on facts and in law.

3. The appellant is a Judicial Member of the State Consumer Disputes Redressal Commission, West Bengal. According to the appellant, in a case filed against the first respondent-bank on account of non-appearance on behalf of the first respondent-bank, the bank came to be proceeded ex-parte.

4. The case of the first respondent was that though it had approached by filing vakalatnama and seeking to set aside the order which was passed ex-parte, it was not being heeded to.

5. The complaint of the appellant is that the learned single Judge without appreciating the true state of facts and law, has made observations against him. The learned counsel would submit that on authorities, such observations were uncalled for. He would submit that the case of the appellant is that there is no power to set aside ex-parte order, as far as the State Commission is concerned. The amendment which was brought about only empowered the National Commission under Section 22A of the Consumer Protection Act, 1986.

6. We have also heard the learned counsel appearing for the first respondent.

7. We are of the view that there is merit in the case of the appellant. The observations which have been made against the appellant herein appear to have been unjustified having regard to the actual statutory provisions contained in the Act in question, as interpreted by this Court in a three-Judge Bench decision in Rajeev Hitendra Pathak v. Achyut Kashinath Karekar, (2011) 9 SCC 541.

8. In view of the above, the appeal is allowed. We direct that all the observations which have been made in the impugned order against the appellant will stand expunged.

    

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