2001 INSC 0921 SUPREME COURT OF INDIA Laxmiben Laxmichand Shah (Mrs) Vs. Sakerben Kanji Chandan (Mrs) C.A.No.502 of 1992 (M.Jagannadha Rao and M.B.Shah JJ.) 21.11.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant tenant of respondent. Claimed compensation on ground of deficiency in service. National Commission rejected claim on ground that lease agreement did not contain any provision where respondent agreed to render any service to appellant. Supreme Court upheld decision of National Commission on ground that appellant tenant was not consumer as defined under Consumer Protection Act. 1 SpotLaw