2004 INSC 0239 SUPREME COURT OF INDIA National Insurance Company Limited Vs. Dilbagh Rai Sharma C.A.No.1201 of 2004 (Ashok Bhan and H. K. Sema JJ.) 20.02.2004 JUDGMENT 1. Leave granted. 2. The respondent-claimant filed a complaint before the District Consumer Disputes Redressal Forum, Union Territory, Chandigarh (hereinafter referred to as 'the District Forum') under the Consumer Protection Act, 1986. The District Forum allowed the complaint and directed the appellants to pay Rs. 1, 97, 812/- with interest at the rate of 10% per annum. The appellants moved an application before the District Forum for recalling its order dated 3rd December 2001, which was dismissed on 22nd August, 2002. The appellant thereafter filed an appeal before the Consumer Disputes Redressal Commission, Union Territory, Chandigarh (hereinafter referred to as 'the State Commission') along with an application to condone the delay of 102 days. The State Commission declined to condone the delay and dismissed the appeal as not maintainable being barred by time. Aggrieved by the order of the State Commission, the appellants filed a revision before the National Consumer Disputes Redressal Commission, New Delhi (hereinafter referred to as 'the National Commission'), which was dismissed holding that the order passed by the State Commission did not require any interference. Aggrieved by the orders of the State Commission and the National Commission, the appellants have filed the present appeal. 3. This Court had issued a limited notice to the respondents on the question as to why the order under challenge be not set aside and the case be remitted back to the Consumer Disputes Redressal Commission, Union Territory, Chandigarh, for decision on merits after condoning the delay. 4. Learned counsel for the parties have been heard. In our view, the appellants had made out a case for condonation of delay and the State Commission erred in declining to condone the delay and hear the appeal on merits. Consequently, the application filed by the appellants, for condoning the delay before the State Commission, is allowed. The orders of the State Commission and the National Commission are set aside. The case is remitted back to the 1 SpotLaw Consumer Disputes Redressal Commission, Union Territory, Chandigarh, for disposal of the appeal on merits. 5. The appeal is, accordingly, allowed. No costs. 2 SpotLaw