2021 INSC 0064 1 REPORTABLE IN THE SUPREME COURT OF INDIA EXTRA-ORDINARY APPELLATE JURISDICTION Petition for Special Leave to Appeal (Civil) No. 1240 of 2021 M/s Daddy’s Builders Pvt. Ltd. & Another …Petitioners Versus Manisha Bhargava and Another …Respondents O R D E R M.R. SHAH, J. 1. Feeling aggrieved and dissatisfied with the impugned order dated 04.09.2020 passed by the National Consumer Disputes Redressal Commission, New Delhi (hereinafter referred to as the ‘National Commission’) in First Appeal No. 1999/2018, by which the National Commission has dismissed the said appeal confirming the order passed by the Karnataka State Consumer Disputes Redressal Commission (hereinafter referred to as the ‘State Commission’) dated 26.09.2018 re jecting the application filed by the petitioners herein seeking condonation of delay in filing the written version/written