High Court Kerala High Court

Prakash vs N.Gopinathan on 11 December, 2007

Kerala High Court
Prakash vs N.Gopinathan on 11 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 208 of 2007()


1. PRAKASH, SON OF VASU PILLAI,
                      ...  Petitioner
2. PRADEEP KUMAR, PARTNER,
3. SARAMMA AMMA, PARTNER,
4. PRASANNA, PARTNER,

                        Vs



1. N.GOPINATHAN, SHIBU VILASOM,
                       ...       Respondent

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :11/12/2007

 O R D E R
      K.S.RADHAKRISHNAN & T.R.RAMACHANDRAN NAIR, JJ.
                      ---------------------------------
                       M.F.A.No.208 OF 2007
                    ------------------------------------
            Dated this the 12th day of December, 2007

                               JUDGMENT

Radhakrishnan, J.

There is a delay of 606 days in filing the appeal. We have

perused the affidavit filed in support of the petition for condonation of

delay. It is stated that petitioner is trying to settle the matter with the

claimant. In fact a complaint was filed before the District Legal Services

Authority as O.P.No.22 of 2007. But the same could not be settled.

Hence there is delay in filing the appeal. The reasons stated in the

affidavit to condone the delay cannot be accepted. Accident had

occurred on 22/06/1996. The injured was at the age of 53 years and

the Tribunal had correctly granted the compensation considering the

age factor. Learned counsel for the appellant submits a sum of

Rs. 35,000/- was paid and the same should have been given credit.

Amount paid on humanitarian consideration cannot be adjusted towards

statutory liability. In the facts and circumstances, we find no reason to

condone the delay in filing the appeal. Therefore petition for

condonation of delay is dismissed. Accordingly, Appeal is dismissed.

K.S.RADHAKRISHNAN
JUDGE

T.R.RAMACHANDRAN NAIR
JUDGE
sv.