High Court Kerala High Court

Raghavan vs The Natinal Insurance Company … on 20 October, 2008

Kerala High Court
Raghavan vs The Natinal Insurance Company … on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 186 of 2005()


1. RAGHAVAN, S/O. NARAYANI AMMA.
                      ...  Petitioner
2. NARAYANAN, S/O. RAGHAVAN.
3. SARITHA, D/O. RAGHAVAN,
4. ANITHA, (MINOR) REPRESENTED BY 1ST

                        Vs



1. THE NATINAL INSURANCE COMPANY LIMITED
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :20/10/2008

 O R D E R
            J.B.Koshy & K.P.Balachandran, JJ.
            ---------------------------------
                C.M.Appl.No.206 of 2005 &
                 M.A.C.A.No.186 of 2005
            ---------------------------------

                        JUDGMENT

Koshy, J.

The wife of the first appellant died in a motor

accident. He, along with the children, applied for

compensation claiming an amount of Rs.2,66,000/-, since

his wife was getting Rs.1,500/- per month. The Tribunal

awarded an amount of Rs.2,12,600/- with interest at

12%. The accident occurred in 1999. This appeal is

filed with a delay of 1415 days. The only reason stated

is that he is disabled due to hyper tension. No

medical certificate is produced. No valid reasons are

also stated in the affidavit to condone the long delay

of more than three years. Therefore, the delay

condonation application is dismissed. Consequently,

the appeal is also dismissed.

(J.B.Koshy, Judge)

20th October, 2008
(K.P.Balachandran, Judge)
tkv