IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 1444 of 2007()
1. JANCY, AGED 34 YEARS,
... Petitioner
Vs
1. JACOB JOHNSON, S/O PAPPACHAN,
... Respondent
2. THE NATIONAL INSURANCE COMPANY LTD.,
For Petitioner :SRI.C.V.MANUVILSAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/09/2007
O R D E R
K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
C.M.Appl.No.1397 OF 2007 &
M.A.C.A.No.1444 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of September, 2007
JUDGMENT
Radhakrishnan, J
There is a delay of 667 days in filing this appeal. We have gone
through the affidavit filed in support of the petition for condonation of
delay.
2. The award was passed on 7.2.05. Tribunal awarded an
amount of Rs.40,000/- as compensation. Counsel had received copy of
the order only on 2.8.05, but the petitioner say that she came to know
about the same only recently, and that she was bed ridden on account
of acute Asthma and hence, she could not file appeal against the
impugned order in time. No materials have been furnished to
establish those contentions.
We are of the view that sufficient grounds have not been made
out to condone the delay. In such circumstances, both the petition to
condone the delay and the appeal stand dismissed.
K.S.RADHAKRISHNAN, JUDGE
A.K.BASHEER, JUDGE
jes