High Court Punjab-Haryana High Court

M/S Star Track Engineers vs Pushpa on 3 June, 2009

Punjab-Haryana High Court
M/S Star Track Engineers vs Pushpa on 3 June, 2009
FAO No.2769 of 2009                        [1 ]




     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH
                          ...

FAO No.2769 of 2009(O&M)

Decided on : June 03, 2009

M/s Star Track Engineers
… Appellant

VERSUS

Pushpa
… Respondents

CORAM : HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Rajeshwar Singh Thakur,
Advocate for the appellant.

A.N.JINDAL, J.-

Exparte award dated 31.12.2007 for a sum of Rs.53,969/- had

been passed by the Workmen Compensation Commissioner-cum-Assistant

Labour Commissioner, SAS Nagar Mohali, in favour of Pushpa –

respondent/workman, against which an application for setting aside the

exparte award was filed on 4.8.2008 by the appellant Firm, which was

dismissed on 29.4.2009.

Heard.

On perusal of the impugned order, it transpires that the

appellant Firm was not fair in their conduct after it put in appearance

through its proprietor, before the Commissioner. He took several dates for

filing the reply and, thereafter, he absented himself. Consequently, it was

proceeded exparte and the impugned award was passed on 31.12.2007.

FAO No.2769 of 2009 [2 ]

Then again during the execution proceedings, it filed an application for

setting the exparte award after eight months of the passing of the impugned

award. In the circumstances, the appellant Firm does not deserve any

leniency.

No ground to condone the delay.

Even otherwise, there are no ground to interfere in the

impugned award, which is passed on proper appreciation of the evidence

led before the Commissioner.

Dismissed.

June 06, 2009                              ( A.N.JINDAL )
`gian'                                          JUDGE