IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20859 of 2009(B)
1. JOHN.K., VAZHAVILA SHERIN NIVAS,
... Petitioner
Vs
1. THE COMMISSIONER FOR WORKMEN'S
... Respondent
2. KUNJUMON, S/O.YOHANNAN, PUTHEN VEEDU,
For Petitioner :SRI.C.A.JOY
For Respondent :SRI.B.MOHANLAL
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/09/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 20859 of 2009
.................................................
Dated this the 9th day of September, 2009
J U D G M E N T
The petitioner is the opposite party employer in W.C.C. No.
13/03 before the Commissioner for Workmen’s Compensation,
Kollam. The 2nd respondent herein was the applicant therein.
The 2nd respondent filed the W.C.C. seeking compensation for
injuries sustained by him allegedly in the course on his
employment with the petitioner. The petitioner entered
appearance in the W.C.C. and filed his written statement.
However, when the matter was posted for evidence, he was
absent. Therefore the commissioner recorded the evidence of
the 2nd respondent and passed Ext.P3 award, directing the
petitioner to pay compensation of Rs.40,666/- with interest at
12% from 4.2.2002. That was passed on 31.12.2008. On
30.3.2009, the petitioner filed Ext.P4 application for setting
aside the ex-parte award and for adjudication of the
compensation claim on merits giving the petitioner an
opportunity to adduce evidence. In the same, the petitioner
W.P(C) No. 20859 of 2009 -2-
contended that the petitioner was not aware of the posting of the
case for evidence, since the Workmen’s Compensation
Commissioner was not sitting for a long period neither the
petitioner nor the advocate was aware of the fresh posting of the
case for evidence. That petition was dismissed by Ext.P5 holding
that averments of the petitioner are not correct and that the
petitioner was repeatedly absent for many postings
consecutively. In that order it was also held that the contention
of the petitioner that there were no regular sittings of the
Commissioner for the last one year was also not true. The
petitioner is challenging Exts.P3 and P5 orders.
2. The writ petition is stoutly opposed by the 2nd
respondent. According to the 2nd respondent, the petitioner is
guilty of wilful negligence in the matter and therefore he is not
entitled to any further opportunity in the case.
3. After considering the arguments of the counsel for the
petitioner, I am also not satisfied that the petitioner has properly
explained his absence before the Workmen’s Compensation
Commissioner when the same came up for evidence. However,
taking a lenient view, I am inclined to direct the Workmen’s
W.P(C) No. 20859 of 2009 -3-
Compensation Commissioner to give the petitioner another
opportunity to put forward his case. However, I am of opinion
that that can only on the condition that the petitioner deposits
the entire amounts awarded by Ext.P3 before the Workmen’s
Compensation Commissioner as a condition for restoration of the
workmen compensation case to file for fresh adjudication and the
further condition that the petitioner pays costs in this writ
petition to the 2nd respondent.
4. Accordingly, the writ petition is disposed of with the
following direction:
If the petitioner deposits the entire amount covered by
Exts.P3 award, Exts.P3 and P5 orders would stand set aside. In
such an event the Workmen’s Compensation Commissioner,
Kollam shall restore WCC No. 13/03 to file and re-adjudicate the
claim after affording an opportunity to both sides to adduce
evidence, if they request for the same. However, I make it clear
that the petitioner shall be ready with his evidence on all posting
days and on no account the petitioner shall seek adjournment of
the case. The Workmen’s Compensation Commissioner shall
complete the fresh adjudication of the case and pass award, as
W.P(C) No. 20859 of 2009 -4-
expeditiously as possible, at any rate, within three months from
the date of receipt of a copy of this judgment. The petitioner
shall also pay an amount of Rs. 5,000/- as costs to the 2nd
respondent in this writ petition, which shall also be a condition
for setting aside Exts.P3 and P5. If the petitioner fails either to
deposit the amounts covered by Ext.P3 or to pay the costs as
directed above to the 2nd respondent within two weeks, the writ
petition would stand dismissed and it would be open to the 2nd
respondent to take steps to enforce Ext.P3 award.
S. SIRI JAGAN, JUDGE
rhs