IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9111 of 2009(H)
1. A.SHIHABUDEEN, S/O.A.BHAVA
... Petitioner
2. MUHAMMED FAIZAL,S/O. A.BHAVA
3. SHAMUSDHEEN, S/O. A.BHAVA
4. A.UBAID, S/O. A.BHAVA
Vs
1. P.CHANDRAN, S/O.GOPALAN
... Respondent
For Petitioner :SRI.LALJI P.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :04/06/2009
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.9111 of 2009
-------------------------
Dated this the 4th day of June, 2009.
JUDGMENT
The petitioners challenge Ext.P2 order
passed by the Workmen’s Compensation
Commissioner, Kannur, refusing to refer the
respondent herein for a further medical examination
by the Medical Board of the Medical College Hospital,
Kozhikode.
2. The respondent herein is the claimant
before the Workmen’s Compensation Commissioner
praying for compensation on account of an injury
sustained by him. It seems that originally as per
Ext.A3 disability certificate, his disability was shown
as 50%. Later on the request of the applicant for
assessing the occupational disability, the District
Medical Board, Wayanad assessed the occupational
disability at 100% and permanent disability at 90%.
By the time, it was 2004.
W.P.(C).No.9111 of 2009
:: 2 ::
3. Later, the petitioners herein, apparently
when the case came up for trial, moved an
application referring the applicant for a medical
examination by the Medical Board. This has been
rejected under Ext.P2 and the same is challenged in
this writ petition.
4. Learned counsel for the petitioners
submits that, at this stage, they may be permitted to
take up a contention before the Workmen’s
Compensation Commissioner as regards the
acceptability of the second certificate and to adduce
evidence to persuade the Workmen’s Compensation
Commissioner to reject the same. It is open to the
petitioners to do so. But such liberty should not
result in the applicant again being subjected to
medical examination.
Without prejudice to such right of the
petitioners, the writ petition is disposed of. I make it
W.P.(C).No.9111 of 2009
:: 3 ::
clear that this direction will be operative, only if the
claim petition is not yet disposed of by the
Workmen’s Compensation Commissioner.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//