IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ins.APP.No. 26 of 2005()
1. THE REGIONAL DIRECTOR,
... Petitioner
Vs
1. MADHAVI, W/O.VELAYUDHAN,
... Respondent
For Petitioner :SRI.T.V.AJAYAKUMAR
For Respondent :SRI.P.RAMAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/09/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
Ins. Appeal No. 26 OF 2005
---------------------
Dated this the 15thday of September, 2008
JUDGMENT
This appeal is preferred against the order of the
Employees’ Insurance Court, Palakkad, in I.C.A. No.7/03. The EI
Court found that the applicant therein was totally disabled and
granted 100% disablement. It is against that decision, the ESI
Corporation has come up in appeal.
2. Heard the counsel appearing for both sides. This is a
case where the Medical Board attached to the ESI Corporation
examined the petitioner and found that there is no disability at all.
The said Doctor was examined and he had deposed before the court
that what is stated in the medical certificate is correct. Thereafter the
District Medical Board’s certificate was obtained. In that certificate it
was certified that she is having 100% disablement to do any sort of
work which she was capable of doing. The court below accepted the
same and ordered in that way.
3. I am afraid the court below has not considered the
matter in the proper perspective. Why the court below preferred
Ins. Appeal No.26/05 2
Ext.A3 certificate to Ext.B1 certificate is not explained. Both Doctors
had struck to the opinion given by them in the respective certificates.
So this is a classical case where we require expert medical opinion
and the only methodology that can be adopted is to direct the EI
court to send the person to the Medical Board to be constituted by
the Superintendent of the Medical College Hospital, Thrissur,
wherein atleast the service of two Orthopedic Doctors be made
available. After obtaining such certificate and after permitting the
parties to adduce evidence with respect to their contentions, the
court below can consider it and can decide the issue. The EI court
shall issue notice to the parties intimating the date of appearance.
For the said purpose the impugned order is set aside.
The appeal is disposed of accordingly.
M.N.KRISHNAN, JUDGE
vps
Ins. Appeal No.26/05 3