High Court Kerala High Court

The Regional Director vs M/S. A.F.D.C. Ltd on 29 May, 2009

Kerala High Court
The Regional Director vs M/S. A.F.D.C. Ltd on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 45 of 2005()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner
2. THE RECOVERY OFFICER,

                        Vs



1. M/S. A.F.D.C. LTD.,
                       ...       Respondent

                For Petitioner  :SRI.P.SANKARANKUTTY NAIR

                For Respondent  :SRI.A.M.SHAFFIQUE (SR.)

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :29/05/2009

 O R D E R
                           K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                       INS.A.No. 45 of 2005
              - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 29th day of May, 2009

                             JUDGMENT

Joseph, J.

Heard the learned counsel for the appellants as also the

learned counsel appearing on behalf of the respondent.

2. This is a case where the Insurance Court has followed

the Full Bench decision of this Court in Employees State

Insurance Corporation v. Excell Glasses Ltd. (2003 (3) KLT

42 (FB) and held that claims beyond five years are barred. The

said judgment stands reversed by the decision of the Apex Court

in Employees’ State Insurance Corporation v. C.C.

Santhakumar (2007 (1) KLT 133)(SC). This means that the

impugned judgment is only to be set aside and the matter is to be

remitted for reconsideration.

INS.A.No. 45 of 2005
2

3. Accordingly, the impugned judgment is set aside and the

matter is remitted to the Insurance Court, which court will proceed to

reconsider the matter afresh in accordance with law, with opportunity

to the parties.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm