High Court Kerala High Court

C.S. Bijoy vs R.B.Singh on 12 November, 2008

Kerala High Court
C.S. Bijoy vs R.B.Singh on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1820 of 2005()


1. C.S. BIJOY,
                      ...  Petitioner

                        Vs



1. R.B.SINGH, AGED 62 YEARS,
                       ...       Respondent

2. DIRECTOR OF AGRICULTURE,

3. STATE OF MADHYA PRADESH,

4. CHETHAN P.TRIVEDI,

5. PRAVIN V.TRIVEDI,

6. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SMT.V.P.SEEMANDINI (SR.)

                For Respondent  :R6I.N.S.MOHAMMED USMAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/11/2008

 O R D E R

J.B. Koshy & Thomas P.Joseph, JJ.

————————————–
M.A.C.A. No.1820 of 2005
and
C.M.Appl.No.2570 of 2005 in
M.A.C.A. No.1820 of 2005

—————————————
Dated this the 12th day of November, 2008

Judgment

Koshy,J.

Appellant sustained injury in a motor accident. The

Tribunal awarded an amount of Rupees One lakh with interest. The

accident occurred on 11.5.1998. The application was filed in 1999.

Award was passed in 2004. This appeal is filed questioning the

quantum of compensation with 420 days of delay in filing the

appeal. An affidavit was filed by power of attorney holder stating

that the appellant was abroad in connection with his job and power

of attorney holder was under the belief that the amount awarded

was adequate. When appellant returned on leave he informed that

he is still having some problem and that is the reason for the long

delay in filing the appeal. The appellant did not lose job as a result

of the accident and he went back abroad and he was working.

There is no plea that there was reduction of his earning due to the

accident. No valid reasons are stated for condoning the long delay

M.A.C.A.No.1820/2005 and
C.M.Appl.No.2570/2005 in
M.A.C.A.No.1820/2005 2

of 420 days in filing the appeal. Hence, the delay petition is

dismissed and consequently the appeal is also dismissed.

J.B.Koshy
Judge

Thomas P. Joseph
Judge

vaa

M.A.C.A.No.1820/2005 and
C.M.Appl.No.2570/2005 in
M.A.C.A.No.1820/2005 3

J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.

————————————-
M.A.C.A.No.1820/2005
and
C.M.Appl.No.2570 of 2005 in
M.A.C.A. No.1820 of 2005

————————————-

Judgment

Date:12th November,2008