High Court Kerala High Court

Jancy vs Jacob Johnson on 18 September, 2007

Kerala High Court
Jancy vs Jacob Johnson on 18 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 1444 of 2007()


1. JANCY, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. JACOB JOHNSON, S/O PAPPACHAN,
                       ...       Respondent

2. THE NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/09/2007

 O R D E R
           K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        C.M.Appl.No.1397 OF 2007 &
                           M.A.C.A.No.1444 OF 2007
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 18th day of September, 2007

                                      JUDGMENT

Radhakrishnan, J

There is a delay of 667 days in filing this appeal. We have gone

through the affidavit filed in support of the petition for condonation of

delay.

2. The award was passed on 7.2.05. Tribunal awarded an

amount of Rs.40,000/- as compensation. Counsel had received copy of

the order only on 2.8.05, but the petitioner say that she came to know

about the same only recently, and that she was bed ridden on account

of acute Asthma and hence, she could not file appeal against the

impugned order in time. No materials have been furnished to

establish those contentions.

We are of the view that sufficient grounds have not been made

out to condone the delay. In such circumstances, both the petition to

condone the delay and the appeal stand dismissed.

K.S.RADHAKRISHNAN, JUDGE

A.K.BASHEER, JUDGE
jes