High Court Kerala High Court

Jayarajan vs M.Ahammed Koya @ Koya on 19 January, 2011

Kerala High Court
Jayarajan vs M.Ahammed Koya @ Koya on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 101 of 2007(A)


1. JAYARAJAN, S/O.VELAYUDHAN, PERUCHATHRA
                      ...  Petitioner

                        Vs



1. M.AHAMMED KOYA @ KOYA,
                       ...       Respondent

2. M/S.NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.K.ANAND

                For Respondent  :SRI.RAJAN P.KALIYATH

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :19/01/2011

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                      ***********************
                 M.F.A(WCC) No.101 of 2007-A
                   *****************************
            Dated this the 19th day of January, 2011

                            JUDGMENT

BASANT, J.

This appeal under Section 30 of the Workmen’s

Compensation Act is directed against the award passed by the

Commissioner directing payment of an amount of Rs.4,892/- as

compensation to the appellant. We have taken an indulgent view

and have today condoned the long delay of 983 days in filing the

appeal. To justify admission of an appeal under Section 30 of the

Act, this Court is to be satisfied that a substantial question of law

arises for determination in the appeal. The learned counsel for

the appellant was requested to explain the nature of the

substantial question of law which the appellant wants to raise for

consideration in this case. The court below has accepted that

employment injury was suffered by the appellant. The court

found that he was entitled for compensation. His monthly

income was reckoned at the maximum permissible at the

M.F.A(WCC) No.101 of 2007-A 2

relevant time – of Rs.2,00/- per mensem. His age as born out by

Ext.A9 produced by him was accepted – 32 years. The relevant

factor was correctly reckoned as 203.85. On the above aspects

no dispute is raised. The extent of reduction in earning capacity

was reckoned as 2%. This was so done accepting and acting

upon Ext.X1 disability certificate issued by the Medical Board,

Manjeri, to whom the Commissioner had sent the

appellant/applicant for assessment of the reduction in earning

capacity. Except the appellant who was examined as AW1, no

other witness was examined.

2. The only ground of challenge is that the extent of

reduction in earning capacity reckoned by the Medical Board is

not correct. How is it incorrect? Why is it said that it is

incorrect? No worthwhile contentions are raised at all. The

assessment of the extent of earning capacity is incorrect, it is

urged. There is not a semblance of evidence adduced before the

Commissioner to challenge Ext.X1. Except the assertion of the

appellant/applicant as AW1, no better evidence was made

available. The appellant was employed as a driver of an

autorickshaw. Taking all the relevant circumstances into

account, we are satisfied that there is no substantial question of

M.F.A(WCC) No.101 of 2007-A 3

law arising for consideration in this appeal. No worthwhile

attempt is made and no materials are placed before court to

come to any different conclusion than the one reached by the

Medical Board in Ext.X1 certificate issued by it. We are, in these

circumstances, satisfied that this appeal does not merit

admission.

3. This appeal is, in these circumstances, dismissed in

limine.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/

M.F.A(WCC) No.101 of 2007-A 4

R.BASANT & K.SURENDRA MOHAN, JJ.

***********************
C.M.Appl.No.1139 of 2007 in
M.F.A(WCC) No.101 of 2007-A
*****************************
Dated this the 19th day of January, 2011

ORDER

BASANT, J.

This petition is to condone the delay of 953 days in filing an

appeal against an award passed by the Workmen’s Compensation

Commissioner. The appeal is preferred under Section 30 of the

Workmen’s Compensation Act. The delay is huge – 953 days.

The application is opposed. The only reason urged is that the

petitioner was facing financial difficulties. The affidavit filed by

the petitioner does not reveal any other reason.

2. We are satisfied that sufficient reasons have not been

shown to justify the prayer for condonation of the huge and

enormous delay of 953 days. However, we take note of the fact

M.F.A(WCC) No.101 of 2007-A 5

that the appellant is the claimant who had suffered employment

injury. We have heard the learned counsel for the appellant on

the admission of the appeal. We are proceeding to dispose of the

appeal straightaway. We do, in these circumstances, take a

lenient view. Petition is allowed. Delay is condoned.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/