High Court Kerala High Court

K.K.Renuka vs Commissioner For Workmen … on 10 March, 2010

Kerala High Court
K.K.Renuka vs Commissioner For Workmen … on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13789 of 2008(N)


1. K.K.RENUKA, D/O.K.K.KUNHIKANNAN,
                      ...  Petitioner

                        Vs



1. COMMISSIONER FOR WORKMEN COMPENSATION
                       ...       Respondent

2. SMT.PILAKKAL SUSHEELA,

3. KUMARI SHEEMA, D/O.LATE KUNNIMMAL KORAN,

4. SHIJU, S/O.LATE KUNNIMMAL KORAN,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  :SRI.BENOY K.KADAVAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.13789/2008-N
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 10th day of March, 2010

                      J U D G M E N T

This writ petition is filed by the petitioner

challenging Ext.P5 order by which the first respondent

rejected the application to receive the list of witness and

issue summons to him to produce certain documents, as per

Exts.P3 and P4.

2. Heard the learned counsel for the petitioner, the

learned Government Pleader and the learned counsel for the

respondent Nos.2 to 4.

3. While admitting the writ petition, this Court

stayed the passing of the final order and it was clarified

that the proceedings can go on. But, it is submitted by

the learned counsel appearing for the petitioner as well as

the learned counsel appearing for respondent Nos.2 to 4

that after the interim order was passed by this Court, the

further proceedings and taking of evidence and hearing have

not been completed and the matter is still pending at that

stage.

4. The learned counsel for the petitioner submitted

that the examination of those witnesses are required in

support of his defence before the Workmen’s Compensation

Commissioner. One witness is the Secretary of the

W.P.(C). No.13789/2008
-:2:-

Sreekandapuram Range Chethu Thozhilali Union, who was

examined as RW4 and has to be recalled. But, he did not

produce the wage register summoned by the Commissioner. At

that point of time, he had deposed that Wage Register for

the period from 1988-89 are not traceable. But,

subsequently those registers have been traced out,

according to the learned counsel for the petitioner. The

remaining witness is the Excise Inspector, Thaliparamba

Excise Range, who has to be examined for proving the Tree

Tax Register for the period from 1988-89. The Excise

Inspector, Sreekandapuram Excise Range has already been

examined. But, he had deposed that the Tree Tax Register

is in the custody of the Excise Inspector, Thaliparamba

Excise Range.

5. It is true that the Commissioner has taken a view

in Ext.P5 that the petitioner is only trying to get over

the adverse evidence on record and to prolong the matter.

But, in the light of the contentions of the parties, it is

only proper that the petitioner is allowed to adduce

evidence, especially, in the light of the fact that the

documentary evidence as sought for by the petitioner is not

before the Commissioner now and no prejudice will be caused.

6. In that view of the matter, Ext.P5 order is set

aside. The first respondent is directed to allow the

W.P.(C). No.13789/2008
-:3:-

petitioner to examine these two witnesses to prove the

documents which are sought to be proved through them.

7. The learned counsel for respondent Nos, 2 to 4

submitted that a time frame has to be fixed by this Court

for concluding the evidence and passing the order since the

matter has already been delayed and the writ petition

itself was pending for the last two years. Therefore, the

first respondent is directed to complete the examination of

the witnesses and to dispose of the matter within a period

of three months from the date of receipt of a copy of this

Judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms