IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.400 of 2010
National Insurance Co. Ltd., Divisional Office, Gaya.
... ... Appellant.
Versus
1. Debanti Devi, wife of late Pawan Kumar, resident of
Patela Pokhar, P.O. Kora, P.S. Ghoshi, District
Jehanabad.
2. Lal Mohan Prasad, Son of Sri Adalat Prasad Lal, resident
of house no.158, Village Ghorabasa, Lal Building,
District Singhbhum (Jharkhand).
... ... Respondents.
----------------------------------
5. 20.9.2011. Heard Shri Prakash Kumar, learned counsel
for the appellant on Interlocutory Application
i.e. I.A. No.6491 of 2011, which has been filed
with a prayer for enlargement of time for filing
certified copy of the impugned order.
The present appeal was preferred against
the order dated 7.1.2010 passed by the Deputy
Labour Commissioner-cum-Commissioner under the
Workmen’s Compensation Act in C.W.C. No.23 of
2006. By the said order, the learned court below
had directed the appellant to pay compensation
amount to the applicant-claimant i.e. respondent
no.1, whose husband died in a motor vehicle
accident. It was claimed that the husband of the
respondent no.1 was employed on the offending
Dumper bearing Registration No.JH-05J-9019.
The appeal was filed on 12.5.2010 without
certified copy of the impugned order. The Stamp
Reporter pointed out the defect and thereafter on
2
23.8.2010, on the prayer made by learned counsel
for the appellant, four weeks’ time was granted
by the Lawazima Board for filing certified copy
of the impugned order. Since order was not
complied with by order dated 6.1.2011, the
Lawazima Board placed the matter before the
Bench. On 12.9.2011, one week time was granted by
this Court for filing impugned order, failing
which it was directed that appeal shall stand
rejected without further reference to a Bench.
Even till date, certified copy of the impugned
order has not been filed and a petition has been
filed i.e. I.A. No.6491 of 2011 for enlargement
of the time for filing certified copy.
The court is of the opinion that in the
matter relating to compensation due to death in
an accident, such indulgence may not be granted.
Accordingly, the petition stands
dismissed.
N.H./ ( Rakesh Kumar,J.)