IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 186 of 2005()
1. RAGHAVAN, S/O. NARAYANI AMMA.
... Petitioner
2. NARAYANAN, S/O. RAGHAVAN.
3. SARITHA, D/O. RAGHAVAN,
4. ANITHA, (MINOR) REPRESENTED BY 1ST
Vs
1. THE NATINAL INSURANCE COMPANY LIMITED
... Respondent
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :20/10/2008
O R D E R
J.B.Koshy & K.P.Balachandran, JJ.
---------------------------------
C.M.Appl.No.206 of 2005 &
M.A.C.A.No.186 of 2005
---------------------------------
JUDGMENT
Koshy, J.
The wife of the first appellant died in a motor
accident. He, along with the children, applied for
compensation claiming an amount of Rs.2,66,000/-, since
his wife was getting Rs.1,500/- per month. The Tribunal
awarded an amount of Rs.2,12,600/- with interest at
12%. The accident occurred in 1999. This appeal is
filed with a delay of 1415 days. The only reason stated
is that he is disabled due to hyper tension. No
medical certificate is produced. No valid reasons are
also stated in the affidavit to condone the long delay
of more than three years. Therefore, the delay
condonation application is dismissed. Consequently,
the appeal is also dismissed.
(J.B.Koshy, Judge)
20th October, 2008
(K.P.Balachandran, Judge)
tkv