High Court Kerala High Court

Shareefa vs Smt.Aleena Mathew on 18 February, 2009

Kerala High Court
Shareefa vs Smt.Aleena Mathew on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2382 of 2008()


1. SHAREEFA, AGED 36 YEARS,
                      ...  Petitioner
2. FARHAS, S/O.HAMSA, AGED 21 YEARS,
3. FIROZ (MINOR), S/O.HAMSA, AGED 16 YEARS,
4. KADEESA, AGED 75 YEARS,
5. RABI, D/O.LATE BABU, AGED 52 YEARS,
6. MAHAMOOD, S/O.LATE BABU, AGED 50
7. JAMEELA, D/O.LATE BABU,
8. SAINABA, D/O.LATE BABU,
9. ASHRAF, S/O.LATE BABU,

                        Vs



1. SMT.ALEENA MATHEW,
                       ...       Respondent

2. MR.UNNIKRISHNAN, S/O.MUTHU,

3. M/S.UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :18/02/2009

 O R D E R
               R.BASANT & C.T.RAVIKUMAR, JJ.
                      ------------------------------------
             C.M.Appl.No.2446 of 2008 & M.A.C.A.
         No.2382 of 2008, C.M.Appl.No.2460 of 2008 &
       M.A.C.A. No.2399 of 2008 and C.M.Appl.No.2463 of
                2008 & M.A.C.A. No.2401 of 2008
                      -------------------------------------
            Dated this the 17th day of February, 2009

                               JUDGMENT

BASANT, J.

These 3 appeals are preferred against a common award

passed by the Tribunal disposing of 4 claim petitions. The

common award was passed as early as on 07.02.04. Claims

relate to death of 3 deceased persons. Claimants are all legal

heirs/dependents of the respective deceased persons.

2. C.M.Applications have been filed to condone the delay

of 1609, 1610 and 1611 days in filing the appeals. It is prayed

that a lenient view may be taken and the long delay indicated

above may be condoned.

3. What is the reason ? The learned counsel for the

appellants submits that the appellants in all the 3 cases had

entrusted the files for preferring appeals to a counsel at Calicut.

That counsel had misplaced the records. Hence no appeals could

be filed. This was realised long later. Thereupon a fresh copy

C.M.Appl.No.2446 of 2008 & M.A.C.A.

No.2382 of 2008, C.M.Appl.No.2460 of 2008 &
M.A.C.A. No.2399 of 2008 and C.M.Appl.No.2463 of
2008 & M.A.C.A. No.2401 of 2008 2

application was filed and copy of the award was obtained. One

of the appellants and the counsel concerned have filed affidavits

in all the cases. It is prayed that a lenient view may be taken and

the delay may be condoned.

4. The applications are stoutly opposed by the counsel

for the insurance company. The counsel contends that

absolutely no reasons exist to justify the condonation of the long,

inordinate and unexplained delay in filing these appeals. The

apology of an excuse offered for not filing the appeals in time,

cannot be accepted at all, submits the learned counsel for the

insurance company. It may be true that the counsel had omitted

to file the appeals. But the conduct of the appellants not making

any enquiries as to what the counsel has done with the papers

entrusted to him must convey eloquently to the Court that there

was no serious intention to prefer an appeal. Long later they

have waken up from their slumber and are trying to justify the

inordinate delay in filing the appeals, contends counsel.

5. We are prima facie not satisfied at all that the reasons

advanced for condonation of delay are justified or sufficient to

C.M.Appl.No.2446 of 2008 & M.A.C.A.

No.2382 of 2008, C.M.Appl.No.2460 of 2008 &
M.A.C.A. No.2399 of 2008 and C.M.Appl.No.2463 of
2008 & M.A.C.A. No.2401 of 2008 3

show indulgence in favour of the appellants. However, the

learned counsel for the appellants was requested to explain the

nature of the challenge which the appellants want to raise to

verify whether any failure of justice would result by our not

condoning the delay.

6. The only plank on which the impugned common award

is assailed by the appellants is that the multiplicands taken in the

3 cases are not adequate. In 2 cases monthly earnings of the

deceased was reckoned as Rs.4,800/- p.m and in the third it was

reckoned as Rs.3,200/- p.m. Certificates were produced to show

that the deceased persons employed abroad were earning

amounts equivalent to Indian Rs.20,000/-, Rs.12,000/- and

Rs.8,000/- respectively. The Tribunal took note of the fact that

one of the certificates produced cannot be said to be authentic

and accepted implicitly. Even if the certificates were accepted,

the Tribunal took the view that income earned during a

temporary phase of employment abroad cannot be reckoned as

the multiplicand when the multiplier is ascertained depending on

the age and the compensation for loss of dependency is worked

C.M.Appl.No.2446 of 2008 & M.A.C.A.

No.2382 of 2008, C.M.Appl.No.2460 of 2008 &
M.A.C.A. No.2399 of 2008 and C.M.Appl.No.2463 of
2008 & M.A.C.A. No.2401 of 2008 4

out. The Tribunal realistically felt that only an amount of

Rs.4,800/-, Rs.4,800/- and Rs.3,200/- p.m can be reckoned as the

multiplicand applicable to the 3 deceased persons in the facts

and circumstances of these cases. We are not satisfied that any

failure of justice results on account of the course adopted by the

Tribunal or by our not entertaining the applications for

condonation of delay favourably. The C.M.Applications for

condonation of delay are, in these circumstances dismissed.

Consequently the appeals shall stand rejected as barred by

limitation.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR)

rtr/-