High Court Kerala High Court

Vikraman Nair vs Commissioner For Workmen’S … on 19 February, 2009

Kerala High Court
Vikraman Nair vs Commissioner For Workmen’S … on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1720 of 2009(D)


1. VIKRAMAN NAIR,
                      ...  Petitioner

                        Vs



1. COMMISSIONER FOR WORKMEN'S COMPENSATION
                       ...       Respondent

2. NATIONAL INSURANCE CO.LTD.

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :SRI.E.M.JOSEPH

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/02/2009

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                 W.P.(C).No.1720 OF 2009
              ------------------------
          Dated this the 19th day of February, 2009.

                         JUDGMENT

Petitioner was the claimant in W.CC.No.382/02 before

the Commissioner for Workmen’s Compensation, Trissur.

Ext.P1 is the order passed awarding compensation.

Petitioner submits that he made an application for

withdrawal of the the compensation deposited but

however, the same has not been allowed. It is stated that

although the Insurance Company has filed MFA. No.88/08

there is no order of stay in the MFA and therefore the

petitioner is entitled to have the amount released. Counsel

for the Insurance Company points out that because there

was delay in filing the appeal that they could not obtain

stay of the order in WCC and that steps are being taken to

get an order of stay of releasing the amount due under

Ext.P1.

WP(c).No.1720/09 /2/

From the above it is clear that as on today there is no

stay passed by the Division Bench restraining withdrawal of

the amount deposited as per order in WCC.No.382/02. If that

be so, the claimant is entitled to have the amount withdrawn.

However, having regard to the fact that the MFA filed by the

Insurance Company is already admitted and is pending before

this Court, I direct that if the Insurance Company does not

succeed in obtaining stay and produce the order within 3

weeks from today, it will be open to the petitioner to move

the first respondent for passing orders on Ext.P2 application

made by him in which event the first respondent shall pass

appropriate orders therein.

Writ Petition is disposed of as above.





                                   (ANTONY DOMINIC)
                                           JUDGE
vi/

WP(c).No.1720/09    /2/