Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Regional Director,Employees ... vs Sushil Cinama Laxmanpura And ...
2012 Latest Caselaw 2735 ALL

Citation : 2012 Latest Caselaw 2735 ALL
Judgement Date : 6 July, 2012

Allahabad High Court
Regional Director,Employees ... vs Sushil Cinama Laxmanpura And ... on 6 July, 2012
Bench: Ram Surat (Maurya)



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 19
 

 
Case :- FIRST APPEAL FROM ORDER No. - 349 of 1999
 

 
Petitioner :- Regional Director,Employees State Insurance
 
Respondent :- Sushil Cinama Laxmanpura And Another
 
Petitioner Counsel :- Pramod Kumar Pandey
 

 
Hon'ble Ram Surat Ram (Maurya),J.

Heard Sri A.K. Gaur, counsel for the appellant.

This appeal has been filed from the judgment and award of Railway Claim Tribunal, Gorakhpur dated 10.12.1998 passed in Claim Petition No. OA/I/744/98/PBH by which claim petition has been allowed for Rs. 3,800/-.

Chhotey Lal Chaurasia, respondent No. 1 filed the aforesaid claim petition before the Tribunal on the ground that he had booked betel leaves of 85 k.g. on 21.09.1997 through PWB Bill No. 059795. The consignment was not delivered to the claimant at the place of destination. Accordingly, he filed the claim petition, claiming compensation at the rate of Rs. 41 per k.g. for the 85 k.g. of betel leaves.

In spite of service of notices the written statement was not filed on behalf of the appellant. When the case was taken up for hearing the Presenting Officer of the appellant prayed for grant of time for filing written statement which has not been accepted by the Tribunal. The Tribunal found that copy of the M.G.R. produced by the Railway confirms that the goods were booked on 21.09.1997. Accordingly, the booking of the goods is proved. However, the Tribunal instead of granting compensation to the claimant at the rate of Rs. 41 per k.g. granted compensation at the rate of Rs. 35 per k.g.

The counsel for the appellant submits that reasonable opportunity to contest the claim petition has not been given. There is nothing on record to suggest that opportunity has not been given to the appellant for filing written statement.  On the other hand, notices of the claim petition was served on the appellant and the Presenting Officer was appearing before the Tribunal.

In any case, since booking of the goods and its quantity is admitted to the appellant. Accordingly, the appellant has no case for which the matter required to be remanded.

In view of the finding recorded by the Tribunal the appeal has no merit and it is liable to be dismissed.

The appeal is dismissed.

Order Date :- 6.7.2012

Jaswant

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter