Citation : 2021 Latest Caselaw 8702 Bom
Judgement Date : 2 July, 2021
P.H. Jayani 10 IA1390.2021.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO. 1390 OF 2021
IN
FIRST APPEAL (ST.) NO.21342 OF 2018
Chendeya Hauda Munda @
Herenj and ors. .... Applicants
In the matter between :-
The New India Assurance Company
Limited, Mumbai .... Appellant
v/s.
Chendeya Hauda Munda @
Herenj and ors. .... Respondents
WITH
CIVIL APPLICATION NO. 2873 OF 2018
IN
FIRST APPEAL (ST.) NO.21342 OF 2018
WITH
FIRST APPEAL (ST.) NO.21342 OF 2018
The New India Assurance Company
Limited, Mumbai .... Applicant/Appellant
v/s.
Chendeya Hauda Munda @
Herenj and ors. .... Respondents
Mr. T.J. Mendon for the Applicants.
Mrs. Poonam Mittal for the Respondent / Original Appellant.
CORAM: SMT. ANUJA PRABHUDESSAI, J.
DATED : 02nd JULY, 2021.
P. C. :-
ORDER IN INTERIM APPLICATION NO. 1390 OF 2021 :-
. The Applicants who are the parents and siblings of the deceased-
P.H. Jayani 10 IA1390.2021.doc
Somra Chendeya Herenj @ Munda have filed this Application for
withdrawal of compensation deposited by the Appellant - Insurance
Company as per the judgment and award dated 21/04/2017 passed by
the Commissioner for Employees, Compensation & Judge, Fourth
Labour Court, Thane in Application (WCA) No.263/B-67/2015. By the
impugned judgment, the Commissioner of Employees has awarded
compensation of Rs.8,67,640/- with interest @ 12% p.a. from the date
of accident till final realization.
2. The Appellant-Insurance Company has challenged the impugned
order mainly on the ground that there was no employer-employee
relationship and further for breach of terms and conditions of the
policy. Having perused the records and upon considering the grounds
raised in the Appeal memo and the reasons stated in the Application,
the Applicant Nos.1 and 2 are permitted to withdraw 10% each of the
compensation along with proportionate interest accrued thereon and
the Applicant Nos.3, 4 and 5 are permitted to withdraw 5% each of the
compensation along with proportionate interest accrued thereon.
Suffice it to say that that the withdrawal shall be subject to the final
outcome of the Appeal. The Applicants shall give an undertaking
before the Tribunal that they shall abide by the order that may be
P.H. Jayani 10 IA1390.2021.doc
passed in the Appeal.
3. Interim Application No.1390 of 2021 stands disposed of.
ORDER IN CIVIL APPLICATION NO. 2873 OF 2018 :-
4. Not on board. With consent, taken on board.
5. The Applicant/Appellant herein has sought to condone the delay
of 358 days in filing the Appeal. Mr. T.J. Mendon, learned counsel for
the Applicants states that the Appellant - Insurance Company has not
made out sufficient ground for condoning the delay.
6. Having perused the records and particularly the reasons stated in
paragraph 3 of the Application, the delay is ordered to be condoned.
Appeal be registered and listed 'for admission' after removal of office
objections, if any.
7. Civil Application No.2873 of 2018 stands disposed of.
ORDER IN FIRST APPEAL (ST.) NO.21342 OF 2018 :-
8. Mr. T.J. Mendon, learned counsel waives service on behalf of
Respondent Nos.1 to 5. Appellant to take steps to serve Respondent
P.H. Jayani 10 IA1390.2021.doc
No.6. Appeal be listed 'for admission' on 27/08/2021.
(SMT. ANUJA PRABHUDESSAI, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!