Citation : 2021 Latest Caselaw 7426 Bom
Judgement Date : 7 May, 2021
1/2 28 CAF 498 .21 in fa
57.20.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
CIVIL APPLICATION (CAF) NO.498 OF 2021
IN
FIRST APPEAL NO.57 OF 2020
M/s Uma Enterprises and another
VS.
Smt. Keya wd/o Amitava Roy
Office Notes, Office Court's or Judge's orders
Memoranda of Coram,
Appearances, court's
orders or directions and
Registrar's orders
Shri Sunil D. Shukla, Advocate for the appellants.
Shri Shantanu S. Ghate, Advocate for respondent.
CORAM : S.M. MODAK, J.
DATE : 07.05.2021.
Hearing was conducted through video conferencing and the learned counsel agreed that the audio and visual quality was proper.
CIVIL APPLICATION NO.498 OF 2021
Heard Shri Sunil Shukla, Advocate for the appellants and Shri S.S. Ghate, learned Advocate for the respondent.
2. The Commissioner under Employees Compensation Act, 3rd Labour Court, Nagpur as per the judgment dated 22nd July, 2019 was pleased to quantify the compensation to the tune of Rs.3,02,625/-. The appellants have having a serious dispute about the findings.
2/2 28 CAF 498 .21 in fa 57.20.odt
3. The appellants have deposited Rs.3,02625/- towards principle amount and Rs.3,23,809/- towards the interest before the Labour Court. By keeping all the issues open. I think the respondent can be permitted to withdraw 50% of those amounts. Already this Court has granted similar order in First Appeal No.58/2020.
4. In view of that, following order is passed:-
1. The office of the Labour Court Nagpur is directed to transfer 50% of the amount of Rs.3,02625/- and Rs.3,23,809/- along with accrued interest in the bank account of respondent Smt. Keya Amitava Roy after complying the office procedure.
2. It is clarified that interest means the interest accrued on the amount deposited with the Labour Court and which is reinvested by the Labour Court. After that the remaining amount be deposited in the fixed deposit.
3. The Civil Application is disposed of.
FIRST APPEAL NO.57 OF 2020
1. Matter be kept on 7th June, 2021 for hearing on the point of admission.
(S.M. Modak, J.)
Manisha
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!