Citation : 2023 Latest Caselaw 7753 Mad
Judgement Date : 6 July, 2023
C.M.A.Sr.No.49786 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 06.07.2023
CORAM:
THE HONOURABLE MR.JUSTICE SUNDER MOHAN
C.M.A.Sr.No.49786 of 2023
Ramar ...Appellant
Vs.
1.S.Vinoth
2.S.Prithiv Raj
3.S.Ranjithkumar
4.Jeyapaul ...Respondents
PRAYER : The Civil Miscellaneous Appeal is filed under Section 30(1) of the
Employee Compensation Act, 1923, against the order dated 23.12.2021 made in
E.C.No.39 of 2017 on the file of the Joint Commissioner of Labour-II
(Commissioner for Workmen Compensation), Chennai.
For Appellant : Mr.T.S.Arthanareeswaran
For Respondents : M/s.A.Salomi for R2
No appearance for R1 & R3
JUDGMENT
Today, this matter is listed under the caption for maintainability.
2.The above Civil Miscellaneous Appeal has been filed under Section
30(1) of the Employee Compensation Act, 1923, against the order dated https://www.mhc.tn.gov.in/judis
C.M.A.No.898 of 2023
23.12.2021 made in E.C.No.39 of 2017 on the file of the Joint Commissioner of
Labour-II (Commissioner for Workmen Compensation), Chennai.
3. The third proviso of Section 30(1) of Workmen Compensation Act,
1923, reads as follows:
“Provided further that no appeal by an employer
under Clause (a) shall lie unless the memorandum of appeal
is accompanied by a certificate by the Commissioner to the
effect that the appellant has deposited with him the amount
payable under the order appealed against”
4. The respondents 1 to 3 have filed the claim petition under Section
22(1) of Workmen Compensation Act and the same was allowed with a
direction to the appellant to pay a sum of Rs.5,47,240/- to the respondents 1 to
3. A reading of the above proviso makes it clear that the appeal would not lie
unless it is accompanied by a certificate of the Commissioner to the effect that
the appellant has deposited with him the amount payable under the order
appealed against. But no such certificate has been produced along with the
appeal.
https://www.mhc.tn.gov.in/judis
C.M.A.Sr.No.49786 of 2023
5.Hence, this Civil Miscellaneous Appeal is not maintainable. No costs.
06.07.2023
Index: Yes/No Internet: Yes/No vkr
To
1.The Joint Commissioner of Labour-II (Commissioner for Workmen Compensation), Chennai.
2.The Section Officer VR Section High Court of Madras Chennai – 600 104
https://www.mhc.tn.gov.in/judis SUNDER MOHAN,J.
C.M.A.No.898 of 2023
vkr
C.M.A.Sr.No.49786 of 2023
06.07.2023
https://www.mhc.tn.gov.in/judis
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!