Citation : 2025 Latest Caselaw 3133 Ori
Judgement Date : 30 January, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
FAO No.538 of 2024
The Manager, Legal, Chola .... Appellant(s)
MS General Insurance
Company Limited
Mr. G.P. Dutta, Advocate
-versus-
Asit Kumar Jena and another .... Respondent(s)
Mr. K. K. Das, Advocate for Respondent No.1
CORAM: JUSTICE SIBO SANKAR MISHRA
ORDER
30.01.2025 I.A. No.948 of 2024 Order No.
01. 1. Since the receipt showing deposit of the award amount before the learned Commissioner has been filed, the I.A. is disposed of.
(S.S. Mishra) Judge
Order No.
02. 1. Heard Mr. G. P. Dutta, learned counsel for the appellant-
Insurance Company and Mr. K. K. Das, learned counsel for the respondent No.1-claimant.
2. Upon hearing both the parties and considering the grounds mentioned in the limitation petition, the delay in filing the appeal is condoned.
3. The I.A. is disposed of.
(S.S. Mishra) Judge
Order No.
03. 1. Present appeal by the insurer is directed against the judgment and award dated 28.08.2024 passed in E.C. Case No.01 of 2024 by the Commissioner for Employee's Compensation-cum- Divisional Labour Commissioner, Odisha, Bhubaneswar, wherein compensation to the tune of Rs.16,84,863/- including interest has been granted to the claimant-Respondent No.1 on account of injury sustained by him in course of and arising out of the employment as a labourer in a helper bearing Registration No.OR-09-F-4375 belonging to Respondent No.2.
2. Upon hearing both the parties and considering all such grounds of challenge advanced and admission of owner, a reduced compensation of Rs.12,00,000/- (Rupees twelve lakhs) consolidated is proposed to the parties in course of hearing. Mr. K.K. Das, learned counsel for the claimant-respondent No.1 agrees to the same and Mr. G.P. Dutta, learned counsel for appellant-Insurance Company leaves it to the discretion of the Court. The compensation amount is accordingly fixed to that extent.
3. Since the entire award amount has been deposited before the learned Commissioner, out of the said amount, a consolidated sum of Rs.12,00,000/- along with proportionate accrued interest be disbursed in favour of the claimant-Respondent No.1 within a period of eight weeks from today and the balance amount along
with proportionate accrued interest thereon shall be refunded to the Appellant-Insurance Company within the same period on proper application. The penalty and penal interest is waived.
4. With the aforesaid modification of the award, the FAO is disposed of.
5. An urgent certified copy of this order be granted on proper application.
(S.S. Mishra) Judge Swarna
Location: High Court of Orissa
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!