Citation : 2023 Latest Caselaw 9408 P&H
Judgement Date : 5 July, 2023
Neutral Citation No:=2023:PHHC:084318
1
FAO No. 5762 of 2016 2023:PHHC: 084318
117 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
FAO No. 5762 of 2016(O&M)
Date of Decision: 05.07.2023
HDFC Ergo General Insurance Company Limited
...Appellant
Versus
Sabana & Ors.
...Respondents
CORAM :HON'BLE MR. JUSTICE KARAMJIT SINGH
Present:- Mr. Ashwani Talwar, Advocate
For the appellant.
None for the respondents.
***
KARAMJIT SINGH, J.
1. The appellant Insurance Company has filed this appeal against
the order dated 13.05.2016 passed by the Commissioner under Employees'
Compensation Act (for brevity, the Act) whereby compensation worth
Rs.8,31,920/- along with interest has been awarded to the legal heirs of Tahir
Hussain who met with an accident during the course of his employment and
died. While passing the said award, the Court concerned directed the
appellant to pay the amount of compensation to the claimants with right to
recover the same from respondent No.7 (employer of the deceased), by
approaching the competent Court.
2. The appellant has sought modification of the said order only to
the extent that the recovery rights given to the appellant could be executed
by approaching the concerned Commissioner under the Act, on the strength
of a decision dated 24.09.2014 passed in FAO No. 458 of 2014 titled as New
India Assurance Company Limited Vs. Anita Sharma & Anr. The counsel
1 of 2
Neutral Citation No:=2023:PHHC:084318
FAO No. 5762 of 2016 2023:PHHC: 084318
for the appellant made prayer that in the impugned order word "competent
Court" be replaced by word "Commissioner, Nuh at Mewat under the Act".
3. Notice of motion was issued vide order dated 28.09.2016, but
none has put in appearance on behalf of respondents No.1 to 6. Respondent
No.7 who was employer of the deceased had not contested the claim petition
filed by the claimants under Section 22 of the Act. So, the service of
respondent No.7 is dispensed with in the present appeal.
4. In light of the judgment dated 24.09.2014 passed by the Single
Judge of this Court in Anita Sharma's case (supra), the impugned order is
hereby modified to the extent that word "competent Court" is to be read as
"Court of Commissioner, Nuh at Mewat under the Employees'
Compensation Act".
5. With aforesaid modification, the present petition stands
disposed.
(KARAMJIT SINGH )
05.07.2023 JUDGE
Jiten
Whether speaking/reasoned : Yes/No
Whether reportable : Yes/No
Neutral Citation No:=2023:PHHC:084318
2 of 2
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!