Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 613 docs - [View All]
Oriental Fire And General ... vs Rana Kiritsinh Jatubhabhai on 16 August, 1996
Oriental Insurance Co. Ltd. vs Umesh Nath And Anr. on 15 May, 2004
Oriental Insurance Co. Ltd. vs Umesh Nath And Anr. on 15 May, 2004
New India Assurance Co. Ltd. vs Smt. Savita Sen And Ors. on 7 April, 2003
Oriental Insurance Co. Ltd. vs Momina Begum And Ors. on 22 May, 2000

Loading...
User Queries
[Complete Act]
Central Government Act
Section 30 in The Workmen' S Compensation Act, 1923
30. Appeals.-
(1) An appeal shall lie to the High Court from the following orders of a Commissioner, namely:--
(a) an order awarding as compensation a lump sum whether by way of redemption of a half- monthly payment or otherwise or disallowing a claim in full or in part for a lump sum;
(aa) 1[ an order awarding interest or penalty under section 4A;]
(b) an order refusing to allow redemption of a half- monthly payment;
(c) an order providing for the distribution of compensation among the dependants of a deceased workman, or disallowing any claim of a person alleging himself to be such dependant;
(d) an order allowing or disallowing any claim for the amount of an indemnity under the provisions of sub- section (2) of section 12; or
(e) an order refusing to register a memorandum of agreement or registering the same or providing for the registration of the same subject to conditions: Provided that no appeal shall lie against any order unless a substantial question of law is involved in the appeal and, in the case of an order other than an order such as is referred to in clause (b), unless the amount in dispute in the appeal is not less than three hundred rupees: Provided, further, that no appeal shall lie in any case in which the parties have agreed to abide by the decision of the Commissioner, or in which the order of the Commissioner gives effect to an agreement come to by the parties: 2[ 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.]
1. Ins. by Act 8 of 1959, s. 15 (w. e. f. 1- 6- 1959 ). 2. Ins. by Act 15 of 1933, s. 17.
(2) The period of limitation for an appeal under this section shall be sixty days.
(3) The provisions of section 5 of the Indian Limitation Act, 1908 (9 of 1908 ), shall be applicable to appeals under this section.