Mobile View
Main Search Forums Advanced Search Disclaimer
User Queries
[Complete Act]
Central Government Act
Section 16E in The Plantations Labour Act, 1951
16E. Liability to pay compensation, etc., to be decided by Commissioner.-
(1) Any question as to the liability of an employer to pay compensation under section 16A, or as to the amount thereof, or as to the person to whom such compensation is payable, shall be decided by the Commissioner.
(2) Any person aggrieved by a decision of the Commissioner refusing to grant compensation, or as to the amount of compensation granted to him, or to the apportionment thereof, may prefer an appeal to the High Court having jurisdiction over the place where the collapse of the house has occurred, within ninety days of the communication of the order of the Commissioner to such person: Provided that the High Court may entertain any such appeal after the expiry of the period aforesaid if it is satisfied that the appellant was prevented by sufficient cause from preferring the appeal within such period:
Provided further that nothing in this sub- section shall be deemed to authorise the High Court to grant compensation in excess of the amount of compensation payable under section 16A.
(3) Subject to the decision of the High Court in cases in which an appeal is preferred under sub- section (2), the decision of the Commissioner under sub- section (1) shall be final and shall not be called in question in any court.