1999 INSC 0656 SUPREME COURT OF INDIA Mohasinali Merchant Vs. Shyamlal (S. Saghir Ahmad and D. P. Wadhwa JJ.) 27.08.1999 ORDER The Text below is only a summarized version of the order pronounced The order of the High Court dismissing the writ petition stating that the petitioner had alternative remedy was set aside as under Workmen's Compensation Act an order of the commissioner rejecting the application for setting aside exparte award was not appealable and the remedy available was by way of a writ only.