2000 INSC 0465 SUPREME COURT OF INDIA K. Trivikram Vs. Mohd. Abdul Kareem Khan (K. T. Thomas and R. P. Sethi JJ.) 03.04.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant sustained injuries in accident resulting in permanent disability. Applied for award of compensation. Application dismissed on ground of laches. On appeal High Court dismissed application on ground that Additional Chief Judge had given cogent reasons for setting aside of application. Supreme Court held that in such peculiar situation in which appellant suffered laches should not have been main decisive ground for non suiting for once and all. Set aside Order of High Court.