2000 INSC 1245 SUPREME COURT OF INDIA State of Rajasthan Vs. Ram Prasad C.A.No.10678 of 1996 (S.Rajendra Babu, D.P.Mohapatra and S.N.Phukan JJ.) 23.11.2000 ORDER The Text below is only a summarized version of the order pronounced X died due to lightening while she was engaged in doing work for appellant. High Court held that liability of appellant under Act was wide enough to cover a case of this nature as death had occurred in course of accident. On appeal Supreme Court held that where injury has no connection with employment she can still recover compensation by showing that such employment exposed her such injury.