High Court Punjab-Haryana High Court

Present: Mr.Sanjiv Pabbi vs Mubasir Ahmed And Another on 18 August, 2008

Punjab-Haryana High Court
Present: Mr.Sanjiv Pabbi vs Mubasir Ahmed And Another on 18 August, 2008
        F.A.O.No.4815 of 2007 (O&M)                        :1:


                            *****

United India Insurance Company Limited

                   Vs.

Mangej Devi & others


Present: Mr.Sanjiv Pabbi, Advocate,
         for the appellant.

             None for the respondents.
                          ****


RANJIT SINGH, J. (ORAL)

The application is filed by Mangej Devi widow of Chander

Singh @ Ram Chander and Gulab Singh son of Chander Singh @

Ram Chander, residents of village Dhansu, Tehsil and District Hisar.

The applicants claimed compensation of Rs.5.00 lacs along with the

interest on account of death of Kamal, who allegedly died during the

course of employment with respondent Nos.3 and 4. Kamal is son of

respondent Mangej Devi and brother of Gulab Singh. Deceased was

working as a driver with respondent Nos.3 and 4 on their jeep on a

monthly salary of Rs.3500/- plus Rs.50/- as daily allowance. On

25.1.2003, in the vicinity of Petrol Pump near village Jakhoda on

National Highway No.10 on Rohtak-Delhi road, the jeep met with an

accident with Tata-407 vehicle No.HR-46A/4278 leading to death of

Kamal. The deceased was 24 years of age. The accident was within

the knowledge of the appellants and they still did not discharge their

liability towards the claimant-respondents despite demand leading to

filing of the claim petition.

In support of the claim, Mangej Devi appeared as a
F.A.O.No.4815 of 2007 (O&M) :2:

witness. She also proved on record the copy of notice, Exh. P-1 and

postal receipts, Exhs.P-2, P-3 and P-4. Mahesh Kumar, respondent

No.4, appeared as RW-1. No evidence was led on behalf of

respondent No.3 despite opportunities and accordingly the evidence

of respondent No.3 was closed on 15.5.2007.

The Commissioner, while deciding the claim appreciated

the evidence and held that the respondent-claimants had every

cause to file the claim petition. Commissioner also found that Kamal

was employed as a driver by respondent No.4 on the monthly salary

of Rs.3500/- and he died during the course of employment. The

claimants were found dependent on the deceased being his mother

and brother and thus were entitled to compensation under Section 2

(d) of the Workmen’s Compensation Act, 1923 (for short “the Act”).

The order passed by the Commissioner has been impugned through

the present appeal.

The sole submission made before me by the counsel for

the appellant is that the interest in this case was awardable from the

date of adjudication, but not from the date of accident. In support of

his submission, the counsel has referred to the case of National

Insurance Co.Ltd. Vs. Mubasir Ahmed and another, 2007(2) Punjab

Law Reporter 188. The counsel would contend that the interest is

payable under Section 4A(3) if there is default in paying the

compensation due under the Act within one month from the date it

fell due. It is on this basis, the counsel would contend that interest in

this case would be payable from the date of the adjudication as prior

to that date the liability was not determined and default in payment of

compensation can not be urged.

F.A.O.No.4815 of 2007 (O&M) :3:

The submissions made by the counsel for the appellant

are misplaced. Interest is payable under Section 4A(3) if there is

default in paying the compensation due under the Act within one

month from the date it fell due. Thus, the starting point, as held in the

case of Mubasir Ahmed (supra) is on completion of one month from

the date it fell due. Section 4-A(1) clearly provides that compensation

under Section 4 shall be paid as soon as it falls due. Section 4-A (2)

further provides that in case when employer does not accept the

liability for compensation to the extent claimed, he shall be bound to

make provisional payment based on the extent of liability which he

accepts. Objects and reasons of the section would show that this

provision is made in order to ensure that the workman is able to get

whatever amount the employer is prepared to pay immediately

pending a decision on the amount of compensation actually due. As

per Section 3, if personal injury is caused to a workman by accident

arising out of and in the course of employment his employer shall be

liable to pay compensation in accordance with the provisions of this

chapter. Compensation, thus, would fall due as soon as the accident

takes place causing death or disablement of the workman. In Pratap

Narain Singh Deo v. Shrinivas Sabata and another, AIR 1976 SC 222

it is held that the liability of the employer arises as soon as the injury

is caused and not at any subsequent occasion. It is further observed

that provisions of Section 19 which provide a machinery for

settlement of the claim by the Commissioner does not have the

effect of suspending the liability of an employer to pay the

compensation till after the settlement contemplated by Section 19. It

is held as duty of the employer to pay compensation at the rate
F.A.O.No.4815 of 2007 (O&M) :4:

provided by Section 4 as soon as the personal injury is caused to the

workman. It would be of advantage to quote relevant observations of

the Hon’ble Supreme Court in this regard:-

“Section 3 of the Act deals with the employer’s liability for

compensation. Sub-section (1) of that section provides

that the employer shall be liable to pay compensation if

“personal injury is caused to a workman by accident

arising out of and in the course of his employment.” It was

not the case of the employer that the right to

compensation was taken away under sub-section (5) of

Section 3 because of the institution of a suit in a civil court

for damages, in respect of the injury, against the

employer or any other person. The employer therefore

became liable to pay the compensation as soon as the

aforesaid personal injury was caused to the workman by

the accident, which admittedly arose out of and in the

course of the employment. It is therefore futile to contend

that the compensation did not fall due until after the

Commissioner’s order dated May 6, 1969 under Section

19. What the section provides is that if any question

arises in any proceeding under the Act as to the liability of

any person to pay compensation or as to the amount or

duration of the compensation it shall, in default of

agreement, be settled by the Commissioner. There is

therefore nothing to justify the argument that the

employer’s liability to pay compensation under Section 3,

in respect of the injury, was suspended until after the
F.A.O.No.4815 of 2007 (O&M) :5:

settlement contemplated by Section 19. The appellant

was thus liable to pay compensation as soon as the

aforesaid personal injury was caused to the appellant,

and there is no justification for the argument to the

contrary.”

This four Judges bench decision appears to have

escaped notice in the case of Mubasir Ahmed which in any case

appears to have been decided having regard to peculiar facts of its

own. Section 3 of the Act gives clear indication that compensation is

payable from the date of injury. Non deposit would make the

employer liable for penalty and interest. If there is default in payment

of compensation, interest must be paid whatever may be the reason

for non-payment. It is also held in Ramlal and others v. Regional

Manager, Food Corporation of India, Jaipur and others, 1981 LAB.

I.C. 1281 and Ram Dulari Kalia v. HPSE Board, 1987 LAB.I.C.748

that compensation falls due within the meaning of Section 4-A on the

happening of the accident and liability of payment of interest and

penalty arises if so directed, when default is made by the employer in

payment of compensation within one month due from the date it falls

due.

In the instant case, the date of accident was well within

the knowledge of the respondent-employees as they were aware of

the accident and the death of the deceased on whose behalf the

respondents had made this claim. The compensation, thus, fell due

on the happening of the accident. Since the compensation was not

paid within one month from the date of the accident despite demand,

it has been rightly concluded that the compensation would be
F.A.O.No.4815 of 2007 (O&M) :6:

payable within one month from the date of the accident. No

justification is seen to interfere in the view taken by the

Compensation Commissioner. The appeal is accordingly dismissed.

August 18, 2008                           ( RANJIT SINGH )
ramesh                                         JUDGE