High Court Punjab-Haryana High Court

Mohinder Singh vs Commissioner Under Workmen … on 27 September, 1990

Punjab-Haryana High Court
Mohinder Singh vs Commissioner Under Workmen … on 27 September, 1990
Equivalent citations: 1992 ACJ 581, (1992) 101 PLR 439
Author: A Chaudhary
Bench: A Chaudhary


JUDGMENT

Amarjeet Chaudhary, J.

1. The petitioner who is a Mechanic in the respondent department had filed the present petition under Articles 226 and 227 of the Constitution of India for quashing the order dated 29th October, 1987 passed by the Commissioner under the Workmen’s Compensation Act, 1923 (for short ‘the Act’) and for a further direction to decide the claim of the petitioner on merits.

2. The facts of the case are that the petitioner while working as a Mechanic with the respondent department at Sonepat Depot had received personal injuries by an accident which took place on 13th April, 1984 in the course of employment. On the day of the accident, when the petitioner was repairing the bus, the Jack slipped and its Chasis fell on the left hand of the petitioner as a result of which he received serious permanent injury rendering three fingers of his left hand permanently disabled. Thus the petitioner subtained 40 per cent disability. The notice of this accident was given by the petitioner to the General Manager, Haryana Roadways, Sonepat on 12th June, 1984. As the respondent department did not pay any compensation to the petitioner, he was left with no alternative but to file the application for compensation against the Haryana State Roadways, Sonepat Depot on 31st July, 1986 (Annexure P/2) wherein it was stated that he met with an accident on 13th April, 1984 and suffered 40 per cent permanent disability and was thus entitled to get compensation of Rs. 10,800. His claim was registered by the office, in the Register of claims and a notice was issued to the respondent for proceeding with the case. The respondent filed written statement and the following issue was framed.

Whether the claim of the petitioner is barred by time and if so, what effect ?

The Commissioner under the Workmen’s Compensation Act refused to entertain the claim on the ground that the same was not made within the period of limitation i.e. two years and rejected the same without any proceedings.

3. The writ petition was admitted on 13th May, 1988 but the respondent had not filed any written statement. The facts of the case thus remain uncontroverted. Moreso, at the time of final hearing of the petition, none appeared on behalf of the respondent-state.

4. It was urged that the petitioner had given notice of accident on 12th June, 1984 as per provisions contained in Section 10(1) of the Workmen Compensation Act and kept on waiting that the Department would consider his claim sympathetically while working with them. Therefore, it was itself a good ground for extension of limitation.

5. I have considered the submissions made at the bar and perused the paper-book.

6. The petitioner continued to be in the employment of the respondents on the same salary even after the occurrence He had given notice of the accident on 12th June, 1984 copy of which is annexed as Annexure P-1 to the writ petition as required under Rule 10(1) of the Workmen’s Compensation Act and had waited considerably with a hope that his employer would consider his claim sympathetically. The fact that the petitioner continued to be in the employment of the respondents had sufficient cause for not preferring the claim within the prescribed period as he continued to draw the same wages even after sustaining injury during the course of employment and remained under the belief that his employer would settle his claim. In Said Ahmad v. North Eastern Railway, Lahore, A. I. R. 1940 Lah. 227, it was held that where a workman is re-employed after the accident by the same employer in the same workshop, this fact is itself sufficient cause for not making an application under the Workmen’s Compensation Act within the period of limitation. Similarly in Kesoram Cotton Mills Ltd. v. Bal Gobind, A. I. R. 1953 Calcutta 667, that the workman, whose working capacity was reduced during employment was allowed to continue to be in the employment on lighter job. After some time he was asked to return to his original job on which he had become incapacitated. The Commissioner took the view that the workman had sufficient cause not to provoke a conflict with his employer and not to prefer claim within the limitation so long as his interests were not prejudicially affected and so long as he was receiving a kind of compensation in the shape of lighter work on the same wages.

7. In view of the foregoing reasons and well settled propositions of law, this writ petition is allowed and the impugned order dated 29th October, 1987 (Annexure P-4) is set aside and the case is remanded back to Respondent No. 1, for deciding the claim of the petitioner on merits expeditiously. The parties are left to bear their own costs.

8. The petitioner is directed to appear before the Commissioner, Workmen’s Compensation Act, Sonepat on 30th October, 1990, for directions.