High Court Orissa High Court

Sarat Chandra Rout vs Hrusi Patra And Ors. on 19 June, 2000

Orissa High Court
Sarat Chandra Rout vs Hrusi Patra And Ors. on 19 June, 2000
Equivalent citations: 2001 ACJ 775, (2000) IIILLJ 952 Ori
Author: P Misra
Bench: P Misra


JUDGMENT

P.K. Misra, J.

1. These three appeals under Section 30 of the Workmen’s Compensation Act, 1923, are directed against the common decision passed by the Deputy Labour Commissioner & Commissioner for Workman’s Compensation, Rourkela (in short the “Commissioner”) in three different claim cases awarding compensation to claimant-respondent No. 1 in each of the appeals.

2. The present appellant had been engaged as Contractor under the Executive Engineer, P.W.D., Keonjhar, for repair and extension of the Settlement Office building at Keonjhar. While the work was in progress on June 24, 1987, suddenly there was heavy rain and storm forcing the three labourers to take shelter in a nearby building along with unused cement bags. At that time, the overhead live electric wire fell on the labourers causing injuries which ultimately resulted in death of two of the labourers. Two claim applications were filed by the legal heir- cum-dependants of two labourers and the third claim case was filed by the injured labourer herself.

3. The Commissioner found that the labourers were workmen under the present appellant who had been engaged as a Contractor by the Executive Engineer. Accordingly, the Commissioner directed payment of compensation to the claimants by the Executive Engineer, as the Executive Engineer was the principal employer, with the observation that the Contractor, namely the present appellant, is to reimburse the amount to the Executive Engineer.

4. The Contractor in these appeals has contended that the injuries were sustained due to negligent act of the Orissa State Electricity Board (now Grid Corporation) and the liability, if any, should be borne by such Grid Corporation. In Misc. Appeal No. 582/1996 and Misc. Appeal No. 583/1996, the Grid Corporation, impleaded as respondent No. 3, has entered appearance. It has been submitted on behalf of the Grid Corporation that since Grid Corporation is not the “employer”, it has no liability in the matter under the provisions contained in the Workmen’s Compensation Act.

5. In view of the findings of the Commissioner, there is no escape from the conclusion that the three labourers were the workmen under the present appellant. The main contention of the appellant to the effect that the accident occured due to negligence of the Orissa State Electricity Board (now Grid Corporation) cannot be accepted in a proceeding under the Workmen’s Compensation Act. The compensation granted in accordance with the provisions of the Workmen’s Compensation Act is not based on any negligent action of anybody. If it is found that the injuries have been sustained in an accident arising out of and in course of employment, the employer is liable to pay compensation and under certain circumstances, the principal employer is also liable to pay compensation. Applying the aforesaid principles, the Commissioner has rightly directed the principal employer, that is to say, the Executive Engineer, to pay the compensation and the contractor to reimburse the same to the Executive Engineer.

6. The question of liability of the Grid Corporation on account of any negligence on its part is not to be determined in forum contemplated under the Workmen’s Compensation Act. However, this would not stand it the way of the present appellant seeking reimbursement from the Grid Corporation on the ground that the negligent action of the Grid Corporation has led to the accident and such action has to be determined in ordinary Civil Court. It is however, made clear that no opinion has been expressed on this aspect and if any such action is brought, the matter has to be decided in accordance with law.

7. The learned counsel for the appellant also contended that the labourers had left the work-site and gone to a nearby building and it cannot be said that the injuries were sustained in an accident arising out of and in course of employment. In this connection, it is also contended that the injuries caused due to falling of overhead live electric wire had nothing to do with the nature of work of the labourers and as such, the accident did not arise out of the employment.

8. The materials on record clearly indicate that while the labourers were working, due to sudden rain they had to take shelter in the nearby building along with the unused cement bags. It cannot be said that the labourers had stopped working. On the other hand, while the work was in progress, they were forced to take shelter in the nearby building along with the unused cement bags, In, such a back-ground, it cannot be said that the accident was not in course of employment.

9. The contention of the learned counsel for the appellant that the accident did not arise out of the employment is equally untenable. The workers had gone to the nearby building not only to protect themselves from rain but also to protect the place of accident in connection with their work as labourers. Their action is taking the cement bags to the nearby building had close nexus with the nature of their work and they exposed themselves to the added peril in connection with the work of the Contractor. Thus, applying the principles of law recognised in several decisions of the Supreme Court including those reported in Mackinnon Mackenzie and Co. Private Ltd, v. Ibrahim Mahommad Issak reported in AIR 1970 SC 1906 : 1969 (2) SCC 607 : 1970-I-LLJ-16 and Regional Director, E. S. I. Corporation and Anr. v. Francis De Costa and Anr., AIR 1997 SC 432 : 1996 (6) SCC 1 : 1997-I-LLJ- 34, it can be said that they had sustained the injuries in an accident arising out of the employment. In almost similar circumstances, in the decision reported in State of Punjab and Ors. v. Vidya Devi and Ors. 1991-I-LLJ-305 (P&H) where injuries had been sustained due to the workman corning in contact with the electric wire, it had been held that the compensation was payable as the accident had arisen out of and in course of employment.

10. For the aforesaid reasons, I do not find any merit in these appeals which are dismissed, subject to the observations made above. There will be no order as to costs.