High Court Kerala High Court

National Insurance Company … vs Abdulla on 26 November, 2008

Kerala High Court
National Insurance Company … vs Abdulla on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 186 of 2008()


1. NATIONAL INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. ABDULLA, S/O. KUNHAMMED BOVIKANA,
                       ...       Respondent

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :26/11/2008

 O R D E R
                      M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.A.C.A. NO. 186 OF 2008
             = = = = = = = = = = = = = = =
       Dated this the 26th day of November, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the

Workmen’s Compensation Commissioner, Kannur in

W.C.C.58/06. The claimant is a auto rickshaw driver by

profession sustained injuries in a road accident. The Doctor

certified his disability at 10% and the Commissioner has

awarded a total compensation of Rs.42,130/-. It is against

that decision the insurance company has come up in appeal.

2. Learned counsel for the insurance company

strongly contends that the income taken by the

Commissioner is wrong and so also the interest awarded is

incorrect. So far as the income is concerned it is a question

of fact. The claimant was examined and he had deposed

about his income. He is a 45 year old man and an auto

rickshaw driver by profession. Under such circumstances one

cannot find fault with the Commissioner for fixing the income

at Rs.4,000/- per month. There is no indication of any

M.A.C.A. NO. 186 OF 2008
-:2:-

contra suggestion or other evidence to disbelieve that factor.

Being a question of fact a substantial question of law cannot

be raised on that point.

The second question is regarding the interest. Relying

upon the decision reported in National Insurance Co. v.

Mubasir Ahmed (2007 AIR SCW 1265) it is contended

that interest is only due from the date of award. A Division

Bench of this Court in the decision reported in National

Insurance Co. Ltd. Rekha 2007 (4) KLT 386 considered

this question and held that there is a larger Bench decision of

the Supreme Court reported in Pratap NarainSingh Deo v.

Shrinivas Sabata (AIR 1976 SC 222) which holds that

interest is due from the date of accident. The Division Bench

also held that when there is a conflict between the decisions

of the Supreme Court, decision of the larger Bench will

prevail. The Division Bench held that the entitlement is from

the date of accident. So I do not find any substantial

question of law involved in this appeal and therefore the MFA

is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-