High Court Kerala High Court

Leezamma Xavier @ Sophy vs Jollymma Joseph on 13 February, 2008

Kerala High Court
Leezamma Xavier @ Sophy vs Jollymma Joseph on 13 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1348 of 2002()


1. LEEZAMMA XAVIER @ SOPHY,
                      ...  Petitioner
2. MEEVAL XAVIER, D/O.LATE SRI.XAVIER K.C.,
3. MAGI XAVIER,D/O. LATE SRI.XAVIER K.C.,
4. MELLO XVIER, S/O.LATE SRI.XAVIER K.C.,

                        Vs



1. JOLLYMMA JOSEPH, MULAKUPADAM,
                       ...       Respondent

2. MANAGER, DIVISIONAL OFFICE,

                For Petitioner  :SRI.T.K.RADHAKRISHNAN

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :13/02/2008

 O R D E R
                       J.B.KOSHY & K.HEMA, JJ.
                        --------------------------------------
                        M.F.A.No.1348 OF 2002
                         -------------------------------------
                        Dated 13th February, 2008

                                 JUDGMENT

Koshy,J.

Appellants are the legal representatives of a deceased driver

of a passenger bus. The bus was insured by the second respondent

insurance company. While he was driving the bus, he had a heart attack

and he fell down from the driving seat. He was taken to the hospital and

was declared dead. It is the case of the claimants that the accident

occurred due to the strain of the work and, therefore, dependents are

entitled to compensation as provided in the Workmen’s Compensation

Act. It is not disputed that the deceased was a workman under the

first opposite party and the bus was insured by the second respondent

insurance company. There was also no dispute that the heart attack

occurred during the course of employment. Heart attack, being an

untoward incident, it is settled law that it can be treated as an accident.

However, to claim compensation, one has to prove that the accident

arose out of employment. It is contended that while the deceased was

driving the passenger bus, he suffered heart attack which shows that it

arose as a result of the strain of the work. According to the claimants,

when the accident arose during the course of employment, there is

presumption in favour of the claimant that accident was arising

MFA.1348/2002 2

out of employment unless proved otherwise. But, we are of the

opinion that there should be some evidence to show that the accident

has got at least a casual connection with the employment he was

doing. In view of the circumstances of the case, we remand the

matter. It is for the appellants to adduce further evidence to show

whether there was any casual connection with the employment and

whether any strain was caused during the course of employment.

They are free to adduce any evidence including medical evidence.

Respondents are also allowed to adduced evidence. Therefore, the

matter is remanded for fresh consideration. Parties shall appear

before the Commissioner for Workmen’s Compensation on 21.4.2008.

The appeal is allowed by way of remand.

J.B.KOSHY
JUDGE

K.HEMA
JUDGE

tks