High Court Rajasthan High Court - Jodhpur

Bhilwara Spinners Ltd vs Workmen on 5 August, 2008

Rajasthan High Court – Jodhpur
Bhilwara Spinners Ltd vs Workmen on 5 August, 2008
                                     1

37

              S.B. CIVIL WRIT PETITION NO.4090/2005.
                     Bhilwara Spinners Limited, Bhilwara
                                    Vs.
            Workmen's Compensation Commissioner, Bhilwara & Ors.


     Date of Order :: 5th August 2008.

           HON'BLE MR. JUSTICE DINESH MAHESHWARI

     Mr. Arun Bhansali, for the petitioner.
     Mr. Sandeep Sarupariya, for the respondents Nos. 2 to 6.
                                    .....

     BY THE COURT:

Having heard learned counsel for the petitioner and

having perused the material placed on record, this Court is

unable to find any reason to consider any interference in the

impugned order dated 30.05.2005 (Annex. 6) as passed by the

Workmen’s Compensation Commissioner, Bhilwara (‘the

Commissioner’); and this Court is clearly of opinion that this

writ petition, being totally bereft of substance, deserves to be

dismissed with costs.

The claim for compensation has been made before the

Commissioner by the dependents (wife and minor children) of

late Pokhar Balai, while joining one Shanker Lal and another

Pusa Lal Choudhary as the non-applicants Nos.1 and 2 with

the present petitioner as the non-applicant No.3. The

claimants have averred in their claim application (Annex.1)

that the deceased Pokhar Balai was employed as a tractor
2

driver with the non-applicants Nos. 1 and 2 and was supplying

water at the works of the non-applicant No.3; and have alleged

that thiswise, the deceased was in employment of all the three

non-applicants. It has been averred that during the course of

such employment, the victim met with his untimely end for an

accident that occurred within the premises of the non-applicant

No.3 (the present petitioner) on 12.05.2002.

While stating the age of the victim at 40 years, and his

monthly income at Rs. 4,000/-, the claimants have sought

compensation in the sum of Rs. 3,78,340/- against all the non-

applicants. The non-applicant No.3 (the present petitioner) has

filed a reply (Annex.2) to the claim application, with the

submissions, inter alia, that the victim was not in its

employment nor died during the course of any such

employment. According to the petitioner, it was found during

investigation, that while water was being supplied from the

tractor, the deceased sustained fatal injuries while attempting

to reach the upper branches of a tree with a long iron rod that

came in contact with 33 KV electricity line.

The petitioner also moved an application (Annex.3) on

06.04.2004 with the submissions that the deceased was not in

its employment and hence, the claim application was not

maintainable against it; and prayed that such an objection was

required to be decided at the first. The application was replied
3

on behalf of the claimants with the submissions (Annex.4)

that the application was not maintainable and that the non-

applicant No.3 was liable as being the principal employer. On

22.04.2005, the learned Commissioner proceeded to frame

the following issues (Annex.5) for determination of the

questions involved in the matter:

“(1) आय मतक प खर बल ई द न क 12-5-02 क
अप र सखय 1 व 2 क टक र पर ननय ज!त ह
अप र सखय 3, क ससर न म$ प न% क& सपल ई करत
समय क य’ क (र न क य’ क क रण उतपनन र – ‘ न
क पररण मसवरप र

– ‘ न गसत ह !न क
पररण मसवरप द न क 27-5-02 क मतय- क प प ह-आ
ह3 एव अप र सखय 1 व 2 मतक क ननय !क
ठक र व अप र सखय 3 म-खय ननय !क क रप म$
कम’क र कनत प7नत’ अन8. क अनतर’त म-आव! व
श सत% हत- नयतव 8%न ह3 ?

(2) यद ह त मतक आन;त अप र सखय 1, 2
अरव अप र सखय 3 स दकतन म-आव! बय ! व
श जसत प प करन क अन8क र= ह3 ?

      (3)     अनय अन-त ष ?



      After   framing   of   issues,   yet     another    application

(Annex.6) was moved on behalf of the petitioner with the

submissions that its earlier application dated 06.04.2004 was

pending and if the trial on other issues was taken up without

deciding on such an aspect, the petitioner would

unnecessarily be required to participate in the proceedings;

and it was reiterated that the deceased was not in its

employment.

4

The learned Commissioner has observed in the

impugned order dated 30.05.2005 (Annex.7) that all the

questions in controversy would be determined in the final

judgment and has ordered that the matter be proceeded for

evidence.

Seeking to assail the order dated 30.05.2005, it has

strenuously been contended by the learned counsel for the

petitioner that the question of competence of the claim

application against the petitioner ought to have been decided

as a preliminary issue by the learned Commissioner; and,

while relying on the decision of the Hon’ble Supreme Court in

the case of Management of Express Newspapers (Pvt.) Ltd.

Vs. The Workers & Ors. : AIR 1963 SC 569, learned counsel

contended that such a question being directly related to the

jurisdiction of the Commissioner, is required to be decided at

the initial stage of proceedings. The submissions remain

untenable.

The averments as taken by the claimants in the claim

application, when read as a whole, make out that according to

them, the victim was in employment of all the three non-

applicants including the present petitioner. Looking to the

substance of the allegations and the material available

available on record, the learned Commissioner has framed the

issues taking into comprehension all the questions involved in
5

the matter including the question as to whether the non-

applicant No.3 (the present petitioner) is liable towards

compensation or not ? The plea as taken by the present

petitioner, of the victim being not in its employment, remains a

plea in defence and is obviously subject to the trial and final

adjudication by the learned Commissioner. Such a plea cannot

be said to be a plea relating to the jurisdiction of the

Commissioner to deal with the claim for compensation.

Reference to the decision in Management of Express

Newspaper (supra) remains entirely inapt wherein the question

had been about existence of an industrial dispute, a sine qua

non for the Industrial Tribunal to assume jurisdiction and to

proceed with adjudication. In the claim for compensation

under the Workmen’s Compensation Act as made by the

claimants, if a particular non-applicant seeks to submit that he

does not answer to the description of the employer and is not

liable towards compensation, such a plea does not lead to

any question on the initial jurisdiction of the Commissioner

concerned.

The learned Commissioner has rightly chosen not to

pronounce anything on the baseless applications as moved

by the present petitioner; and has rightly posted the matter for

evidence with the observations that all the questions in

controversy would be decided at the time of final adjudication.
6

This writ petition remains totally bereft of substance and

is, accordingly, dismissed with costs quantified at Rs. 3,300/-.

It shall be permissible for the Commissioner concerned

to proceed with the matter most expeditiously as it is noticed

that the claim for compensation relates to an accident that

occurred way back in the year 2002.

(DINESH MAHESHWARI), J.

Mohan/