Judgements

United India Insurance Co. Ltd. vs Smt. Nako Alias Naiku Devi And Ors. … on 23 November, 1995

Himachal Pradesh High Court
United India Insurance Co. Ltd. vs Smt. Nako Alias Naiku Devi And Ors. … on 23 November, 1995
Equivalent citations: 1996 ACJ 516, 1996 (74) FLR 2765, (1996) IILLJ 1015 HP
Author: S Phukan
Bench: S Phukan, B Singh


JUDGMENT

S.N. Phukan, C.J.

1. By this common judgment, we dispose of two appeals, registered as FAO (WCA) No. 91 of 987 and FAO (WCA) No. 92 of 1987 and also Cross-Objections No. 88 of 1989 filed in FAO NO. 92 OF 1987.

2. The appeal, registered as FAO (WCA) No. 91 of 1987 has been filed by the Insurance Company against the Award dated June 30, 1987 in case No, 3/85, of the Commissioner, Solan, under the Workmen’s Compensation Act. The claim petition was filed by Smt Nako alias Naiku Devi widow of deceased Tulsia Ram and two minors, namely Miss Devkoo Devi and Master Narayan Dass. Deceased Tulsia Ram was employed by respondents Nos 1 and 2, namely, Dhani Ram son of respondent No. 2 Devi Ram, who are the owners of Truck No. HPA 1277. The truck was driven by deceasd Ram Lal. The Truck in question rolled down from the main road, as a result of which deceased Tulsia Ram sustained injures and died. The accident took place on June 27, 1984. The deceased died leaving behind the claimants as his dependents as other daughters and son were married. The Commissioner held that the driver deceased Ram lal was holding a valid driving licence. It was also held that deceased Tulsia Ram was paid a sum of Rs. 600 per month as wages and that three claimants were his dependents. The Commissioner came to the finding that the truck was insured with the present appellant Accordingly, under the provisions of the Workmen’s Compensation Act, 1923 (hereinafter referred to as the Act) as amended, a sum of Rs. 44,200 was assessed as compensation along with interest at the rate of 6 per cent per annum and the liability for the compensation was fixed on the Insurance Company, namely, the present appellant. Being aggrieved, the present appeal has been filed.

3. The appeal, registered as FAO (WCA) No. 92 of 1987 has been filed by the Insurance Company against the award dated June 30, 1987 passed in case No. 6/84, of the Commissioner, Solan, under the Workmen’s Compensation Act. The present claim petition was filed by Smt. Malti Devi widow of Ram Lal and also on behalf of minor son Master Babli. Deceased Ram Lal died in the same accident and on the same date and he was the driver of the vehicle. The Commissioner held that deceased Ram Lal had the valid driving licence No. P/2794/79 and that his monthly wages was Rs. 750. A sum of Rs. 65,073 alongwith interest at the rate of 6 per cent per annum was awarded as a compensation in favour of the claimants and the liability was fixed on the Insurance Company and hence the present appeal.

4. In Cross-Objections No. 88 of 1989 filed on behalf of the claimants penalty as per the provisions of the Act has been claimed.

5. Heard learned Counsel for the appellants as well as learned Counsel for the respondents.

6. On behalf of the apellants, the main point urged is that the Commissioner erred in awarding compensation under the amended Schedule IV to the Act. It may be stated that this Schedule was amended by Act No. 22 of 1984 and it came into force on July 1, 1984, that is, after about three days of the accident. Therefore, the main point is whether while assessing compensation, the present claimants will be governed by the amended Schedule or not.

7. It is a well settled rule of interpretation that unless the terms of a statute expressly provide or necessarily require it, retrospective operation should not be given to a statute so as to take away or impair an existing right to create a new obligation or impose a new liability otherwise than as regards matters of procedure and that all statutes other than those which are merely declaratory or which relate only to matters of procedure or of evidence are prospective.

8. We may refer to Maxwell on Interpretation of Statues, Twelfth Edn. P. 215, regarding retrospective operation of statutes in the following terms:

“Upon the presumption that the legislature does not intend that is unjust rests the learning against giving certain statutes a retrospective operation. They are construed as operating only in cases or on facts which come into existence after the statutes were passed unless a retrospective effect is clearly intended. It is a fundamental rule of English law that no statute shall be construed to have a retrospective operation unless such a construction appears very clearly in the terms of the Act or arises by necessary and distinct implication.”

9. Applying the above settled law of Interpretation, we hold that as the accident took place prior to the amendment of the Schedule IV of the Act, the compensation has to be assessed according to unamended Schedule. We say so as if retrosepective operation is given to the amended Schedule, it will take away the rights of the parties, namely, the owner as well as the Insurance Company, in this regard. Therefore, the Commisioner erred in law in assessing the compensation under the amended Schedule IV.

10. Similar view has been expressed by various High Courts, namely, Punjab and Haryana High Court in Oriental Fire arid General Insurance Co. Ltd v. Moola Singh and Ors., 1970 ACJ 401 Nagpur bench of Bombay High Court in Uttam v. The Corporation of the City of Nagpur 1981 (1) ILR (Bombay Series) 789, Allahabad High Court in U.P. State Road Transport Corporation v. Abdul Hameed 1985 ACJ 832 and Kerala High Court in Kochu Vein v. Purak-kattu Joseph and Ors., 1984 ACJ 630

11. Learned Counsel for the claimants .has urged that as this is a welfare legislation, it has to be given retrospective effect and in support has placed reliance on a single Bench decision of Madhya Pradesh High Court in Mines Manager v. Waheedul Hague Abbasi, 1994 ACJ 334. In paragraph 8 of the judgment the learned Single Judge expressed his view that as amending Act No. 22 of 1984 is a piece of welfare legislation, it should be given retrospective effect to the benefit of the employee in de terming his entitlement to compensation in a pending matter. We are unable to accept, with respect, the views expressed by the learned Single Judge, as such a general view regarding beneficial legislation cannot be taken and the question whether a beneficial legislation is retrospective or not would depend on the language of the statutes from which legislative intention is to be gathered.

12. In the present appeals, we have already stated that if the retrosepcevite effect is given, it will take away the vested rights of the owner as well as the Insurance Company, which cannot be done unless the language of the Act is clear.

13. In Appeal, registered as FAO (WCA) No. 91 of 1987, the wages of the deceased was fixed at Rs. 600 per month, therefore, applying the provisions of Schedule IV, the claimants shall be entitled to Rs. 21,600. This amount shall be paid by the appellant- Insurance Company.

14. In FAO (WCA) No. 92 of 1987, the wages of the deceased Ram Lal was fixed at Rs. 750 per month, therefore, the claimants shall be entitled to get Rs. 24,000. Similarly, this amount shall also be paid by the appellant-Insurance Company.

15.The compensation amount fell due on the date of the accident, that is, June 27, 1984, but it was not paid/deposited within one month. Therefore, the claimants-respondents in both the appeals shall be entitled to simple interest at the rate of six per cent per annum on the amount of compensation awarded.

16. Regarding penalty, there is no finding of the Commissioner. We do not find from the record, that there was any justification for not paying the amount within the above period. Therefore, the claimants in both the appeals shall be entitled to get penalty of 50 per cent on the amount of compensation awarded

17. Now, the question arises, who is liable to pay the interest as well as penalty. This point was duly considered by this Bench in FAO(WCA) No.166 of 1992 in Smt. Dromati Devi v. Sohan Singh and Ors., decided on June 26, 1995. This Court considered the provisions of Section 4A of the Act and held that both the interest and the penalty are payable by the owner. Therefore, we direct that in both the appeals the interest and the penalty shall be paid by the owner of the vehicle, namely, Dhani Ram and Devi Ram. The amount if not already deposited by the above respondents, shall be paid within two months from today, failing which it shall carry an interest of 12 per cent per annum.

With the above modifications in the Awards, both the appeals and Cross-objections are disposed of.

Costs on the parties.