High Court Kerala High Court

United India Insurance Co. Ltd vs Usha on 28 May, 2007

Kerala High Court
United India Insurance Co. Ltd vs Usha on 28 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 395 of 2002(C)


1. UNITED INDIA INSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. USHA, W/O.LATE SIVADASAN,
                       ...       Respondent

2. MINOR NITHEESH, S/O.LATE SIVADASAN,

3. MINOR NIMISHA, D/O.LATE SIVADASAN

4. VENUGOPALAN(4TH APPLICANT_, DO.DO.

5. JANAKI AMMA, W/O.VENUGOPALAN, DO.DO.

6. A.A.THOBIAS,(1ST OPPOSITE PARTY),

                For Petitioner  :SRI.M.S.PATTALI

                For Respondent  :SRI.N.P.SAMUEL

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :28/05/2007

 O R D E R
                   J.B.KOSHY & K.P.BALACHANDRAN, JJ.

                 -------------------------------------

                         M.F.A.No.395 OF 2002

                 -------------------------------------

                          Dated 28th May, 2007



                                 JUDGMENT

Koshy,J
.

A registered headload worker working in the

establishment of the sixth respondent (first respondent in the

claim petition) sustained fatal injuries during the course of

employment. He died leaving his young wife, two minor

children and aged parents. AW1, wife of the deceased, deposed

before the Commissioner that monthly income of the deceased

was more than Rs.4,000/=. In the claim application also it is

stated that the monthly income was Rs.4,000/=. Ext.A7 is the

identity card to show that he was a headload worker

permanently employed in the sixth respondent’s establishment.

The Commissioner assessed income at Rs.4,000/=. Taking the

undisputed age of the deceased, the correct factor was taken

and calculated compensation. The only ground taken by the

insurance company in this appeal is that the Commissioner

should not have taken Rs.4,000/= as the monthly wages. Since

the deceased was a regular worker and even if Rs.150/= per day

was taken as the income, the monthly income will be more than

Rs.4,000/=. The accident occurred in 2001. Even considering

the minimum wages for a manual worker in Kerala, Rs.4,000/-

assessed by the Commissioner as monthly income is not high.

MFA.395/2002 2

In any event, the assessment of monthly income by the

Commissioner as Rs.4,000/= cannot be taken as a substantial

question of law. Under Section 30 of the Workmens’

Compensation Act, an appeal will not lie if there is no

substantial question of law. Finding of the Commissioner

that the deceased was getting Rs.4,000/= as monthly wages

is only a finding of fact and we see no ground to interfere

with the matter.

The appeal is dismissed.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

tks