High Court Kerala High Court

Alibaba vs The Commissioner on 3 September, 2010

Kerala High Court
Alibaba vs The Commissioner on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 253 of 2009()


1. ALIBABA,PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER,
                       ...       Respondent

2. M.G.ANTOONY, S/O.M.A.GOERGE,

                For Petitioner  :SRI.T.I.DANIEL

                For Respondent  :SRI.JOSE TOM C. KANDATHIL

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

 Dated :03/09/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                    M.F.A..NO.253 OF 2009
                 .............................................
          Dated this the 3rd day of September, 2010.

                        J U D G M E N T

This is an appeal preferred by the opposite party in

W.C.C.No.35/2002 against the order passed by the

Workmen’s Compensation Commissioner. The brief facts

necessary for the disposal of the appeal are stated as

follows:

2. It is the case of the applicant that he was a

carpenter working under the opposite party and on the

relevant day while he was doing the work, his hand got

entangled in the machine, as a result of which, the little

finger has to be amputated and phalanx of the ring finger

also had to be removed. Therefore he has claimed

compensation as an employee under the opposite

party/appellant.

3. On the other hand, the appellant/opposite party

would contend that there was no employer employee

relationship between the two and the incident took place

when he had come to the unit of the appellant with a prayer

: 2 :
M.F.A..NO.253 OF 2009

to use a machine for the purpose of cutting and while he was

doing his own work, on account of his negligence, there was

injury sustained by him and therefore, he cannot be asked to

pay compensation.

4. In the first round of litigation, the opposite party did

not seriously participate. Thereafter he moved a writ petition

before this Court and this Court rightly dismissed the writ

petition on the ground that there is a statutory remedy

available. Thereafter an appeal was preferred and this Court

granted an opportunity to the party to put forward his case.

The evidence available before the court is that of the

applicant, opposite party, one Baiju and James. According to

the applicant, while he was working under the opposite

party on the unfortunate day, the incident took place and he

was taken by the opposite party to the hospital and

thereafter there had been a dispute between the parties.

According to the claimant, he had started working with him

from 1998 onwards.

5. AW2 is one Baiju, who according to the claimant,

was a worker along with him and he had also deposed before

the court that the incident took place while the claimant

: 3 :
M.F.A..NO.253 OF 2009

was working as an employee under the opposite party. Of

course, the next witness – James is the brother-in-law of the

applicant and he had also deposed before the court that on

the relevant day the incident took place. As against this, the

oral evidence available is that of the opposite party. He

would depose that the applicant is a mobile carpenter and

since the opposite party had the machine for cutting and

as the claimant was doing his own private work, he had

approached him with promise to pay Rs.120/= per hour as

rent to use the machine and in that process he sustained the

injury. The evidence of the opposite party appears to be

quite artificial in nature. The incident has taken place in his

premises. He was running a small scale unit. Admittedly,

the small scale unit was dealing with furniture. It was during

the process of manufacture of furniture, the incident had

taken place. According to the opposite party, only his son

and wife were helping him. Certainly the wife cannot

work as a carpenter and evidence is to the effect that they

were only helping in the process of polishing and varnishing

the furniture. That appears to be more probable and

acceptable. According to the opposite party, while he was

: 4 :
M.F.A..NO.253 OF 2009

coming back from some other place he saw the applicant

standing on the gate with closed hand with the injuries and

thereafter he had taken him. Until and unless there was

some personal interest or involvement, he would not have

taken him to the hospital. The place of accident, ownership

of the place of accident, nature of work, avocation of the

applicant and nature of work done in the small scale unit of

the opposite party are all which will lead to the conclusion

that the applicant was working as a carpenter under the

opposite party and it was at that time the incident took

place and he had sustained the injuries. It has also to be

stated that when an appeal is preferred against the finding

of facts, the Workmen’s Compensation Act also restricts the

entertainment unless there is total mis-appreciation of

evidence. It has also to be stated that the Workmen’s

Compensation Commissioner has analysed the evidence and

had the opportunity to see the witnesses and had accepted

their version. It is always cautioned by the Apex Court that

while disturbing on the finding based on evidence of witness

examined before the trial court the appellate court shall be

slow and unless there is substantial mis-appreciation, it shall

: 5 :
M.F.A..NO.253 OF 2009

not be disturbed. But a reading of the entire evidence would

only reveal that what is stated by the applicant is true and

therefore I do not find any ground to interfere with the said

decision. So, I hold that the applicant was an employee

under the opposite party.

6. So far as the quantum is concerned, the applicant

had sustained injuries which resulted in amputation of the

little finger as well as amputation of the phalanx of the

ring finger. 12% is not excessive at all for the reason that

the schedule prescribes something more. Therefore, the

total loss of earning capacity assessed at 12% is also in

accordance with law. The amount of wage shown is also

reasonable and correct index is applied in awarding the

amount. Therefore on quantification of the compensation

also there is no mistake.

7. So far as the interest is concerned, in National

Insurance Company Ltd. v. Rekha (2008 A.C.J 886), this

Court had held that an employee is entitled to get 12%

interest. In the said decision, the Division Bench had

considered the Constitution Bench rulings of the Supreme

Court reported in Pratap Narain Singh Deo v. Shrinivas

: 6 :
M.F.A..NO.253 OF 2009

Sabata (AIR 1976 SC 222) and in the light of the same had

held that when there is a Constitution Bench decision and

subsequently Division Bench rulings of the Apex Court, the

decision of the Constitution Bench has to prevail. The same

has also been followed by another Division Bench of this

Court as well by the Himachal Predesh High Court in the

decision reported in New India Assurance Co. v. Budh

Ram (2009 (4) TAC 614). Therefore the award of interest

also is strictly in accordance with law.

8. Therefore, from these discussions I find that there is

nothing to interfere with the decision rendered by the

Workmen’s Compensation Commissioner that calls for

interference. Whatever amount is due under the award with

interest which has been paid has to be taken note of and if

there is any balance, it has to be paid and if there is any

excess payment, the claimant has to reimburse to the

employer namely the appellant.

The appeal fails and the same is dismissed.

M.N. KRISHNAN, JUDGE.

cl

: 7 :
M.F.A..NO.253 OF 2009

: 8 :
M.F.A..NO.253 OF 2009

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.883 OF 1996
………………………………………
13th day of August, 2010.

J U D G M E N T