High Court Kerala High Court

Kunji vs Bindhu on 6 January, 2010

Kerala High Court
Kunji vs Bindhu on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 247 of 2010()


1. KUNJI, RAJI NIVAS, DECENT MUKKU,
                      ...  Petitioner

                        Vs



1. BINDHU, D/O.VILASINI,
                       ...       Respondent

2. CHANDRIKA, BINDHU BHAVAN,

3. VINOD, KOOTHANGAL VEEDU,

4. THE BRANCH MANAGER,

                For Petitioner  :SRI.SHAJIN S.HAMEED

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :06/01/2010

 O R D E R
          R.BASANT & K.SURENDRA MOHAN, JJ.
                    ***********************
                   M.F.A No.247 of 2010-D
                 *****************************
             Dated this the 6th day of January, 2011

                          JUDGMENT

BASANT, J.

This appeal is preferred under Section 30 of the Workmen’s

Compensation Act by the 4th respondent before the Workmen’s

Compensation Commission. Claimant is the mother of a

deceased workman. The claimant initiated proceedings arraying

the appellant as the 4th opposite party. The claim has been

allowed. Direction has been issued to deposit the amount. The

appellant has no dispute about the quantum of money ordered to

be paid. Her only grievance is that there has been no specific

direction about the amount which the appellant/4th opposite

party/mother of the deceased is entitled to. She is a dependent

of the deceased. She is also entitled to compensation. This is

her short grievance.

2. The appellant, realising that no direction for

apportionment is made in the impugned order, had approached

the Commissioner for Workmen’s Compensation with a petition

to review the award passed by the Commissioner. By Annexure-

M.F.A No.247 of 2010-D 2

B order, the Commissioner has rejected the said prayer with the

observation that the appellant can lodge her grievance, if any,

when enquiry is initiated for apportioning the amount to the

dependents of the deceased.

3. Still claiming to be aggrieved by the impugned award,

the appellant has come to this Court with this appeal. We must

remind ourselves that under Section 30 of the Workmen’s

Compensation Act, an appeal can lie only if a question of law is

involved. There is no contention that the Workmen’s

Compensation Commissioner is obliged to pass an award

apportioning the amount payable by the employer. The award of

the Workmen’s Compensation Commissioner can only direct

deposit of the amount and thereupon under Section 8 of the

Workmen’s Compensation Act, the Commissioner must take

steps for distribution of compensation. A dispute regarding

apportionment can certainly be raised at the stage of distribution

of compensation under Section 8 of the Act. In fact, we find that

in Annexure-B order, the Commissioner has clearly referred to

that option available to the appellant.

4. If the Commissioner chooses to issue directions

regarding apportionment in the award itself, that may not be an

illegality. But the fact that direction for apportionment has not

M.F.A No.247 of 2010-D 3

been issued in the award, cannot by itself be reckoned as

vitiating the award.

5. We are further satisfied that the appellant can be

saved of the unnecessary expenditure and wastage of resources

by our issuing a direction to the Commissioner of Workmen’s

Compensation, Thiruvananthapuram that after the compensation

amount is deposited, while considering distribution of

compensation, notice must be ordered specifically to the

appellant herein and an order regarding apportionment can and

ought to be issued only after hearing the appellant herein.

6. Communicate a copy of this judgment to the

Workmen’s Compensation Commissioner immediately.

7. Hand over a copy of this judgment to the learned

counsel for the appellant.

8. We do not, in these circumstances, perceive the need

to admit this appeal. This appeal is, in these circumstances,

dismissed, but subject to the above specific directions.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/