High Court Kerala High Court

The Manager vs K.Abdu on 29 January, 2009

Kerala High Court
The Manager vs K.Abdu on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 194 of 2008()


1. THE MANAGER, HARRISONS MALAYALAM LTD.,
                      ...  Petitioner

                        Vs



1. K.ABDU, S/O. MUHAMMED, KOLASSERY HOUSE
                       ...       Respondent

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :SMT.CELINE JOSEPH

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

 Dated :29/01/2009

 O R D E R
                        M.N. KRISHNAN, J
                        -----------------------
                     M.F.A.No. 194 OF 2008
                   ---------------------------------
              Dated this the 29th day of January, 2009


                             JUDGMENT

This is an appeal preferred against the judgment of the

Workmen’s Compensation Commissioner, Kannur in W.C.C. No.

28/2004. The applicant before that court sustained employment

injury and an amount of Rs. 17,721/- was awarded and there was a

direction to deposit balance amount of Rs. 10,250/- with 12%

interest from the date of accident to the date of deposit. It is

against that award of interest from the date of accident that is

disputed in this appeal.

2. The learned counsel would contend that in the decision

reported in National Insurance Co. Ltd. v. Mubasir Ahammed

and another [2007 AIR SCW 1265], there is a direction to pay

the interest only from the date of award and not from the date of

accident. The Division Bench of this court in the decision reported

in National Insurance Co. Ltd. v. Rekha [2007 (4) KLT 386],

considered this contention and held that there is a larger Bench

decision of the apex court reported in Pratap Narain Singh Deo v.

Shrinivas Sababa & another [AIR 1976 SC 222] which holds

M.F.A. 194/2008
-2-

the view that interest has to be paid from the date of the accident.

Then the Division Bench relied upon another Supreme Court

decision reported in Mattulal v. Radhe Lal [AIR 1974 SC 1596],

and held that when there is conflict between the Supreme Court

decisions, the decision of the larger Bench will prevail. So in the

light of this decision one cannot find fault with the Workmen’s

Compensation Commissioner for having granted interest from the

date of accident.

Therefore the appeal lacks merit and the same is dismissed.

M.N. KRISHNAN,JUDGE

vkm