High Court Kerala High Court

K.V.Jose vs Employees State Insurance … on 16 June, 2008

Kerala High Court
K.V.Jose vs Employees State Insurance … on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 68 of 2004()


1. K.V.JOSE, KONGOTHARA HOUSE,
                      ...  Petitioner

                        Vs



1. EMPLOYEES STATE INSURANCE CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.T.V.AJAYAKUMAR

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

 Dated :16/06/2008

 O R D E R
                             M.N.KRISHNAN, J
                        =====================
                           INS.A. No.68 OF 2004
                        =====================

                   Dated this the 16th day of June 2008

                                JUDGMENT

This appeal is preferred against the award of the Employees’

Insurance Court, Palakkad in ICA.No.6/2002. The appellant was an

employee of the Vaigi Thread Processors Ltd. He sustained employment

injuries. A perusal of paragraph 10 of the award would reveal that the

Medical Board comprising of six Doctors including an Orthopedic Surgeon

had assessed the disability of the claimant at 40% and another Doctor who

examined him had assessed his disability at 43% and the loss of earning

capacity at 100% having regard to his job as a Tube Winter in Vaigi

Thread Processors Ltd.. The Tribunal accepted the disability certificate of

the Medical Board at 40% and granted compensation accordingly. It is

against that decision the claimant has come up in appeal.

2. How the disability has to be assessed has been laid down in the

Full Bench decision of this Court in Vanajakshan v. Joseph(2003(2) KLT

462(FB)). It was a case with reference to Workmen’s Compensation Act.

The guiding principle therein is that the compensation has to be determined

INS.A.No.68/2004 -:2:-

with reference to the loss in earning capacity and not the ability to perform

the duties of the job, which was being done by the workman at the relevant

time. The compensation has to be assessed on the basis of the percentage of

the loss of earning capacity. While determining the loss of earning capacity,

the authority has to keep in view the loss of capacity of a workman “for all

work which he was capable of performing” and not for the work which he

was actually doing. So this is the principle that has to be followed in cases

where disability arises and the percentage of disability is to be determined.

Now it is not clear from the award that 40% disability assessed by the

Medical Board relates to the loss of earning capacity of that particular

individual with reference to the whole work which he was capable of doing

at the time of accident. So a reconsideration is necessary and therefore I set

aside the order passed by the Employees’ Insurance Court and remit it

back to the same court for consideration regarding this point. It is desirable

that the person is again referred to a Medical Board and the permanent

disability as well as the loss of earning capacity of that person with

reference to the work which he was capable of doing at the time of the

accident be assessed and thereafter the matter be disposed of in accordance

with law. The court below is directed to issue notice to the parties fixing

the date of appearance and give them sufficient opportunity to substantiate

INS.A.No.68/2004 -:3:-

their contentions.

Ins. Appeal is disposed of as above.

M.N.KRISHNAN, JUDGE

Cdp/-