Andhra High Court High Court

Vemulapalli Sivaiah vs G. Seethamahalakshmi And Anr. on 27 October, 2004

Andhra High Court
Vemulapalli Sivaiah vs G. Seethamahalakshmi And Anr. on 27 October, 2004
Author: L N Reddy
Bench: L N Reddy


JUDGMENT

L. Narasimha Reddy, J.

1. This C.M.A., arises out of an order, dated 14.02.2001, passed by the Commissioner for Workmen’s Compensation and Assistant Commissioner of Labour-I Circle, Guntur (for short ‘the Commissioner’), in W.C. No. 234 of 1996.

2. The appellant filed an application under the provisions of the Workmen’s Compensation Act, 1923 (for short the Act’) before the Commissioner alleging that he was employed with the 1st respondent as driver to work on lorry No.AP 7V/2142. According to him, when he was proceeding from Guntur to Deenapur in West Bengal, with a load of Chillies on 25.08.1995, another lorry coming in the opposite direction hit him at Ulibadi Village in Howrah District, West Bengal. In that accident, his left thigh bone is said to have got fractured. He pleaded that he underwent treatment as in-patient, for a week, in a hospital at West Bengal, and thereafter underwent treatment for about three months in a private hospital of Dr.Suresh at Ponnur, Guntur district. According to him, there is stiffness in the leg even after such a prolonged treatment, and that he is not in a position to discharge his functions as driver. He pleaded that his salary, at the relevant point of time, was Rs.1,500/- per month, and that he was aged 35 years. He claimed compensation of Rs.2,00,000/-.

3. The 1st respondent remained ex parte. The 2nd respondent disputed the claim of the appellant. It contradicted the facts and figures as to age and wages as well as the very occurrence of accident. The existence of insurance policy coverage was also disputed.

4. On behalf of the appellant, AWs.1 and 2 were examined and Exs.A.1 to A.4 were marked. On behalf of the 2nd respondent, none were examined. CW.1 was examined and Exs.X.1 to X.3 were also marked. The Commissioner awarded a sum of Rs.49,364/-. The appellant seeks enhancement of the same.

5. Sri A.Rajender Babu, learned counsel for the appellant submits that the evidence on record discloses that the appellant is totally disabled and incapacitated from driving the vehicle, and in that view of the matter, the loss of percentage of earning capacity has to be taken at 100%. He further submits that though the minimum wages, at the relevant point of time, for the post of driver were at Rs.1,843/-, the Commissioner has taken the wages at Rs.1,000/-, without there being any basis. He submits that the Commissioner ought to have awarded the compensation as prayed for.

6. Sri Ramachandra Reddy, learned counsel for the 2nd respondent, on the other hand, submits that the appellant did not place any evidence before the Commissioner to prove the nature of injuries or the immediate impact of the same on his earning capacity. He submits that AW.2, on his own showing has seen the appellant for the first time, five years after the accident, and fixation of percentage of disability, or loss of earning capacity on that basis is not at all permissible. He contends that the Commissioner has taken the wages at Rs.1,000/- since there did not exist any material to prove the actual wages paid to the appellant.

7. The appellant made a claim before the Commissioner for compensation, on account of the injuries received by him in an accident said to have taken place on 25.08.1995. The allegation of the petitioner that he was employed as driver with the 1st respondent virtually remained unrebutted and the 2nd respondent did not make any effort to contradict the same. In that view of the matter, the Commissioner proceeded on the basis that there exists the relationship of employer and employee between the appellant and the 1st respondent.

8. While awarding compensation under the Workmen’s compensation Act, 1923 (for short ‘the Act’), the commissioner has to take into account the age, wages and percentage of loss of earning capacity. There was no dispute as to the age of the appellant. As regards wages, he pleaded that he was being paid Rs.1,500/-, per month. The best person to speak about the quantum of wages for the 1st respondent, remained ex parte. Strictly speaking, the plea of the appellant, in this regard, has to be taken as proved. Further, the record discloses that the minimum wages for the post of driver, at the relevant point of time, was Rs.1,843/-. Even where there is any dispute as to the wages, the Authorities under the Act, are mostly guided by the minimum wages notified by the appropriate Government. In this case, the wages pleaded by the appellant was less than the minimum wages. There should not have been any difficulty for the Commissioner to have accepted that. However, the Commissioner has chosen to reduce the same to Rs.1,000/- for the purpose of calculation of compensation. There does not exist any basis for this. The wages ought to have taken at Rs.1,500/- per month, since it was admitted by the appellant himself.

9. Now comes the important aspect, namely, the percentage of loss of earning capacity. This, in turn, is dependant upon the nature of injury. Under Clauses (b) and (c) of Section 4 of the Act, compensation is payable for injuries resulting in permanent total or partial disablement. While the injuries, which result in permanent total disablement are enlisted in Part-I of Schedule-I, those resulting in permanent partial disablement are shown in part-II of Schedule I of the Act. The injury said to have been sustained by the appellant does not fall into any of these categories. Such cases are dealt with under Sub-Clause (2) of Clause (c) of Section 4. Under this Clause, the disablement is required to be proportionate to the loss of earning capacity, as may be assessed by a qualified medical practitioner.

10. The extent of disability was spoken to by AW.2 at 30%. He is not the medical practitioner who has treated the appellant immediately after the accident, or any time proximate thereto. In the chief-examination, he has deposed that he has seen the appellant, for the first time, five years after the said accident. AW.2 is said to have prescribed some medicines for the post treatment ailments of the appellant. His assertion that the appellant is not able to discharge the functions of a driver cannot be taken on its face value. He can, at the best, certify the disability in relation to an organ, which received injury. The efficacy of a person, in relation to any particular job or avocation, has to be spoken to by those who are conversant with it. In all fairness to the appellant, the commissioner has treated the percentage of loss of earning capacity at 50%. There is absolutely no material to interfere with the same.

11. For the foregoing reasons, the appeal is partly allowed to the effect that the wages of the appellant be taken at Rs.1,500/- instead of Rs.1,000/- for calculating the compensation; other factors being the same, as fixed by the Commissioner. The order under appeal shall stand modified to the extent indicate above. There shall be no order as to costs.