High Court Kerala High Court

Abdul Khader Kunju Muhammed vs Thankamma on 12 June, 2008

Kerala High Court
Abdul Khader Kunju Muhammed vs Thankamma on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 157 of 2002()


1. ABDUL KHADER KUNJU MUHAMMED,
                      ...  Petitioner

                        Vs



1. THANKAMMA, MANALIPARAMBUYALIL,
                       ...       Respondent

2. BINOY GEORGE, MANALIPARAMBUYALIL,

3. BIJU GEORGE, MANALIPARAMBUYALIL,

4. THE MANAGER, NATIONAL INSURANCE COMPANY,

                For Petitioner  :SRI.T.P.VARGHESE

                For Respondent  :SRI.LAL GEORGE

The Hon'ble MR. Justice G.SIVARAJAN
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/06/2008

 O R D E R
                J.B. KOSHY & P.N. RAVINDRAN, JJ.
           ----------------------------------------------------
                  M.F.A.NOS. 157 & 435 OF 2002
           ----------------------------------------------------
              Dated this the 12th day of June, 2008.

                               JUDGMENT

Koshy, J:

These two appeals are filed by the employer as well as the

insurance company against the same order of the Workmen’s

Compensation Commissioner. Sri. Lal George, Advocate, appears for

the insurance company and Sri.T.P. Varghese, Advocate, appears for

the employer. Sri. Mathew John, Advocate, who has filed vakalath for

the third respondent in M.F.A.No.157 of 2002 appears for the

claimants. The application was filed by the mother and brothers of

the deceased employee. According to them, while the deceased

was employed as a helper/porter in Bus No.KEK 446 on 14.10.1996,

the bus went into a pit and capsised and in that accident, 4

persons died, two were passengers and two were employees.

Exts.A3 F.I. Statement, A4 scene mahazar and A5 charge sheet were

produced to prove the same. But the employer filed a written

statement stating that his bus was not involved in the accident. He

further stated that the deceased was not employed by him. But

from the F.I. Statement, it can be seen that the deceased was an

MFA.NOS.157 & 435/02. .

2

employee of Bus No.KEK 446. It is true that all employees are not

covered by the welfare fund scheme. Apart from driver and

conductor other workers are employed by the employer. But

usually for welfare fund scheme only driver and conductor are

covered. The Tribunal found that the deceased was employed by

the first opposite party. Considering the evidence adduced in the

case, we are of the view that it is a finding of fact based on

evidence and no interference is required. The contention of the

insurance company is that claim was filed under the Workmen’s

Compensation Act as the accident occurred in the course of

employment and it is arising out of the employment. Being an

employee, the deceased is not a third party or a passenger and

employees can be covered only if they are covered under the

Workmen’s Compensation Act. Ext.R1 policy shows that only

conductor and driver are covered, that too only to the extent of

workmen’s compensation liability. The deceased employee was

not covered by the policy. In this connection we refer to the Apex

Court decision in Ramashray Singh v. New India Assurance

Company Ltd. & others (AIR 2003 SC 2877=AIR SCW 3601).

Therefore the insurance company is liable to pay the amount

awarded. On the facts of the case, we are of the opinion that no

MFA.NOS.157 & 435/02. .

3

grounds are made out to pay the penalty. The appellant in

M.F.A.No.157/2002 is not liable to pay the penalty amount. The

compensation awarded was Rs.2,16,910/=. The insurance company

deposited the amount with interest. An interim stay was granted for

disbursing the amount. On the facts of the case, out of the

deposit made, we direct the Commissioner to release Rs.50,000/=

to the 1st respondent/mother for the time being and that amount

can be recovered by the insurance company from the employer/1st

opposite party/the insured. The claimant can realise the balance

amount from the employer.

Both the appeals are disposed of as above.

J.B. KOSHY, JUDGE.

P.N. RAVINDRAN, JUDGE.

cl

MFA.NOS.157 & 435/02. .

4

J.B. KOSHY &
P.N. RAVINDRAN, JJ.

M.F.A.NOS. 157 &
435 OF 2002

JUDGMENT

12th day of June, 2008.