Gujarat High Court High Court

Gautam Transport vs Husein Ahmeda Through L. Rs. … on 29 November, 1985

Gujarat High Court
Gautam Transport vs Husein Ahmeda Through L. Rs. … on 29 November, 1985
Equivalent citations: II (1989) ACC 110
Author: D Gheewala
Bench: D Gheewala, J Desai


JUDGMENT

D.C. Gheewala, J.

1. The present appeal is directed against the order of the Commissioner for Workmen’s Compensation No. 60 of 1983. The present two appellants along with respondent No. 2–Insurance Company were held responsible by the learned Commissioner as the deceased had died during the course of employment of the present appellants. The learned Commissioner, while awarding Compensation of Rs. 30,000/- also imposed a penalty of Rs. 15,000/- and he ordered that the said penalty shall be payable by the present appellants and the Insurance Company was exonerated for the said amount. The appellants have challenged the said order and we heard Mr. Damani, learned Advocate for the appellants at great length. The Bench which was previously seized of this matter, by an order dated October 15, 1985, issued notice to respondent No. 9 while observing that they did not see any reason as to why this Court should interfere with the order of penalty. However, when notice was issued in pursuance of the said order of this Court, Mr. P.V. Nanavaty appeared for respondent No. 9.

2. We heard Mr. Damani, at length and Mr. Damani, in the course of very exhaustive and able arguments, raised the following few contentions for our consideration:

(1) According to Mr. Damani, the learned Commissioner before passing an order of penalty should have heard the appellants and in the absence thereof, the order passed by him would be clearly volatile of principles of natural justice.

(2) As the policy issued by respondent No. 9 indemnified the appellants for any liability arising under the Workmen’s Compensation Act, the Insurance Company should have been held responsible even for the amount of 15,000/- imposed by way of penalty.

3. For the reasons to be now recorded, we feel that none of the contention raised by Mr. Damani contains any merit and hence the appeal requires to be dismissed at the admission stage.

4. Regarding Mr. Damani’s first contention that before passing any order imposing penalty, the appellants should have been heard, it must be said that it is clearly without any substance in as much as both the appellants had inter se agreed that appellant No. 2 Gajendra Kantilal Bhatt will be responsible as the vehicle on the relevant date was running in his name and was running for his purpose. Gajendra Kantilal Bhatt was imp leaded as a party in December 1983. He had, however, chosen to remain absent. Gautam Transport Company also remained absent. If the party is served with a notice of litigation against him and choose to remain absent, then he cannot be heard making a grievance that he was not heard, because an opportunity was afforded to him and he did not avail of the same. In that view of the matter, in the present case the contention raised by Mr. Damani requires to be rejected.

5. Mr. Damani tried to refer to Section 95 of the Motor Vehicles Act for substantiating his argument that the Insurance Company would be responsible for indemnifying the insured for the liability under the Workmen’s Compensation Act as well. The provision would not be relevant for the purpose of this matter and even if we were to hold that for determining the conditions of the policy Section 95 of the Motor Vehicles Act can be looked into, then also the clear fact that the contract of insurance is a contract of indemnity cannot be lost sight of. The Insurance Company while issuing an insurance policy only assures that it shall indemnify the assured for all liability, which might be springing from the type of risk covered by the insurance policy issued by it. The liability for the penalty arises on account of clear violation of the statutory provisions of the Workmen’s Compensation Act and the Insurance Company cannot be saddled with the responsibility of indemnifying the assured if the assured acts in clear violation of a statutory requirement. The contract of indemnity also necessarily postulates that the person indemnified has to act in a way in which the damages are mitigated. If by his negligence be incurs an additional responsibility for having violated a statutory requirements, then the Insurance Company cannot be asked to indemnify the assured on that score. If such a view were to be taken, it would given a blanket licence to the assured for violating the statutory requirement and in some unforeseen cases, it might even lend us to a situation where the assured and the claimant may join hands to fleece the indemnifier i.e. the Insurance Company of a sizable amount. Such could never be the intentions of the provision in W.C. Act of the Motor Vehicles Act, so far as the Insurance policy viz. the contract of indemnity is concerned. Under the circumstances, we do not find any substance in the present appeal which requires to be dismissed at the admission stage: Though it is not relevant, it may be stated that one of us (Gheewala, J.), while deciding first Appeal No. 349 of 1983, by an order dated 12-8-1983 had taken the same viz. that for the amount of penalty the Insurance Company cannot be held responsible. We do not see any reason to deviate from that view because there is no reason to comment for such deviation, but rather there is everything in the statute to support the same.

6. In that view of the matter, the appeal is dismissed at the admission stage. Notice is discharged and there should be no order as to costs.