High Court Punjab-Haryana High Court

Icici Lombard General Insurance … vs Smt. Sanjida And Another on 2 December, 2009

Punjab-Haryana High Court
Icici Lombard General Insurance … vs Smt. Sanjida And Another on 2 December, 2009
FAO No. 2084 of 2008                                                     1



     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH
                                 --

                            FAO No. 2084 of 2008
                            Date of decision: 2nd December 2009


ICICI Lombard General Insurance Company Limited     ........ Appellant

           Versus

Smt. Sanjida and another                          .......Respondent(s)


Coram:     Hon'ble Ms Justice Nirmaljit Kaur
                    -.-


Present:   (In FAO No.2084 of 2008)
           Mr.Ashwani Talwar, Advocate
           for the appellant.

           Mr.Sandeep Jasuja, Advocate
           for respondents 1 to 3
           Mr. Parshant Bhardwaj, Advocate
           for respondent No. 4

(In FAO No.1023 of 2009)
          Mr. Vinod Chaudhari, Advocate
          for the appellant.

(In FAO No.320 of 2009)
          Mr. Munish Mittal, Advocate
          for the appellant.
          Mr. Suneet Jain, Advocate
          for respondent No.1.
          Mr. Gopal Mittal, Advocate
          for respondent No.2.

(In FAO No.4131 of 2005)
          Mr. N.K. Khosla, Advocate
          for the appellant.
          Mr. N.S. Dhillon, Advocate
          for respondents No.1 and 2.
          Mr. Sanjiv Pandit, Advocate
          for respondent No.3.
 FAO No. 2084 of 2008                       2



(In FAO No.3004 of 2005)
          Mr. Neeraj Khanna, Advocate
          for the appellant.
          Mr. Nikhil Sharma, Advocate
          for respondent No.1.
(In FAO No.755 of 2009)
          Mr. Gopal Mittal, Advocate
          for the appellant.
          Mr. Rajesh Kumar, Advocate
          for Mr. Pritam Saini, Advocate
          for respondent No.1.
          Mr. Sanjay Jain, Advocate
          for respondents No.2 to 4.
(In FAO No.1025 of 2009)
          Mr. Gopal Mittal, Advocate
          for the appellant.
          Mr. Rajesh Kumar, Advocate
          for Mr. Pritam Saini, Advocate
          for respondents No.1 to 4.
          Mr. J.S. Cooner, Advocate
          for respondent No.6.
(In FAO No.2718 of 2008)
          Mr. Ashwani Talwar, Advocate
          for the appellant.
(In FAO Nos.176 and 177 of 1989)
          Mr. Neeraj Khanna, Advocate
          for the appellant.
          Mr. R.A. Yadav, Advocate
          for the respondent.
(In FAO No.4693 of 2009)
          Mr. Paul S. Saini, Advocate
          for the appellant.
(In FAO No.800 of 2008)
          Mr. Neeraj Khanna, Advocate
          for the appellant.
          Mr. Amit Rawal, Advocate
          for respondent No.2.
(In FAO No.801 of 2008)
          Mr. Neeraj Khanna, Advocate
          for the appellant.
          Mr. Amit Rawal, Advocate
          for respondent No.4.
(In FAO No.2451 of 2008)
          Mr. D.P. Gupta, Advocate
          for the appellant.
          Mr. K.S. Chahal, Advocate
          for respondents No.1 to 3.
          Mr. R.S. Dhaliwal, Advocate
          for respondent No.4.
 FAO No. 2084 of 2008                                                     3



(In FAO No.2573 of 2009)
          Mr. Paul S. Saini, Advocate
          for the appellant.

            Mr. R.S. Malik, Advocate
            for the respondents.
                   -.-

      1.    Whether Reporters of local papers may be
            allowed to see the judgement?

      2.    To be referred to the Reporter or not?

      3.    Whether the judgement should be reported in
            the Digest?

Nirmaljit Kaur, J.

This order shall dispose of all the connected appeals bearing

FAO Nos. 176, 177 of 1989, 3004, 4131of 2005, 800, 801, 2451, 2718 of

2008, 320, 755, 1023, 1025, 2573, 4693 of 2009 as common question of law

is involved. However, for the sake of reference, the facts are being taken

from FAO No. 2084 of 2008 and FAO No. 320 of 2009.

The award is challenged as a whole. However, in view of the

findings of the Commissioner and law applicable, learned counsel for the

parties restrict the relief to the grant of interest only. Hence, the following

questions are required to be determined:-

a) Party liable to pay the interest;

b) Party liable to pay the penalty; and

c) The date of interest.

FAO No. 2084 of 2008 has been filed by the Insurance Company

against the award dated 26.03.2008 passed by the Commissioner, under the

Workmen’s Compensation Act, 1923.

Deceased-Mubin died on 16.02.2007 in the accident which
FAO No. 2084 of 2008 4

occurred on the same day. Yet no compensation was paid to the claimants

despite the lapse of more than one year. Under Section 4-A of the Workmen’s

Compensation Act, 1923 (in short the 1923 Act), the compensation has to be

paid as soon as it falls due. Where the employer does not pay the same within

one month from the date of it falls due, the Commissioner is empowered to

direct under Sub Section (a) of Section 4-A (i) of 1923 Act, to pay interest at

the rate provided therein and also penalty as contemplated by sub clause (b)

thereof.

After taking into consideration the pleadings of the case as well

as the evidence, the Commissioner, under the Workmen’s Compensation Act,

1923 vide order dated 26.03.2008 disposed of the claim petition filed by the

claimants by holding that:-

“In view of the findings of above case law, this case law

(FAO No. 5582/2004) is fit to rely upon in the present case

because there was not any such clause in the insurance cover

note EX A/1 and in the absence of such material available on

record file in my opinion the insurance company is also liable

to pay interest @ 12% per annum from the date of death i.e.

12.02.2007 till the date of this order in view of the

observations made in 2008 TAC (1) page 184. Accordingly,

this issue is decided in favour of the applicants and against

respondent No. 2.”

Feeling aggrieved by the aforesaid order, the present appeal has

been filed by the Insurance Company submitting that the appellant-Company

is not liable to pay any interest as there is no direct relationship with the
FAO No. 2084 of 2008 5

claimants and the Company has to indemnify the insured to the extent of

compensation provided as per the Workmen’s Compensation Act, 1923 only.

The liability under Section 4-A of the 1923 Act is on the owner of the vehicle.

As such, the interest component added in the compensation is against the

terms and conditions of the Insurance Policy. Reliance has also been placed

on the judgements rendered by the Hon’ble Supreme Court in the cases of P J

Narayan v. Union of India-2004 (1), PLR Page 3, New India Assurance Co.

Ltd. v. Harshadbhai Amrutbhai Modhiva- 2006 RCR (Civil) 814, wherein the

earlier judgement rendered by Hon’ble Supreme Court in the case of Ved

Parkash Garg was duly considered.

Section 4-A of the 1923 Act reads as under:-

“4A. Compensation to be paid when due and penalty for

default.–(1) Compensation under Section 4 shall be paid as

soon as it falls due.

(2) In cases where the employer does not accept the liability

for compensation to the extent claimed, he shall be bound to

make provisional payment based on the extent of liability

which he accepts, and, such payment shall be deposited with

the Commissioner or made to the workman, as the case may

be, without prejudice to the right of the workman to make any

further claim.

(3) Where any employer is in default in paying the

compensation due under this Act within one month from the

date it fell due, the Commissioner shall –

(a) direct that the employer shall, in addition to the amount of
FAO No. 2084 of 2008 6

the arrears, pay simple interest thereon at the rate of twelve

per cent per annum or at such higher rate not exceeding the

maximum of the lending rates of any scheduled bank as may

be specified by the Central Government, by notification in the

Official Gazette, on the amount due; and

(b) if, in his opinion, there is no justification for the delay,

direct that the employer shall, in addition to the amount of the

arrears, and interest thereon pay a further sum not exceeding

fifty per cent of such amount by way of penalty;

Provided that an order for the payment of penalty shall not be

passed under clause (b) without giving a reasonable

opportunity to the employer to show cause why it should not

be passed.

Explanation – For the purposes of this subsection, “scheduled

bank” means a bank for the time being included in the Second

Schedule to the Reserve Bank of India Act, 1934(2 of 1934).

(3A) The interest and penalty payable under sub-Section (3)

shall be paid to the workman or his dependent, as the case

may be.

A mere look at the aforesaid provision shows that Section 4-A

deals with the time for payment of compensation as required to be computed

under Section 4. Sub section (1) thereof mandates that the compensation

shall be paid as soon as it falls due. Sub-section (2) thereof contemplates a

situation wherein the employer though accepting his liability to pay

compensation to his injured workman disputes the extent of the claim of
FAO No. 2084 of 2008 7

compensation and in such a case sub section (2) enjoins him to make

provisional payment based on the extent of accepted liability by depositing it

with the Commissioner or to pay it directly to the workman. It is obvious that

such an obligation of the employer would not arise under Section 4-A sub

Section (2) if he totally disputes his liability to pay on grounds like the

injured person being not his employee or that the accident was caused to him

at a time when he was not in the course or employment or that the accident

caused to him did not arise out of his employment. If such disputes are raised

by the employer then his obligation to make provisional payment under sub

Section (2) of Section 4-A would not arise and his liability would depend

upon the final adjudication by the Workmen’s Commissioner at the end of the

trial. In para 19 and 20 of Ved Prakash Garg’s case, the Apex Court held as

under:-

“19. As a result of the aforesaid discussion it must be held

that the question posed for our consideration must be

answered partly in the affirmative and partly in the negative.

In other words the insurance company will be liable to meet

the claim for compensation along with interest as imposed on

the insured employer by the Workmen’s Commissioner under

the Compensation Act on the conjoint operation of Section 3

and Section 4-A sub section (3) (a) of the Compensation Act.

So far as additional amount of compensation by way of

penalty imposed on the insured employer by the Workmen’s

Commissioner under Section 4-A (3) (b) is concerned,

however, the insurance company would not remain liable to
FAO No. 2084 of 2008 8

reimburse the said claim and it would be the liability of the

insured employer alone.

20. In view of the aforesaid conclusion of ours the present

appeals will have to be partly allowed. The impugned

judgements of the High Court will stand confirmed to the

extent they exonerate the respondent-insurance companies of

the liability to pay the penalty imposed on the insured

employers by the Workmen’s Commissioner under Section 4-

A (3) of the compensation Act. But the impugned judgements

will be set aside to the extent to which they seek to exonerate

insurance companies for meeting the claims of interest

awarded on the principal compensation amounts by the

Workmen’s Commissioner on account of default of the insured

in paying up the compensation amount within the period

contemplated by Section 4-A (3) of the Compensation Act.

Accordingly, it must be held that the respondent-insurance

company will by liable to meet the claim of the appellant-

insured in Appeals Nos.15698-15699 of 1996 to the extent of

Rs.88,548/- in Claim case No. 2 of 1992 with interest thereon

at the rate of 6% per annum from the date of accident till the

date of payment.

Thus, holding that the Insurance company was not liable to pay

the penalty but held the Insurance company liable to pay the interest awarded

on the principle amount of compensation by the Workmen’s Commissioner on

account of default of the insured in paying up the compensation amount
FAO No. 2084 of 2008 9

within the period contemplated by Section 4-A (3) of the 1923 Act.

Thereafter, Hon’ble the Supreme Court in the case of New India Assurance

Co. Ltd. v. Harshadbhai Amrutbhai Modhiya (supra) after taking into

consideration the judgement rendered in the cases of Ved Parkash Garg and

P.J.Narayan (supra) in para 19 of the judgement, held as under:-

“19. As indicated hereinbefore, a contract of insurance is

governed by the provisions of the Insurance Act. Unless the

said contract is governed by the provisions of a statue, the

parties are free to enter into a contract as for their own

volition. The Act does not contain a provision like Section

147 of Motor Vehicles Act. Where a statue does not provide

for a compulsory insurance or the extent thereof, it will bear

repetition of State, the parties are free to choose their own

terms of contract. In that view of the matter, contracting out,

so far as reimbursement of amount of interest is concerned, in

our opinion, is not prohibited by a statute.

Accordingly, the appeal was allowed and the Insurance

Company was held not liable for the interest and the liability was fastened on

the employers. However, it was left open to the contract parties to choose

their own terms of contract. Meaning thereby, until and unless, there was a

specific clause in the Insurance Policy for payment of interest by the

Insurance Company, the Company shall not be liable for the same.

Thereafter, Hon’ble the Supreme Court in the case of

Kamla Chaturvedi v. National Insurance Co Ltd. and others, 2009 ACJ 115

after taking into consideration various judgements rendered in the cases of
FAO No. 2084 of 2008 10

Maghar Singh v. Jashwant Singh, 1997 ACJ 517 (SC), National Insurance

Co. Ltd. v. Mubasir Ahmed, 2007 ACJ 845 (SC), New India Assurance Co.

Ltd. V Harshadbhai Amrutbhai Modhiya 2006 ACJ 1699 (SC), P J Narayan

v. Union of India 2004 ACJ 452 (SC) and Ved Prakash Garg v Premi Devi

1998 ACJ 1 (SC), observed as under:-.

“….The act does not contain a provision like Section 146 of

the M.V. Act where a statute does provide for a compulsory

insurance or accident thereof. The parties are free to choose

their terms of contract. In that view of the matter contracting

out so far as the reimbursement of amount of interest is

concerned is not prohibited by a statute. This position have

been reiterated in P.J. Narayan v. Union of India, 2004 ACJ

452 (SC). In the instant case the position is different. The

accident in question arose on account of vehicular accident

and provisions of M.V. Act are clearly applicable. We have

gone the policy of insurance and we find that no such

exception as was the case in Harshadbhai Amrutbhai

Modhiya’s case (supra) was stipulated in the policy of

insurance. Therefore, the insurance company is liable to pay

the interest.”

Thus, it is evident that there is no statutory liability under the

provisions of the 1923 Act to pay interest. Hence, the Insurance Company is

not liable for the same. This Court in its own decision dated 07.04.2008

rendered in FAO No. 3071 of 2005 titled as New India Insurance Company

Limited v. Mahabir Singh and others after relying on the judgements rendered
FAO No. 2084 of 2008 11

by the Hon’ble Supreme Court in the cases of ‘P.J.Narayan and Harshadbhai

Amrutbhai Modhiya (supra), came to the following conclusion:-

” In view of the dictum of the aforementioned judgements of

the Apex Court, the appellant has no liability to pay the

interest. The award to the extent it directs the Insurance

Company to satisfy the interest component and costs of the

award is hereby set aside. However, the respondent-claimant

Nos.1 and 2 are at liberty to recover the interest and costs

from the employers i.e. respondent Nos. 3 and 4. The award

is modified to the extent indicated above.”

From the reading of the aforesaid judgement, following

conclusion is arrived at:-

As there is no statutory liability under the 1923 Act as

envisaged under the Motor Vehicles Act, the Insurance

Company is not liable to pay the interest under the

Workmen’s Compensation Act, 1923 unless there is a

specific clause or provision in the Insurance Policy.

FAO No. 320 of 2009

The aforesaid appeal has been filed by the Claimants, in which,

neither the interest nor the penalty was granted. While challenging the order

dated 15.09.2008 passed by the Commissioner, under the Workmen’s

Compensation Act, 1923, a prayer was made to grant the interest on the

awarded amount of compensation from the date of accident as well as the

penalty under Section 4-A (3) of the 1923 Act.

FAO No. 2084 of 2008 12

In this appeal, the accident occurred on 23.06.2007 and the

injured succumbed to his injuries on the same day i.e. 23.06.2007. Deceased-

Raj Pal was 20 years of age. The minimum wages were taken into

consideration as there was no documentary evidence of the earning of the

deceased. However, it was admitted by respondent No. 1, the owner of Canter

No. HR 58C-2777, that the deceased was his employee and driver of the

Canter. Accordingly, the amount of compensation to the tune of Rs.3,48,721

was granted to the claimants without interest and penalty vide order dated

15.09.2008. The aforesaid order has been challenged by the learned counsel

for the appellants on the ground that the appellants were entitled to penalty

and interest from the date of the accident.

Although no ground for the payment of penalty has been made

out, there is merit in the submission of the learned counsel for the appellants

with respect to the grant of interest from the date of accident till the payment.

In order to substantiate that the appellants were entitled to the grant of interest

from the date of the accident, reliance has been placed on the judgement of a

Larger Bench of the Apex Court in the case of Pratap Narain Singh Deo v.

Shrinivas Sabata and another-1976 ACJ 141, wherein, it was held as under:-

“8. It was the duty of the appellant, under Section 4-A (1)

of the Act to pay the compensation at the rate provided by

Section 4 as soon as the personal injury was caused to the

respondent. He failed to do so. What is worse, he did not

even make a provisional payment under sub-section (2) of

Section 4 for, as has been stated, he went to the extent of

taking the false pleas that the respondent was a casual
FAO No. 2084 of 2008 13

contractor and that the accident occurred solely because of his

negligence. Then there is the further fact that he paid no heed

to the respondent’s personal approach for obtaining the

compensation. It will be recalled that the respondent was

driven to the necessity of making an application to the

Commissioner for settling the claim, and even there the

appellant raised a frivolous objection as to the jurisdiction of

the Commissioner and prevailed on the respondent to file a

claim for a sum which was so grossly inadequate that it was

rejected by the Commissioner. In these facts and

circumstances, we have no doubt that the Commissioner was

fully justified in making an order for the payment of interest

and the penalty.”

Learned counsel for the Insurance Company, however, disputed

the same and referred to the judgement rendered in the case of Kamla

Chaturvedi (supra), wherein the Apex Court after relying on the judgement

rendered in the case of ‘National Insurance Co. Lt. v. Mubasir Ahmed,’ 2007

ACJ 845 (SC), held that under the crucial expression is ‘falls due’.

Significantly, legislature has not used the express ‘from the date of accident’.

Unless there is an adjudication, the question of an amount falling due does not

arise. Thus, in para 9 of Kamla Chaturvedi’s case, it is held that:-

“In view of what has been stated in Mubasir Ahmed’s

case, 2007 ACJ 845 (SC), the liability for interest would be in

terms of what has been stated in para 9 of the judgement.”

Hon’ble Supreme Court while interpreting Section 4-A (1) of the
FAO No. 2084 of 2008 14

Act explained the expression “falls due” in para 9 of Mubasir Ahmed’s case,

2007 ACJ 845 (SC), observed as under :-

“9. Interest is payable under Section 4A(3) if there is

default in paying the compensation due under this Act within

one month from the date it fell due. The question of liability

under Section 4A was dealt with by this Court in Maghar

Singh v. Jashwant Singh, J.T. 1998(7) S.C. 544: 1998(9)

S.C.C. 134. By amending Act 14 of 1995, Section 4A of the

Act was amended, inter alia, fixing the minimum rate of

interest to be simple interest @ 12%. In the instant case, the

accident took place after the amendment and, therefore, the

rate of 12% as fixed by the High Court cannot be faulted. But

the period as fixed by it is wrong. The starting point is on

completion of one month from the date on which it fell due.

Obviously it cannot be the date of accident. Since no

indication is there as when it becomes due, it has to be taken

to be the date of adjudication of the claim. This appears to be

so because Section 4A(1) prescribes that compensation under

Section 4 shall be paid as soon as it falls due. The

compensation becomes due on the basis of adjudication of the

claim made. The adjudication under Section 4 in some cases

involves the assessment of loss of earning capacity by a

qualified medical practitioner. Unless adjudication is done,

question of compensation becoming due does not arise. The

position becomes clearer on a reading of sub-Section (2) of
FAO No. 2084 of 2008 15

Section 4A. It provides that provisional payment to the extent

of admitted liability has to be made when employer does not

accept the liability for compensation to the extent claimed.

The crucial expression is “falls due”. Significantly, legislature

has not used the expression “from the date of accident”.

Unless there is an adjudication, the question of an amount

falling due does not arise.”

Learned Single Bench of this Court in the case of New India

Assurance Company Limited. v. Manphool Singh and others, 2008 (1) PLR

706 after considering the various judgements of the Hon’ble Supreme Court

rendered in the cases of National Insurance Co. Ltd. v Mubasir Ahmed-(2007-

2) 147 PLR (SC), Maghar Singh v Jashwant Singh-JT 1998 (7) SC 544,

Partap Narain Singh Deo v. Srinivas Sabata-(1976) 1 SCC 289, State of U P

v. Ram Chandra Trivedi-AIR 1976 Supreme Court 2547, Union of India v.

K S Subramanian (Civil Appeal No. 212 of 1975 decided on July 30, 1976)

and Commissioner of Income Tax Bihar v. Trilok Nath Mehrotra-(1998) 2

Supreme Court Cases 289, followed the judgement rendered in the case of

Partap Narain Singh Deo v. Srinivas Sabata-(1976) 1 SCC 289, to hold that

the amount of compensation becomes due on expiry of one month from the

date of accident. Thus, interest becomes payable not from the date of

order/award of the Commissioner, but on expiry of one month from the date

of injuries sustained by the workmen and recorded the following finding in

para 9 of the judgement:-

“In view of the law laid down by the Hon’ble Apex Court

regarding the binding precedent under Article 141 of the
FAO No. 2084 of 2008 16

Constitution of India, I am of the considered view that the

judgement in the case of Pratap Narain Singh Deo v. Srinivas

Sabata (supra) will create a binding precedent regarding the

interpretation of expression ‘falls due’ under Section 4A (1) of

the Act and amount of compensation becomes due on expiry

of one month from the date of accident. Thus, interest

becomes payable not from the date of order/award of the

Commissioner, but on expiry of one month from the date of

injuries sustained by the workmen. Accordingly, I uphold the

judgement of the Commissioner and dismiss this appeal with

no order as to costs.”

While meeting the different view expressed in judgement

rendered by the Apex Court in the case of Mubasir Ahmed’s (supra) which

was relied upon by the Apex Court in the case of Kamla Chaturvedi (Supra),

learned Single Judge held that the decision rendered by the larger Bench will

prevail upon the judgment rendered by the Bench of two Judges.

It may be noted that when the judgment in the case of Mubasir

Ahmed’s (supra) was delivered as also when the judgment of Kamla

Chaturvedi (Supra) was delivered, the judgment in the case of Pratap Narain

Singh Deo v. Srinivas Sabata (supra) was not brought to the notice of the

Hon’ble Supreme Court. The judgment in the case of Pratap Narain Singh

Deo v. Srinivas Sabata (supra) was rendered by the Bench of four Judges of

the Supreme Court. It is well settled law that when there is any conflict

between the views expressed by larger and smaller benches, the decision of

the larger bench will prevail.

FAO No. 2084 of 2008 17

Another Single Bench of this Court in the case of New India

Assurance Company Limited v. Smt. Luxmi Devi and others ( FAO No. 3218

of 2007, decided 17.11.2008) while relying on the various judgments of the

Apex Court also held that:-

“In view of the decision in the case of Pratap Narain Singh

Deo (supra), the compensation fell due on expiry of a period

of one month from the day when the claim petition was filed

and as the same was not paid, the claimants-respondents

were rightly held entitled to the grant of interest on the same

for a period starting after one month from the date it fell due

till the final adjudication.”

In another judgment in the case of Commissioner of Income

Tax, Bihar v. Trilok Nath Mehrotra, (1998) 2 Supreme Court Cases 289, the

Hon’ble Supreme Court has observed as under :-

“4. We do not find any conflict in the law laid

down in the case of R.M. Chidambaran Pillai with the

law laid down in the earlier two cases. The decision in the

case of Raj Kumar Singh Hukam Chandji was rendered

by a Bench of three Judges. Therefore, even assuming

that there was a conflict between that decision and the

decision rendered in Chidambaram Pillai case which was

rendered by a Bench of two Judges, the decision of the

larger Bench will prevail.”

In view of the above, there is no doubt that as per Section 4-

A (1) of 1923 Act, the amount of compensation becomes due on the
FAO No. 2084 of 2008 18

expiry of one month from the date of accident. Thus, interest becomes

payable not from the date of order/award of the Commissioner but on the

expiry of one month from the date of accident.

In some of these appeals, the question as to who is liable to

pay the penalty has been raised. However, the said dispute stand settled

by the Apex Court in the case of Ved Parkash Garg v. Premi Devi and

others– (1997) 8 SCC 1.

Thus, in view of the law laid down in Ved Parkash Garg’s case

(supra), the penalty shall now be recovered from the insured and not from the

insurer.

In view of the above discussion and in the absence of the

contract to the contrary, the appeals filed by the Insurance Company are

allowed by modifying the impugned order of the Commissioner to the extent

that the interest shall now be paid by the employer-respondent and the

Insurance Company shall have the right to recover the same from the

employer in case the same has already been paid.

Similarly, the appeal filed by the Claimants (FAO No. 320 of

2009) is partly allowed and the impugned order is modified to the extent that

the appellants are entitled to the interest on the amount of compensation from

one month after the date of accident at the rate of 9% per annum to be paid by

the employer.

Allowed in the aforesaid terms.

(Nirmaljit Kaur)
Judge
2nd December 2009
mohan