High Court Kerala High Court

National Insurance Co.Ltd vs C.H.Ramla on 16 September, 2008

Kerala High Court
National Insurance Co.Ltd vs C.H.Ramla on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 138 of 2008()


1. NATIONAL INSURANCE CO.LTD.
                      ...  Petitioner

                        Vs



1. C.H.RAMLA, W/O.LATE C.H.FAROOK,
                       ...       Respondent

2. C.H.FARHANA, D/O.LATE C.H.FAROOK

3. C.H.FARHAN, S/O.LATE C.H.FAROOK

4. C.H.MUHAMMED FARZIN, S/O.LATE C.H.FAROOK

5. MAHAMOOD.K., KAVULLATHIL HOUSE

6. RABIYA.C.C, W/O.MAHAMOOD, CHERIYA

7. K.P.SUBHAKARAN, S/O.RAMAN,

                For Petitioner  :SRI.E.M.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :16/09/2008

 O R D E R
         J.B.Koshy & K.P.Balachandran, JJ.
         ---------------------------------
               M.F.A.No.138 of 2008
         ---------------------------------

                     JUDGMENT

Koshy, J.

The deceased, who was an autorickshaw driver by

profession, sustained fatal injuries during the

course of employment on 26.2.2002. The Workmen’s

Compensation Commissioner awarded an amount of

Rs.4,11,900/- with 12% interest from the date of

accident in an application filed by the wife,

children and parents of the deceased.

2. The main contention raised in this appeal is

that Rs.4,000/-, fixed as the monthly income, is on

the higher side. Admittedly, the deceased was a

duly licensed autorickshaw driver. An autorickshaw

driver will get more than Rs.150/- per day and

Rs.4,000/- fixed as the monthly income cannot be

termed as excessive. The compensation was

calculated strictly as per the provisions under the

Workmen’s Compensation Act. 205.95 was taken as the

relevant factor as he was aged 31 at the time of

MFA 138/08 2

accident. Therefore, it cannot be stated that

compensation awarded is excessive.

3. The next contention is that 12% interest

awarded from the date of accident is excessive.

Section 4A of the Workmen’s Compensation Act deals

with payment of interest. Section 4A(3) provides

that compensation should be paid within one month

from the date of accident and the employer should

be directed to pay interest at the rate of 12% per

annum or at such higher rate not exceeding the

maximum of the lending rates of any scheduled bank

on the amount due. The question is when the

compensation fell due. In Kerala State Electricity

Board v. Valsala ((1999) 8 SCC 254) this question

was considered by a three member bench of the

Honourable Supreme Court. In that case the accident

occurred prior to the amendment of the Workmen’s

Compensation Act, which came into force on

15.9.1995. The contention taken up by the workmen

was that even though the accident occurred before

the date of amendment, the compensation fell due

MFA 138/08 3

after the amendment, as the adjudication was done

after the amendment and therefore, benefit under

the amended provisions should be granted to the

workmen. That was rejected by the Honourable

Supreme Court and held that amount falls due on the

date of accident itself and therefore, if the

accident is occurring before the amended Act,

compensation cannot be decided on the basis of the

amended sections. The matter was also considered

by a Constitutional Bench of the Honourable Supreme

court in Pratap Narain Singh Deo v. Shrinivas

Sabata (AIR 1976 SC 222), wherein, it was held that

the liability of an employer to pay compensation

under Section 3 arises immediately on the

occurrence of the accident. It was also held in

paragraph 8 of the said judgment that it was the

duty of the appellant under Section 4A(1) of the

Act to pay compensation at the rate provided by

Section 4 as soon as the personal injury was caused

to the respondent. In Gopinath v. United India

Insurance Co. Ltd. (2000 II LLJ 80 Ker. DB), Vagher

MFA 138/08 4

Mamad Husein Gadh v. Secretary, Gujarat Electricity

Board (1996 Lab. IC 368), Divisional Manager, New

India Assurance Co. Ltd. v. S.B. Singh (2003 Lab.

IC 596 Orissa) and in various other decisions it

has been held that interest is payable from the

date of accident. In Maghar Singh v. Jashwant

Singh ((1998) 9 SCC 134) case the accident was in

1984 and the Supreme Court directed to pay interest

from 1984 onwards, but, however, considering the

long delay, by exercising the powers of the Supreme

Court, the rate of interest was reduced from 12% to

9%. From these larger bench decisions it is very

clear that interest is payable from the date of

accident when the compensation fell due.

We see no merit in the appeal. Appeal is

dismissed.

(J.B.Koshy, Judge)

16th September, 2008
(K.P.Balachandran, Judge)
tkv