High Court Kerala High Court

National Insurance Co.Ltd vs Shokkathaly C.P. on 13 November, 2008

Kerala High Court
National Insurance Co.Ltd vs Shokkathaly C.P. on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 172 of 2008()


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

                        Vs



1. SHOKKATHALY C.P., S/O. MOIDEEN,
                       ...       Respondent

2. P.SAKKENA, W/O. MAYAMMUNNI,

                For Petitioner  :SRI.E.M.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :13/11/2008

 O R D E R
                        M.N. KRISHNAN, J
                        -----------------------
                     M.F.A.No. 172 OF 2008
                   ---------------------------------
             Dated this the 13th day of November, 2008


                             JUDGMENT

This appeal is preferred against the award of the Workmen’s

Compensation Commissioner, Trichur in W.C.C No. 400/2002. The

Claimant while employed as a driver of an Autorickshaw sustained

injuries in a road accident. He moved an application for

compensation under the Workmen Compensation Act. The

Workmen Commissioner fixed his income at Rs. 3,300/-, disability

at 12% and applying an appropriate index and arrive at a

compensation of Rs. 53,222/- with a direction to pay interest from

the date of accident. It is against that decision the Insurance

Company has come up in appeal.

2. The accident had taken place in the year 2002 and the

Workmen Compensation fixed the amount at Rs. 3,300/- as income

for an auto driver. Especially taking into consideration the

prevailing circumstances one can find that it is not on the higher

side and it is a question of fact which is decided after consideration

of the materials.

3. The next question is regarding disability. A document has

M.F.A.No. 172 OF 2008
-2-

been produced whereby permanent disability is shown as 9% and

loss of earning capacity at 15%. Commissioner has only taken 12%

loss of earning capacity and had calculated the compensation.

Under the provisions of the Workmen Compensation Act, the proper

authority to fix loss of earning capacity is a medical expert. In spite

of the same, the Compensation Commissioner has reduced

percentage and therefore it cannot be also said to be on the higher

side.

4. Lastly the question is regarding interest. The learned

counsel for the appellant relies upon a later decision of the Supreme

Court reported in National Insurance Co. Ltd. vs. Mubasir

Ahmed and another (2007 AIR SCW 1265) It is laid down in

that decision that one can get interest only from the date of the

award. A Division Bench of this Court in the decision reported in

National Insurance Co. Ltd. v. Rekha [2007 (4) KLT 386] had

considered this question. The Division Bench had referred to a

larger Bench decision of the Apex Court which is reported in Pratap

Narain Singh Deo v. Shrinivas Sababa & another [AIR 1976

SC 222] and further held that when there is a conflict between

decision of Supreme Court, the decision of larger Bench will prevail.

M.F.A.No. 172 OF 2008
-3-

According to the decision of the larger Bench, the entitlement of

interest is from the date of accident and not later. Therefore on

that point also the matter is specifically covered by the decision

referred to above. From this discussion I hold that there is no

substantial question of law much less any question of law involved

in this appeal.

Therefore the appeal lacks merit and dismissed.

M.N. KRISHNAN, JUDGE

vkm