High Court Kerala High Court

National Insurance Co.Ltd. vs Viswanathan on 31 May, 2010

Kerala High Court
National Insurance Co.Ltd. vs Viswanathan on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 111 of 2009()


1. NATIONAL INSURANCE CO.LTD.,D.O.,THRISSUR
                      ...  Petitioner

                        Vs



1. VISWANATHAN,S/O.KUNJUNNY,ELAMTHURUTHY
                       ...       Respondent

2. THE PROPRIETOR,FURNIKIT,BEHIND KELVIN

                For Petitioner  :SRI.E.M.JOSEPH

                For Respondent  :SRI.P.V.CHANDRA MOHAN

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

 Dated :31/05/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.F.A. NO. 111 OF 2009
            = = = = = = = = = = = = = = =
         Dated this the 31st day of May, 2010.

                      J U D G M E N T

This is an appeal preferred against the order of the

Workmen’s Compensation Commissioner, Thrissur in W.C.C.

335/03. The claimant was awarded a compensation of

Rs.51,775/- with liability to pay interest at the rate of 12%

from the date of accident till the date of deposit. It is

against that decision the insurance company has come up in

appeal challenging the liability to pay interest from the date

of accident.

2. Heard the learned counsel for both the sides.

Learned counsel for the insurance company would submit

before me that the insurance company is liable to pay

interest only from the date of award in the light of the

decisions of the Apex Court. On the other hand the learned

counsel for the respondents would contend before me that in

M.F.A.. 111 OF 2009
-:2:-

view of the decision of the Division Bench of this Court

reported in National Insurance Co. Ltd. Rekha 2007 (4)

KLT 386 the Division Bench has considered the

Constitutional Bench decision of the Hon’ble Supreme Court

reported in Pratap Narain Singh Deo v. Shrinivas Sabata

(AIR 1976 SC 222) where it is held that interest has to be

paid from the date of accident. In National Insurance Co.

Ltd. Rekha 2007 (4) KLT 386 the Division Bench had

considered the subsequent Division Bench rulings of the

Hon’ble Supreme Court as well as the ruling of the

Constitutional Bench decision of the Apex Court in AIR

1976 SC 222. As per the Constitutional Bench decision the

interest has to be paid from the date of accident. The

Division Bench also held that when there is a conflict

between the Division Bench ruling and the Constitutional

Bench ruling of the Apex Court the Constitutional Bench

decision has to be followed and therefore ultimately held that

the interest has to be paid from the date of accident.

M.F.A.. 111 OF 2009
-:3:-

3. A similar question was again decided by another

Division Bench of this Court reported in 2009 (1) KLT 825

Harrisons Malayalam Ltd. v. Ashraf the Division Bench

where it is again held that there is, therefore, nothing to

justify the argument that the employer’s liability to pay

compensation under S.3, in respect of the injury, was

suspended until after the settlement contemplated by S.19.

The Division Bench held that interest can be paid from the

date of the accident. So also in the decision of the Himachal

Pradesh High Court reported in New India Assurance

Company v. Budh Ram and another(2009(4) TAC 614)

(HP) the Division Bench ruling has been followed. Therefore

from these discussions it has to be held that the

Compensation Commissioner was perfectly justified in

awarding the interest from the date of accident. Therefore

nothing remains to be considered in this appeal. So the

appeal lacks merit and the same is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-