High Court Karnataka High Court

National Insurance Company … vs M R Prema on 15 September, 2010

Karnataka High Court
National Insurance Company … vs M R Prema on 15 September, 2010
Author: A.S.Bopanna
MFA 7698/2005

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15%! DAY or SEPTEMBER, 201D""'--..

BEFORE

THE HON'BLE MRJUSTICE A.s.eoP;§NN:A V  Z" 'd

M.F.A.No.7698/2065 (WC!  -1' D

BETWEEN:

National Insurance Company Limite

Davanagere DO,
through its Regional Office at
No.144, Subharam Complex}

M.G.Road, Bangalore M 560 001."   .2

(By Sri B.c.seetha;gsuu__Rao_;'.§&v.§::

AND:

1. Smt.  M  _ -- .
W/o late A.M'.Siddiah;t'   
Aged about 31 years.' , " '

2. A.M;Si1anmukh_as'Warny,

.  S/_o':?1a't:c?_yfa M.Sid'diah... »
" Aged about'  years.

D/OvaA.M.Sijd_daiah,
Aged abo11_tf9 years.

i;f~._Since R2  R3 are minors, they are

_ ' Rep1'esented by their mother and
 n'atura1'.--'guardian the first
Q1-'espondent herein.

T ~ _.    A. M.Nagendraiah,

Since deceased by his LR.
Shantharnma, Major,
W/o late A.M.Nagendraiah.

&.

pi

  1%. .f.., }§1#PELLANT



MFA 7698/2005

All are residents of Gopanala, ._
Davanagere Taluk 3: District.  RESPONDEEWS

(By Sri Gangadhar.G.D.. Adv. for R-1:
Sri S.MZ.Kalwad. Adv. for R4}

This Miscelianeous First Appea_iWi»s filed"'un:der"'Vi3eetion"

30(1) of W.C.Aet against the judgment' ivand

31.05.2005 passed in cWc:WcA;cR--zi1_;2a_03 on'§:_Ij.e».fiie'ef'the~.VV

Labour Officer and Con'1missione1'V for '*W0rk;nen's'W

Compensation, Chitradurga, awarding "c*o_1t1C1p:ensfation of
Rs.2.88.210/- with intere:s't..«_at _«12%n tpjeljxannum anti directing

the appellant herein to deposit  It  " -.

This appe§'.}"13(_)ii11ing::'_ or;   day, the Court

made  \5.:::§:,:  "

1. The apr>"eiia11t5ii1su--rariee Company is calling in question

"'~the  EiI.'G5--.2005 passed by the Commissioner for

.VWor}V{n1en"s:Co'1*z1i§>'e--t1sation, Chitradurga. The award is called in

question onground that the Commissioner has Wrongiy

 ' 'fastened liability on the appelianvinsurance Company who

   impleaoed as respondent No.2 before the Commissioner.

3%»

MFA 7698/2005
3

2. Heard the learned Counsel for the parties and perused

the appeal papers including the records secured from the office

of the Commissioner for Workmen’s Compensation.

3. The contention of the appellant is

A.M.Siddaiah was none other than the son of respondent. _p V’

A.M.Nagendraiah who was the registered”oW_ner of

In that circumstance, it is contended’.th’atl. the o’~ecea’sed~.u

Siddaiah was not employed as a-dworkmatz. ‘under

No.1 before the Commissioner. ,Et”‘iscontended’that~’ex.cept for

the say of the claimant in this regard,” th_erefi.s “no other evidence

to establf;sh”Vlthe..:fact x.vas._Wen”lployed as a driver in the
tractor trvailer, it ,–contended that the appellant–

Insurance Coinpaiaycould have been made liable to pay the

.1

‘J”cornpe_nsation.c_whend tnerelationship of employer and employee

Cbetwelenep “:V”‘idTeceased and respondent No.1 before the

‘j__w5as not established. In this regard, learned

C.ounsel..for:_ the appellant would contend that the conclusion

reached’ by the Commissioner while answering this question is

to the evidence available on record, more particularly

” cross–examination of the claimant herself and the decision

is further without satisfact ry evidence being tendered by the

MFA 7698/2005
4

claimants and therefore, the same in itself would form a
substantial question of law for consideration as there is
perversity in the nature of conciusion reached by the

Commissioner.

4. Learned Counsel for the respondent, h0WeVGF,..’

justify the award passed by the Commissioner. _ V’

that the deceased and his father ~ respondent._No’.}ACs:_he_fore:V’the’«

Commissioner had partitioned the prope_rti’es and:theI*efore-Chadd

severed their joint status. it is thenffore contended_= thatuin such V

circumstance When respo”n.dent;tNo;i_:’jotiinped the'”t:ractor and

since to the tractor, respondent
No.1 had vvlemplolyed regard, it is contended that

respondent No}! had “filed the written statement admitting that

‘Shep wa’s’:”paj,Itng§_ the deceased, the monthly wages and also daily

.ValplowaI1cAe” the job of driving. it is also contended

that the’ who was not aware of the entire details has

_ adinitted. certain suggestions in the cross–examination and that

itslelficannot be held against the claimants. It is therefore

___”’contended that when the Commissioner has noticed the

“”e\.}idence available on record and has rendered a finding of fact

at;

,.

MFA 7698/2005
5

with regard to the relationship, the same does not call for

interference.

5. Having considered the rival contentions. the undisputed

facts in the present case is that the accident had occurred’~won

24.12.2oo1 and in the said accident involving fl1e__trac’t(gi*’ .

in question. the husband of the c1airnant_ had_.’die’d..: 0″‘

petition is flied before the Commissioner after’ aperiod of h.ea1:iy

three years, on 04.03.2004. In the

contended that deceased was driver” under
respondent No. 1. It is aisenot as on the date of

the accident; registered owner of the
tractor. .c1aimantsV_th_ere.foi’e contend that since by such

time there was severance of status between the members of

°°na__ine1.y, the “‘vro-thers of the deceased and respondent

an _ their:V”‘father, they were having their independent

avocation andfij_n.tt1e instant case even though the deceased was

e an agriculturist having the property, he was aiso working as a

driver”tinder his father. It is no doubt true that respondent

had filed written statement before the Commissioner and

0’ admitted the relationship. Though that is done, the fact to

be noticed in the instant case is in the absence of respondent

t

‘u

MFA 7698/2005
6

No.1 having been examined before the Commissioner and even
assuming the fact that he had subsequently died, whether the
claimants have produced any other material to indicate that in
fact there was relationship of employer and employeejbetvveen

the deceased and respondent No. l.

6. It is a fact that the partition deed..was.’t’produTC’ed” by

the Commissioner and the same wasprn-arl{ed.tt’~.The claitnailt

had, in that context conten’dc_:d~…. that” they t’bwere”‘v–res*iding’VJ’

separately and the deceased was “worki_rig under

respondent No.1. The evidence is the only

evidenceiavailablet Cornrnissioner. A perusal of the
cross–exaInination– of __clair:1ant would indicate that the

deceased _thadalso tal{enA’active part with regard to the purchase

“of in this’r’eg§Vrd, the admission is that in respect of

thel’vpu’rcha.se _of_the tractor, the amount was also arranged by

thedtdetceasedvftnd loan was also availed for purchase of the

tractor.’ also admitted by the claimant that installments

also paid by the deceased and in that circumstance, the

__t”tra’ctor’A was being owned by respondent No.1 before the

“”v(:3.ommissioner. It is no doubt true as contended by the learned

Counsel for the respondent that even assuming such

at

MFA 7698/2005
7

admissions are made, the fact that the tractor stood in the
name of respondent No.1 cannot be disputed. Even if this is
accepted as a fact, the issue is as to whether the deceased was

working as a driver under respondent No.1. On this .a’sp_’ect’=of

the matter, the law is also weil settled that there__A*is ~

another family member to work as_an__empiojfee–:’_nnderethe it”

other. However, the same has to be esAtab£,’ish*ed ‘hy’e\fider;:cc,

the instant case, except the oral say oflthe c1aimantv.which

fact has not withstood the test of regard
to the manner in which th«e.v:,tractor,i_ and the nature

of employment, I am of the..view».that :theA’Com§rnissioner has not

properly appreciate:l’:’the available on record to come to

the conclusion the relationship of the employer

_ and employee. ‘I’herefore,: in the facts and circumstances of the

ilfipprpesent “the claimant had not established that the

de”ceas_ed in:’i”apct working as a driver under respondent No.1

V and that too -in ” . a circumstance, where the burden was

it ” onrthe claimant when there was relationship of son and

father. between the deceased and respondent No. 1.

In view of the above, the conclusion reached by the

“claimant while answering points l\ios.1 & 2 which had been

J;

.9

MFA 7698/ 2005

raised for his consideration cannot be sustained. Accordingly,

the award dated 31.05.2005 is set aside. The

deposit shad} be refunded to the appellant.

8. The appea} stands disposed of Iaccordiiiéiyt 1\KIifI14’rx~-;§:»..Qrder«

as to costs.

di’*J¥idge